Madras High Court
Kuppusamy vs N.Srinivasan on 22 March, 2010
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 22-03-2010
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
C.R.P.(PD) No.3070 of 2009
&
M.P.No.1 of 2009
1.Kuppusamy,
2.Tirupathi,
3.Sami Kannu,
4.Thirupathi,
5.Perumal ... Petitioners/Respondents/
Defendants
Versus
1.N.Srinivasan,
2.Selvaraj,
3.Venu Gounder,
4.Murugan,
5.Sivanandam,
6.Govindraj ... Respondents/Plaintiffs.
Prayer: Petition filed under Article 227 of the Constitution of India against the order passed, in I.A.No.428 of 2008 in O.S.No.137 of 2003 on the file of the DistrictMunsiff-cum-Judicial Magistrate, Uthangarai, Krishnagiri District dated 24th July, 2009.
For Petitioners : No Appearance
For Respondents : Mr.M.Aniruthan
M.JAICHANDREN,J.
arr
O R D E R
This petition has been listed under the caption “For Dismissal”, since there was no representation on behalf of the petitioners, on an earlier occasion, i.e., on 19.03.2010. Even today, there is no representation on behalf of the petitioners. Hence, this petition is dismissed for non-prosecution. No costs. Consequently, connected Miscellaneous Petition is closed.
Index:Yes/No 22-03-2010
Internet:Yes/No
arr
To
1.The DistrictMunsiff-cum-Judicial Magistrate,
Uthangarai, Krishnagiri District.
C.R.P.(PD) No.3070 of 2009
11-06-2009