Calcutta High Court High Court

In Re: Barristers And Vakils vs Unknown on 13 March, 1909

Calcutta High Court
In Re: Barristers And Vakils vs Unknown on 13 March, 1909
Equivalent citations: 4 Ind Cas 297
Bench: H A.C.J., Brett, Stephen, Mookerjee, Caspersz, Fletcher, Carnduff


JUDGMENT

1. The Acting Chief Justice intimated that the majority of the Court were of opinion that the Vakils had no right of audience in the High Court in cases sent up for trial there under Act XIV of 1908; the reasons for so holding, if necessary, would be given later.