High Court Jharkhand High Court

Manbodh Mahato & Ors. vs Kartik Singh & Anr. on 15 January, 2010

Jharkhand High Court
Manbodh Mahato & Ors. vs Kartik Singh & Anr. on 15 January, 2010
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  Second Appeal No. 184 of 2005
          1. Manbodh mahato
          2. Premanand Mahato
          3. Minor Nityanand mahato
          4. Nirubala Mahatain...................               Appellants
                                           Versus
          1. Kartik Singh
           2. Smt. Manju Mahatain .........                                  Respondents
                                                    ......
          Coram: The Hon'ble         Mr. Justice Amareshwar Sahay
                                       ......
          For the Appellants           : Mr. Manoj Tondon, Advocate
          For the Respondents : --------
                                       ......

4/15.01.2010

Heard Mr. Manoj Tondon, learned counsel appearing for the

appellants.

The present appeal has been filed against the judgment of

affirmance.

The title suit filed by the plaintiff-appellants for declaration of

their right, title and interest and for possession was dismissed by the trial

court after holding that Tito Mahatain adopted Mahadeo Mahto, i.e. the

father of the defendant no.1 as his son and the deed of adoption was valid.

The finding of the trial court about the validity of the adoption has been

concurred by the lower appellate court.

The concurrent finding of facts arrived at by both the Courts

below are based on appreciation of evidence led by the parties, which do

not require to be interfered with by this Court in the second appeal.

No substantial question of law is involved in the present case.

Accordingly, having found no merit, this second appeal is dismissed.

(Amareshwar Sahay, J)

Sharma-Mukund