High Court Madras High Court

Basu Kumthy And Anr. vs Venkamma Hegadthi on 18 January, 1911

Madras High Court
Basu Kumthy And Anr. vs Venkamma Hegadthi on 18 January, 1911
Equivalent citations: 9 Ind Cas 268
Bench: A Rahim, Ayling


JUDGMENT

1. Following the Full Bench decision in Vidyapurna Thirthaswamy v. Ugganu 20 M.L.J. 640 : 1 M.W.N. 333 : 8 M.L.T. 173 : 7 Ind. Cas. 321, the judgment of the lower appellate Court is reversed and that of the Munsif restored. But, under the circumstances, each party will bear his own costs of this appeal and in the lower appellate Court.