High Court Madras High Court

S. Mohambal vs Sarangapani (Died) on 22 February, 2008

Madras High Court
S. Mohambal vs Sarangapani (Died) on 22 February, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 22/02/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

A.S.No.942 of 1991


S. Mohambal 				..Appellant


Vs

1. Sarangapani (Died)
2. Ramakrishnan
3. Kannan
4. Kasinathan
5. Pugazhenthi
6. Thirumanivasagam
7. Amudha
8. Babu alias Manikarasagam		..Respondents
   (RR5 to 8 are brought on record
    as heirs of the deceased 1st 	
    respondent as per order in CMP.No.
    17565 to 17567/93 dated 13.08.2003)

	
Prayer

Appeal filed under Section 96 of Civil Procedure Code, against the
Judgment and Decree dated 03.10.1991 passed in O.S.No.5 of 1988 on the file of
the learned Subordinate Judge, Kumbakonam.

!For Appellant 		... No appearance


^For Respondents	... No appearance


:JUDGMENT

When the Appeal Suit was taken up for hearing, on 21.02.2008, there was no
representation on behalf of the appellant. Hence, the appeal was
posted today i.e., 22.02.2008, under the caption ‘For Dismissal’. Even today,
there is no representation on behalf of the appellants. Therefore, this appeal
suit is dismissed for non-prosecution. No costs.

smn/tk

To

The Subordinate Judge,
Kumbakonam.