Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kadirvel vs Ganesan
2021 Latest Caselaw 12804 Mad

Citation : 2021 Latest Caselaw 12804 Mad
Judgement Date : 30 June, 2021

Madras High Court
Kadirvel vs Ganesan on 30 June, 2021
                                                                            S.A. Nos.1007 & 1008 of 2007

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 30.06.2021

                                                           CORAM

                               THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                             S.A. Nos.1007 & 1008 of 2007 &
                                             M.P.Nos.2 to 4 & 2 to 4 of 2007

                     Kadirvel                                  ...   Appellant in both S.As.

                                                             Vs

                     Ganesan                    ...     Respondent in S.A.Nos.1007 & 1008 of 2007

                     Rajendran                  ...      2nd Respondent in S.A.No.1008 of 2007

                     COMMON PRAYER: Second Appeals filed under Section 100 C.P.C.
                     against the fair and Decreetal order of the learned District Subordinate
                     Judge, Ariyalur made in A.S.Nos.31 & 34 of 1994 both dated 30.07.2002.


                                     For Appellant             : Mr.P.Chandrasekaran
                                                         R1- Died




                     1/2



https://www.mhc.tn.gov.in/judis/
                                                                            S.A. Nos.1007 & 1008 of 2007




                                                                         ABDUL QUDDHOSE, J.

nl COMMON JUDGMENT The matter is listed under the caption “for dismissal” today. Learned

counsel for the Appellant submits that the Appellant died long time back

and hence, these second appeals may be dismissed as abated. Recording the

same, these Second Appeals shall stand dismissed as abated. No costs.

Consequently, connected miscellaneous petitions are closed.

30.06.2021 nl

Index: Yes/ No Internet: Yes/No Speaking Order/Non-speaking Order

To

1. The District Subordinate Judge, Ariyalur

S.A. Nos.1007 & 1008 of 2007

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