Bombay High Court High Court

Kalu Bin Bhiwaji vs Vishram Mawaji on 14 February, 1877

Bombay High Court
Kalu Bin Bhiwaji vs Vishram Mawaji on 14 February, 1877
Equivalent citations: (1877) ILR 1 Bom 543
Author: M Westropp
Bench: M Westeopp, N Haridas


JUDGMENT

Michael Westropp, C.J.

1. This Court, on the authority of the Calcutta cases Nanhoon Singh v. Tofanee Singh (12 Beng. L.R. 113) and Jeebraj Singh v. Inderjeet Mahtoon (12 Beng. L.R. 115) and of Bai Mahkor v. Bulakhi Chaku, (supra p 538) reverses the order of the District Judge and restores that of the Subordinate Judge with costs; but, in accordance with the course followed in the last-mentioned case, directs that the plaint be returned to the plaintiff in order that he may, if so advised, present the same in the proper Court.