High Court Madras High Court

Queen-Empress vs Ramasami on 29 September, 1897

Madras High Court
Queen-Empress vs Ramasami on 29 September, 1897
Equivalent citations: (1898) ILR 21 Mad 114
Bench: A J C.J., Benson


JUDGMENT

1. The cases decided by this Court do not go further than to hold that, if an authorised pleader present an appeal by the hand of his clerk, the presentation should he accepted as if made by the pleader himself. It has nowhere been held that a pleader may present an appeal by a person who is not his clerk and over whose conduct and actions he has no control.

2. We cannot therefore say that the Head Assistant Magistrate was wrong in rejecting these appeals.