High Court Madras High Court

Banumathi vs S.Kathirvelu on 30 April, 2010

Madras High Court
Banumathi vs S.Kathirvelu on 30 April, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  :  30.04.2010

Coram

The Honourable Mr.Justice M.Jaichandren

TR.CMP.No.482 of 2009 
&
M.P.No.1 of 2009

Banumathi					   ...   Petitioner/Respondent
                                                                               
               
Vs.

S.Kathirvelu			           ...   Respondent/Petitioner
                                                                            
Prayer: Petition has been filed Under Section 24 of the Code of Civil Procedure code to withdraw the H.M.O.P.No.1611 of 2009 pending on the file of the First Additional Family Court at Chennai and transfer the same to the Principal Sub-Court at Kumbakonam.

   	   	For Petitioner		 : M/s.Sai, Bharath & Illan
		For Respondent	 	 : Mr.CRR.Kamaraj
	                  
O R D E R

At this stage of the hearing of the Transfer Civil Miscellaneous Petition, the learned counsel appearing on behalf of the respondent had submitted that the respondent would withdraw H.M.O.P.No.1611 of 2009, pending on the file of the First Additional Family Court, Chennai, within a period of four weeks from today. He had also made an endorsement to that effect.
M.JAICHANDREN,J
arr

2. In such circumstances, since, no further orders are necessary in the present Transfer Civil Miscellaneous Petition, at this stage, it stands closed. No costs. Consequently, connected Miscellaneous Petition is closed.

30.04.2010
Index : Yes/No
Internet : Yes/No
arr
Note: Issue order copy on 30.04.2010
To

1.The First Additional Family Court,
Chennai

2.The Principal Sub-Court,
Kumbakonam.

TR.CMP.No.482 of 2009

TR.CMP.No.243 of 2009

M.JAICHANDREN,J
arr