Citation : 2024 Latest Caselaw 21653 Mad
Judgement Date : 14 November, 2024
C.M.A.No.2795 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 14.11.2024
CORAM
THE HONOURABLE MRS. JUSTICE J.NISHA BANU
and
THE HONOURABLE MR. JUSTICE R.SAKTHIVEL
C.M.A.No.2795 of 2019
and
CMP.No.14330 of 2019
Ramya Ramachandran
D/o.J.Ramachandran ... Appellant
Vs.
V.Mathialagan ... Respondent
Prayer: This Civil Miscellaneous Appeal is filed under Section 19 of
Family Courts Act, 1984, against the order dated 02.05.2019 made in
I.A.No.2 of 2019 in H.M.O.P.No.2208 of 2018.
For Appellant : Mr.S.Vinod for
Mr.C.Samadharma Arasu
https://www.mhc.tn.gov.in/judis
Page 1/4
C.M.A.No.2795 of 2019
JUDGMENT
(Judgment of the Court was delivered by J. Nisha Banu, J)
When the matter came up for hearing, the learned counsel for the
appellant would state that the issue involved in this appeal has become
infructuous and thus, the appeal may be dismissed as infructuous.
Learned counsel for the appellant has also made an endorsement to that
effect.
2. In view of the above submission and endorsement made by the
learned counsel for the appellant, the Civil Miscellaneous Appeal is
dismissed as infructuous. No costs. Consequntly, connected
miscellaneous petition is closed.
(J.N.B, J.) (R.S.V., J.) 14.11.2024 vsi
https://www.mhc.tn.gov.in/judis
To
The IV Additional Family Court, Chennai
https://www.mhc.tn.gov.in/judis
J. NISHA BANU, J.
and R. SAKTHIVEL, J.
vsi
14.11.2024
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!