High Court Madras High Court

Gollapudy Ramalingam Alias … vs Gollapudy Somidevamma And Anr. on 20 June, 1910

Madras High Court
Gollapudy Ramalingam Alias … vs Gollapudy Somidevamma And Anr. on 20 June, 1910
Equivalent citations: 7 Ind Cas 541
Bench: A White, Ayling


JUDGMENT

1. We are not prepared to say that the District Judge was wrong in accepting the evidence of the defendants’ witnesses, who speak to the authority to adopt, being given to the factum of the adoption.

2. If the evidence of these witnesses is true, it is not suggested there are any grounds on which the adoption can be impugned. We think the suit was rightly dismissed. The appeal is dismissed with costs.

3. As regards the memorandum of objections, we are not satisfied that the present suit falls within the decision in Achuta Bhatta v. Manjunathayya 26 M. 654.

4. The memorandum of objections is dismissed with costs.