High Court Madras High Court

Chakrapani Asari vs Narasinga Rau And Ors. on 26 July, 1895

Madras High Court
Chakrapani Asari vs Narasinga Rau And Ors. on 26 July, 1895
Equivalent citations: (1896) ILR 19 Mad 56
Bench: Shephard, Best

JUDGMENT

1. In our opinion the Subordinate Judge is right in his conclusion see also Krishnasami v. Kanakasabai I.L.R. 14 Mad. 183. Furthermore under the 8th Section of the Suits Valuation Act of 1887 it is clear that the suit is within the jurisdiction of the District Munsif. Costs to be costs in the suit.