High Court Madras High Court

S.O. Krishna Aiyar vs S.V. Narayanan Alias S.V. … on 21 September, 1950

Madras High Court
S.O. Krishna Aiyar vs S.V. Narayanan Alias S.V. … on 21 September, 1950
Equivalent citations: AIR 1951 Mad 660, (1951) IMLJ 187
Author: B Ayyar
Bench: B Ayyar


ORDER

Balakrishna Ayyar, J.

1. What the learned Judge has really
done is to write a second judgment reversing
his first because on fuller argument and further consideration he thought that the view he
had first taken was wrong. This is clearly not
a purpose for which Order 47 (1) is intended. This
petn is allowed with costs and the proceedings
of the Ct below under the power of review
which it supposed it had are set aside.