High Court Madras High Court

Padmavathy vs Muthusamy on 12 February, 2008

Madras High Court
Padmavathy vs Muthusamy on 12 February, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 12/02/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

S.A(MD)No.393 of 2004
and
C.M.P.(MD)No.2022 of 2004


Padmavathy         .. Appellant/Appellant/Plaintiff

Vs

Muthusamy	    .. Respondent/Respondent/Defendant


Prayer

Appeal filed under Section 100 of Civil Procedure Code, against the
judgment and decree dated 31.12.2003 in A.S.No.177 of 2000 on the file of the
learned Principal District Judge, Madurai in confirming the judgment and decree
dated 29.04.2000 in O.S.No.185 of 1999 on the file of the learned II Additional
Subordinate Judge, Madurai.
	
!For Appellant    ... Mr.N.A.Ravindran
		      (No appearance)
^For Respondent   ... Mr.N.Murugesan


:JUDGMENT

The learned counsel appearing for the respondent represents that the
respondent being a senior citizen, petitioned this Court for early listing of
the matter and accordingly it has been listed today. Even then, the appellant
has not chosen to appear before this Court. Hence, considering the facts
and circumstances of the case, I would like to dismiss it and accordingly
the second appeal is dismissed for non-prosecution. No costs. Consequently,
the connected Miscellaneous Petition is also dismissed.

smn

To

1. The Principal District Judge,
Madurai.

2. The II Additional Subordinate Judge,
Madurai.