Calcutta High Court High Court

Kumar Naresh Narayan Roy vs The Midnapore Zemindary Co., Ltd. on 7 May, 1917

Calcutta High Court
Kumar Naresh Narayan Roy vs The Midnapore Zemindary Co., Ltd. on 7 May, 1917
Equivalent citations: 41 Ind Cas 800
Bench: Fletcher, Smither

JUDGMENT

1. These Rules must be discharged. It is sufficient to say that we follow the decision of this Court in the case of Anrqda Prosonno Mukherjee v. Nil Madhab Parui 11 Ind. Cas 123 : 15 C. L. J. 52 The Rules are discharged with costs one gold mohur in each case.