Calcutta High Court High Court

Nawab Ali vs Emperor on 7 November, 1924

Calcutta High Court
Nawab Ali vs Emperor on 7 November, 1924
Equivalent citations: (1925) ILR 52 Cal 470
Author: S A Mukerji
Bench: Suhrawardy, Mukerji


JUDGMENT

Suhrawardy and Mukerji, JJ.

1. It is clear that the provisions of Section 360 of the Criminal Procedure Code were not complied with in the present inquiry. The order passed by the learned Magistrate is accordingly set aside, and further inquiry directed—such inquiry to be held by some Magistrate other than the Magistrate who had dealt with the case.