Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Srimathi Umayal Ramanathan vs B.Vijayakumar
2022 Latest Caselaw 11487 Mad

Citation : 2022 Latest Caselaw 11487 Mad
Judgement Date : 29 June, 2022

Madras High Court
Srimathi Umayal Ramanathan vs B.Vijayakumar on 29 June, 2022
                                                                               O.S.A.No.147 of 2014

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 29.06.2022

                                                     CORAM :

                                   THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                    AND
                                   THE HON'BLE MR.JUSTICE SUNDER MOHAN

                                                O.S.A.No.147 of 2014
                                                and M.P.No.1 of 2014

                   Srimathi Umayal Ramanathan                                .. Appellant

                                                         Vs.

                   B.Vijayakumar                                             .. Respondent

                             Appeal filed under Order XXXVI Rule II of the Original Side Rules
                   r/w Clause 15 of the Letter Patent against the order and decreetal order
                   dated 28.04.2014 in Application No.53 of 2012 in C.S.No.732 of 2000.
                             For Appellant       : Ms.AL.Gandhimathi

                             For Respondent      : Mr.P.Satheesh Kumar
                                                  JUDGMENT

(JUDGMENT WAS MADE BY M.DURAISWAMY, J.)

Ms.AL.Gandhimathi, learned counsel appearing for the appellant and

Mr.P.Satheesh Kumar, learned counsel for the respondent submitted that

the appellant as well as the respondent are no more. Further, the learned

Page 1/3 https://www.mhc.tn.gov.in/judis O.S.A.No.147 of 2014

counsel on either side submitted that the respondent had died more than a

year ago, hence, the appeal may be dismissed as abated.

2.The learned counsel for the appellant submitted that inspite of

writing several letters to the appellant to take steps, she has not received any

instructions.

3.In view of the submissions made by the learned counsel on either

side, since the appellant as well as the respondent had died long ago, the

appeal is liable to be dismissed as abated. Accordingly, the Original Side

Appeal is dismissed as abated. No costs. Consequently, the connected

miscellaneous petition is closed.




                   Index          : Yes/No                       [M.D., J.] [S.M., J.]
                   va                                                    29.06.2022




                  Page 2/3

https://www.mhc.tn.gov.in/judis O.S.A.No.147 of 2014

M.DURAISWAMY, J.

and SUNDER MOHAN, J.

va

O.S.A.No.147 of 2014 and M.P.No.1 of 2014

29.06.2022

Page 3/3 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter