High Court Madras High Court

In Re: Dakshinamoorthi vs Unknown on 14 December, 1916

Madras High Court
In Re: Dakshinamoorthi vs Unknown on 14 December, 1916
Equivalent citations: 41 Ind Cas 672
Author: Spencer
Bench: Spencer

ORDER

Spencer, J.

1. The Magistrate has not proceeded to enquire into this case of public nuisance in the manner provided by Section 137 of the Code of Criminal Procedure. On the appearance of the person showing cause against the order, the Magistrate should proceed to take evidence in support of the order before the counter-petitioner is called upon to produce his evidence to meet it see Hingu v. Emperor 3-Ind. Cas. 482 : 31 A. 453 : 6 A. L. J. 685 : 10 Cr. L. J. 297. and Doraiswamy Mudaliar v. Sudarsana Chariar 27 Ind. Cas. 767 : 17 M. L. T. 142 : 16 Or. L, J. 207. In this case at the enquiry none but the defence witnesses were examined. The order does not satisfy the requirements of the section. I set it aside and refer the matter back to the Magistrate to proceed according to law.