Allahabad High Court High Court

Harihar Dat vs Sheo Prasad And Ors. on 28 July, 1884

Allahabad High Court
Harihar Dat vs Sheo Prasad And Ors. on 28 July, 1884
Equivalent citations: (1885) ILR 7 All 41
Author: Mahmood
Bench: Straight, Mahmood

JUDGMENT

Mahmood, J.

1. It is a general rule of pre-emption that any act or omission on the part of a duly authorized agent or manager of the pre-emptor has the same effect upon pre-emption as if such actor omission had been made by the pre-emptor himself. The refusal of Kantika to purchase the property now in suit therefore debars the plaintiff from maintaining the present suit. The appeal is dismissed with costs.