Narain Bhatta And Ors. vs Unknown on 8 October, 1909

0
45
Madras High Court
Narain Bhatta And Ors. vs Unknown on 8 October, 1909
Equivalent citations: 5 Ind Cas 934 a
Author: Miller
Bench: Miller

ORDER

Miller, J.

1. Of these petitioners Nos. 22 and 23 were sitting in what is called the 2nd room; and it is contended that this room cannot be taken to be part of the common gaming house and so the presumption under Section 7 does not arise.

2. This contention was not raised in either Court below and the things found in the 2nd room afford evidence that it was part of the gaming house.

3. I dismiss the petitions.

LEAVE A REPLY

Please enter your comment!
Please enter your name here