Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ammani vs Muniammal
2021 Latest Caselaw 21290 Mad

Citation : 2021 Latest Caselaw 21290 Mad
Judgement Date : 25 October, 2021

Madras High Court
Ammani vs Muniammal on 25 October, 2021
                                                                                     A.S.70 of 2017 and
                                                                                  C.M.P.No.6228 of 2020


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 25.10.2021

                                                       CORAM:

                                  THE HONOURABLE MR.JUSTICE A.A.NAKKIRAN
                                               A.S.No.70 of 2017
                                                      and
                                              C.M.P.No.6228 of 2020

                                           [Through video conferencing]

                 Ammani                                                ...Appellant/Plaintiff
                                                         -vs-

                 1. Muniammal
                 2.V.Mani
                 3.V.Chandrasekaran
                 4.Rajaprakash
                 5.Muruganandam
                 6.Panchalai
                 7.Muthu
                 8.Murthy                                           ... Respondents /Defendants

                 PRAYER: First Appeal is filed under Section 96, r/w Order XLI Rule 1 of the
                 Code of Civil Procedure, to set aside the Judgment and Decree passed in
                 O.S.No.5147 of 2013 dated 12.08.2016 by the Learned XVII Additional
                 Judge, City Civil Court, Chennai, Full additional charge of XVI Additional
                 Court.
                                         For Appellant          : No appearance
                                         For R1& R2             : Mr.R.Agilesh
                                         For R3 & R4            : Mr.K.Balaji

                 1/4
https://www.mhc.tn.gov.in/judis
                                                                                      A.S.70 of 2017 and
                                                                                   C.M.P.No.6228 of 2020




                                                       ORDER

When the matter came up for hearing on 20.10.2021, there was no

representation on behalf of the appellant and hence, the matter was directed to

be listed under the caption “for dismissal” on 22.10.2021 and the matter is

listed today. Even on 25.10.2021 (today) also, there is no representation on

behalf of the appellant.

2. The learned counsel for the respondents 1 to 4 are present.

3.Accordingly, this First Appeal is dismissed for non-prosecution. No

costs. Consequently, the connected civil miscellaneous petition is also closed.



                                                                                            25.10.2021

                 Internet : Yes / No
                 Index    : Yes / No
                 gv/ham





https://www.mhc.tn.gov.in/judis A.S.70 of 2017 and C.M.P.No.6228 of 2020

To:

1. The learned XVII Additional Judge, City Civil Court, Chennai, Full additional charge of XVI Additional Court.

2. The Section Officer, VR Section, High Court, Madras.

https://www.mhc.tn.gov.in/judis A.S.70 of 2017 and C.M.P.No.6228 of 2020

A.A.NAKKIRAN, J.

gv/ham

A.S.70 of 2017 and C.M.P.No.6228 of 2020

25.10.2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter