Citation : 2021 Latest Caselaw 23144 Mad
Judgement Date : 25 November, 2021
S.A(MD)No.497 of 2014
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 25.11.2021
CORAM
THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN
S.A(MD)No.497 of 2014
and
M.P(MD)Nos.1 & 2 of 2014
M.Kandasamy ... Appellant/Appellant/Defendant
Vs.
K.Palanichamy ... Respondent/Respondent/Plaintiff
Prayer: Second Appeal filed under Section 100 of the Code of Civil
Procedure against the judgment and decree dated 22.03.2012, passed in
A.S.No.18 of 2011 on the file of the District Court, Karur, confirming the
the judgment and decree dated 30.03.2011, passed in O.S.No.39 of 2009 on
the file of the Additional Sub Court, Karur.
For Appellant : Mr.A.Haja Mohideen
For Respondent : Mr.P.Athimoola Pandian
1/4
https://www.mhc.tn.gov.in/judis
S.A(MD)No.497 of 2014
JUDGMENT
When the matter came up of hearing on 05.09.2018, on the side of the
respondent it was submitted that the respondent was no more and the
appellant was directed to take steps on 01.10.2018. Again on 01.10.2018, it
was adjourned to 22.10.2018 for taking steps finally. Again on 22.10.2018, it
was adjourned to 29.10.2018 for taking steps or for orders and on
31.10.2018, at request of the appellant, again the matter was posted for
taking steps on 22.11.2018. From the year 2018 to till today ie., on
25.11.2021, no steps have been taken by the appellant. Now the learned
counsel for the appellant seeks further time for taking steps, for which, this
Court is not inclined to grant time, since from the year 2018, sufficient
opportunity has been given to him for taking steps.
2. The Second Appeal is of the year 2014 and the same was admitted
on 18.06.2014. It is also stated that the sole appellant died on 05.01.2018. It
appears that the legal heirs of the deceased sole appellant as well as
deceased sole respondent are not interested in prosecuting the matter further.
Therefore, this Court is of the view that no useful purpose would be served
in keeping the matter pending.
https://www.mhc.tn.gov.in/judis S.A(MD)No.497 of 2014
3.In view of the above, this second appeal is dismissed as abated. No
costs. Consequently, connected Miscellaneous Petitions are dismissed.
25.11.2021
Index : Yes/No
Internet : Yes/No
ps
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.
https://www.mhc.tn.gov.in/judis S.A(MD)No.497 of 2014
V.BHAVANI SUBBAROYAN, J.
ps
To
1.The District Court, Karur.
2.The Additional Sub Court, Karur.
3.The Record Keeper, V.R. Section, Madurai Bench of Madras High Court, Madurai.
Judgment made in S.A(MD)No.497 of 2014
25.11.2021
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!