Madras High Court
M.M. Nagalinga Nadar vs Murali on 18 July, 2002
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 18/07/2002
CORAM
THE HONOURABLE MR.JUSTICE A.K. RAJAN
C.A.No.362 of 1995 and C.A.No.480 of 1995
and C.A.No.480, 484, 487, 489, 491,494,
497 to 508 & 578 of 1995
C.A.Nos.362, 480, 484,
487, 489, 491, 494,
497 to 507 & 578 of 1995
M.M. Nagalinga Nadar .. Appellant in all cases
vs.
Murali .. Respondent in all cases
C.A.No.508 of 1995
Visweswaran .. Appellant
vs.
Murali .. Respondent
These appeals are against the judgments of the Judicial Magistrate,
Virudhu Nagar, in C.C.Nos.441 of 1991, 486 of 1991, 248 of 1990, 228 of 1990,
112 and 113 of 1992, 569 of 1991, 194 of 1990, 195 of 1990, 230 of 1990, 249
of 1990, 277 of 1991, 278 991, 442 of 1991, 109 of 1992, 110 of 1992, 111 of
1992, 114 of 1992, 115 of 1992 and 229 of 1990, dated 26.12.1994, as stated
therein.
!For Appellant : Mr. K.Jayachandran
^For Respondent : Mr. B.Jayaraman.
:COMMON JUDGMENT:
Learned counsel for the appellant filed a Memo stating that he has
received instruction from his client to withdraw all the appeals. Hence, the
appeals are dismissed, as withdrawn.
18.7.2002.
Index: Yes.
Internet: Yes
vs
Assistant Registrar.
TRUE COPY
SUB-ASSISTANT REGISTRAR,
STATISTICS/C.S.
To:
The Judicial Magistrate No.I, Virudhunagar,
through the Chief Judicial Magistrate,
Kamarajar District.
A.K. RAJAN, J.
C.A.Nos.362, 480, 484,
487, 489, 491,494
497 to 508 & 578 of 1995