Citation : 2021 Latest Caselaw 13154 Mad
Judgement Date : 5 July, 2021
A.S.(MD)No.202 of 2017
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 05.07.2021
CORAM:
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
A.S(MD)No.202 of 2017
and
C,M.P.(MD)No.11647 of 2017 & M.P.(MD)No.2 of 2015
Jagadeesan ... Appellant
-Vs-
Santha Rajeswari ... Respondent
PRAYER: Appeal Suit is filed under Section 96 of the Civil Procedure
Code, to set aside the Judment and decree passed in O.S.No.31 of 2012,
dated 02.09.2013 on the file of the 1st Additional District Court, Tuticorin.
For Appellant : Mr.H.Arumugam
For Respondent : Mrs.P.Jessi Jeeva Priya
for Mr.G.Aravinthan
JUDGMENT
This appeal was taken up for hearing on 11.06.2021, on 17.06.2021
and again on 30.6.2021. The learned counsel on either side acquainted the
Court on the factual aspects. The Court felt that the matter can possibly be
resolved.
https://www.mhc.tn.gov.in/judis/
A.S.(MD)No.202 of 2017
2.Today, when the matter was taken up for hearing, the learned
counsel for the appellant informs the Court that even though the appellant
had received his letter, there is no response from him. The counsel reports
no instructions.
3.When the appellant in this appeal is not ready to get along with the
matter, the Court has no other option but to dismiss the appeal for default. I
get an impression that the appellant is playing with the Court. When the
matter has been listed for final hearing, the appellant is obliged to get along
with the matter on merits. If the appeal is allowed to be dismissed for
default, later an application will be filed for restoration.
5.In this case, there is absolutely no sufficient cause for allowing the
appeal to get dismissed for default. The case was taken up on quite a few
occasions. The appellant is fully aware that the Court is seized of the
matter. When the appellant is adopting an attitude of non-cooperation, then,
he has to be dealt with appropriately. Though this Court has no other option
but to dismiss this appeal for non-prosecution, it is not helpless. This Court
directs that the application for restoration will be considered only, if the
appellant pays a sum of Rs.75,000/- as cost to the State Legal Services https://www.mhc.tn.gov.in/judis/
A.S.(MD)No.202 of 2017
Authority. Registry will not number the application for restoration, unless,
proof of remittance of cost is shown. The appeal is dismissed for default.
No costs. Consequently, connected miscellaneous petitions are closed.
05.07.2021
Internet : Yes/No Index : Yes/No rmi
To
1.The 1st Additional District Court, Tuticorin.
2.The Section Officer, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
G.R.SWAMINATHAN.J., https://www.mhc.tn.gov.in/judis/
A.S.(MD)No.202 of 2017
rmi
Judgment made in A.S(MD)No.202 of 2017 and C,M.P.(MD)No.11647 of 2017 & M.P.(MD)No.2 of 2015
05.07.2021
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!