High Court Madras High Court

M. S. A. P. L. Palaniappa Chetti vs S. L. S. Chettiappa Chetti And Anr. on 9 April, 1926

Madras High Court
M. S. A. P. L. Palaniappa Chetti vs S. L. S. Chettiappa Chetti And Anr. on 9 April, 1926
Equivalent citations: AIR 1927 Mad 683


JUDGMENT

1. A preliminary objection is taken that the appeal lies to the District Court. We think that on the authorities’ e. g., Ganga Dei v. Sher Singh [1894] 17 All. 51 and the wording of Section 195 (3) (a), Criminal P. C., the objection is well-founded.

2. The appeal is dismissed with costs.