Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S South India Corporation (P) ... vs K.Ramesh
2021 Latest Caselaw 21403 Mad

Citation : 2021 Latest Caselaw 21403 Mad
Judgement Date : 26 October, 2021

Madras High Court
M/S South India Corporation (P) ... vs K.Ramesh on 26 October, 2021
                                                                     C.R.P.SR.No.82959 of 2021
                                                                     & C.M.P.No.17414 of 2021


                             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                            DATED: 26.10.2021

                                                 CORAM:

                       THE HONOURABLE Mr. JUSTICE G.CHANDRASEKHARAN

                                        C.R.P.SR.No.82959 of 2021
                                        & C.M.P.No.17414 of 2021
                                        (Through Video Conference)


               M/s South India Corporation (P) Ltd
               Represented by its Whole Time Director
               Rani Seethai Hall, 5th Floor
               No.603 Anna Salai,
               Chennai-600 006.                                          ...Petitioner

                                                   Versus


               1. K.Ramesh
               2. P.Narayanan
               3. K.Chellaiah
               4. K.Murali
               5. P.Alagu
               6. S.Pushparaj
               7.Chettinad Cement Ltd,
                 Rep. by its President,
                 Rani Seethai Hall, 5th floor,
                 No.603, Anna Salai,
                 Chennai-600 006.                                        ...Respondents



               ________
https://www.mhc.tn.gov.in/judis
               Page 1 of 4
                                                                                C.R.P.SR.No.82959 of 2021
                                                                                & C.M.P.No.17414 of 2021


               PRAYER in C.R.P.SR.No.82959 of 2021: Civil Revision Petition filed under

               Article 227 of the Constitution of India to set aside the judgment and decretal

               order passed by the VI Additional City Civil Court, Chennai in I.A.No.1 of

               2019 in O.S.No.4772 of 2019 dated 24.02.2021.

               PRAYER in C.M.P.No.17414 of 2021: Civil Miscellaneous Petition filed

               under Article 227 of the Constitution of India to accept the cause title of the

               petitioner in the C.R.P.(PD) SR.No.82959 of 2021.

                                     For Petitioner      : Mr.K.Rajesh
                                                       ******
                                                      ORDER

Today, C.M.P.No.17414 of 2021 has been listed under the caption

"Miscellaneous Petitions - to accept the cause title". After hearing the

submissions made by the learned counsel appearing for the petitioner and the

learned counsel appearing for the respondents, this Court is inclined to dispose

of the main Civil Revision Petition itself at the S.R.stage.

2. This Civil Miscellaneous Petition is filed to accept the cause title in

C.R.P.(PD) No.SR.82959 of 2021. It is seen from the records that the

respondents filed the suit in C.S.No.427 of 2016 against M/s Chettinad South

India Corporation Limited and Chettinad Cement Ltd., for the relief of

________ https://www.mhc.tn.gov.in/judis

C.R.P.SR.No.82959 of 2021 & C.M.P.No.17414 of 2021

declaring the action of the defendants in not paying the plaintiffs wages

/salaries as illegal and to pay the plaintiffs a sum of Rs.27,95,973/- together

with interest and for other reliefs. The petitioner filed I.A.No.1 of 2019 for

rejection of plaint and that petition was dismissed. Against the said order of

dismissal, this Civil Revision Petition has been preferred.

3. It is submitted by the learned counsel for the petitioner that the

respondents have wrongly mentioned the petitioner's name as M/s.Chettinad

South India Corporation Private Limited instead of M/s South India

Corporation Private Limited. However, the petitioner has filed I.A.No.1 of

2019 for the rejection of the plaint in the name of M/s.Chettinad South India

Corporation Private Limited.

4. Therefore, in the revision filed against the order passed in I.A.No.1 of

2019, the petitioner cannot seek to accept the cause title as M/s South India

Corporation Private Limited. The petitioner has to approach the trial Court for

appropriate amendment.

________ https://www.mhc.tn.gov.in/judis

C.R.P.SR.No.82959 of 2021 & C.M.P.No.17414 of 2021

G.CHANDRASEKHARAN, J.,

jai/sts

5. In this view of the matter, this petition cannot be entertained and

therefore, this Civil Miscellaneous Petition is Dismissed. Accordingly, the

Civil Revision Petition is rejected at the S.R.stage itself.

26.10.2021

jai/sts

Index: Yes/ No Speaking Order / Non-Speaking Order

To

The VI Additional City Civil Court, Chennai.

Order made in C.R.P.SR.No.82959 of 2021 & C.M.P.No.17414 of 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