High Court Madras High Court

In Re: Rangasami Pillai vs Unknown on 4 December, 1913

Madras High Court
In Re: Rangasami Pillai vs Unknown on 4 December, 1913
Equivalent citations: 30 Ind Cas 455
Bench: S Nair, Ayling


ORDER

1. We do not think that a person should be bound over under both the Sections 109 and 110 of the Criminal Procedure Code. See Kosa Kumaran, In re 30 Ind. Cas. 450 : 38 M. 556 note. We accordingly set aside the order binding him under Section 109. The evidence fully supports the order so far as Section 110 is concerned. We leave the order, therefore, to stand as one made under Section 110.