High Court Madras High Court

Sriramamoorthy Chetty And Ors. vs Pandara Goundan And Ors. on 24 February, 1902

Madras High Court
Sriramamoorthy Chetty And Ors. vs Pandara Goundan And Ors. on 24 February, 1902
Equivalent citations: (1902) 12 MLJ 117


JUDGMENT

1. Under the ruling in Kumaraswami Reddiar v. Subbaraya Reddiar I.L.R. 28 M. 314, the Subordinate Judge had no jurisdiction to hoar this appeal. His decree is, therefore, set aside and the appeal restored to the file of the District Court for disposal according to law. Costs of this second appeal will be costs in the cause.