Bombay High Court High Court

Raoji Keshav Deshmukh vs Krishnarao Anandrao on 26 March, 1914

Bombay High Court
Raoji Keshav Deshmukh vs Krishnarao Anandrao on 26 March, 1914
Equivalent citations: (1914) 16 BOMLR 516, 25 Ind Cas 369
Author: K Basil Scott
Bench: B Scott, Kt., Batchelor


JUDGMENT

Basil Scott, Kt., C.J.

1. We cannot say that as a matter of law there was sufficient cause for extending the time under Section 5, and we do not think there was any objection to the learned Judge entertaining the question after he had provisionally admitted the appeal to the file in the absence of the respondent. We are of opinion that this is a second appeal and not a first appeal, because it is an appeal from a decree of an appellate Court. We dismiss the appeal with costs.