High Court Madras High Court

J.M.Saleem vs Mr.Kalesha on 1 March, 2010

Madras High Court
J.M.Saleem vs Mr.Kalesha on 1 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 01-03-2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

C.R.P.No.440 of 2009

1.J.M.Saleem
2.J.M.Kaleem
3.J.M.Yaseen
4.J.Danish Mohamed Shah
5.J.Samir Mohamed Shah
6.J.Altaf Nawaz
7.Hajee A.C.Jamalia						.. Petitioner.

Versus

Mr.Kalesha								.. Respondent


PRAYER: Petition filed under Section 115 of the Code of Civil Procedure, against the judgment and decree, dated 11.6.2008, in RCA.No.115 of 2005, passed by the learned VIII Judge (Rent Control Appellate Authority) Court of Small Causes Chennai, by erroneously, dismissing the above appeal filed against the order, dated 22.12.2004, passed by the learned X Judge Court of Small Causes, Madras, in R.C.O.P.No.2366 of 2003, by fixing the fair rent at a Low Rate of Rs.9,199/- per month. 

	   For Petitioners 	: 	Mr.K.P.Ashok Malleeswari




M.JAICHANDREN  J.

O R D E R

Today, when this civil revision petition was listed under the caption `for withdrawal’, the learned counsel appearing for the petitioners had sought the permission of this Court to withdraw this 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counsel appearing for the petitioners and in view of the endorsement made, this civil revision petition is dismissed as withdrawn. No costs.

Index:Yes/No 01-03-2010
Internet:Yes/No
csh

To

1. The VIII Judge
(Rent Control Appellate Authority),
Court of Small Causes Chennai.

2. The X Judge Court of Small Causes,
Madras.

C.R.P.No.440 of 2009