High Court Madras High Court

In Re: Peria Ponnuswami Goundan … vs Unknown on 24 October, 1926

Madras High Court
In Re: Peria Ponnuswami Goundan … vs Unknown on 24 October, 1926
Equivalent citations: AIR 1927 Mad 506
Author: Jackson


ORDER

Jackson, J.

1. It is argued that restraining a horse on which a person is riding is not wrongful as defined by S. 339, I. P. C. If the moment of restraint the person is pervented from proceeding at the moment of restraint the terms ofthe sectoon are satisfied. It is no defence that he might have got off the horse, and walked in the same direction.

2. The petition is dismissed.