……”]………
3. To what relief the
parties are entitled?
4. What order or decree?
Additional issues:
2(a) Whether the euie”oe the.
plaintiffs is within 1imitatioa§l§u-
20:) Whether of”th_e
plaintiffs hit by ~–.._p_1.’i~n’ciple
of resrjudicatfi? ill» ii’ i
9. On ceetj:e.wet, :1-the “‘suit_i0–‘.’S-…1sIo.90/88 came to
be dismissedfl and ‘the gappeal Vfiled against the
said Zijudgment idin ;]R.A ho 15/2000 was also
dismissed as withdrawn, Thereby the judgment and
decree in .0.S;No}§O%§8 had become final and
*;_binding on the parties. The trial Court dismissed
o,,s..No1;.2’3oyt9’3 .__on 26.6.2003. On the date of the
judgment of the trial Court, there was judgment
t in 5hStNoX§O/88 and the same was not taken into
kaccnsideration by the trial Court. Therefore, the
fgpieeef appellate Court while reconsidering the
l’~matter noticed the fact that the appeal filed by
the defendant in R A.No.l5/2000 was also
dismissed. In the circumstances, the lower
appellate Court is right in passing the impugned
;’
€a””:§!z”\x;i”
#10-
14. In the circumstances, I fine’ no
substantial question of law that arises sfqr
consideration in this second appea;§Vufo§lIthe.
reasons stated above anew’ with~ oghé : abofe”
observation, the appeal is hereby flismissefl;p_ v~e
fii\JUDGE
BSC