High Court Madras High Court

K.Murugavel vs Alagammal on 16 September, 2008

Madras High Court
K.Murugavel vs Alagammal on 16 September, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS 

DATED: 16.09.2008

CORAM:

THE HONOURABLE MR.JUSTICE S.NAGAMUTHU

				Second Appeal No.756 of 2000

K.Murugavel                                                           ... Appellant

VS.

1. Alagammal
2. Sivakami
3. K.Rukkumani
4. K.Gopalakrishnan
5. Jayalakshmi                                                     ... Respondents
							 . . . 
Prayer:- Second appeal filed under Section 100 of Civil Procedure Code against  the judgment and decree dated 25.09.1998 made in A.S.No.49 of 1997 by the learned Subordinate Judge, Udumalpet confirming the judgment and decree dated 24.06.1997 made in O.S.NO.71 of 1995 by the learned  District Munsif, Pollachi. 
							. . . 
	         For petitioner           :Mr.T.Muruga Manickam
		  For Respondent s      :  Mr. K.Kalyanasundaram
							 . . .                                               
								
O R D E R

When the matter was called, the learned counsel for the petitioner submitted that he may be permitted to withdraw this Second Appeal, since the matter was settled out of Court and he has also made an endorsement to that effect.

S.NAGAMUTHU,J.

2. In view of the above submission made by the counsel for the petitioner, this Second Appeal is dismissed as settled out of Court. No order as to costs.

Index:Yes/No						        16.09.2008
Web:Yes/No
PAL




To

1. The subordinate Judge,
    Udumalpet.

2. The District Munsif,
     Pollachi.









 					 		      S.A..NO.756 OF 2000















								          Dt.16.09.2008