Citation : 2021 Latest Caselaw 24842 Mad
Judgement Date : 16 December, 2021
S.A.Nos.108 & 109 of 2012
and M.P.Nos.1 & 1 of 2012
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 16.12.2021
CORAM:
THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN
S.A.Nos.108 & 109 of 2012
and M.P.Nos.1 & 1 of 2012
S.A.No.108 of 2012
1.Lakshmanan (Died) ... 1st Appellant/Defendant
2.Kasthuri
3.Santhosh Kumar
4.Satheesh Kumar
5.Sasikumar ... Appellants
Vs.
1.G.Viswanathan
2.G.Nithya ... Respondents/Plaintiffs
S.A.No.109 of 2012
1.Lakshmanan (Died) ... 1st Appellant/Defendant
2.Kasthuri
3.Santhosh Kumar
4.Satheesh Kumar
5.Sasikumar ... Appellants
Vs.
1.G.Viswanathan
https://www.mhc.tn.gov.in/judis
1/4
S.A.Nos.108 & 109 of 2012
and M.P.Nos.1 & 1 of 2012
2.G.Nithya
3.M.B.Govindaraj ... Respondents/Plaintiffs
(Appellants 2 to 5 brought on record as legal representatives of the
deceases sole appellant viz., Lakshmanan vide Court order dated
26.11.2021 made in C.M.P.No.3967 to 3969 and 3975 to 3977 of 2021
in S.A.Nos.108 & 109 of 2012)
PRAYER in S.A.No.108 of 2012: This Second Appeal has been filed
under Section 100 of CPC against the judgment and decree passed in
A.S.No.26 of 2010, on the file of the Sub-Court, Vaniyambadi, Vellore
District, dated 15.07.2011, confirming the Judgment and decree passed in
O.S.No.136 of 2006, on the file of the learned Principal District Munsif
Court, Ambur, Vellore District, dated 27.04.2010.
PRAYER in S.A.No.108 of 2012: This Second Appeal has been filed
under Section 100 of CPC against the judgment and decree passed in
A.S.No.26 of 2010, on the file of the Sub-Court, Vaniyambadi, Vellore
District, dated 15.07.2011, partially allowing the Judgment and decree
passed in O.S.No.136 of 2006, on the file of the learned Principal District
Munsif Court, Ambur, Vellore District, dated 27.04.2010.
For Appellants
in both cases : Mr.P.A.Sudesh Kumar
For Respondents
in both cases : Mrs.V.Jeevagiridharan
https://www.mhc.tn.gov.in/judis
2/4
S.A.Nos.108 & 109 of 2012
and M.P.Nos.1 & 1 of 2012
COMMON JUDGMENT
The learned counsel for the appellants would contend that the
legal representatives of the deceased/first appellant, who were impleaded
as appellants 2 to 5 herein, do not want to proceed with these second
appeals. Hence, he has filed as memo to that effect and the same is
recored.
2.Accordingly, these Second Appeals stand dismissed as not
pressed. Consequently, connected miscellaneous petitions are closed. No
costs.
16.12.2021
Internet : Yes
dua
To
1.The Sub-Court, Vaniyambadi, Vellore District.
2.The Principal District Munsif Court, Ambur, Vellore District.
https://www.mhc.tn.gov.in/judis
3/4
S.A.Nos.108 & 109 of 2012
and M.P.Nos.1 & 1 of 2012
RMT.TEEKAA RAMAN, J.
dua
S.A.Nos.108 & 109 of 2012 and M.P.Nos.1 & 1 of 2012
16.12.2021
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!