Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 3]

Allahabad High Court

Mahadeo Rai And Ors. vs Emperor on 17 July, 1923

Equivalent citations: 81IND. CAS.140

JUDGMENT
 

Kanhaiya Lal, J.
 

The accused applicants have been convicted of an offence under Section 335, Indian Penal Code, and sentenced to rigorous imprisonment for two months and a fine. They also have been convicted under Section 147, Indian Penal Code, and sentenced to rigorous imprisonment for two months each. It appears that a complaint had been made by a certain girl that slie had been raped by two persons named Mahesh and Ram Lal. The Sub-Inspector went to hold an investigation and came to know that the two accused persons were present in their houses in the village. He deputed certain Police Constables to arrest the accused. When these constables reached the place Mahesh and Ram Lal ran inside the house of Ujagar, and when the constables wanted to enter that house to arrest them, they were stopped by the accused applicants who, armed with lathis, threatened to attack the ctjnstables, if they moved further towards the house. The contention here is that the constables were not armed with a warrant of arrest and were not in their uniforms, but even if they were not in uniforms and had no warrant "of arrest with them, they had sufficient authority under Section 54, Criminal Procedure Code, to arrest Mahesh and Ram Lal on the suspicion of having committed the offence with which the girl was charging them. In view of the circumstances there is no sufficient reason for interfering in revision. The application is rejected.