Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ponnathal vs Subbathal
2025 Latest Caselaw 7418 Mad

Citation : 2025 Latest Caselaw 7418 Mad
Judgement Date : 24 September, 2025

Madras High Court

Ponnathal vs Subbathal on 24 September, 2025

                                                                                         C.R.P.No.4576 of 2025



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                      DATED: 24.09.2025
                                                             CORAM:
                                  THE HONOURABLE MR.JUSTICE M.JOTHIRAMAN
                                                     C.R.P.No.4576 of 2025


                    Ponnathal                                                                 ... Petitioner

                                                               Versus


                    1.Subbathal
                    2.Poovathal
                    3.Santhamani (Died)
                    4.V.K.Nagappan
                    5.Govindhasamy
                    6.Gunachithra
                    7.Muthusamy                                                            ... Respondents

                    Prayer:- Civil Revision Petition filed under Section 227 of Constitution of

                    India, to direct the Subordinate Court, Avinashi to dispose of the O.S.No.676

                    of 2012 pending on its file as expeditiously as possible within the time frame

                    as fixed by this Court.

                                    For Petitioner       :    Mr.T.Balaji
                                                      **********


                                                          ORDER

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

Seeking a direction for the speedy disposal of the case in O.S.No.676

of 2012 on the file of Subordinate Court, Avinashi, Tiruppur, the petitioner

has preferred the present civil revision petition.

2. The learned counsel appearing for the petitioner would submit

that the case is of the year 2012 and the same is pending for more than ten

years, which causes great hardship and irreparable loss to the petitioner. He

would further submit that the speedy disposal of O.S.No.676 of 2012 is just

and necessary.

3. It is pertinent to mention that High Court cannot issue such

directions for speedy disposal unless there is a justification (or) acceptable

reasons for issuing any such directions. It is relevant to cite the judgment of

this Court in S.Baby Vs. S.Sakkubai Ammal reported in 2023 SCC OnLine

Mad 674, wherein, it has been held in paragraph nos.11 and 12 as follows:

“11. In the event of issuing direction in Civil Revision Petitions for speedy disposal without considering the number of cases pending in a particular Court on Board, it will result in discrimination against many other litigants, who all are waiting for disposal of their respective cases. There are allegations

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

against the Courts that the cases are selectively picked up and disposed of. The plight of the poor and downtrodden are also to be taken into consideration, while disposing of the cases. The Court shall not pave way for such feeling to the litigants. The trust on the Judicial System is the Hallmark and any form of favouritism, nepotism or otherwise even in the matter of hearing of cases selectively will have larger repercussions on the system. No doubt certain cases are to be disposed of urgently, if there is a public interest involved or the litigants are able to establish genuine urgency for early disposal of the cases. Such cases alone are to be given priority.

12. The practice of giving preference to any litigation without any justification at all circumstances to be avoided.

Every litigant approaching the Court of Law is waiting for justice and thus, it must be done in a consistent manner and without discriminating the litigants. Therefore issuing directions indiscriminately for speedy disposal of cases would do no service to the cause of justice. Every urgency cannot be considered for issuing a direction for speedy disposal, and the urgency, which is imminent alone to be considered.”

4. It is also relevant to cite the judgment of the Hon'ble Supreme

Court in Sangram Sadashiv Suryavanshi Vs. The State of Maharashtra

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

reported in 2024 INSC 899, wherein, it has been held as follows:

“In paragraph 47.3 of the decision of a Constitution Bench of in the case of ‘High Court Bar Association, Allahabad vs. State of Uttar Pradesh & Ors. reported in (2024) 6 SCC 267, this Court has held that in the ordinary course, the Constitutional Courts should refrain from fixing a time-bound schedule for the disposal of cases pending before any other Courts. Paragraph 47.3 reads thus:

“47.3. Constitutional courts, in the ordinary course, should refrain from fixing a time-bound schedule for the disposal of cases pending before any other courts. Constitutional courts may issue directions for the time- bound disposal of cases only in exceptional circumstances. The issue of prioritising the disposal of cases should be best left to the decision of the courts concerned where the cases are pending;” (underline supplied) A direction which can be issued in exceptional circumstances is being routinely issued by High Courts without noticing the law laid down by the Constitution Bench.”

5. By applying the ratio laid down in the above judgments, fixing a

time-bound schedule for the Court below to dispose of the cases pending

therein is not warranted. The Court concerned is expected to regulate its own

procedure in respect of the cases on board for effective disposal and to ensure

that the cases are disposed of within a reasonable period of time.

6. In view of the same, the learned Subordinate Judge, Avinashi,

Tiruppur shall dispose of the case in O.S.No.676 of 2012 as expeditiously as

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

possible.

7. With the above observations, this Civil Revision Petition stands

disposed of. No costs.

24.09.2025

nvi

Speaking order : Yes/No Neutral Case Citation : Yes/No

To The Subordinate Court, Avinashi, Tiruppur.

M.JOTHIRAMAN,J.,

nvi

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

24.09.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 25/09/2025 12:25:04 pm )

 
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 : MAIMS

 
 
Latestlaws Newsletter