Citation : 2023 Latest Caselaw 8368 Mad
Judgement Date : 14 July, 2023
C.M.P.(MD)No.9996 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 14.07.2023
CORAM:
THE HONOURABLE MR.JUSTICE K.MURALI SHANKAR
C.M.P.(MD)No.9996 of 2022
in C.M.P.(MD)No.5994 of 2022
in A.S.(MD)SR.No.21529 of 2022
and A.S.(MD)SR.No.21529 of 2022
1. P.Seethalakshmi
2. P.Sobhana
3. P.Vanitha (minor)
4. P.Balasubramanian (minor)
5. P.Malathika (minor)
6. P.Sneka (minor) ... Petitioners/Petitioners/
Appellants
(3 to 6 appellants represented by their mother
and natural guardian 1st appellant Seethalakshmi)
vs.
1. M.Muniammal
2. M.Loganathan
3. M.Manimegala
4. S.Elajjiam
S.Thirumal (Died)
1/4
https://www.mhc.tn.gov.in/judis
C.M.P.(MD)No.9996 of 2022
5. The Sub-Registrar,
Viralimalai, Pudukkottai District.
6. Shanmuganathan
7. Swaminthan
8. Srinivasan
9. Alamelu Mangai ... Respondents/Respondents/
Respondents
PRAYER in C.M.P.(MD)No.9996 of 2022: Civil Miscellaneous Petition
filed under Section 5 of Limitation Act, to condone the delay of 61 days in
filing the restoration application in C.M.P.(MD)No.5994 of 2022 in A.S.
(MD)SR.No.21529 of 2022 on the file of this Court.
PRAYER in C.M.P.(MD)No.5994 of 2022: Civil Miscellaneous Petition
filed under Order 41 Rule 3A r/w Order 42 Rule 1 of CPC, to condone the
delay of 1283 days in filing the first appeal as against the decree and
judgment made in O.S.No.47 of 2011 on the file of Principal District
Judge, Pudukkottai dated 17.07.2018.
PRAYER in A.S.(MD)SR.No.21529 of 2022: First Appeal filed under
Section 96 of CPC, to set aside the decree and judgment made in O.S.No.
47 of 2011 on the file of the Principal District Judge, Pudukkottai dated
17.07.2018, by allowing this first appeal.
For Petitioners/Appellants : Mr.R.Sundar
in both cases
For R2 & R3 in both cases : Mr.G.Sridharan
For R6 to R9 in both cases : Mr.P.Ganapathi Subramanian
For R4 & R5 in both cases : No appearance
2/4
https://www.mhc.tn.gov.in/judis
C.M.P.(MD)No.9996 of 2022
COMMON ORDER
This Civil Miscellaneous Petition has been filed seeking orders to
condone the delay of 61 days in filing the restoration application in C.M.P.
(MD)No.5994 of 2022 in A.S.(MD)SR.No.21529 of 2022.
2. It is seen from the records that this Court, vide order dated
22.06.2023, has passed a conditional order directing the petitioners to take
steps for the deceased first respondent, failing which, the petition will be
dismissed automatically.
3. When the matter is taken up for hearing today, the learned
counsel appearing for the petitioners would submit that they have not
taken any steps till now. Hence, this civil miscellaneous petition is
dismissed. Consequently, A.S.(MD)SR.No.21529 of 2022 is rejected at SR
stage itself.
14.07.2023
NCC : Yes/No
Index : Yes/No
Internet : Yes/No
csm
3/4
https://www.mhc.tn.gov.in/judis
C.M.P.(MD)No.9996 of 2022
K.MURALI SHANKAR, J.
csm
C.M.P.(MD)No.9996 of 2022 in C.M.P.(MD)No.5994 of 2022 in A.S.(MD)SR.No.21529 of 2022 and A.S.(MD)SR.No.21529 of 2022
\
Dated : 14.07.2023
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!