Bombay High Court
Emperor vs Bhau Savalaram Kotasthane on 20 September, 1914
Equivalent citations: (1914)16BOMLR943
JUDGMENT Heaton, J.
1. In this case we set aside the order requiring security from the applicant.
2. We do this in revision. It is said, and no doubt correctly said, that we seldom interfere in these matters in revision. But the circumstances here are very exceptional. The applicant was sent to jail whilst the inquiry was in progress, an illegal thing and one which, on the face of it, prejudices his interests in the inquiry. Therefore, we cannot but say in this case that the inquiry has not been a fair one. It has not keen conducted with that regard for the rights and privileges of the person against whom the proceedings were taken which Emperor our law requires.
3. On the merits of the case I only want to say one thing. There is evidence of general reputation. It appears, however, that the applicant was Chairman of the Managing Committee of the Municipality of Vambori. Now when he came to be last appointed to that office, it ought to be evident, that at that time his general reputation hardly could be that of a receiver of stolen property. And if evidence of general reputation is put forward in a case of this kind it must, so far as general reputation goes:, almost inevitably be evidence of a reputation which has been acquired since the last appointment to an office of this kind, and, as such, it can be tested perhaps more easily than is usually the case with the evidence of that type.
4. For these reasons, I think, the order requiring security must be set aside.
Shah, J.
5. I agree.