Citation : 2021 Latest Caselaw 21991 Mad
Judgement Date : 2 November, 2021
C.M.P. No.18155 of 2021
in C.R.P. Sr. No.64464 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 02.11.2021
CORAM:
THE HONOURABLE Mr. JUSTICE G.CHANDRASEKHARAN
C.M.P. No.18155 of 2021
in C.R.P. Sr. No.64464 of 2021
B.K.Malhotra ...Petitioner in both petitions
Versus
Vijayakumar Khattar ...Respondent in both
petitions
Prayer in C.M.P. No.18155 of 2021: Civil Miscellaneous Petition is filed under
Section 151 of Civil Procedure Code, to dispense with the production of the
certified copies of the judgment and decree in R.C.O.P. No.2074 of 2011 dated
22.02.2016 on the file of XV Judge, Court of Small Causes at Chennai.
Prayer in C.R.P. Sr. No.64464 of 2021: Civil Revision Petition sought to be
filed under Section 25 of the T.N.Buildings (Lease & Rent Control) Act, 1960,
to set aside the judgment and decree passed in R.C.A. No.236 of 2016 dated
02.03.2020 on the file of VII Judge, Court of Small Causes / Rent Controller at
Chennai, thereby confirming the judgment and decree passed in R.C.O.P.
https://www.mhc.tn.gov.in/judis
1 of 4
C.M.P. No.18155 of 2021
in C.R.P. Sr. No.64464 of 2021
No.2074 of 2011 dated 22.02.2016 on the file of XV Judge, Court of Small
Causes at Chennai.
For Petitioner : Mr. K.Premkumar
(in both petitions)
For Respondent : Mr. T.Sezhian
(in both petitions)
******
ORDER
C.M.P. No.18155 of 2021 in C.R.P. Sr. No.64464 of 2021
When the matter was taken up for hearing on 01.11.2021, learned
counsel appearing for the caveator submitted that the respondent had taken
possession of the property on the basis of order of eviction. There was no
representation on behalf of the petitioner and hence, this Court posted the
matter today for the petitioner's argument. Today, learned counsel for the
petitioner is present before this Court and confirms that possession had been
taken by the respondent and further submitted that nothing survives for further
adjudication in this matter and hence the same may be dismissed as infructuous.
2. Recording the submission of the learned counsel for the petitioner, this
https://www.mhc.tn.gov.in/judis 2 of 4 C.M.P. No.18155 of 2021 in C.R.P. Sr. No.64464 of 2021
petition is dismissed as infructuous. The main Civil Revision Petition which is
sought to be filed, stands dismissed at the Sr. stage itself. No costs.
02.11.2021
Index: Yes/ No Speaking Order / Non-Speaking Order bkn
Copy to:
1. The VII Judge, Court of Small Causes / Rent Controller,
Chennai.
2. The XV Judge, Court of Small Causes at Chennai.
https://www.mhc.tn.gov.in/judis 3 of 4 C.M.P. No.18155 of 2021 in C.R.P. Sr. No.64464 of 2021
G.CHANDRASEKHARAN, J.,
bkn
C.M.P. No.18155 of 2021 in C.R.P. Sr. No.64464 of 2021
02.11.2021
https://www.mhc.tn.gov.in/judis 4 of 4
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!