Citation : 2023 Latest Caselaw 1851 Mad
Judgement Date : 3 March, 2023
C.R.P(MD)No.2368 of 2014
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 03.03.2023
CORAM
THE HON'BLE MRS.JUSTICE L.VICTORIA GOWRI
C.R.P(MD)No.2368 of 2014
and
M.P(MD)No.1 of 2014
T.Ramachandran ... Petitioner /
2 Respondent / 2nd Defendant
nd
Vs.
1.Thiruvenkata Reddiar
2.T.Seenivasan
3.R.Dhanasekara Pandian
4.M.Serjun
5.R.Malliga
6.R.Rajeswari
7.V.Rajalakshmi ... Respondents /
Respondents 3 to 8 / Defendants 3 to 8
PRAYER : Civil Revision Petition is filed under Article 227 of
Constitution of India, to set aside the order and decreetal order dated
07.10.2014 passed in I.A.No.70 of 2014 in O.S.No.63 of 2008 on the file
of the learned Subordinate Judge, Virudhunagar and pass such other
appropriate order as this Court.
1/4
https://www.mhc.tn.gov.in/judis
C.R.P(MD)No.2368 of 2014
For Petitioner : Mr.S.Manickam
for Mr.R.Aravind Raj
For R-1, R-4,
R-6 & R-7 : No appearance
For R-2 : Mr.Lakshmi Gopinathan
For R-3 & R-5 : Dismissed
ORDER
Both the learned Counsel for the petitioner and the respondents are
present today. Heard the learned Counsel on either side and perused the
materials available on record.
2. The learned Counsels for the petitioner as well as the
respondents submitted that this Civil Revision Petition has been
preferred as against the orders passed by the Subordinate Court,
Virudhunagar in I.A.No.70 of 2014 in O.S.No.63 of 2008 which was one
for seeking the permission of the trial Court to receive the additional
written statement of the first defendant and that came to be allowed on
07.10.2014. Challenging the same, this Civil Revision Petition is filed.
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.2368 of 2014
However, when this case was called up for hearing, both the learned
Counsels for the petitioner and the respondents submitted that this Civil
Revision Petitioner may be given the liberty to challenge whatever they
have raised in this revision at the time of trial in O.S.No.63 of 2008 and
the trial Court may be given a direction to complete the trial in O.S.No.
63 of 2008 and pronounce the judgment as expeditiously as possible
within a period of three (3) months from the date of receipt of a copy of
this order.
3. With the above said observations, this Civil Revision Petition
stands disposed of. There shall be no order as to costs. Consequently,
connected Miscellaneous Petition stands closed.
03.03.2023
NCC : Yes / No
Index : Yes / No
Internet : Yes / No
BTR
https://www.mhc.tn.gov.in/judis C.R.P(MD)No.2368 of 2014
L.VICTORIA GOWRI, J.
BTR To
1.The Subordinate Judge, Virudhunagar.
2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.
Order made in C.R.P(MD)No.2368 of 2014
03.03.2023
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!