Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 6]

Madras High Court

Sri Raja Visweswara Nissenka Bahadur ... vs Gorla Budaradu And Ors. on 11 March, 1910

Equivalent citations: 7IND. CAS.401A

JUDGMENT

1. The suit is for resumption of certain lands held by the defendants on Gadaba service. The defendants at first denied the service but afterwards pleaded that the grant was burdened with service.

2. The grant was subsequent to the permanent settlement. The burden is on the defendants to show in such a case that the grant was not in lieu of service: See Sanyasi v. Salur Zamindar 7 M. 268 at p. 272; Mahadevi v. Vikrama Razu 14 M. 365 at p. 375; Sri Rajah Sobbanadri Appa Rao Bahadur v. Sri Rajah Venkatanarasimha Appa Rao Bahadur 20 M. 403.

3. The defendants have adduced no evidence to rebut the presumption. The mere length of enjoyment (40 years) and the uniform Kathubadi are insufficient to rebut the presumption.

4. The Subordinate Judge holds, and we think rightly, that if the burden be upon the defendant he has not discharged it. We must reverse the decrees of both the lower Courts and decree possession of land sued for with costs throughout.

5. The amount of profits claimed is not disputed; the plaintiff will also have a decree for Rs. 46 with interest at 6 per cent, from the date of plaint to the date of realisation.