R.S.A.’:\Eo. l87″4/2008
THE JUDGMENT AND DEGREE DATE-D 10.E0.2(}Of2 PASSED IN
O.S.N().366/1.997 ON THE ‘Fll.,IZ OF THE [1 ADEDL. ClVll., ill,l§,)C?x'{.{Z
{SR Di\l.). IVIYSORE.
rms RSA COMING ON FOR ADMISSION. “nos oA:r4’1fi*}:i__i:’.;’ ”
COURT DELIVERED THE FOLLOVVING:
JUDGMEN§w
Heard. This is a plaintiffs7.second__’appe:3_iCl’.«._.
Perused the judgments oft
Concurrent findings the
Courts below have of the
ap’pellant/plaintilfifiied title to the
suit injunction to
restrainil C’ ” interfering with his
“oft On a proper
appre§:iai;.ion oilthe ‘evidence on record, both the Courts
CCCC Heippellant/plaintiff had failed to
p’:io’v”e :’t«i1j:le.Tt;o–“‘the suit property and his possession.
V _ i find r1»:i”leg:al infirmity in the judgments of the two
.Cou.1fts below. In my opinion, no substantial question
o’f.l”;1\i;f arises for determination in this second appeal.
R.S.A.N0.1874/2008
No ground to admit the appeal. ‘I’he appeal is
accordingly dismissed. ‘
Appsal dismissed.
hkh /Atia