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 0, Cited by 1]

Bombay High Court

Raoji Keshav Deshmukh vs Krishnarao Anandrao on 26 March, 1914

Equivalent citations: (1914)16BOMLR516, 25IND. CAS.369

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.