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withdrawn.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.