Citation : 2021 Latest Caselaw 22650 Mad
Judgement Date : 18 November, 2021
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 18.11.2021
CORAM:
THE HONOURABLE MRS.JUSTICE S.ANANTHI
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021 &
CMP(MD)No.8698 of 2021
CMA(MD)No.504 of 2021
1.Pandimeenal
2.Manikam
... Appellants
vs.
1.Karuppiah
2.New India Assurance Company Limited,
Through its Branch Manager,
CMTS Bhavan, BSNL Campus,
70 feet Road, Elliss Nagar,
Madurai District. ... Respondents
PRAYER : Civil Miscellaneous Appeal filed under Section 173 of Motor
Vehicles Act to set aside the Judgment and Decree dated 06.01.2021 in
MCOP.No.1396 of 2018 on the file of the Motor Accident Claims
Tribunal, VI Additional District Judge, Madurai by allowing this appeal.
For Appellants :Mr.A.Arivuchandran
For Respondents :Mr.S.Thirupathy for R1
Mr.M.S.Suresh Kumar for R2
https://www.mhc.tn.gov.in/judis
1/4
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021
Cros.Obj(MD)No.37 of 2021
New India Assurance Company Limited,
Through its Branch Manager,
CMTS Bhavan, BSNL Campus,
70 feet Road, Elliss Nagar,
Madurai District. ... Appellant
vs.
1.Pandimeenal
2.Manickam
3.Karuppiah
... Respondents
PRAYER : Cross Objection filed under Section 173 of Motor Vehicles
Act to set aside the Judgment and Decree dated 06.01.2021 in MCOP.No.
1396 of 2018 on the file of the Motor Accident Claims Tribunal, VI
Additional District Judge, Madurai.
For Appellant :Mr.M.S.Suresh Kumar
For Respondents :Mr.A.Arivuchandran for R1 & R2
Mr.S.Thirupathy for R3
JUDGMENT
The learned counsel appearing on both sides had circulated a
settlement memo dated 27.09.2021 and submitted that the matter was
settled before Lok Adalat on 27.09.2021. The settlement memo is hereby
recorded.
https://www.mhc.tn.gov.in/judis
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021
2. In view of the above, this Civil Miscellaneous Appeal and Cross
Objection are closed. No Costs. Consequently, the connected
Miscellaneous Petition is closed.
18.11.2021
Index : Yes/No Internet : Yes/No
mbi
Note : (i) Registry is directed to refund the entire Court fee paid by the parties.
(ii) 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 Motor Accidents Claims Tribunal, VI Additional District Judge, Madurai
https://www.mhc.tn.gov.in/judis
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021
S.ANANTHI, J.
mbi
CMA(MD)No.504 of 2021 & Cros.Obj(MD)No.37 of 2021
18.11.2021
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!