Madras High Court
The Superintending Engineer vs Kalavathy @ Kalaiarasi on 17 November, 2006
In the High Court of Judicature at Madras
Dated: 17.11.2006
Coram:
The Hon'ble Mr.Justice K.Chandru.
C.R.P.(PD) No.243 of 2006
and
C.M.P.No.2220 of 2006
1. The Superintending Engineer,
Tamil Nadu Electricity Board,
Manchakuppam, Nethaji Road,
Cuddalore 607 001.
2. The Junior Electrical Engineer,
Tamil Nadu Electricity Board,
Semmakkuppam, Sipcot Post,
Cuddalore - 607 001. ... Petitioners
Vs.
1. Kalavathy @ Kalaiarasi,
W/o Dhanasekaran.
2. Minor Shiva.
3. Minor Subash. ... Respondents
Civil Revision Petition filed under Section 115 of C.P.C., against the fair and decretal order dated 11.10.2004, made in P.O.P.No.74 of 2003 by the Principal Subordinate Judge, Cuddalore.
For Petitioners .. Mr.Muthusamy
For Respondents .. No appearance.
O R D E R
This Civil Revision Petition is filed by the petitioners against the order passed by the trial court in favour of the Respondents in a Pauper O.P., filed by the Respondents who are the legal heirs of deceased one Dhanasekaran, who died of electrocution on 27.10.1993.
2. I do not find any reason to interfere with the order of the trial Court. This Civil Revision Petition is dismissed. No costs. Consequently, C.M.P.No.2220 of 2006 is closed.
gr.
To
The Principal Subordinate Judge,
Cuddalore.