High Court Madras High Court

In Re: Subbaraya Vathyar vs Unknown on 28 September, 1904

Madras High Court
In Re: Subbaraya Vathyar vs Unknown on 28 September, 1904
Equivalent citations: (1905) 15 MLJ 489


ORDER

1. The District Magistrate professes to have been acting in a judicial proceeding so as to give himself jurisdiction to act under Section 476 of the Code of Criminal Procedure. His calling up the records under Section 435 is not a judicial proceeding as declared in Queen-Empress v. Kuppu I.L.R. 7 M. 560 and as he did nothing else that would constitute a ” judicial proceeding,” he had no power to make the order that he did under Section 476 of the Code of Criminal Procedure. Further to adopt, the procedure under Section 476, immediate action is contemplated and to take such procedure after the lapse of several months is illegal.

2. The order of the District Magistrate is accordingly reversed.