High Court Madras High Court

J.Udayakumar … … vs R.Sairaj … … on 23 April, 2010

Madras High Court
J.Udayakumar … … vs R.Sairaj … … on 23 April, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  23-04-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

C.R.P.(PD) No.1458 of 2010
&
M.P.No.1 of 2010


J.Udayakumar					...    Respondent/Defendant/
							       Petitioner	
   						
        				     Versus


R.Sairaj						...	Petitioner/Plaintiff/
								 Respondent
Prayer: Petition filed under Article 227 of the Constitution of India to setaside the order passed in I.A.No.4158 of 2010 in O.S.No.2757 of 2009 dated 09.03.2010 passed by the Learned VII Assistant City Civil Court at Chennai and allow the above Civil Revision Petition.

		For Petitioner	  : Mr.V.RajeshPrabu
		
O R D E R

Today, when this Civil Revision 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.

M.JAICHANDREN,J.

arr

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counsel appearing for the petitioner and in view of the endorsement made, this Civil Revision Petition is dismissed as withdrawn.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

Index:Yes/No 23.04.2010
Internet:Yes/No
arr

To

The VII Assistant City Civil Court,
Chennai

C.R.P.(PD)No.1458 of 2010