High Court Kerala High Court

Arundathi vs Varghese on 17 February, 2009

Kerala High Court
Arundathi vs Varghese on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 496 of 2008()


1. ARUNDATHI, AGED 54, W/O.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. VARGHESE, AGED 62, S/O.JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  :SRI.BABU KARUKAPADATH

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :17/02/2009

 O R D E R
                K.P. Balachandran, J.
             --------------------------
                 R.S.A.No.496 of 2008
             --------------------------

                      JUDGMENT

Heard counsel on both sides.

2. I have perused the concurrent judgments of

the courts below. I do not see any substantial

question of law arising for consideration by this

Court in this Regular Second Appeal, as both the

courts below have considered the rival claims

properly interpreting documents A1 and B1 and B2 as

also Exhibit C1 commission report and Exhibit C1(a)

plan. The learned counsel for the appellant could

not make out that there exists any substantial

question of law arising for consideration by this

Court in this Regular Second Appeal. There is no

merit in this Regular Second Appeal filed assailing

the concurrent verdicts of the courts below.

In the result, I dismiss this Regular Second

Appeal.

17th February, 2009 (K.P.Balachandran, Judge)
tkv