Madras High Court
In Re: Attappa Goundan And Ors. vs Unknown on 10 October, 1950
Equivalent citations: AIR 1951 Mad 759, (1951) IMLJ 13
Bench: Somasundaram
ORDER
Somasundaram, J.
1. There is no evidence that the petnr. offered physical obstruction. It is doubtful whether, without physical obstruction, by mere words, a person can be said to commit an offence under Section 341, I. P. C. Even if it is considered an offence, still Section 95, I. P. C. will apply. The conviction & sentence are set aside. The petnrs. are acquitted. The fines, if paid, will be refunded.