Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.S.Ponnusamy vs S.Kasturi
2021 Latest Caselaw 18148 Mad

Citation : 2021 Latest Caselaw 18148 Mad
Judgement Date : 3 September, 2021

Madras High Court
T.S.Ponnusamy vs S.Kasturi on 3 September, 2021
                                                                                     S.A.No.1213 of 2019

                             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 03.09.2021

                                                      CORAM:

                              THE HONOURABLE MRS.JUSTICE KANNAMMAL
                                               S.A.No.1213 of 2019
                                                       and
                                              C.M.P.No.26433 of 2019

                                            [Through video conferencing]

                  T.S.Ponnusamy                                              ... Petitioner

                                                          Vs.

                  1.S.Kasturi
                  2.S.Kandhimathi
                  3.Geethaveni                                               ... Respondents

                  PRAYER: Second Appeal is filed under Section of the Code of Civil
                  Procedure, to set aside the judgment and decree dated 05.03.2019 made in A.S
                  No.11 of 2016 on the file of the Principal Subordinate Judge, Tirupur and
                  confirm the decree and judgment dated 30.01.2015 in O.S No.261 of 2008 on
                  the file of the District Munsif, Tiruppur.
                                        For Petitioner    : Mr. K.Sudhakar

                                        For Respondent : Mr. K.Myilsamy

                                                         *****




                  1/2
http://www.judis.nic.in
                                                                                  S.A.No.1213 of 2019

                                                                           S.KANNAMMAL,J

                                                                                          uma
                                                     ORDER

When the matter is taken up today for hearing, the learned counsel

appearing for the appellant submitted that the matter is settled between the

parties and hence, he sought permission of this Court to withdraw this second

appeal and in this regard, he has also submitted a letter to the Registry on

31.08.2021.

2. Recording the submission made by the learned counsel for the

appellant, this Second Appeal stands dismissed as withdrawn. No costs.

Consequently, the connected miscellaneous petition is also closed.


                                                                                       03.09.2021

                  Internet : Yes / No
                  Index     : Yes / No
                  uma
                  To:

1. The Principal Subordinate Judge, Tiruppur

2. The District Munsif, Tirupur.

S.A.No.1213 of 2019 and C.M.P.No.26433 of 2019

http://www.judis.nic.in

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter