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 6]

Allahabad High Court

Hamida Bibi vs Ali Husen Khan on 11 February, 1895

Equivalent citations: (1895)ILR 17ALL172

JUDGMENT

Knox and Aikman, JJ.

1. A preliminary objection is raised by Mr. Ghulam Mujtaba to the bearing of this appeal, on the ground that the order appealed from is an order passed under the first paragraph of Section 366 of the Code of Civil Procedure and that no appeal is provided for such order by Section 988 of the Code Our attention was drawn in the course of the argument to the case of Bhikaji Ramchandra v. Purskotam, I.L.R. 10 Bom. 220, in which it was held that soon aft order is appealable. It was held by the learned Judge who decided that appeal that such an order was virtually "a decree within the meaning of Section 2 of Act No. XIV of 1882, as it disposes of the plaintiff's claim as completely as if a. salt had been dismissed." The learned Judges who decided that appeal appear to have overlooked the very important provisions of Section 371, which allows Fresno claiming to be the legal representative of a deceased to apply for an order to set aside the order of abatement. It cannot therefore be said that an order under the first paragraph of Section 366 is an adjudication which, as far as the Court expressing it, decides the suit or appeal. Moreover, it is provided by Clause (20) of Section 588 of the Code that am applicant whose application for an order to set aside an abatement is refused can appeal from such order of refusal. We sustain the objection and dismiss the appeal with costs.