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

M.Sumathi vs The Idol Of Arulmigu ...
2021 Latest Caselaw 22087 Mad

Citation : 2021 Latest Caselaw 22087 Mad
Judgement Date : 9 November, 2021

Madras High Court
M.Sumathi vs The Idol Of Arulmigu ... on 9 November, 2021
                                                                         C.R.P(NPD)(MD) No.1719 of 2021



                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 09.11.2021

                                                      CORAM

                                   THE HONOURABLE MS.JUSTICE P.T.ASHA

                                        C.R.P(NPD)(MD)No.1719 of 2021
                                                    and
                                          C.M.P(MD) No.9179 of 2021


                     M.Sumathi                                  ... Petitioner / Respondent/
                                                                           Defendant
                                                         Vs.

                     The Idol of Arulmigu Jambugeswarar
                     Ahilandeswari Devasthanam Thiruvanaikoil,
                     Tiruchirappalli-5,
                     Represented by its
                     Executive Officer holding office at
                     Temple Premises                         ... Respondent/petitioner/
                                                                    Plaintiff


                     PRAYER:- Civil Revision Petition filed under Section 115 of the Code
                     of Civil Procedure, to call for the records and to set aside the petition and
                     order dated 14.09.2021 made in E.P.No.11 of 2019 in O.S.No.1688 of
                     2008 on the file of the District Munsif Court cum Judicial Magistrate,
                     Srirangam.
                                        For Petitioner         : Ms.R.Yamuna


                     _________
                     Page 1 of 4
https://www.mhc.tn.gov.in/judis
                                                                               C.R.P(NPD)(MD) No.1719 of 2021




                                                        ORDER

The petitioner/judgment debtor has filed this civil revision petition

challenging the order passed in E.P.No.11 of 2019 in O.S.No.1688 of

2021 in and by which she has been directed to be evicted from the suit

premises and the property should be delivered back to the decree holder

temple.

2.The grounds on which the revision is filed is that the petitioner

was represented by a counsel appointed by the District Legal Services

Authority, when the matter was pending before the 1 st Additional District

Munsif Court, Trichy, in E.P.No.128 of 2018. Thereafter, the same was

transferred to the District Munsif Court, Srirangam and re-numbered as

E.P.No.11 of 2019. Therefore, the learned counsel who was appointed

had not appeared before the Court at Srirangam and consequently, the

ex parte order came to be passed.

3.The learned counsel for the petitioner would submit that the

petitioner was totally in the dark about the proceedings as the counsel

had not deemed it fit to inform her about the pendency. It is also

_________

https://www.mhc.tn.gov.in/judis C.R.P(NPD)(MD) No.1719 of 2021

informed that the revision petitioner has filed an application to set aside

the ex parte order passed in E.P.No.11 of 2019 setting forth the very

same reason herein given and an application for interim stay was also

filed and the same is yet to be numbered.

4.Considering the fact that the petitioner has followed procedure

and filed an application to set aside the ex parte order, nothing survives

for consideration in this revision petition in which the similar prayer is

sought for.

5.In view of the above, this Civil Revision Petition is dismissed

with a direction to the learned District Munsif cum Judicial Magistrate,

Srirangam, to dispose of the Execution Application if any filed, as

expeditiously as possible, but not later than three months from the date of

receipt of a copy of this order. No costs. Consequently, connected

miscellaneous petition is closed.

09.11.2021

Index :Yes/No Internet : Yes/No cp

_________

https://www.mhc.tn.gov.in/judis C.R.P(NPD)(MD) No.1719 of 2021

P.T.ASHA, J.

cp

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:-

The District Munsif Court cum Judicial Magistrate, Srirangam.

C.R.P(NPD)(MD)No.1719 of 2021

09.11.2021

_________

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