Citation : 2024 Latest Caselaw 74 Mad
Judgement Date : 2 January, 2024
S.A.No.849 of 2013
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 02.01.2024
CORAM
THE HONOURABLE MR. JUSTICE V. LAKSHMINARAYANAN
S.A.No.849 of 2013
and
M.P.No.1 of 2013
M.Liyakath Ali ...Appellant
Vs.
Mumtaj Begam ...Respondent
PRAYER: Second Appeal filed under Section 100 of the Code of
Civil Procedure against the Judgment and Decree dated 18.02.2013 in
A.S.No.4 of 2012 on the file of the Sub Court, Pollachi, confirming
the Judgment and Decree dated 01.08.2011 in O.S.No.271 of 2005 on
the file of the learned District Munsif, Pollachi.
For Appellant : Mr.C.Veeraraghavan
For Respondent : Mr.T.M.Naveen
1/3
https://www.mhc.tn.gov.in/judis
S.A.No.849 of 2013
V. LAKSHMINARAYANAN, J,
vum
JUDGMENT
When the matter is taken up for hearing, the learned counsel for
the appellant requests permission to withdraw the appeal. He also
made an endorsement to that effect.
2. Permission is granted. Accordingly, this Second Appeal is
dismissed as withdrawn. No costs. Consequently, connected
miscellaneous petition is closed.
02.01.2024
Index : Yes/No
Internet : Yes/No
Speaking order / Non speaking order vum
To
1. The Sub Court, Pollachi
2.The District Munsif, Pollachi
https://www.mhc.tn.gov.in/judis
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!