High Court Madras High Court

R.Kumar vs Vijaya on 19 November, 2008

Madras High Court
R.Kumar vs Vijaya on 19 November, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 19.11.2008

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

C.M.A.No. 323 of 2000


R.Kumar                                                               ... Appellant 
  
		                           vs.	

Vijaya	                                                   ... Respondent  				
					  . . . 

	Civil Miscellaneous Appeal is filed under Section 173 of Motor Vehicles Act, 1988 against the award  and decree dated16.08.1999 passed in F.C.O.P.No. 401C of 1986 on the file of the First Additional Family Court, Chennai..
					  . . . 

		For appellant          :   No appearance
		
		For respondent        :            ---

. . . 
					      	                  
JUDGMENT

When the matter was called on 18.11.2008, there was no representation on behalf of the appellant and hence, the matter was ordered to be posted under the caption ‘ for dismissal’. Even today also, there is no representation on behalf of the appellant. Hence, this Civil Miscellaneous Appeal is dismissed for ‘non prosecution’. No costs.

ra

To
III Additional Family Court,
Chennai