High Court Madras High Court

Damodaram Dharmasthapanam vs Gem Manufacturers (P) Ltd on 10 November, 2009

Madras High Court
Damodaram Dharmasthapanam vs Gem Manufacturers (P) Ltd on 10 November, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 10.11.2009

CORAM:

THE HONOURABLE MR. JUSTICE M. VENUGOPAL

C.R.P.(N.P.D) No.2031 of 2009 

Damodaram Dharmasthapanam			....	Petitioner

Vs.

GEM Manufacturers (P) Ltd.				....	Respondent


PRAYER: This Civil Revision Petition is filed under Article 227 of Constitution of India, praying to set aside the order dated 27.06.2008 made in Trust O.P.No.291 of 2006 on the file of the Court of the Principle District Judge, Coimbatore. 
			

			For Petitioner	: Mr. S. Thangavel 
						  (No Appearance)  
			For Respondent	: Mr. Balachandran
						  (No Appearance)


O R D E R

At the time when the matter has been called for the purpose of hearing there is no representation on the side of the petitioner today. Earlier the matter has been adjourned to 6.11.2009 from 04.11.2009 and again from 6.11.2009ssssss the matter has been adjourned to this day. Today also there is no representation on the side of the petitioner. Equally, there is no representation on the side of the respondent. Hence, this Court is left with no other alternative but to dispose of the civil revision petition for want of diligent prosecution, without costs.

prm

To

The Principle District Judge,
Coimbatore