Madras High Court
In Re: M.R.V. Venkatachalam … vs Unknown on 9 August, 1938
Equivalent citations: AIR 1940 Mad 227
ORDER
Lakshmana Rao, J.
1. The evidence justifies the conviction of petitioners 1 to 3 and their sentences are not excessive. But the evidence is that petitioners 4 to 11 were the servants of petitioner 1, the keeper of the common gaming house, and it is not suggested that they were gambling. They cannot therefore be convicted under Section 9, Madras Gaming Act, and their conviction is set aside. Their fines if levied will be refunded and otherwise the petition is dismissed.