Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Subramani vs S.Vanaja
2021 Latest Caselaw 3896 Mad

Citation : 2021 Latest Caselaw 3896 Mad
Judgement Date : 16 February, 2021

Madras High Court
P.Subramani vs S.Vanaja on 16 February, 2021
                                                                                  CRP.NPD.No.2369 of 2016

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 16.02.2021

                                                            CORAM

                                   THE HON'BLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                CRP.NPD.No. 2369 of 2016
                                                         and
                                                 CMP.No.12227 of 2016

                    P.Subramani                                                        ... Petitioner
                                                             Vs.
                    S.Vanaja                                                         ... Respondent

                    PRAYER: The Civil Revision Petition is filed under Section 115 of the
                    Code of Civil Procedure, praying to set aside the fair and decretal order ated
                    06.04.2016 made in E.A.No.121 of 2016 in E.P.No.23 of 2015 in
                    O.S.No.441 of 2008 on the file of 1st Additional Sub Court, Erode and allow
                    the above CRP.
                                           For Petitioner     : Mr.M.V.Venkataseshan

                                           For Respondent     : Mr.C.E.Pratap


                                                        ORDER

This Civil Revision Petition is directed as against the fair and decretal

order passed in E.A.No.121 of 2016 in E.P.No.23 of 2015 in O.S.No.441 of

2008 dated 06.04.2016 on the file of the learned 1st Additional Sub Court,

Erode, thereby, dismissing the petition to condone the delay in filing the

https://www.mhc.tn.gov.in/judis/ CRP.NPD.No.2369 of 2016

application to set aside the ex-parte decree passed in the Execution Petition.

2. The respondent is the plaintiff and the petitioner is the second

defendant in the suit filed by the respondent herein for partition and

permanent injunction. The petitioner contested the suit and the suit was

decreed. As per the judgment and decree, the respondent was allotted 1/6th

share in the suit schedule properties. Thereafter, the petitioner did not file

any appeal suit and the respondent filed a final decree application and the

same was also allowed on 30.04.2014. An Advocate Commissioner was

appointed and the properties were divided and on the strength of the same,

the respondent filed the Execution Petition for delivery of possession. The

delivery of possession was also ordered. At that juncture, the petitioner filed

a petition to set aside the ex-parte order passed in the Execution Petition

with a delay of 39 days.

3. On a perusal of the affidavit filed in support of the condone delay

petition, the petitioner stated that he appeared in the final decree application

and also objected to the Advocate Commissioner's report. Thereafter, from

the month of November 2015 onwards, he suffered with Jaundice and as

https://www.mhc.tn.gov.in/judis/ CRP.NPD.No.2369 of 2016

such, he was unable to meet his counsel. Therefore, he was set ex-parte

before the Execution Court. From which date he suffered from Jaundice and

which date he had taken treatment for Jaundice, nothing is stated in the

affidavit. Further, he had knowledge about the passing of the final decree on

30.04.2014. The properties were also already divided and the Execution

Petition itself was filed only for delivery of possession. At this juncture, the

petitioner come forward with the petition to set aside the ex-parte order

passed in Execution Petition that too without stating any sufficient cause for

the delay of 39 days in filing the application to set aside the ex-parte order.

Therefore, this Court finds no irregularity or illegality in the order passed by

the Court below.

4. Accordingly, this Civil Revision Petition is dismissed.

Consequently, the connected Miscellaneous Petition is closed. No costs.



                                                                                            12.02.2021
                    Speaking/Non-speaking order
                    Index     : Yes/No
                    Internet : Yes/No
                    kv






https://www.mhc.tn.gov.in/judis/
                                                                  CRP.NPD.No.2369 of 2016




                                                           G.K.ILANTHIRAIYAN,J.

                                                                                      kv
                    To

                    The 1st Additional Sub Court, Erode.




                                                           CRP.NPD.No. 2369 of 2016




                                                                           16.02.2021




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter