Calcutta High Court
Akhil Chandra Mandal And Ors. vs Surendra Nath Dutt And Ors. on 24 July, 1905
Equivalent citations: 5 Ind Cas 306
Bench: F Maclean, Pratt
JUDGMENT
Francis Maclean, C.J.
1. I see no reason to differ from the learned Judge as to the construction of the pottah of 1877. I think that, in the circumstances, he was quite right in remanding the case. It was not a remand merely upon the question of service of the notice but also upon its sufficiency. The appeal is dismissed with costs.
Pratt J.
2. I agree.