Madras High Court
In Re: Chagantipati China … vs Unknown on 28 April, 1915
Equivalent citations: 29 Ind Cas 544
Bench: Napier
JUDGMENT
Napier, J.
1. There is no provision in Section 14 of the Indian Arms Act requiring a person to deposit a spear: and no other basis for the conviction is put forward by the Magistrate. The conviction and sentence are set aside. The fine should be refunded and the spear should be returned to the accused.