High Court Madras High Court

Hema Gayathri vs Ramsingh on 26 April, 2010

Madras High Court
Hema Gayathri vs Ramsingh on 26 April, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  26-04-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

TR.C.M.P. No.241 of 2009
&
M.P.No.1 of 2009


Hema Gayathri					...    			Petitioner

Versus

Ramsingh						...			Respondent 


Prayer: Petition filed under Article 227 of the Constitution of India to withdraw the case in O.P.No.769 of 2009 on the file of the I Family Court, Chennai and transfer the same to Sub Court, Srivilliputhur for disposal.

		For Petitioner	  : Mr.M.Karthikeyan
		
		
O R D E R

Today, when this Transfer Civil Miscellaneous Petition was taken up for hearing, the learned counsel appearing for the petitioner had sought the permission of this Court to withdraw the Civil Revision Petition. He has also made an endorsement to that effect.

2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the endorsement made, this Transfer Civil Miscellaneous Petition is dismissed as withdrawn. No costs. Consequently, connected Miscellaneous Petition is closed.

arr

To

The I Family Court,
Chennai