High Court Madras High Court

D.Venugopal vs Sethuraman on 28 June, 2010

Madras High Court
D.Venugopal vs Sethuraman on 28 June, 2010
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:   28.6.2010

Coram:

THE HONOURABLE MR.JUSTICE M.JAICHANDREN


S.A.No.73 of 2009


1. D.Venugopal							   
2. Kannan
3. Hari 							  .. Appellants

vs.

1. Sethuraman
2. Mani		  	      	 	   .. Respondents    	

	The Second Appeal has been filed against the judgment and decree, dated 20.3.2008, rendered in A.S.No.142 of 2004 on the file of the Additional Subordinate Judge, Salem, reversing the judgment and decree, dated 6.3.2006, rendered in O.S.No.1047 of 2004 on the file of the Second Additional District Munsif of Salem.  

		 For Appellants   : Mr.P.Raja

		 For Respondents  : Mr.R.Nalliappan

				  J U D G E M E N T	

The learned counsel appearing for the appellants had submitted that the second appeal may be dismissed as withdrawn. He has also made an endorsement to that effect.

2. In view of the endorsement made on behalf of the appellants, this second appeal is dismissed as withdrawn. No costs. Consequently, connected M.P.No.1 of 2009 is closed.

lan

To:

1. The Additional Subordinate Judge, Salem,

2. The Second Additional District Munsif,
Salem