Bombay High Court High Court

Sorabji Medora vs Oriental Life Assurance Co. on 7 February, 1944

Bombay High Court
Sorabji Medora vs Oriental Life Assurance Co. on 7 February, 1944
Equivalent citations: (1944) 46 BOMLR 767
Author: K Leonard Stone
Bench: L Stone, Kt., Divatia


JUDGMENT

Leonard Stone, Kt., C.J.

1. We consider that in this case leave to appeal to the Privy Council ought to be given.

2. Before parting with the matter, we desire to point out the undesirability of the prolix affidavit filed on behalf of the respondents, which contains a great deal of unnecessary and argumentative matter. We shall not take any drastic step in this case; but for the future we give this warning that if any such lengthy and argumentative affidavits are put in unnecessarily, we may penalise the attorney of the party who puts in any such affidavit by disallowing his costs.

3. Certificate granted in terms of prayer (a). Costs, costs in the appeal to the Privy Council.