Calcutta High Court
Jogendra Nath Laskar vs Hiralal Chandra Poddar on 2 April, 1924
Equivalent citations: (1924) ILR 51 Cal 902
Bench: Greaves, Duval
JUDGMENT
Greaves and Duval, JJ.
1. We accept the reference for it appears that the warrant does not contain the name of Hiralal who was to be apprehended there under except in a heading where he is described as a party to a suit which is non-existent. Under the circumstances the warrant clearly was bad, and we accept the reference on that ground and set aside the conviction and sentence of the accused. The bail bonds are vacated.