High Court Madras High Court

Kantipudi Somayya And Anr. vs Khatya Begam Saheba And Ors. on 26 January, 1914

Madras High Court
Kantipudi Somayya And Anr. vs Khatya Begam Saheba And Ors. on 26 January, 1914
Equivalent citations: 24 Ind Cas 784


JUDGMENT

1. Following Syed Ajam Sahib v. Ananthanarayana Aiyar 8 Ind. Cas. 668 5 M. 95 : (1910) M.W.N. 766 : 8 M. L. 137 : 21 M.L.J. 202. and Second Appeal No. 308 of 1910, we reverse the decision of the lower Appellate Court and restore the Munsif s decree. The costs in the lower Appellate Court will be borne by the respective parties as directed by that Court. The respondents Nos. 4 and 5 will pay the appellant’s costs in this Court.