High Court Madras High Court

Venkata vs Muttusami on 12 February, 1884

Madras High Court
Venkata vs Muttusami on 12 February, 1884
Equivalent citations: (1883) ILR 7 Mad 314
Bench: C A Turner, Kt., Brandt


JUDGMENT

Charles A. Turner, Kt., C.J. and Brandt, J.

1. An appeal from the Subordinate Judge ordinarily lies to the District Judge : the Subordinate Judge’s Court is therefore subordinate to the District Court, and the Subordinate Judge’s Court standing in that relation to the District Court, the District Judge has jurisdiction under Section 195 of the Code of Criminal Procedure to revoke or grant a sanction granted or refused by the Subordinate Judge.

2. There was material on which the District Court could determine whether there was ground for inquiry.

3. The application is dismissed.