In Re: Natesa Padayachi and ors. - Court Judgment |
LegalCrystal Citation | legalcrystal.com/776371 |
Subject | Criminal |
Court | Chennai |
Decided On | Feb-21-1940 |
Reported in | AIR1940Mad649; (1940)1MLJ760 |
Appellant | In Re: Natesa Padayachi and ors. |
Excerpt:
- orderlakshmana rao, j.1. the complainant was cheated and parted with the money at trichinopoly and the case can be tried by the sub-divisional magistrate of trichinopoly - vide section 182 of the code of criminal procedure. the records will therefore be returned and the sub-divisional magistrate will proceed with, the case in accordance with law.
Judgment:ORDER
Lakshmana Rao, J.
1. The complainant was cheated and parted with the money at Trichinopoly and the case can be tried by the Sub-Divisional Magistrate of Trichinopoly - vide Section 182 of the Code of Criminal Procedure. The records will therefore be returned and the Sub-Divisional Magistrate will proceed with, the case in accordance with law.