High Court Madras High Court

The Women Welfare And Progress vs Mrs. Janaki Ammal on 4 March, 2002

Madras High Court
The Women Welfare And Progress vs Mrs. Janaki Ammal on 4 March, 2002
       

  

  

 
 
  IN THE HIGH COURT OF JUDICATURE AT MADRAS          

 Dated: 04.03.2002

 Coram 

The Honourable Mr. Justice A.K. RAJAN  

 C.R.P. NO. 53 OF 2002  

 The Women Welfare and Progress   
Societies, Uthagamandalam  
rep. by R. Mani                                 Petitioner

                                        vs.

 Mrs. Janaki Ammal                              Respondent  

                        Revision filed under Section 115 of Code of Civil
Procedure against the order and decree dated  14.08.2001  and  passed  in
I.A.No.   708  of  2000  in  O.S.No.467  of  1995 on the file of District
Munsif, Udagamandalam.   

!               For petitioner :  No appearance
^               For respondent :  No appearance 

:                               O R D E R 

Aggrieved by an order passed in I.A. No. 708 of
2000 in O.S. No. 4 67 of 1995, the above revision has been filed. In
the cause title, the petitioner’s name has been stated as The Women
Welfare and Progress Societies, Uthagamangalam represented by R. Mani.
In the plaint, this society was represented by its President Jaya Shree
Balan, and the fourth defendant is one R. Mani. Therefore, the said R.
Mani has no right to file the civil revision petition on
A.K. RAJAN, J., behalf of the society. Further, vakalat has been signed
by R.Mani ” for Women Welfare and Progress Societies, Uthagamandalam”.
Such a procedure is not contemplated at all. Since no vakalat can be
filed ‘ for’ any other person and further this vakalat has not yet been
attested at all. Therefore, the manner in which the vakalat is filed is
not in accordance with rules. Therefore, for all these reasons, the
civil revision petition ought not have been taken on file.

2. The above civil revision petition is posted
today for dismissal. Even today, there is no representation on behalf of
the petitioner. The civil revision petition is, therefore, dismissed.
No cost.

Registry is directed to issue instructions to the
concerned passing clerks to verify the important aspects that has to be
verified before passing any petition, appeal or revision take appropriate
steps.

4.3.2002

Index: Yes/Internet
Sd/
Asst. Registrar
TRUE COPY
SUB ASST. REGISTRAR
To
The District Munsif, Uthagamandalam
kvsg
C.R.P.No. 53 of 2002