IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 10.02.2010 CORAM THE HONOURABLE MR. JUSTICE C.S. KARNAN C.R.P.N.P.D.Nos.946 and 947 of 2005 D. Selvaraj .. Petitioner in C.R.P.No.946/2005 T.P. Sekaran .. Petitioner in C.R.P.No.947/2005 Vs. S. Rajapandian .. Respondent
in all C.R.Ps.
These Revision petitions are filed under Section 25 of the Tamil Nadu Buildings (Lease and Rent Control Act) 18 of 1960 as amended by Act 23 of 1973 and Act 1 of 1980, against the Order and Decree dated 20.10.2004, passed by the Learned Subordinate Judge, Poonamallee in R.C.A.Nos.5 &4 of 2004 confirming order dated 24.03.2004 in R.C.O.P.Nos.19/2002 & 18/2002 passed by District Munsif cum Rent Controller, Poonamallee.
For Petitioner : Mr.T.K.Kulasekaran
(in all C.R.Ps)
For Respondents : Mr.R.Selvakumar
(in all C.R.Ps)
COMMON ORDER
When the matter is called, there is no representation on behalf of the petitioner. Hence, these civil revision petitions are dismissed for non prosecution. No costs.
ssj
To
The learned District Munsif cum Rent Controller,
Poonamallee