Madras High Court
V.E. Rajahbhaday Mudaliar vs A.M. Visvanatha Reddi And Anr. on 12 July, 1923
Equivalent citations: (1923) 45 MLJ 543
JUDGMENT
1. Madras Act II of 1922 declares that no person elected as a member of a local board shall take his seat till he has made an oath of allegiance. Until each member takes his seat no business can be transacted. The election of a President is the first business to be transacted at the first meeting of the Board. (Vide Rule 15 of Schedule X of Madras Act XIV of 1920). It follows that the election of a President by persons who had not taken the oath was invalid. The lower Court was right. The Civil Revision Petition is dismissed with costs.