High Court Madras High Court

Gnanaprakasam vs Maria Santhivoo on 12 February, 2008

Madras High Court
Gnanaprakasam vs Maria Santhivoo on 12 February, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 12/02/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

S.A.No.1527 of 2000


Gnanaprakasam	      .. Appellant/Appellant/Defendant

Vs

Maria Santhivoo      .. Respondent/Respondent/Plaintiff


Prayer

Appeal filed under Section 100 of Civil Procedure Code, against the
judgment and decree dated 06.12.1999 in A.S.No.23 of 1999 on the file of the
learned Principal District Judge, Nagercoil in confirming the judgment and
decree dated 16.12.1998 in O.S.No.392 of 1993 on the file of the learned II
Additional District Munsif, Nagercoil.
	

!For Appellant    ... Mr.S.Meenakshi Sundaram

^For Respondent   ... Mr.T.Selvakumaran




:JUDGMENT

The learned counsel appearing for the appellant would submit that the
matter was settled out of Court between the parties. He has also made an
endorsement to that effect. In view of the same, the second appeal is dismissed
as settled out of Court. No costs.

smn

To

1. The Principal District Judge,
Nagercoil.

2. The II Additional District Munsif,
Nagercoil