High Court Madras High Court

In Re: C. Raghava Variar And Anr. vs Unknown on 29 March, 1951

Madras High Court
In Re: C. Raghava Variar And Anr. vs Unknown on 29 March, 1951
Equivalent citations: AIR 1951 Mad 885, (1951) 1 MLJ 700
Author: P Ayyar
Bench: P Ayyar


ORDER

Panchapakesa Ayyar, J.

1. As accused 1 was acquitted by the
Appellate Ct. of the offence Under Section 8, Madras Gaming Act, though it was admittedly his own house
& he permitted the gaming therein, obviously on
the ground that it was not proved to be a common gaming house, “it follows that all the accused
should also have been acquitted of the offence Under Section 9, which will apply only to gaming in a common gaming house”. There has been also no
appeal against the acquittal of accused 1 regarding Section 8 by the State. So, the reference by the
Ses. J., North Malabar, is right. When the trunk
is cut & falls, the branches will fall by themselves.
Though accused 3 & 4 did not appeal, & are not
represented before me by any counsel (possibly
due to poverty, ignorance of law, despair, etc.)
I see no reason why I should reject the reference as regards them alone when there is no difference between their case & the case of accused
1 & 2, in law & in fact, & when Order 41, Rule 33,
Civil P. C., allows a Ct. to interfere in the interests
of justice for the benefit of even ‘ex parte’ defts.
who have not appealed, & the powers of a criminal
Ct. of justice, in revn., are, in this respect, even
wider. I accept the reference of the Ses. J., North
Malabar, in full & set aside the convictions &
sentences of Accused 1 to Accused 4 Under Section 9, acquit
them of that offence, & order the fines, if paid,
to be refunded.