Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarthak Sachdeva, vs Karishma Chadha,
2023 Latest Caselaw 300 Del

Citation : 2023 Latest Caselaw 300 Del
Judgement Date : 23 January, 2023

Delhi High Court
Sarthak Sachdeva, vs Karishma Chadha, on 23 January, 2023
                                          Neutral Citation Number : 2023/DHC/000536

                          $~184 & 185
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                     Judgment delivered on: 23.01.2023


                          + MAT. APP. (F.C.) 120/2020 & CM. APPLS. 25872/2020. 316/2021

                          SARTHAK SACHDEVA                                                 ..... Appellant

                                                            Versus

                          KARISHMA CHADHA                                                  ...Respondent

                          + MAT. APP. (F.C.) 148/2020 & CM. APPL. 19924/2021

                          KARISHMA CHADHA                                   ..... Appellant

                                                            Versus

                          SARTHAK SACHDEVA                                    ...Respondent

                          Advocates who appeared in this case:
                          For the Appellant:                Mr. Rajat Aneja, Advocate with appellant in person.
                          For the Respondent:               Mr. Prabhjit Jauhar, Advocate with respondent in
                                                            person.
                          CORAM:-
                          HON'BLE MR JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE VIKAS MAHAJAN

                                                                 JUDGMENT

SANJEEV SACHDEVA, J (ORAL)

1. These cross appeals both impugn order dated 25.08.2020, whereby the application under Section 24 of the Hindu Marriage Act, 1955 (hereinafter referred to as the 'Act') was disposed of by the Family Court.

Signature Not Verified Digitally Signed

By:KUNAL MAGGU Signing Date:25.01.2023 10:26:45 Neutral Citation Number : 2023/DHC/000536

2. This Court had prolonged interaction with the parties and their parents in chamber and after interaction, parties have been able to amicably resolve all their disputes.

3. Both parties have agreed to dissolve their marriage by way of mutual consent and a joint affidavit dated 23.01.2023 duly signed by the parties has been handed over in the Court. The same is taken on record.

4. Parties, who are present in Court, confirm that they have settled their disputes. It is prayed that the petition filed under Section 13 (1) of the Act filed by the respondent/husband be permitted to be amended to convert the same into a joint petition under Section 13B of First Motion.

5. Respondent/husband has undertaken to pay a sum of Rs.60 lakhs to respondent/wife in full and final settlement of all her past, present and future claims towards permanent and interim maintenance, permanent and interim alimony, stridhan, jewellery, gifts, other articles etc. and all her claims. It is undertaken by the respondent/husband that out of the said amount of Rs.60 lakhs, a sum of Rs.50 lakhs shall be paid to the appellant/wife at the time of recording of the joint statement of the parties of the Second Motion under Section 13B (2). Further sum of Rs.10 lakhs has been undertaken to be paid within one year from today. A post dated cheque dated 23.01.2024 shall be handed over by the respondent/husband to the appellant/wife also at the time of recording of the statement for the Second Motion.

Signature Not Verified Digitally Signed

By:KUNAL MAGGU Signing Date:25.01.2023 10:26:45 Neutral Citation Number : 2023/DHC/000536

Respondent/husband, who is present in Court, undertakes that the cheque shall be honoured on its presentation.

6. It is also undertaken by the respondent/husband as well his parents, who are present in Court, that the suit for damages and the criminal complaint filed by Mr. Kartik Sachdeva, the brother of the respondent/husband shall also be unconditionally withdrawn. Mr. Jauhar, learned counsel submits that he is also the counsel for Mr. Kartik Sachdeva and has already taken instructions that the said proceedings shall also be withdrawn in view of the settlement. He further submits that he has instructions that appropriate applications/petitions for withdrawal of the proceedings by Mr. Kartik Sachdeva shall be filed within 7 days from today.

7. Appellant/wife further undertakes that she shall cooperate in quashing of the FIR No.378/2020 under Sections 498A/34, 354 and 506 IPC, police station-Patel Nagar, which shall be filed within 7 days of the grant of decree of divorce by the Family Court by mutual consent. She also undertakes that on payment of the said amount of Rs.60 lakhs as aforesaid, all her claims shall be fully and finally settled.

8. Parties further undertake that they shall be moving a joint petition for divorce within the outer limit of 30 days from today.

9. The respective undertakings of the parties are accepted. Parties are bound down to the statements given to the Court.

Signature Not Verified Digitally Signed

By:KUNAL MAGGU Signing Date:25.01.2023 10:26:45 Neutral Citation Number : 2023/DHC/000536

10. In view of the above settlement, the oral prayer of the parties is allowed, the petition filed under Section 13 (1) of the Act by the respondent/husband is allowed to be amended and the petition filed by the respondent/husband under Section 13 (1) of the Act being HMA No.2066/2019, titled Sarthak Vs. Karishma Chadha, is converted into a petition under Section 13B (1) of the Act on the records of the Family Court.

11. The amended petition duly signed and supported by respective affidavit of parties is directed to be filed before the Family Court on 28.01.2023, when the matter is already stated to be listed before the Family Court.

12. Parties shall be personally present before the Family Court on 28.01.2023 for recording of their respective statements under Section 13B (1) of the Act. It is also directed that the parties shall move the petition under Section 13B (2) within with the outer limit of 30 days from today as undertaken.

13. On an application being filed, seeking waiver of the statutory period of six months, the Family Court shall take into account the fact that the parties have separated in 2018 and have been litigating since September, 2019 and grant waiver of the statutory period of six month as prescribed under Section 13 (B) (2).

14. Appeals are disposed of in the above terms and the impugned order dated 25.03.2020 shall stand merged in this order. Signature Not Verified Digitally Signed

By:KUNAL MAGGU Signing Date:25.01.2023 10:26:45 Neutral Citation Number : 2023/DHC/000536

15. Order dasti under signature of the Court Master.

SANJEEV SACHDEVA, J.

VIKAS MAHAJAN, J.

JANUARY 23, 2023 NA

Signature Not Verified Digitally Signed

By:KUNAL MAGGU Signing Date:25.01.2023 10:26:45

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter