IN THE HIGH COURT OF JHARKHAND AT RANCHI
Second Appeal No. 184 of 2005
1. Manbodh mahato
2. Premanand Mahato
3. Minor Nityanand mahato
4. Nirubala Mahatain................... Appellants
Versus
1. Kartik Singh
2. Smt. Manju Mahatain ......... Respondents
......
Coram: The Hon'ble Mr. Justice Amareshwar Sahay
......
For the Appellants : Mr. Manoj Tondon, Advocate
For the Respondents : --------
......
4/15.01.2010
Heard Mr. Manoj Tondon, learned counsel appearing for the
appellants.
The present appeal has been filed against the judgment of
affirmance.
The title suit filed by the plaintiff-appellants for declaration of
their right, title and interest and for possession was dismissed by the trial
court after holding that Tito Mahatain adopted Mahadeo Mahto, i.e. the
father of the defendant no.1 as his son and the deed of adoption was valid.
The finding of the trial court about the validity of the adoption has been
concurred by the lower appellate court.
The concurrent finding of facts arrived at by both the Courts
below are based on appreciation of evidence led by the parties, which do
not require to be interfered with by this Court in the second appeal.
No substantial question of law is involved in the present case.
Accordingly, having found no merit, this second appeal is dismissed.
(Amareshwar Sahay, J)
Sharma-Mukund