Citation : 2023 Latest Caselaw 247 Mad
Judgement Date : 4 January, 2023
S.A.No.1128 of 2003
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 04.01.2023
CORAM
THE HONOURABLE Ms.JUSTICE P.T.ASHA
S.A.No.1128 of 2003
1. Ravichandran
2. S.Ganeshan
[2nd respondent is transposed as 2nd appellant
vide order dated 12.08.2004 made
in C.M.P.No.16500 of 2003] .. Appellants
-Vs.-
Jayaraman .. Respondent
Prayer: Second Appeal filed under Section 100 of the Code of Civil
Procedure Code against the judgment and decree made in A.S.No.150 of
2003 dated 07.04.2003 on the file of the Principal District Judge,
Villupuram, confirming the judgment and decree of the trial Court in
O.S.No.507 of 1999 dated 03.05.2002.
For appellant ... Ms.V.J.Latha
For Respondent ... Mr.N.Suresh
1/3
https://www.mhc.tn.gov.in/judis
S.A.No.1128 of 2003
JUDGMENT
When the matter was taken up for hearing today, the learned counsel
for the appellants would represent that both the appellants are no more and
even the connected S.A.No.1366 of 2003 has been dismissed as abated as
early as on 26.09.2008. Therefore, this Second Appeal is dismissed as
abated. No costs.
04.01.2023
srn To
1. The Principal District Judge, Villupuram
2. The Section Officer, V.R.Section, High Court, Madras
https://www.mhc.tn.gov.in/judis S.A.No.1128 of 2003
P.T.ASHA.J., srn
S.A.No.1128 of 2003
04.01.2023
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!