Madras High Court
In Re: Vallabhareddi Ramireddy … vs Unknown on 4 October, 1940
Equivalent citations: AIR 1942 Mad 25
ORDER
Lakshmana Rao, J.
1. The presumption under Section 56, Madras Forest Act, (Act 5 of 1882), is expressly restricted to proceedings taken under that Act or in consequence of anything done under that Act and there is no evidence in this case that the timber in question was stolen from any reserve, forest. The conviction of the petitioners under Section 411, Penal Code, is therefore set aside and the fines if levied will be refunded.