Citation : 2022 Latest Caselaw 16981 Mad
Judgement Date : 28 October, 2022
Rev.Application No.225 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 28.10.2022
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
Rev.Application No.225 of 2022
& CMP No.17771 of 2022
M.Velusamy ...Petitioner
Vs.
1.Mylathal
2.A.Maragathamani @ Bagyamman
3.Aruchamy
4.Jothimani
5.Rathamani
6.Velumani
7.Bhuvaneswari
8.K.M.Natarajan
9.M.Subramaniam
10.N.Selvaraj
1/4
https://www.mhc.tn.gov.in/judis
Rev.Application No.225 of 2022
11.Lakshmi
12.S.Kavitha
13.Rukmani ..Respondents
PRAYER : Petition filed under Order 1 CPC read with Section 114 of CPC,
against the Judgment dated 06.01.2021 passed by His Lordship
S.M.Subramaniam in C.M.A.No.2 of 2014 on the file of the High Court.
For Petitioner : Mr.Pothiraj
ORDER
The review petition is filed to review the order dated 06.01.2021 passed
in CMA.No.2 of 2015.
2.The petitioner states that the learned counsel could not be able to
appear, since the service provider had not properly communicated the listing of
the Civil Miscellaneous Appeal before the High Court on 06.01.2021 to the
counsel on record. Thus, non-appearance of the learned counsel was neither
wilful nor wanton. The petitioner further states in the event of non-appearance,
https://www.mhc.tn.gov.in/judis Rev.Application No.225 of 2022
the case ought to have been dismissed for default. However, the fact remains
that the pleadings were taken into consideration and the case was decided on
merits. The petitioner could not be able to establish any error apparent on
record for the purpose of reviewing its order. The grounds raised on merits
cannot be considered in a review application and therefore, the petitioner has to
workout his remedy, if at all he is aggrieved from and out of the order passed
by this Court. The power of review cannot be extended to readjudicate the
issues already considered by this Court. Only in the event of an error apparent,
Court would exercise the power of judicial review and not otherwise. Since, the
petitioner could not be able to establish any error apparent, this Court is not
inclined to entertain the review petition and consequently, the same stands
dismissed. Consequently, connected miscellaneous petition is closed.
28.10.2022
Internet : Yes Index : Yes Speaking order/Non-Speaking Order ssr
https://www.mhc.tn.gov.in/judis Rev.Application No.225 of 2022
S.M.SUBRAMANIAM, J.
ssr
Rev.Application No.225 of 2022 & CMP No.17771 of 2022
28.10.2022
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!