High Court Madras High Court

S.Muthusamy vs M.Veerasamy on 13 September, 2006

Madras High Court
S.Muthusamy vs M.Veerasamy on 13 September, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  13.09.2006

CORAM

THE HONOURABLE MR. JUSTICE P.SATHASIVAM

C.R.P(PD)Nos.1054 to 1056 of 2006
and 
M.P.1 of 2006


1. S.Muthusamy		                     ..  Petitioner in CRP 1056/06
2. V.Mylsamy
3. V.Dharmaraj
4. K.Venktachalam
5. M.Rajamani
6. K.A.Ponnusamy	                     ... Petitioners in CRP 1054 & 1055/06 



			Versus

1. M.Veerasamy
2. K.A.Muthusamy
3. K.Kuppusamy
4. K.Muthusamy                                     .. Respondents in all CRPs.
5. V.Dharmaraj (given up)			                                        


	Civil Revision Petitions filed  against the order dated 29.03.2006 passed in I.A.Nos.138, 140 and 139 of 2006 respectively in O.S.No.1846 of 2004 on the file of the First Additional District Munsif, Coimbatore.


		        For Petitioners  	: Mr. S.Subbiah   



ORDER

Learned counsel appearing for the petitioners seeks permission to withdraw the above Civil Revision Petitions. He has also made an endorsement to that effect. Permission is granted. Accordingly, these Civil Revision Petitions are dismissed as withdrawn. Consequently, connected miscellaneous petition is closed.

gms

To

The First Additional District Munsif,
Coimbatore.

[vsant 7991]