Madras High Court
D.Venugopal vs Sethuraman on 28 June, 2010
In the High Court of Judicature at Madras Dated: 28.6.2010 Coram: THE HONOURABLE MR.JUSTICE M.JAICHANDREN S.A.No.73 of 2009 1. D.Venugopal 2. Kannan 3. Hari .. Appellants vs. 1. Sethuraman 2. Mani .. Respondents The Second Appeal has been filed against the judgment and decree, dated 20.3.2008, rendered in A.S.No.142 of 2004 on the file of the Additional Subordinate Judge, Salem, reversing the judgment and decree, dated 6.3.2006, rendered in O.S.No.1047 of 2004 on the file of the Second Additional District Munsif of Salem. For Appellants : Mr.P.Raja For Respondents : Mr.R.Nalliappan J U D G E M E N T
The learned counsel appearing for the appellants had submitted that the second appeal may be dismissed as withdrawn. He has also made an endorsement to that effect.
2. In view of the endorsement made on behalf of the appellants, this second appeal is dismissed as withdrawn. No costs. Consequently, connected M.P.No.1 of 2009 is closed.
lan
To:
1. The Additional Subordinate Judge, Salem,
2. The Second Additional District Munsif,
Salem