Madras High Court
In Re: R. Akbar Sheriff vs Unknown on 14 July, 1947
Equivalent citations: (1947) 2 MLJ 388
ORDER
Rajamannar, J.
1. I do not think that the act of the Magistrate under Section 337 of the Code of Criminal Procedure, namely, tendering pardon to a person is revisable by this Court. No authority has been placed before me to show that it is revisable. If there are any irregularitics in the grant of the pardon they can be urged by the accused at the trial. The petitions are dismissed.