Citation : 2021 Latest Caselaw 24392 Mad
Judgement Date : 10 December, 2021
T.O.S.No.29 of 2017
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED :10.12.2021
CORAM
THE HONOURABLE MR.JUSTICE N.SESHASAYEE
T.O.S.No.29 of 2017
in
O.P.No.773 of 2016
Catherine Daniel
D/o. Late Daniel ... Plaintiff
Vs.
1.Gladys Lucas
2.Liji @ Jessy Lucas
3.Steffi Lucas ... Defendants
Prayer: The Transfer Original Suit has been filed under Order IV Rule 1 of
the Original Side Rules read with Order VII Rule 1 of C.P.C. 1908, praying /
under section 222 & 276 of the Indian Succession Act, 1925 for the grant of
Probate. Against this petition Caveat and supporting affidavit was filed on
5th day of July 2017 by the Caveator. As per order of this Court dated 4 th day
of September 2017, in O.P.No.773 of 2016 the Original Petition is directed
to be converted as Testamentary Original Suit.
For Plaintiff : R.Thiagarajan
For Defendants : P.Elayaraj Kumar
for Ramalingam & Associates
https://www.mhc.tn.gov.in/judis
T.O.S.No.29 of 2017
N.SESHASAYEE
dk
JUDGMENT
The learned counsel for the plaintiff has filed a Memo dated 02.12.2021 and
sought leave of this Court to withdraw the suit.
2.The suit is permitted to be withdrawn as dismissed accordingly.
3.Registry is required to refund the court fee and the voucher may be issued
in the name of Mr.R.Thiagarajan appearing for the plaintiff.
10.12.2021 dk
Index : yes / no Internet : yes / no Speaking / Non speaking order
T.O.S.No.29 of 2017 in O.P.No.773 of 2016
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!