Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.R.M.K.Sivasubramanian vs N.P. Sivanesan Chettiar
2021 Latest Caselaw 9756 Mad

Citation : 2021 Latest Caselaw 9756 Mad
Judgement Date : 16 April, 2021

Madras High Court
V.R.M.K.Sivasubramanian vs N.P. Sivanesan Chettiar on 16 April, 2021
                                                                             S.A. No.111 of 2002

                             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 16.04.2021

                                                     CORAM:

                             THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                              S.A. No.111 of 2002
                                                      and
                                          CMP Nos.1145 to 1147 of 2010


                      V.R.M.K.Sivasubramanian                           .... Appellant

                                                     Versus

                      N.P. Sivanesan Chettiar                    ....   Respondent


                      Prayer : Second Appeal filed under Section 100 of the Civil Procedure
                      code, against the Decree and Judgment passed in A.S. No.3 of 2000
                      dated 15.6.2001 on the file of Principal District Judge, Cuddalore
                      confirming the Decree and Judgment passed in O.S. No.119 of 1997,
                      dated 15.10.1999 on the file of Sub-ordinate Judge at Panruti, dismissing
                      the said suit and praying to set aside the same.



                      For Appellant                  : No appearance
                      For Respondent                 : Sole respondent died - Steps taken.


                                                     JUDGMENT

The matter is listed under the caption "for dismissal", today. On

the last hearing date i.e., on 08.04.2021, the learned counsel for the http://www.judis.nic.in

S.A. No.111 of 2002

appellant reported "no instructions" in this matter. Since the matter is of

the year 2002, the matter is listed under the caption " for dismissal",

today by printing the name of the appellant. Today also, there is no

representation on the side of the appellant. Therefore, it can now be

inferred that the appellant is not interested to prosecute the Second

Appeal. Accordingly, the Second Appeal is dismissed for non

prosecution. No costs. Consequently, connected miscellaneous petitions

are closed.

16.04.2021

Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order

vsi2

To

1. The Principal District Judge, Cuddalore.

2. The Sub-ordinate Judge, Panruti

http://www.judis.nic.in

S.A. No.111 of 2002

ABDUL QUDDHOSE, J.

vsi2

S.A. No.111 of 2002

16.04.2021

http://www.judis.nic.in

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter