Madras High Court
Sivanandavijayalakshimi vs K.S. Ravichandran on 27 October, 2009
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 27.10.2009 CORAM: THE HONOURABLE MR. JUSTICE M. VENUGOPAL C.R.P.(N.P.D) No.3313 of 2009 Sivanandavijayalakshimi .... Petitioner Vs. K.S. Ravichandran .... Respondent PRAYER: This Civil Revision Petition is filed under Article 227 of Constitution of India, against the order and decreetal order passed in I.A.No.2623 of 2005 in O.P.No.2370 of 2004 by the Hon'ble I Addl. Family Judge, Chennai. For Petitioner : M/s. T. Dhanasekara (No Appearance) O R D E R
The matter has been passed over in the first call in the morning, but there is no representation on the side of the revision petitioner and hence the matter has been passed over for hearing in the afternoon. When the matter has been taken up again at 03.35pm today, again there is no representation. Hence, the Civil Revision Petition is dismissed for want of deligent prosecution without costs.
prm
To
The Hon’ble I Addl. Family Judge,
Chennai