Madras High Court
Kolachina Venkata Seetharamayya And ... vs Veena Tolasi Babu And Ors. on 11 February, 1924
Equivalent citations: (1924)46MLJ463
JUDGMENT Venkatasubba Rao, J.
1. The learned Subordinate Judge granted the application for review either on the ground that there was a mistake apparent on the face of the record or on the ground that there was " other sufficient reason " under Order 47, R. I. An appeal against an order granting review may be challenged only on one of the grounds specified in Order 47, Rule 7. No such grounds exist in the present case and can be urged in this appeal. Then the question arises as this is a final appeal from the decree itself, can the decision be challenged on grounds other than those contained in Rule 7? If the grounds relate to the granting of the review, in my opinion, the grounds, must be those that are set out in Rule 7. [See Baroda Churn Ghose v. Govinda Proshad Tewary (1895) ILR 22 Cal. 984 Bubiram Chowdhury v. Bishea Perkash Naran Singh (1897) ILR 24 C 878 and Gopala Iyer v. Ramasami Sastrial (1907) ILR 31 M 49 : 17 MLJ 603.] This will not of course preclude the appellant from arguing the second appeal on its merits. It has not been shown that the decision on the merits is wrong. In the result, the Second Appeal fails and is dismissed with costs.