High Court Madras High Court

D. Selvaraj vs S. Rajapandian on 10 February, 2010

Madras High Court
D. Selvaraj vs S. Rajapandian on 10 February, 2010
       

  

  

 
 
 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