Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.Suresh vs The Manager
2021 Latest Caselaw 15755 Mad

Citation : 2021 Latest Caselaw 15755 Mad
Judgement Date : 4 August, 2021

Madras High Court
G.Suresh vs The Manager on 4 August, 2021
                                                                           C.M.A.(MD)No.698 of 2013



                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 Dated :04.08.2021

                                                     CORAM

                                   THE HONOURABLE MRS. JUSTICE R. THARANI

                                             C.M.A.(MD)No.698 of 2013




            G.Suresh                                                     ..Appellant

                                                       Vs.

            1.The Manager,
              Apex Viswa Engineering Service,
              103, B.S.Sivasamy Road,
              Mylapore,
              Chennai.

            2.The Manager,
              National Insurance Company Limited,
              Chennai Divisional Office-7,
              35/18, North Usman Road,
              Chennai – 17.                                              .. Respondents

            Prayer: This Civil Miscellaneous Appeal is filed under Section 173 of Motor
            Vehicles Act, 1988, to set aside the judgment and decree dated 25.02.2010, passed in
            W.C.No.369 of 2005 on the file of the Commissioner of Workmen Compensation
            cum Deputy Commissioner of Labour, Dindigul.
                            For Appellant              : No Appearance
                            For 1st Respondent         : Mr.S.Srinivasa Raghavan
                            For 2nd Respondent         : No Appearance

            1/4
https://www.mhc.tn.gov.in/judis/
                                                                              C.M.A.(MD)No.698 of 2013




                                                         JUDGMENT

It is seen from the records that this appeal is pending from the year 2013

onwards and when the matter is placed before this Court on 16.04.2021, 27.04.2021,

19.06.2021, 21.06.2021, 28.06.2021, 12.07.2021 and 02.08.2021, there was no

representation on the side of the appellant. Even today, when the case was posted

under the caption “for arguments or for orders”, there was no representation on the

side of the appellant. The second respondent is ready for arguments. There is no use

in keeping the appeal pending any further. Hence, this Civil Miscellaneous Appeal is

dismissed for default. No Costs.



                                                                                        04.08.2021
            Index    : Yes/No
            Internet : Yes/No
            Mrn

Note : In view of the present lock down owing to COVID – 19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate / litigant concerned.

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.698 of 2013

To

1.The Deputy Commissioner of Labour for Workmen Compensation, Dindigul.

2.The Section Officer, V.R. Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis/ C.M.A.(MD)No.698 of 2013

R. THARANI, J.

MRN

C.M.A.(MD)No.698 of 2013

04.08.2021

https://www.mhc.tn.gov.in/judis/

 
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