High Court Madras High Court

In Re: Kosa Kumaran vs Unknown on 23 August, 1904

Madras High Court
In Re: Kosa Kumaran vs Unknown on 23 August, 1904
Equivalent citations: 30 Ind Cas 450
Bench: Davies, S Nair


ORDER

1. We think that no person should be bound over to be of good behaviour under both Sections 109 and 110 of the Code of Criminal Procedure. The sections contemplate different classes of cases and if a man is amenable under Section 109 he can hardly be amenable under Section 110, and vice versa. In this case evidence shows the prisoner was properly bound over under Section 110, and we see no evidence to justify his being bound over under Section 109. We, therefore, cancel the order binding him over under the section and leave the order to stand as one made under Section 110.