Meenakanti Rosayya And Ors. vs King-Emperor on 7 October, 1926

0
40
Madras High Court
Meenakanti Rosayya And Ors. vs King-Emperor on 7 October, 1926
Equivalent citations: AIR 1927 Mad 500
Author: Curgenven

ORDER

Curgenven, J.

1. The fact that the President of the Bench was among those who thought the accused were not guilty was no reason why, on their being found guilty by a majority of the Bench, he should not vote on the question of sentence. That being so, his casting vote settled the sentences at Rs. 25 instead of Rs. 10 and so far as I can see the procedure is doing so was perfectly legal. The criminal revision petition is dismissed.

LEAVE A REPLY

Please enter your comment!
Please enter your name here