High Court Madras High Court

Ramasamy Mooper vs Narayanasamy on 5 July, 2007

Madras High Court
Ramasamy Mooper vs Narayanasamy on 5 July, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 05.07.2007

CORAM

THE HONOURABLE MR. JUSTICE M. JAICHANDREN

S.A.No.1270 OF 2000
and
C.M.P.No.12298 OF 2000


1. Ramasamy Mooper

2. Saroja Ammal							.. Appellants


                       		Versus

Narayanasamy			 			        .. Respondent


	The Second Appeal has been filed, against the judgment and decree, dated 13.4.1999, made in A.S.No.162 of 1996, on the file of the Subordinate Court, Kallakurichi, confirming the judgment and decree, dated 25.2.1994, made in O.S.No.344/1985, on the file of the Additional District Munsif Court, Kallakurichi.


    		          For Petitioners       :  Mr.A.G.Rajan
 			  For Respondent   	:  No appearance  

							

							JUDGMENT

The learned counsel appearing on behalf of the Appellants seeks permission to withdraw the Second Appeal stating that the matter has been settled out of Court. He has also made an endorsement to that effect.

2. Recording the endorsement made by the learned counsel appearing for the appellants, the Second Appeal is dismissed as settled out of Court. Consequently, connected C.M.P.No.12298/2000 is closed. No costs.

tsi

To

1.The Subordinate Judge,
Kallakurichi.

2.The Section Officer,
V.R.Section,
High Court, Madras.