High Court Madras High Court

In Re: Polisetti Govinda Rao Of … vs Unknown on 17 April, 1946

Madras High Court
In Re: Polisetti Govinda Rao Of … vs Unknown on 17 April, 1946
Equivalent citations: (1946) 2 MLJ 407
Author: K Ayyar


ORDER

Kuppuswami Ayyar, J.

1. This is a case in which the manager of the factory has been convicted and sentenced to pay a fine of Rs. 50 for having obstructed the Additional Inspector of Factories from entering the factory premises. My attention is not drawn to any evidence to indicate that the petitioner himself obstructed or that he asked any others to obstruct. No claim can be made under Section 71 of the Indian Factories Act throwing the burden on the petitioner to show that any other person obstructed, because Section 63 clearly indicates that there must be a wilful obstruction. If it was wilful obstruction then the petitioner himself must have been present and obstructed. Since there is no evidence to show that he obstructed, the petitioner has to be acquitted. The conviction and sentence are accordingly set aside and the petitioner is acquitted.