Citation : 2022 Latest Caselaw 1286 Mad
Judgement Date : 27 January, 2022
S.A.SR.No.27 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED :27.01.2022
CORAM
THE HON'BLE Mr. JUSTICE G.CHANDRASEKHARAN
M.P.No.1 of 2014
in
S.A.SR.No.27 of 2014
In both M.P and S.A.SR.
Venkatesalu Chetty Petitioner/Appellant
Vs.
1.Gowerdana Chetty
2.Sathyanarayana Chetty
3.Sri Lakshmi @ Jamuna
4.Banumathi
5.Madavi Venu ...Respondents
PRAYER in M.P: Miscellaneous Petition in this Second Appeal is filed
under Order XLI Rule 3(A) read with Order XLII, Rule 1 and Section 151 of
C.P.C. to condone the delay of 104 days in filing the Second Appeal.
PRAYER in S.A.SR.: Second Appeal is filed under Section 100 of the Code
1/5
https://www.mhc.tn.gov.in/judis
S.A.SR.No.27 of 2014
of Civil Procedure, to set aside judgment and decree dated 10.04.2013 made
in Civil Suit Appeal No.22 of 2011 on the file of the learned I Additional
District and Sessions Judge, Vellore, Vellore district confirming the judgment
and decree dated 30.01.2010 made in O.S.No.116 of 2003 on the file of the
learned Subordinate Judge, Gudiyatham.
For Appellant : Mr.T.Dhanyakumar
For Respondents : Mr.G.Vinoth Kumar for R1.
JUDGMENT
This miscellaneous petition is filed to condone the delay of 104
days in filing the Second Appeal in S.A.S.R.No.27 of 2014.
2. The learned counsel for petitioner prays permission to withdraw
M.P.No.1 of 2014 filed to condone the delay of 104 days in filing the Second
Appeal. It is submitted by the learned counsel for th petitioner that the matter
had been settled out of Court between the parties and therefore petitioner does
not want to prosecute this petition and the Second Appeal.
3. In view of the submissions made and recording the submission,
petitioner is permitted to withdraw M.P.No.1 of 2014 in S.A.SR.No.27 of
https://www.mhc.tn.gov.in/judis S.A.SR.No.27 of 2014
2014. M.P.No.1 of 2014 is dismissed as withdrawn. Consequently, Second
Appeal in S.A.SR.No.27 of 2014 is rejected.
27.01.2022
ep Index:Yes/No Internet:Yes/No Speaking Order: Yes/No
Note: Registry is directed to issue order copy on 31.01.2022.
To
1.I Additional District and Sessions Judge, Vellore.
2.The Subordinate Judge,
https://www.mhc.tn.gov.in/judis S.A.SR.No.27 of 2014
Gudiyatham.
3.The Section Officer, VR Section, High Court of Madras.
G.CHANDRASEKHARAN.J,
ep
https://www.mhc.tn.gov.in/judis S.A.SR.No.27 of 2014
M.P.No.1 of 2014 in S.A.SR.No.27 of 2014
27.01.2022
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!