Citation : 2024 Latest Caselaw 15292 Mad
Judgement Date : 7 August, 2024
S.A.No.50 of 2004
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 07.08.2024
CORAM
THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN
S.A.No.50 of 2004
and
C.M.P.No.96 of 2004
P.Vaithilingam ... Defendant/Appellant/
Appellant
.vs.
M.S.Rajendran ... Plaintiff/Respondent/
Respondent
PRAYER: Second Appeal filed under Section 100 of the Civil Procedure
Code, against the judgment and decree, dated 11.02.2004 in Appeal Suit No.
267 of 2003, on the file of the I Additional District Judge (P.C.R),
Trichirappalli and the decree and judgment dated 28.07.2003 in O.S.No.
1030/1995, on the file of the II Additional Sub-Court, Trichirappalli.
Page 1 of 4
https://www.mhc.tn.gov.in/judis
S.A.No.50 of 2004
For Appellant : Mr.M.V.Venkatasesan
For Respondent : Mr.K.Prabhakar
JUDGMENT
When the matter is taken up for hearing today, the learned
counsel appearing for the appellant would submit that the sole appellant
P.Vaithilingam died on 23.05.2011 and no one has given any instructions to
proceed further in this matter.
2. In view of the above, this second appeal is dismissed as abated.
No costs. Consequently, connected miscellaneous petition is closed.
Index : Yes / No Speaking Order : Yes / No 07.08.2024 am
https://www.mhc.tn.gov.in/judis
To
1.I Additional District Judge (P.C.R), Trichirappalli.
2.The II Additional Sub-Court, Trichirappalli.
3. The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
V.BHAVANI SUBBAROYAN, J.
am
07.08.2024
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!