Citation : 2022 Latest Caselaw 14015 Mad
Judgement Date : 5 August, 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 05.08.2022
CORAM
THE HONOURABLE MR.JUSTICE P.VELMURUGAN
Rev.Aplc(MD)Nos.81 & 82 of 2022
and
C.M.P(MD) Nos.4027 & 4028 of 2022
Rev.Aplc (MD)No.81 of 2022
K.S.D.Rajendran (died)
1.Rajeswari
2.Reguram
3.Maheswari
(cause title accepted vide Court Order
dated 25.04.2022 made in
C.M.P(MD)Nos.3705, 3707, 3708
& 3709 of 2022)
(Rajeswari/1st petitioner is recognized
as power of Attorney on behalf of
2nd petitioner vide Court order,
dated 25.04.2022) ... Review Applicants/
Respondents 3 to 5
.vs.
Government of Tamilnadu
Rep. by the District Collector of
Ramanathapuram,
Ramanathapuram District. ... Respondent/Appellant
Page 1 of 5
https://www.mhc.tn.gov.in/judis
PRAYER: Review application filed under Order 47 Rule 1 r/w Section 114
of the Civil Procedure Code, to review the judgment and decree, dated
17.11.2021 made in A.S.(MD)No.161 of 2014.
Rev.Aplc (MD)No.82 of 2022
K.S.D.Rajendran (died)
1.Rajeswari
2.Reguram
3.Maheswari
(cause title accepted vide Court Order
dated 25.04.2022 made in
C.M.P(MD)Nos.3705, 3707, 3708
& 3709 of 2022)
(Rajeswari/1st petitioner is recognized
as power of Attorney on behalf of
2nd petitioner vide Court order,
dated 25.04.2022) ... Review Applicants/
Respondents 3 to 5
.vs.
Government of Tamilnadu
Rep. by the District Collector of
Ramanathapuram,
Ramanathapuram District. ... Respondent/Appellant
Page 2 of 5
https://www.mhc.tn.gov.in/judis
PRAYER: Review application filed under Order 47 Rule 1 r/w Section 114
of the Civil Procedure Code, to review the judgment and decree, dated
17.11.2021 made in A.S.(MD)No.162 of 2014.
For Appellans : No appearance
For Respondent : No appearance
JUDGMENT
When the matters came up for hearing on 11.07.2022, the
counsel for the review applicants are not ready, the review applications were
directed to be listed today i.e., on 05.08.2022. Today also there is no
representation on behalf of the review applicants as well as the respondent.
This shows that the review applicants are not interested in prosecuting the
applications. Hence, this Court has no other option except to dismiss the
applications for non-prosecution.
2.Accordingly, these review applications are dismissed for non-
prosecution. No costs. Consequently, connected miscellaneous petitions are
closed.
Index : Yes / No
https://www.mhc.tn.gov.in/judis Speaking Order : Yes / No 05.08.2022 am
To
The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis P.VELMURUGAN, J.
am
Rev.Aplc(MD)Nos.81 & 82 of 2022
05.08.2022
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!