Madras High Court
Ramasamy Mooper vs Narayanasamy on 5 July, 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 05.07.2007
CORAM
THE HONOURABLE MR. JUSTICE M. JAICHANDREN
S.A.No.1270 OF 2000
and
C.M.P.No.12298 OF 2000
1. Ramasamy Mooper
2. Saroja Ammal .. Appellants
Versus
Narayanasamy .. Respondent
The Second Appeal has been filed, against the judgment and decree, dated 13.4.1999, made in A.S.No.162 of 1996, on the file of the Subordinate Court, Kallakurichi, confirming the judgment and decree, dated 25.2.1994, made in O.S.No.344/1985, on the file of the Additional District Munsif Court, Kallakurichi.
For Petitioners : Mr.A.G.Rajan
For Respondent : No appearance
JUDGMENT
The learned counsel appearing on behalf of the Appellants seeks permission to withdraw the Second Appeal stating that the matter has been settled out of Court. He has also made an endorsement to that effect.
2. Recording the endorsement made by the learned counsel appearing for the appellants, the Second Appeal is dismissed as settled out of Court. Consequently, connected C.M.P.No.12298/2000 is closed. No costs.
tsi
To
1.The Subordinate Judge,
Kallakurichi.
2.The Section Officer,
V.R.Section,
High Court, Madras.