ALLAHABAD HIGH COURT Ramji Das Vs Umrao Singh (H Richards, P C Banerji, JJ.) 28.11.1913 JUDGMENT Henary Richards, P C Banerji, JJ. 1. Having regard to the circumstances of this case and to the pleadings, we cannot say that it was wrong to grant to the plaintiff a decree for possession of the property in suit. We, therefore, dismiss the appeal with costs.