Bombay High Court High Court

Jhaver Jijibhai vs Haribhai Hansji on 16 September, 1915

Bombay High Court
Jhaver Jijibhai vs Haribhai Hansji on 16 September, 1915
Equivalent citations: (1916) ILR 40 Bom 207
Author: B Scott
Bench: B Scott, Shah

JUDGMENT

Basil Scott, C.J.

1. The only point which, has been seriously argued in this case is whether the lower Courts have erred in holding that the dispositions in the will amounted to an alienation contravening the provisions of the Bhagdari Act. The word “alienation” ordinarily means an act in the law by which property passes from one to another. It can pass from one to another either by transfer inter vivos or by testamentary devise: the words of the Bhagdari Act do not expressly limit alienations to transactions inter vivos, and to so limit them would be to a large extent to defeat what is well known to be the object of the Act. We, therefore, affirm the decree and dismiss the appeal with costs.