Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Sekar vs Saint Antony'S Church
2024 Latest Caselaw 2158 Mad

Citation : 2024 Latest Caselaw 2158 Mad
Judgement Date : 1 February, 2024

Madras High Court

S.Sekar vs Saint Antony'S Church on 1 February, 2024

                                                                              SA.No.2122 of 2002


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 01.02.2024

                                                         CORAM:

                      THE HONOURABLE MR.JUSTICE MUMMINENI SUDHEER KUMAR


                                                   SA.No.2122 of 2002

                    S.Sekar                                                       : Appellant

                                                          -vs-
                    Saint Antony's Church
                    Marneri, Mekalathur Post,
                    Thorugh Via, Thanjavur Taluk
                    Thanjavur District.
                    rep. by its Parish Priest Catholic
                    Rev. Fr.Joseph Antonyraj                                  : Respondents


                    PRAYER: The Second Appeal is filed under Section 100 C.P.C against

                    the Judgment and decree, dated 14.03.2022 made in A.S.No.11 of 2002 on

                    the file of the Court of the Principal District Judge, Thanjavur reversing

                    the Judgment and Decree, dated 05.11.2001 made in O.S.No.93 of 2000 on

                    the file of the Court of District Munsif, Thiruvaiyaru.



                                  For Appellant              :    Ms.M. Parameswari

                                  For respondent             :    No appearance



                   1
https://www.mhc.tn.gov.in/judis
                                                                                SA.No.2122 of 2002


                                                       JUDGMENT

The sole appellant in this appeal died on 14.08.2017. However,

the Legal Representatives are not brought on record within 90 days from

the date of death of the sole appellant. Subsequently, the applications were

filed in CMP(MD).Nos.12791 to 12793 of 2022 to condone the delay of

1081 days in filing an application seeking to set aside the abatement

caused due to the death of the sole appellant. The said applications were

allowed subject to the payment of cost of Rs.25,000/- by a learned Single

Judge of this Court by order, dated 26.04.2023. As the said order was not

complied by the petitioner in the said applications, the said CMPs stood

dismissed and accordingly, the same was taken note of by this Court on

02.06.2023. Thus, the abatement of the main appeal due to the death of the

sole appellant has become final. In the circumstances, the same is taken

note of and it is declared that the Second Appeal is dismissed as bated.

2. Accordingly, the Second Appeal is dismissed as abated. No

costs.


                                                                                    01.02.2024
                    Internet : Yes / No
                    Index    : Yes / No
                    trp



https://www.mhc.tn.gov.in/judis

To

1. The Principal District Judge, Thanjavur

2. The Court of District Munsif, Thiruvaiyaru.

https://www.mhc.tn.gov.in/judis

MUMMINENI SUDHEER KUMAR. J.

trp

01.02.2024

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter