High Court Madras High Court

Daivanayagam Pillai vs Rangasami Ayyar on 21 August, 1895

Madras High Court
Daivanayagam Pillai vs Rangasami Ayyar on 21 August, 1895
Equivalent citations: (1896) ILR 19 Mad 29
Bench: Parker, S Ayyar

JUDGMENT

1. We agree with the learned Judge that there is no second appeal.

2. The appeal is dismissed with costs.