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 4]

Madras High Court

M.R. Krishnamurthy Aiyar vs C.V. Parasurama Aiyar on 26 January, 1923

Equivalent citations: (1923)44MLJ648, AIR 1923 MADRAS 666

ORDER
 

Spencer, J.
 

1. If the complainant can prove that the letter was posted in Madras with a view to be read in Tinnevelly the offence of defamation is triable either in. Madras or in Tinnevelly under Sections 179 and 182 of the Code of Criminal Procedure, seeing that the accused has done all in his power towards publication and has lost control of the letter when he has committed it to the post (see Mayne on Criminal Law, 4th Edition, p. 872).

2. The English cases of Rex v. Burdett (1820) 4 B & Ald. 95 (126, 127): 106 E.R. 873 (885) Rex v. Williams (1810 2 Camp. 506) and The Queen v. Ameer Khan and Ors. (1871) 17 W.R. Cr. 15 support this view.

3. The third Presidency Magistrate is directed to take the complaint on his file and dispose of it according to law.