Citation : 2021 Latest Caselaw 16305 Mad
Judgement Date : 10 August, 2021
SA No.1256 of 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.08.2021
CORAM:
THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE
SA No.1256 of 2007
and
MP No.2 of 2007
1. Kumarasamy
2. Rasu ... Appellants
versus
Vedamanickam ... Respondent
Second Appeal filed under Section 100 of Civil Procedure Code
against the judgment and decree dated 25.11.2004 made in A.S. No.66 of
2004 on the file of Principal District Judge, Erode, confirming the
judgment and decree dated 05.12.2003 made in O.S. No.169 of 2000 on
the file of District Munsif-cum-Judicial Magistrate, Perundurai.
For appellants : Mr.D.Selvaraju
For respondent : S/R - died - steps due
JUDGMENT
(Heard Video Conference)
Mr.D.Selvaraju, learned counsel on record for the appellants would
submit that the appellants are not pressing this Second Appeal and he
would further submit that the 1st appellant is dead.
https://www.mhc.tn.gov.in/judis/
SA No.1256 of 2007
2. Recording the said submission, this Second Appeal is dismissed
as not pressed. No costs. Consequently, connected miscellaneous
petition is closed.
10.08.2021
Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order vsi2
To
1. The Principal District Judge, Erode.
2. The District Munsif – cum – Judicial Magistrate, Perunthurai.
Copy to :
The Section Officer, V.R. Section, High Court, Madras – 104.
https://www.mhc.tn.gov.in/judis/
SA No.1256 of 2007
ABDUL QUDDHOSE, J.
vsi2
SA No.1256 of 2007 and MP No.1 of 2006
10.08.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!