IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN, JAIPUR BENCH, JAIPUR J U D G M E N T S.B. Civil Second Appeal No.26 of 2010. Abdul Hakim son of Shri Abdul Rehman VERSUS Badri Lal son of Shri Kishan Date of Judgment :::: 20th January, 2010. Hon'ble Mr. Justice Dalip Singh Mr. Asgar Khan, Counsel for the Plaintiff-appellant. *** By the Court :
Heard learned counsel for the plaintiff-appellant.
This is a second appeal, under Section 100 of the Code of Civil Procedure, 1908, filed by the plaintiff-appellant.
The two learned Courts below have decided Issue Nos.1 and 4 concurrently against the plaintiff-appellant in respect of the title and possession. That being a finding of fact the same cannot be interfered with in the present second appeal, under Section 100 of the Code of Civil Procedure, 1908.
No substantial question of law arises in this appeal.
The second appeal as well as the stay application are accordingly dismissed summarily.
(Dalip Singh), J.
Ashok/