Allahabad High Court High Court

Pancham Lal And Ors. vs Muhammad Yaqub Khan And Ors. on 25 November, 1925

Allahabad High Court
Pancham Lal And Ors. vs Muhammad Yaqub Khan And Ors. on 25 November, 1925
Equivalent citations: 92 Ind Cas 558
Author: Mukerji
Bench: Mukerji


JUDGMENT

Mukerji, J.

1. I do not think I should interfere in this case in revision. Certain minors brought a suit for recovery of a certain property on the strength of a deed of gift alleged to have been executed by their mother; who is said to be still alive, in their favour. The deed of gift was a registered document. But the learned Munsif returned it because a marginal witness had not been called to prove it. The executant of the deed was a Muhammaden and the registration was enough to give it validity. The document had been proved otherwise than by the examination of a marginal witness. A further question was whether the father who executed the document on behalf of his wife had an authority. There was a mutation of names in favour of the minors. It was really a question of technicality on which the suit of the plaintiffs failed because the power of attorney had not been filed. In the circumstances, I am not in a position to say-that the Judge, in allowing the plaintiffs to withdraw their suit, acted without jurisdiction. He may have committed an error of judgment and even of that I am not quite sure.

2. The petition is dismissed with costs which will include Counsel’s fees in this Court on the higher scale.