High Court Madras High Court

Gopisetti Narayanasawmynaidu … vs Kolachina Venkatappaya And Ors. on 20 October, 1909

Madras High Court
Gopisetti Narayanasawmynaidu … vs Kolachina Venkatappaya And Ors. on 20 October, 1909
Equivalent citations: 5 Ind Cas 438
Bench: R Benson, K Aiyar


JUDGMENT

1. The amount sued for is not a cess payable to the plaintiffs. If it is a cess at all it is one payable to Government. The landholder is given the right by statute to recover a share from the tenant along with the rent.

2. Following the decision in Zamindar of Tarla v. Latchia 13 M.L.J. 211 we think there is no second appeal. The appeals are dismissed with costs.