High Court Madras High Court

K.L.K. Rm. Ramanathan Chettiar, A … vs Seetharama Aiyar on 5 November, 1940

Madras High Court
K.L.K. Rm. Ramanathan Chettiar, A … vs Seetharama Aiyar on 5 November, 1940
Equivalent citations: (1941) 1 MLJ 172


JUDGMENT

1. It seems to us clear with reference to the definitions in Section 3 of Madras Act IV of 1938 that a firm of money-lenders cannot be an agriculturist. If the application be treated as one by the individual member of the firm it must fail, for the individual member has been assessed to income-tax during the period specified in proviso C to Section 3(3), so that he cannot claim to be an agriculturist.

2. The appeal is therefore dismissed with costs.