High Court Madras High Court

Balarama Naidu And Two Ors. vs Sangan Naidu And Four Ors. on 15 November, 1921

Madras High Court
Balarama Naidu And Two Ors. vs Sangan Naidu And Four Ors. on 15 November, 1921
Equivalent citations: (1922) ILR 65 Mad 280
Bench: W Ayling, Odgers


JUDGMENT

1. These appeals must be treated as appeals against a final decree under Order XX, Rule 12(2), of the Code of Civil Procedure and an ad valorem Court-fee must be charged under Article 1 of Schedule I of the Court Fees Act calculated on the amount of mesne profits in dispute.