IN THE HIGH COURT OF JHARKHAND AT RANCHI
Second Appeal No. 94 of 2005.
---
Bandhan Ahir ... ... Appellant
Versus
Kasat Ahir ... ... Respondent
---
CORAM: HON'BLE MR. JUSTICE RAMESH KUMAR MERATHIA
---
For the Appellant : Mr. R. N. Sahay, Advocate
---
3. 7.7.2009
. This second appeal has been filed against the judgment and decree
dated 8.2.2005 passed by the Additional District Judge, F.T.C. I in Title
Appeal No. 32 of 2003, Gumla affirming the judgment and decree dated
14.8.2003 passed by Subordinate Judge III, Gumla in Partition Suit No. 3
of 1999.
Mr. R. N. Sahay, learned counsel for the appellant assailed the
impugned judgment on various grounds.
The suit for partition was filed by the plaintiff-respondent claiming
his half share in Khata No. 20, 70 & 75. According to the defendant-
appellant, there was previous partition with regard to Khata No. 20 and
75 and Khata No. 70 was his self acquired property.
After considering the respective cases and the evidences brought
on record by the parties, the learned trial court as well as appellate court
has decreed the suit on finding that the plaintiff proved its case, while the
defendant could not prove his case.
In my opinion, no substantial question of law is involved in this
second appeal. Accordingly, it is dismissed. However, no costs.
(R. K. Merathia, J)
R. Shekhar Cp.2