High Court Madras High Court

Second Appeal No.1777 Of 1996 vs C.R.Shanmugham on 17 March, 2008

Madras High Court
Second Appeal No.1777 Of 1996 vs C.R.Shanmugham on 17 March, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 17-03-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Second Appeal No.1777 of 1996
Kuhan									.. Appellant.


						Versus

1.C.R.Shanmugham
2.C.K.Kandasamy Mudali						.. Respondents.

	
PRAYER:	Appeal against the judgment and decree of the Subordinate Judge Court, Kancheepuram, in A.S.No.50 of 1992, dated 31.1.1996, against the decree and judgment of the Court of the District Munsif Court, Thiruthani in O.S.No.81 of 1984, dated 3.4.1992.


		For Appellant	 : No Apperance

		For Respondents   : No Apperance 

J U D G E M E N T

This second appeal has been listed under the caption “For Dismissal”, since there was no representation on behalf of the appellant, on an earlier occasion, i.e., on 14.03.2008. Even today, there is no representation on behalf of the appellant. Hence, this second appeal is dismissed for non-prosecution. No costs

csh 17-03-2008

M.JAICHANDREN,J.

csh

Second Appeal No.1777 of 1996

17-03-2008