Calcutta High Court High Court

Musammat Amirmai, Minor, Through … vs The Secretary Of State For Indian … on 9 May, 1919

Calcutta High Court
Musammat Amirmai, Minor, Through … vs The Secretary Of State For Indian … on 9 May, 1919
Equivalent citations: 58 Ind Cas 445
Bench: Walmsley, S S Huda


JUDGMENT

1. We think in this case that the learned Judge is in error in rejecting the application as he has done. The order which he has passed is an order passed under Order XXIII, Rule 5, Civil Procedure Code. In our view, he ought to have proceeded under Rule 6 of the same Order. We accordingly set aside big order and send the case back to him for disposal in accordance with the above observations.