Madras High Court
K. Ramaswami Naicker vs A. Seenimakayya Veluchami … on 29 October, 1915
Equivalent citations: 32 Ind Cas 594
Bench: J Wallis, W Ayling
JUDGMENT
1. This suit purports to be under Section 55 of Act I of 1908. That section only gives a right to bring the suit to ryots, and the plaintiff according to the finding is not a ryot within the definition of the Act.
2. We accept the finding and dismiss the suit with costs throughout.