1996 INSC 0306 Mukhtiar Ahmed Vs Husan Bano (Smt) and Others Civil Appeal No. 1812 of 1978 (K. Ramaswamy, G. B. Pattanaik JJ) 14.02.1996 ORDER 1. The appellant had laid the suit for declaration of 2/3rd share of the house in his favour, on the premise that he was a co-owner. It is not in dispute that on a previous occasion in a suit filed by the co-sharer, a finding was recorded that he was not entitled for 2/3rd share but to 1/5th share. The said decree became final. In view of the matter, it operates as res judicata as against the co-owners. He cannot claim any share in the suit for 2/3rd share. The High Court, therefore, was right in dismissing the suit. We do not think there is any illegality in the finding recorded by the High Court. 2. The appeal is accordingly dismissed. No costs.