Madras High Court
In Re: Muhammad Yusuf Sahib vs Unknown on 24 February, 1938
Equivalent citations: (1938) 2 MLJ 583
ORDER
Burn, J.
1. The question of the propriety of the conviction under Section 341 of the Indian Penal Code is the only point argued before me. The facts found are that the petitioner twice stopped the complainant by force, catching hold of his bandy bull. This is quite enough to sustain the conviction under Section 341 of the Indian Penal Code. This petition is accordingly dismissed.