High Court Madras High Court

In Re: Maddukuri Subba Rao And Ors. vs Unknown on 9 September, 1938

Madras High Court
In Re: Maddukuri Subba Rao And Ors. vs Unknown on 9 September, 1938
Equivalent citations: AIR 1940 Mad 55
Author: L Rao


ORDER

Lakshmana Rao, J.

1. The evidence justifies the conviction of the petitioners under Section 426, Penal Code, and the fines are not excessive. But the offence under Section 426, Penal Code, does not involve a breach of the peace and the order under Section 106, Criminal P.C., cannot be sustained. The order under Section 106, Criminal P.C., is therefore set aside and otherwise this petition is dismissed.