Citation : 2023 Latest Caselaw 13845 Mad
Judgement Date : 12 October, 2023
C.R.P.(MD)No.2558 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 12.10.2023
CORAM:
THE HON'BLE MR.JUSTICE K.MURALI SHANKAR
C.R.P(PD)(MD)No.2558 of 2023
Jeyaraman : Petitioner /Petitioner
Decree holder
Vs.
Chellammal (died)
1.Jeyakumar
2.Selvaraj
3.Kumar
4.Kanagaraj : Respondents/Respondents
Judgment Debtors
Prayer : This Civil Revision Petition filed under Article 227 of
Constitution of India, to set aside the order passed in E.P.No.45 of 2022 in
O.S.No.326 of 2002, dated 07.07.2023 passed by the learned Sub Judge,
Thuraiyur.
For Petitioner : Mr.A.Mohammed Haneef
1/5
https://www.mhc.tn.gov.in/judis
C.R.P.(MD)No.2558 of 2023
ORDER
The Civil Revision Petition is directed against the order passed in
E.P.No.45 of 2022 in O.S.No.326 of 2002, dated 07.07.2023 on the file of
the learned Sub Judge, Thuraiyur, dismissing the execution petition.
2. It is not in dispute that the petitioner has obtained the decree on
10.09.2007; that he has filed an execution petition in E.P.No.53 of 2019 on
12.06.2019 and the same was dismissed on 24.11.2021 and that
subsequently, they have filed the second execution petition and the same
was taken on file in E.P.No.45 of 2022.
3. The learned Subordinate Judge, after conducting enquiry, has
passed the impugned order, dismissing the petition on the ground that the
execution petition is barred, since the decree was passed on 10.09.2007
and the second execution petition came to be filed on 04.08.2022, after the
period of 12 years.
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2558 of 2023
4. In view of the above, the impugned order dismissing the petition
in E.P.No.45 of 2022 in O.S.No.326 of 2002, dated 07.07.2023 passed by
the learned Sub Judge, Thuraiyur, cannot be found fault with. Hence, this
Court concludes that the Civil Revision is devoid of merit and the same is
liable to be dismissed.
5. At this juncture, the learned counsel for the petitioner would
submit that liberty may be given to file an application to restore the
petition in E.P.No.53 of 2019.
6. In view of the above, the Civil Revision Petition is dismissed.
The petitioner is at liberty to file an application to restore the petition in
E.P.No.53 of 20169 and if such application is filed, the trial Judge is
directed to consider the same and pass orders in accordance with law. No
costs.
12.10.2023 NCC :yes/No Index :yes/No Internet:yes/No das
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2558 of 2023
To
1. The Sub Judge, Thuraiyur.
2.The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis C.R.P.(MD)No.2558 of 2023
K.MURALI SHANKAR,J.
das
Order made in C.R.P(PD)(MD)No.2558 of 2023
Dated : 12.10.2023
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!