Madras High Court
In Re: Pichumani Ayyar vs Unknown on 21 November, 1940
Equivalent citations: AIR 1942 Mad 281
ORDER
Lakshmana Rao, J.
1. The plea of the petitioner was misunderstood and the conviction cannot be sustained. It is therefore set aside and there will be a retrial in accordance with law. The fine if levied will be refunded.