Madras High Court
A.Paul Nadar vs Subbiah Pillai on 12 November, 2007
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 12/11/2007 CORAM: THE HONOURABLE MR.JUSTICE G.RAJASURIA C.M.A.(MD)No.1354 OF 1997 1.A.Paul Nadar 2.A.Natesan ... Appellants Vs. 1.Subbiah Pillai 2.The United India Insurance Co. Ltd., represented by Branch Manager, Marthandam branch, Kanyakumari District. (R1 and R2 given up) 3.The New India Assurance Co. Ltd., Nagercoil, Kanyakumari District. ... Respondents (R3 impleaded as per order dated 08.09.1997 in C.M.P.No.4375 of 1996) PRAYER Civil Miscellaneous Appeal filed under Section 173 of the Motor Vehicles Act, against the Judgment and decree dated 19.10.1995 passed in M.C.O.P.No.92 of 1990 on the file of District Court, Nagercoil. !For Appellants ... No Appearance ^For Respondent No.3 ... Mr.S.Manohar G.RAJASURIA,J smn :JUDGMENT
	When the Civil Miscellaneous Appeal was taken up for hearing, on
07.11.2007, the learned counsel for the appellants reported that he has no
instructions from the appellants and the appellants also called absent. Hence,
the appeal was posted today i.e., 12.11.2007, under the caption ‘For Dismissal’.
Even today, there is no representation on behalf of the appellants. Therefore,
this Civil Miscellaneous Appeal is dismissed for non-prosecution. No costs.
smn
To
The District Judge,
Kanyakumari District
at Nagercoil.