Citation : 2021 Latest Caselaw 4762 Mad
Judgement Date : 23 February, 2021
1
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 23.02.2021
CORAM:
THE HONOURABLE MRS.JUSTICE PUSHPA SATHYANARAYANA
AND
THE HONOURABLE MRS.JUSTICE S.KANNAMMAL
C.M.A(MD)NO.812 of 2015
and
M.P(MD)No.2 of 2015
Subbammal :Appellant/Respondent
.vs.
Veeriah :Respondent/Petitioner
PRAYER: Civil Miscellaneous Appeal filed under Section 19 of the
Family Courts Act, praying this Court to set aside the judgment and
decree made in H.M.O.P.No.53 of 2014, dated 25.02.2015, on the
file of Family Court, Dindigul.
For Appellant :No appearance
For Respondent :No appearance
JUDGMENT
*************
[Judgment of the Court was made by PUSHPA SATHYANARAYANA,J.]
When the matter was taken up for hearing on 11.02.2021,
there was no representation on behalf of the appellant and hence
the matter was directed to be listed under the caption''for
dismissal'', today. Even today also, there is no representation on http://www.judis.nic.in
behalf of the appellant, either in person or through counsel.
2.In view of the same, this Writ Appeal is dismissed for non-
prosecution. No costs. Consequently, connected Miscellaneous
Petition is dismissed.
[P.S.N.,J.] & [S.K.,J.] 23.02.2021
Index:Yes/No Internet:Yes/No vsn
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.
To
1.The Judge, Family Court, Dindigul.
2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.
http://www.judis.nic.in
PUSHPA SATHYANARAYANA, J.
AND S.KANNAMMAL, J.
vsn
JUDGMENT MADE IN C.M.A(MD)NO.812 of 2015 and M.P(MD)No.2 of 2015
22.02.2021 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!