Citation : 2022 Latest Caselaw 9218 Mad
Judgement Date : 29 April, 2022
SA.(MD)No.269 of 2007
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 29.04.2022
CORAM
THE HONOURABLE MRS.JUSTICE R.THARANI
S.A(MD)No.269 of 2007
and
C.M.P.No.8392, 8394 and 8395 of 2021
1.M.M.Innasimuthu Udayar alias
Sebastiar Udayar
2.Savariammal
3.Michael
4.Mymaraj
5.Amulraj
6.Thomas
7.Pavula Mary ... Appellants
Vs
Mariasoosai Udayar ... Respondent
PRAYER :-
This Second Appeal is filed under Section 100 of Civil
Procedure Code against the judgment and decree in A.S.No.88 of
1999 dated 20.07.2006 on the file of the learned Principal District
Judge, Pudukkottai, reversing the judgment and decree made in
O.S.No.64 of 1995 dated 14.09.1998 on the file of the learned
District Munsif cum Judicial Magistrate, Keeranur.
For Appellants : No appearance
1/4
https://www.mhc.tn.gov.in/judis
SA.(MD)No.269 of 2007
JUDGMENT
This Second Appeal has been filed against the judgment and
decree in A.S.No.88 of 1999 dated 20.07.2006 on the file of the
learned Principal District Judge, Pudukkottai, reversing the
judgment and decree made in O.S.No.64 of 1995 dated 14.09.1998
on the file of the learned District Munsif cum Judicial Magistrate,
Keeranur.
2. It is stated that the sole respondent was died and petitions
for taking steps for the death of the sole respondent has been filed
with a delay of 3014 days. This Court vide order dated 28.04.2022,
has passed an conditional order and allowed the petitions. But the
conditions has not been complied with till today.
3.Hence, the petitions in C.M.P.(MD)Nos.8392, 8394 and
8395 of 2021 stand dismissed. and this Second Appeal is dismissed
as abated. No costs.
(R T J) 29.04.2022 Index : Yes / No Internet : Yes / No pnn
https://www.mhc.tn.gov.in/judis SA.(MD)No.269 of 2007
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 Principal District Judge, Pudukkottai.
2.The District Munsif cum Judicial Magistrate, Keeranur.
3.The Record Clerk, Vernacular Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis SA.(MD)No.269 of 2007
R.THARANI, J.
pnn
ORDER IN S.A(MD)No.269 of 2007
29.04.2022
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!