Madras High Court
K.Murugavel vs Alagammal on 16 September, 2008
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 16.09.2008 CORAM: THE HONOURABLE MR.JUSTICE S.NAGAMUTHU Second Appeal No.756 of 2000 K.Murugavel ... Appellant VS. 1. Alagammal 2. Sivakami 3. K.Rukkumani 4. K.Gopalakrishnan 5. Jayalakshmi ... Respondents . . . Prayer:- Second appeal filed under Section 100 of Civil Procedure Code against the judgment and decree dated 25.09.1998 made in A.S.No.49 of 1997 by the learned Subordinate Judge, Udumalpet confirming the judgment and decree dated 24.06.1997 made in O.S.NO.71 of 1995 by the learned District Munsif, Pollachi. . . . For petitioner :Mr.T.Muruga Manickam For Respondent s : Mr. K.Kalyanasundaram . . . O R D E R
When the matter was called, the learned counsel for the petitioner submitted that he may be permitted to withdraw this Second Appeal, since the matter was settled out of Court and he has also made an endorsement to that effect.
S.NAGAMUTHU,J.
2. In view of the above submission made by the counsel for the petitioner, this Second Appeal is dismissed as settled out of Court. No order as to costs.
Index:Yes/No 16.09.2008
Web:Yes/No
PAL
To
1. The subordinate Judge,
Udumalpet.
2. The District Munsif,
Pollachi.
S.A..NO.756 OF 2000
Dt.16.09.2008