IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 30-01-2008 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Second Appeal No.265 of 2006 P.S.Raja @ Kandasamy .. Appellant. Versus 1.Palanisamy 2.S.Rajathi 3.C.Bakyalakshmi 4.P.Thangavelu 5.Kavin 6.Vinu 7.A.Kandasamy 8.S.Saraswathi 9.Ananthi 10.S.Saravanan 11.S.makesh 12.A.Muthusamy .. Respondents. PRAYER: Appeal against the judgment and decree, dated 10.10.2004, made in A.S.No.52 of 2004, on the file of the Principal District Judge of Erode District at Erode, confirming the judgment and decree, dated 10.10.2003, made in O.S.No.24 of 1995, on the file of the District Munsif cum Judicial Magistrate, Perundurai, Erode District, Erode. For Appellant : Mr.S.K.Nachimuthu M.JAICHANDREN,J. csh J U D G E M E N T
A memo, dated 29.01.2008, has been filed before this Court signed by the appellant, as well as the learned counsel appearing on behalf of the appellant stating that the dispute in issue in the present second appeal has been amicably settled. It has also been prayed that the second appeal may be dismissed as withdrawn.
2. Based on the memo filed on behalf of the appellant, the second appeal is dismissed as withdrawn. No costs. Consequently, C.M.P.No.3886 of 2006 is closed.
csh
To
1. The Principal District Judge of Erode Erode,
2. The District Munsif cum Judicial Magistrate,
Perundurai, Erode District,
Erode.