2001 INSC 0027 SUPREME COURT OF INDIA Ramaswamy (Dead) by Lrs. Vs. M. Lobo (Dead) by Lrs. (V.N.Khare and Shivaraj V.Patil JJ.) 10.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant contended that suit filed by respondent in Civil Court not maintainable as land was an agricultural land. Appellate Court and High Court recorded a finding that disputed property was not land but houses which were assessed to house tax. Supreme Court dismissed appeal as finding of fact is not open to challenge before it. 1 SpotLaw