Citation : 2021 Latest Caselaw 17582 Mad
Judgement Date : 26 August, 2021
S.A..No.722 of 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 26.08.2021
CORAM
THE HONOURABLE MRS. JUSTICE R. HEMALATHA
S.A.No. 722 of 2008
and
M.P.No.1 of 2008
Bridget ... Appellant
Vs.
1.Viswanathan
2.Vinayagam
3.Issa
4.Lawrence ... Respondents
Prayer: Second Appeal filed under Section 100 of the Civil Procedure
against the decree and judgment dated 08.08.2007 in A.S. No.77 of
2006, on the file of the Subordinate Court, Chengalpattu confirming the
decree and judgment dated 13.06.2006, in O.S. No.453 of 1998, on the
file of the District Munsif Court, Alandur.
For Appellant : Mr.S.M.Stalin
for Mr.V.Pavel
For R1, 3 &4 : Mr.A.R.Nixon
Page 1 of 2
http://www.judis.nic.in
S.A..No.722 of 2008
R. HEMALATHA, J.
mtl
JUDGMENT
A Perusal of the records shows that the sole appellant died long
back and till date no steps have been taken to implead the legal heirs of
the deceased sole appellant.
2.In view of the above, the Second Appeal stands abated. No
costs. Consequently, the connected Miscellaneous Petition is closed.
26.08.2021
Index: Yes/No Internet: Yes/No Speaking/Non-Speaking order mtl
To
1. The Subordinate Court, Chengalpattu
2. The District Munsif Court, Alandur.
3. The Section Officer, VR Section, High Court, Madras
S.A.No. 722 of 2008
http://www.judis.nic.in
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!