High Court Madras High Court

In Re: Avidi Veerasami vs Unknown on 9 December, 1938

Madras High Court
In Re: Avidi Veerasami vs Unknown on 9 December, 1938
Equivalent citations: AIR 1940 Mad 257
Author: L Rao


ORDER

Lakshmana Rao, J.

1. The petitioner is the servant of a gun licensee and the Sub-Inspector found the gun of his master with him. The explanation is that he was merely carrying the gun to the house of the master under his orders and the conviction of the petitioner under Section 19(f), Arms Act, cannot be sustained. It is therefore set aside and the fine if levied will be refunded.