IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 04.03.2002
Coram
The Honourable Mr. Justice A.K. RAJAN
C.R.P. NO. 53 OF 2002
The Women Welfare and Progress
Societies, Uthagamandalam
rep. by R. Mani Petitioner
vs.
Mrs. Janaki Ammal Respondent
Revision filed under Section 115 of Code of Civil
Procedure against the order and decree dated 14.08.2001 and passed in
I.A.No. 708 of 2000 in O.S.No.467 of 1995 on the file of District
Munsif, Udagamandalam.
! For petitioner : No appearance
^ For respondent : No appearance
: O R D E R
Aggrieved by an order passed in I.A. No. 708 of
2000 in O.S. No. 4 67 of 1995, the above revision has been filed. In
the cause title, the petitioner’s name has been stated as The Women
Welfare and Progress Societies, Uthagamangalam represented by R. Mani.
In the plaint, this society was represented by its President Jaya Shree
Balan, and the fourth defendant is one R. Mani. Therefore, the said R.
Mani has no right to file the civil revision petition on
A.K. RAJAN, J., behalf of the society. Further, vakalat has been signed
by R.Mani ” for Women Welfare and Progress Societies, Uthagamandalam”.
Such a procedure is not contemplated at all. Since no vakalat can be
filed ‘ for’ any other person and further this vakalat has not yet been
attested at all. Therefore, the manner in which the vakalat is filed is
not in accordance with rules. Therefore, for all these reasons, the
civil revision petition ought not have been taken on file.
2. The above civil revision petition is posted
today for dismissal. Even today, there is no representation on behalf of
the petitioner. The civil revision petition is, therefore, dismissed.
No cost.
Registry is directed to issue instructions to the
concerned passing clerks to verify the important aspects that has to be
verified before passing any petition, appeal or revision take appropriate
steps.
4.3.2002
Index: Yes/Internet
Sd/
Asst. Registrar
TRUE COPY
SUB ASST. REGISTRAR
To
The District Munsif, Uthagamandalam
kvsg
C.R.P.No. 53 of 2002