IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED:08.04.2010 CORAM: THE HONOURABLE MR.JUSTICE M.JAICHANDREN C.R.P.(PD)No.1218 of 2009 & M.P.No.1 of 2009 E.Mahendran ... Respondent/Defendant/ Appellant/Petitioner Vs. L.Rajendran ... Petitioner/Plaintiff/ Respondent/Respondent Prayer : Petition filed under Article 227 of the Constitution of India to set aside the Judgment and decree dated 11.02.2009 passed in C.M.A.No.6/2008 on the file of the Principal Subordinate Judge, Krishnagiri confirming the fair and decreetal order dated 01.07.2008 passed in I.A.No.509/2008 in O.S.No.289/2005 on the file of District Munsif Court, Krishnagiri. For Petitioner : Mr.R.Bharath Kumar For Respondent : Mr.V.Nicholas Mr.N.E.A.Dinesh O R D E R
At this stage of the hearing of the Civil Revision Petition, the learned counsel appearing on behalf of the respondent had submitted that an exparte decree had been passed by the learned District Munsif, Krishnagiri, in O.S.No.289 of 2005, on 21.01.2010, and therefore, the present Civil Revision Petition has become infructuous. He had also placed before this Court, a copy of the decree passed by the learned District Munsif, Krishnagiri, on 21.01.2010.
In view of the submission made by the learned counsel appearing on behalf of the respondent and based, on the exparte decree passed by the learned District Munsif, Krishnagiri, this Civil Revision Petition has became infructuous. Hence, it is dismissed as infructuous. No costs. Consequently, connected Miscellaneous Petition is closed.
arr
To
1.The Principal Subordinate Judge,
Krishnagiri
2.The District Munsif Court,
Krishnagiri