Bombay High Court
Durga Prasad Lahiri Chowdhuri vs Srimati Sashibala Debi on 21 November, 1911
Equivalent citations: (1912) 14 BOMLR 177
Bench: Macnaghten, Robson, J Edge, A Ali
JUDGMENT
Macnaghten, J.
1. The High Court having decided in the former suit that the document in question has no effectual binding power over the estate, and does not affect it in any way as between the parties, that issue must be considered to be decided, and the suit fails.
2. That being so, their Lordships will humbly advise His Majesty to dismiss the appeal, and the appellants must pay the costs.