High Court Madras High Court

Rahima Bibi vs Hamida Bibi And Ors. on 9 March, 1916

Madras High Court
Rahima Bibi vs Hamida Bibi And Ors. on 9 March, 1916
Equivalent citations: 33 Ind Cas 857
Bench: S Aiyar, Moore

JUDGMENT

1. Following Lachminia Kuar v. Ruder Deo Naram Singh 9 Ind Cas. 207 : 8 A.L.J. 179, we hold that the Court has got a discretion to stop the proceedings in the inquisition for proper grounds, there being no provision in the Act which entitles the petitioner to have the inquiry conducted so long as he is able to tender witnesses for examination.

2. We think that in this case (to use the language of the judgment in the above quoted Allahabad case) “the medical evidence militates against the idea of any further inquiry being necessary” and “the Court exercised a wise discretion in refusing to proceed further into the case.”

3. The appeal is dismissed with costs.