High Court Madras High Court

Farthana Nisha vs Syed Ibrahim on 29 January, 2008

Madras High Court
Farthana Nisha vs Syed Ibrahim on 29 January, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 29/01/2008

CORAM
THE HONOURABLE MR. JUSTICE G.RAJASURIA

C.R.P.PD (MD) No.677 of 2006
and
M.P.(MD) No.2 of 2006

Farthana Nisha			... Petitioner

Vs

1.Syed Ibrahim
2.Salima Beevi
3.Mohamed Nishar		... Respondents



Prayer


Petition filed under Article 227 of the Constitution of India against
the interim order dated 28.04.2006 passed in G.W.O.P.No.3 of 2005 on the file of
the learned Additional District Judge, Fast Track Court, Ramanathapuram.

!For Petitioner 	... Mr.M.Ajmal Khan

^For Respondents	... Mr.K.Kumaravel			


:ORDER

The learned counsel appearing for the petitioner seeks permission of this
Court to withdraw this Civil Revision Petition. He has also made an endorsement
to that effect. In view of the same, the Civil Revision Petition is dismissed as
withdrawn. No costs. Consequently, the connected M.P is also dismissed.

smn

To
The Additional District Judge,
Fast Track Court,
Ramanathapuram.