Balasundaram vs Emperor on 3 April, 1929

0
44
Madras High Court
Balasundaram vs Emperor on 3 April, 1929
Author: Reilly
Bench: Reilly

ORDER

Reilly, J.

1. The information given in the charge-sheet in this case is not very full, but I cannot say that it does not comply with the provisions of Section 173, Code of Criminal Procedure. The contention that that section requires that an abstract of the evidence to be given by each of the witnesses mentioned should be entered in the report or charge-sheet appears to me unsound. Nor is there, in my opinion, anything in the suggestion that this form, of charge sheet prescribed by G. O. 3487 Law (General) dated 16th October, 1928 and published in the Fort Saint George Gazette dated 23rd October, 1928, could not legally be prescribed under Section 173, Code of Criminal Procedure because it requires leas details to be given than were required in the form previously prescribed. This petition is dismissed.

LEAVE A REPLY

Please enter your comment!
Please enter your name here