Madras High Court
Pannalall Marwari vs T.M. Krishnaswami Pillai on 27 September, 1940
Equivalent citations: AIR 1941 Mad 804
ORDER
Lakshmana Rao, J.
1. The Additional District Magistrate had no jurisdiction to quash the charges framed by the Stationary, Sub-Magistrate and his order under Section 436, Criminal P.C., is set aside. But the offence, if any, does not fall under Section 409, Penal Code, and the case will go back to the Stationary Sub-Magistrate of Kumbakonam for disposal according to law.