Citation : 2021 Latest Caselaw 22651 Mad
Judgement Date : 18 November, 2021
S.A.No.1032 of 2004
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 18.11.2021
CORAM
THE HONOURABLE MRS. JUSTICE J.NISHA BANU
S.A.No.1032 of 2004
G.Ramanathan
by Power Agent D.Shankar Chettiar .... Appellant
Vs
1.Murugan
2.Minor Ganesan
rep by Guardian first respondent
3. Pattu ammal
4. Senthil
5. Vijayan
6. Santhi
7. Ravi
8. Kamalakodi ...Respondents
Second Appeal filed under Section 100 of the Code of Civil Procedure
as against the judgement and decree dated 08.01.2004 made in A.S.No.8 of
2002 on the file of the First Additional Subordinate Court, Cuddalore,
confirming the judgement and decree dated 18.12.2001 made in O.S.844 of
1996, on the file of the Additional Munsif Court, Cuddalore.
1/3
https://www.mhc.tn.gov.in/judis
S.A.No.1032 of 2004
For Appellant : No representation
For Respondents : No representation
JUDGMENT
When the case was taken up for hearing on 16.11.2021, there was no
representation for the appellant and hence, the case was directed to be listed
under the caption 'for dismissal' on 18.11.2021.
2.Even, today there is no representation for the appellant. Hence, this
Second Appeal is dismissed for default.
18.11.2021
Internet: Yes/No ms
To
1.The Sub Judge, First Additional Subordinate Court, Cuddalore.
2.The Additional District Munsif, Additional Munsif Court, Cuddalore.
https://www.mhc.tn.gov.in/judis S.A.No.1032 of 2004
J.NISHA BANU, J.,
ms
S.A.No.1032 of 2004
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!