SBCSA NO.336/2007 - LRs. OF NARSA RAM V/S DUNGAR SINGH AND ORS. : JUDGMENT DATED 20.10.2008 1/2 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR. S.B. CIVIL SECOND APPEAL NO.336/2007 Narsa Ram and ors. versus Dungar Singh and ors. PRESENT HON'BLE Dr.JUSTICE VINEET KOTHARI Mr.S.G.Ojha, for the appellants. DATE OF JUDGMENT : 20th October, 2008. JUDGMENT
1. Both the courts below have concurrently held against the
plaintiffs – appellants that the public way going to the cremation ground is
being used for long number of years as public way and does not pass
through the land belonging to the plaintiffs – appellants and therefore, the
suit for injunction filed by the plaintiffs – appellants has been dismissed by
the Courts below.
SBCSA NO.336/2007 – LRs. OF NARSA RAM V/S DUNGAR SINGH AND ORS. : JUDGMENT DATED 20.10.2008
2/2
2. Having heard the learned counsel and upon perusal of the
impugned judgment, this Court finds no substantial question of law arising
in the matter and the Courts have addressed the relevant evidence and the
findings returned by the Courts below cannot be said to be perverse in any
manner. Consequently, this second appeal is found to be devoid of merit and
the same is accordingly dismissed. No order as to costs.
(Dr.VINEET KOTHARI)J.
Item No.1
Ss/-