Citation : 2022 Latest Caselaw 4400 Mad
Judgement Date : 7 March, 2022
A.S(MD).No.79 of 2020
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 07.03.2022
CORAM
THE HONOURABLE MS.JUSTICE R.N.MANJULA
A.S.(MD).No.79 of 2020
and C.M.P(MD)No.2691 of 2020
N.Arumugam .. Appellant/2nd Defendant
Vs.
1.M.K.Balasubramaniam
2.A.Sengamalam
3.K.Panchavarnam
4.P.Johnson
5.The Assistant Commissioner
Goldenrock Zone
Tiruchirapalli City Corporation,
Having Office at Goldenrock,
Tiruchirapalli.
6.The Commissioner,
Tiruchirapalli City Corporation,
Having Office at Bharathidasan Salai,
Cantonment,
Tiruchirapalli-620 001. .. Respondents
Prayer : This Appeal Suit is filed under Section 96 of the Civil Procedure Code,
against the judgment and decree passed in O.S.No.12 of 2014, dated 09.04.2019
on the file of the III Additional District Judge (PCR) Tiruchirappalli and allow the
suit.
https://www.mhc.tn.gov.in/judis
1/3
A.S(MD).No.79 of 2020
For Appellant : Mr.Raguvaran Gopalan
For Respondent : Mr.Singan for R1
Mr.Baskar for R3 and R4
No appearance for R5 and R6
JUDGMENT
This appeal is preferred against the judgment and decree passed by the
III Additional District Judge(PCR), Tiruchirappalli, made in O.S.No.12 of 2014,
dated 09.04.2019.
2. Despite time granted for taking steps regarding the deceased
appellant, no steps have been taken so far. Hence, this Appeal suit is dismissed as
abated. No Costs. Consequently, the connected Miscellaneous Petition is closed.
07.03.2022
Index : Yes/No
Internet : Yes/No
tta
To
1. III Additional District Judge (PCR) Tiruchirappalli.
2.The Section Office, VR Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
A.S(MD).No.79 of 2020
R.N.MANJULA,J.,
tta
A.S(MD).No.79 of 2020
07.03.2022
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!