Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 7]

Bombay High Court

Dolatram Dwarkadas vs The Bombay, Baroda And Central India Ry. ... on 12 June, 1914

Equivalent citations: (1914)16BOMLR525, 25IND. CAS.380

JUDGMENT
 

Beaman, J.
 

1. After having given this nice question our most careful consideration we think that in view of the recent decision of this appeal Court in Amarchand & Co. v. Ramdas (1918) 15 Bom. L.R. 890, it must be taken as settled law that a railway receipt is a mercantile document of title. That being so, we think it necessarily follows that the endorsee of such a railway receipt has sufficient interest in the goods covered by it to maintain an action of this kind. We are, therefore, of opinion that the decision of the Subordinate 'Judge with Small Cause Court powers was not according to law. Reversing his decision upon the point just mentioned we agree with -his findings of fact, and now order that the decree be made in the plaintiff's favour in the terms of those findings. The defendant-Company must pay all the costs.