Madras High Court
Second Appeal No.1777 Of 1996 vs C.R.Shanmugham on 17 March, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 17-03-2008 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Second Appeal No.1777 of 1996 Kuhan .. Appellant. Versus 1.C.R.Shanmugham 2.C.K.Kandasamy Mudali .. Respondents. PRAYER: Appeal against the judgment and decree of the Subordinate Judge Court, Kancheepuram, in A.S.No.50 of 1992, dated 31.1.1996, against the decree and judgment of the Court of the District Munsif Court, Thiruthani in O.S.No.81 of 1984, dated 3.4.1992. For Appellant : No Apperance For Respondents : No Apperance J U D G E M E N T
This second appeal has been listed under the caption “For Dismissal”, since there was no representation on behalf of the appellant, on an earlier occasion, i.e., on 14.03.2008. Even today, there is no representation on behalf of the appellant. Hence, this second appeal is dismissed for non-prosecution. No costs
csh 17-03-2008
M.JAICHANDREN,J.
csh
Second Appeal No.1777 of 1996
17-03-2008