Bombay High Court
Munna Lal Parruck vs Sarat Chunder Mukerji on 5 November, 1914
Equivalent citations: (1915) 17 BOMLR 408
Bench: Shaw, Parker, Sumner, J Edge, A Ali
JUDGMENT
Shaw, J.
1. Their Lordships see no reason for interfering with the decisions of the Courts below, and they will humbly advise His Majesty to dismiss the appeal with costs.