High Court Madras High Court

Rangachariar vs Balaramasami Chetti And Ors. on 10 December, 1897

Madras High Court
Rangachariar vs Balaramasami Chetti And Ors. on 10 December, 1897
Equivalent citations: (1898) 8 MLJ 53


JUDGMENT

1. We think this case is clearly distinguishable from Kunhi v. Seshagiri I.L.R. 5 M. 141. We cannot see how an application for a list of attached property can be said to be an application to take a step in aid of execution.

2. The appeal is allowed, and the District Munsif’s order restored with all costs.