Pitta Balaramanaidu and ors. Vs. Pitta Sangannaidu and ors. - Court Judgment |
LegalCrystal Citation | legalcrystal.com/787548 |
Subject | Civil |
Court | Chennai |
Decided On | Nov-15-1921 |
Reported in | (1922)42MLJ184 |
Appellant | Pitta Balaramanaidu and ors. |
Respondent | Pitta Sangannaidu and ors. |
Excerpt:
- 1. these appeals must be treated as appeals against a final decree under order 20, rule 12(2) of the code of civil procedure and an advalorem court fee must be charged under article 1 of schedule 1 of the court fees act, calculated on the amount of mesne profits in dispute.
Judgment:1. These Appeals must be treated as appeals against a final decree under Order 20, Rule 12(2) of the Code of Civil Procedure and an advalorem Court Fee must be charged under Article 1 of Schedule 1 of the Court Fees Act, calculated on the amount of mesne profits in dispute.