ORDER
1. The Court reject the application on the ground that it is of opinion that the Income Tax Collector is not a Court, within the meaning of Section 476 of the Criminal Procedure Code.
In Re: Kalidas Rewadas - Court Judgment |
LegalCrystal Citation | legalcrystal.com/334334 |
Subject | Criminal |
Court | Mumbai |
Decided On | May-04-1906 |
Case Number | Criminal Application for Revision No. 52 of 1906 |
Judge | Lawrence Jenkins, K.C.I.E., C.J. and ;Russell, J. |
Reported in | (1906)8BOMLR477 |
Appellant | In Re: Kalidas Rewadas |
1. The Court reject the application on the ground that it is of opinion that the Income Tax Collector is not a Court, within the meaning of Section 476 of the Criminal Procedure Code.