High Court Madras High Court

M.M. Nagalinga Nadar vs Murali on 18 July, 2002

Madras High Court
M.M. Nagalinga Nadar vs Murali on 18 July, 2002
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 18/07/2002

CORAM

THE HONOURABLE MR.JUSTICE A.K. RAJAN

C.A.No.362 of 1995 and C.A.No.480 of 1995
and C.A.No.480, 484, 487, 489, 491,494,
497 to 508 & 578 of 1995


C.A.Nos.362, 480, 484,
487, 489, 491, 494,
497 to 507 & 578 of 1995



M.M. Nagalinga Nadar             .. Appellant in all cases

vs.

Murali                           .. Respondent in all cases

C.A.No.508  of 1995

Visweswaran                      .. Appellant

vs.

Murali                           .. Respondent


        These appeals are against the judgments of  the  Judicial  Magistrate,
Virudhu  Nagar, in C.C.Nos.441 of 1991, 486 of 1991, 248 of 1990, 228 of 1990,
112 and 113 of 1992, 569 of 1991, 194 of 1990, 195 of 1990, 230 of  1990,  249
of  1990,  277 of 1991, 278 991, 442 of 1991, 109 of 1992, 110 of 1992, 111 of
1992, 114 of 1992, 115 of 1992 and 229 of 1990, dated  26.12.1994,  as  stated
therein.

!For Appellant :  Mr.  K.Jayachandran

^For Respondent :  Mr.  B.Jayaraman.

:COMMON JUDGMENT:

        Learned  counsel  for  the  appellant filed a Memo stating that he has
received instruction from his client to withdraw all the appeals.  Hence,  the
appeals are dismissed, as withdrawn.
18.7.2002.
Index:  Yes.
Internet: Yes

vs
Assistant Registrar.

TRUE COPY

SUB-ASSISTANT REGISTRAR,
STATISTICS/C.S.

To:
The Judicial Magistrate No.I, Virudhunagar,
through the Chief Judicial Magistrate,
Kamarajar District.

A.K.  RAJAN, J.

C.A.Nos.362, 480, 484,
487, 489, 491,494
497 to 508 & 578 of 1995