HIGH COURT OF AUSTRALIA Bleeze Vs. Fopp (Griffith C.J., Barton and O'Connor JJ.) 10 October 1911 Griffith C.J. Whether an appeal does or does not lie as of right, this is certainly not a case for special leave. Barton J. concurred. O'Connor J. concurred. Special leave to appeal refused. Solicitor, for the appellant, J. S. O'Halloran.