High Court Madras High Court

In Re: Yakub Sahib Yejaman And Ors. vs Unknown on 25 June, 1942

Madras High Court
In Re: Yakub Sahib Yejaman And Ors. vs Unknown on 25 June, 1942
Equivalent citations: (1943) 1 MLJ 264
Author: Horwill


ORDER

Horwill, J.

1. Section 106 of the Criminal Procedure Code permits of the passing of an order under that section at the time of passing sentence. It is not therefore necessary that either the trial Court or the appellate Court should call upon the accused to show cause why he should not be bound over.

2. The sentence is very moderate. The petition is dismissed.