High Court Madras High Court

K.Shankaran vs M.Palanisamy on 1 April, 2010

Madras High Court
K.Shankaran vs M.Palanisamy on 1 April, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 01-04-2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

C.R.P.(NPD) No.1965 of 2007 and
M.P.No.1 of 2007

K.Shankaran							.. Petitioner. 

Versus

M.Palanisamy							.. Respondent. 


PRAYER: Petition filed under Section 115 of the Code of Civil Procedure, against the fair and final order of the Sub-Court, Tiruppur, dated 5.4.2007, made in E.A.No.253 of 2006, in E.P.No.41 of 2005, in O.S.No.590 of 2001.

	   	For Petitioner : Mr.N.Anand Venkatesh

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 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counsel appearing for the petitioner and in view of the endorsement made, this civil revision petition is dismissed as withdrawn. No costs. Consequently, connected miscellaneous petition is closed

csh

To

The Sub-Court,
Tiruppur