Citation : 2021 Latest Caselaw 20744 Mad
Judgement Date : 7 October, 2021
SA(MD)No.636 of 2007
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 07.10.2021
CORAM
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
SA.(MD)No.636 of 2007
Arunachalam ... Appellant
Vs.
Annamalai @ Arulraj ... Respondent
Prayer: Second Appeal filed under Section 100 of Civil Procedure Code,
against the Judgment and Decree dated 24.03.2006 in A.S.No.146 of 2005 on
the file of the Subordinate Court, Ambasamudram, reversing the clause (1) of
the Decree and Judgment dated 26.04.2005 in O.S.No.25 of 2002 on the file of
the Principle District Munsif Court, Ambasamudram.
For Appellant : No appearance
For Respondent : Mr.A.Arumugam
https://www.mhc.tn.gov.in/judis/
1/2
SA(MD)No.636 of 2007
G.R.SWAMINATHAN, J.
mbi
JUDGMENT
On the last occasion, when the matter was listed, the learned counsel for
the appellant reported no instructions. Therefore, the Registry was directed to
print the name of the appellant. The appellant's name is also printed in the
cause list. Even today, there is no representation for the appellant. The Second
Appeal is dismissed for non-prosecution. No Costs.
07.10.2021
Index : Yes / No
Internet : Yes/ No
mbi
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
1. The Subordinate Court, Ambasamudram,
2. The Principle District Munsif Court, Ambasamudram.
S.A.(MD)No.636 of 2007
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!