Citation : 2023 Latest Caselaw 10190 Mad
Judgement Date : 10 August, 2023
C.M.A.No.3735 of 2012
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.08.2023
CORAM:
THE HONOURABLE MR. JUSTICE K.RAJASEKAR
C.M.A.No.3735 of 2012
and
M.P.No.1 of 2012
C.Badesvara Naidu ... Appellant /Respondent
Vs.
1.Amala
2. Minor Sri hari
3. Minor Bavani
[Minor represented by her mother/guardian 1st respondent herein]
3.Venkattaramachari
4.Jayamma ... Respondent/Petitioner
Civil Miscellaneous Appeal filed under Section 173 of the
Motor Vehicles Act, 1988, against the Judgment and Decree dated
29.01.2011 made in M.C.O.P.No.17 of 2009 on the file of the Motor
Accidents Claims Tribunal, Subordinate Judge, Hosur.
For Appellant : Mr.M.Sriram (No appearance)
For R1, R4 & R5 : Mr.E.Kannadasan
For R2 & R3 : Minor represented by R1
K.RAJASEKAR,J.,
https://www.mhc.tn.gov.in/judis
1/2
C.M.A.No.3735 of 2012
ssi
JUDGMENT
When the matter was taken up for hearing today, it is represented
by the counsel for the appellant that the appellant died and since
sufficient time was granted to him to take steps, he was not able to
implead the legal heirs of the deceased appellant herein.
2. The learned counsel for the respondents present.
3. Accordingly, this Civil Miscellaneous Petition is dismissed for
not taking steps to implead the legal heirs of the deceased appellant. No
costs. Consequently, the connected miscellaneous petition is closed.
10.08.2023
ssi
Index : Yes / No
Speaking Order : Yes / No
Neutral Citation Case : Yes/No
To
1.The Subordinate Judge, Motor Accidents Claims Tribunal, Hosur.
2.The Section Officer, VR Section, High Court, Madras.
C.M.A.No.3735 of 2012
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!