Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shanmugasundaram vs Thulasimani @ Nataraj
2021 Latest Caselaw 597 Mad

Citation : 2021 Latest Caselaw 597 Mad
Judgement Date : 7 January, 2021

Madras High Court
Shanmugasundaram vs Thulasimani @ Nataraj on 7 January, 2021
                                                                               C.M.A.No.110 of 2017


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 07.01.2021

                                                     CORAM

                                    THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM

                                               C.M.A.No.110 of 2017

                     1.Shanmugasundaram
                     2.Thulasimani                                    ... Appellants

                                                       Vs.

                     1.Thulasimani @ Nataraj

                     2.Perundurai Sri Chellandiamman Kottai Mariamman,
                       Rep. by its Assistant Commissioner,
                       HR & CE Department,
                       Erode.

                     3.Arulmigu Sellandiamman Kottai Mariamman Temple,
                       Perundhurai,
                       Rep. by its Executive Officer.

                     4.Pappathi @ Rukmani
                     5.P.Renuka
                     6.P.Amudha
                     7.Chellammal
                     8.Palaniammal                                    ... Respondents



                     1/6




https://www.mhc.tn.gov.in/judis/
                                                                                 C.M.A.No.110 of 2017


                     PRAYER: Civil Miscellaneous Appeal filed under Order 43 Rule 1 (u)
                     of CPC, to set aside the fair and final order dated 10.08.2016 passed in
                     I.A.No.247 of 2013 in O.S.No.22 of 2004 on the file of II Additional
                     District Court, Erode.

                                     For Appellants     :      Mr.S.Kaithamalai Kumaran

                                     For R1, R4 to R6   :      Mr.V.S.Kesavan
                                     For R2             :      No Appearance
                                     For R3             :      Mr.V.Balasubramanian
                                     For R7             :      Mr.C.Munusamy
                                     For R8             :      Insufficient Address

                                                            *****

                                                       JUDGMENT

The plaintiffs are the appellants in the present appeal. The suit

was instituted for partition and the suit was dismissed for default. The

appellants filed an Interlocutory Application under Order 9 Rule 9 of the

Code of Civil Procedure to restore the suit, which was dismissed for

default on 10.08.2016. The appellants have stated in the affidavit filed

in support of the Interlocutory Application that the case was posted for

enquiry on 23.09.2009. The advocates were on strike and the appellants

https://www.mhc.tn.gov.in/judis/ C.M.A.No.110 of 2017

were not able to get instructions from the counsel and the learned

counsel was also not in a position to appear before the Court on account

of the strike. In view of the fact there was no representation, the suit

was dismissed for default.

2.This Court is of the considered opinion that because of the non

appearance of the learned counsel for the appellants on account of

Advocates' boycott, the parties should not be made to suffer and

opportunity is to be provided to the plaintiffs to contest the case on

merits by filing documents and by adducing evidences. Contrarily, the

suit cannot be rejected on the ground of default, in view of the fact that

in the present case there was Advocates' boycott during the relevant

point of time.

3.This being the factum established, this Court is inclined to

consider the grounds raised in the present Civil Miscellaneous Appeal

https://www.mhc.tn.gov.in/judis/ C.M.A.No.110 of 2017

and accordingly, the fair and decreetal order passed in I.A.No.247 of

2013 in O.S.No.22 of 2004, dated 10.08.2016 is set aside. The suit in

O.S.No.22 of 2004 stands restored. Consequently, the Civil

Miscellaneous Appeal stands allowed. The trial Court is directed to

dispose of the suit as expeditiously as possible and preferably within a

period of 10 months from the date of receipt of a copy of this order.

4.The parties to the appeal are restrained from seeking

unnecessary adjournments. Adjournments are to be granted only on

genuine grounds and by recording reasons. Adjournments on flimsy

grounds are to be rejected readily by all Courts. The parties cannot be

given privilege of getting adjournments for their benefit in order to

prolong and protract the issues. No costs.

07.01.2021

Index: Yes/No Internet:Yes/No Speaking order/Non-Speaking Order vv2

https://www.mhc.tn.gov.in/judis/ C.M.A.No.110 of 2017

To

The II Additional District Court, Erode.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.110 of 2017

S.M.SUBRAMANIAM, J.

vv2

C.M.A.No.110 of 2017

07.01.2021

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter