Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanju Srivastava vs Kumar Ujjawal
2024 Latest Caselaw 2263 Del

Citation : 2024 Latest Caselaw 2263 Del
Judgement Date : 15 March, 2024

Delhi High Court

Sanju Srivastava vs Kumar Ujjawal on 15 March, 2024

Author: Rajiv Shakdher

Bench: Rajiv Shakdher, Amit Bansal

                           $~11
                           *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                           %                                               Date of Decision: 15.03.2024

                           +      MAT.APP.(F.C.) 65/2023 & CM Appl.10460/2023
                                  SANJU SRIVASTAVA                                     ..... Appellant
                                               Through:             Mr C M Thapliayal with Mr S P Paul,
                                                                    Mr Ruhul Amin and along with the
                                                                    appellant-in-persons.
                                                      versus

                                  KUMAR UJJAWAL
                                                                                          ..... Respondent
                                                      Through:      Mr Amit Kumar Rohela with Mr Adil
                                                                    Malik and Mr Narendra Singh, Advs.
                                                                    along with respondent-in-person.

                                  CORAM:
                                  HON'BLE MR. JUSTICE RAJIV SHAKDHER
                                  HON'BLE MR. JUSTICE AMIT BANSAL

                                         [Physical Hearing/Hybrid Hearing (as per request)]
                                  RAJIV SHAKDHER, J. (ORAL):

1. Via the order dated 18.05.2023 passed by a coordinate Bench, parties were referred to Delhi High Court Mediation and Conciliation Centre to attempt a settlement in the matter.

2. Happily, parties have arrived at a settlement. Terms of settlement are recorded in the Settlement Agreement dated 27.02.2024 [ SA].

3. As per the terms of the SA arrived at between the parties, we are informed that Rs.2 lakhs have already been paid to the appellant out of the total agreed amount i.e., Rs.4 lakhs.

3.1 This position has been affirmed by the appellant, who is present in the

court.

3.2 Insofar as the remaining Rs.2 lakhs is concerned, a demand draft bearing no.024418 dated 12.03.2024 drawn on Bank of Baroda, Shakarpur, Delhi - 110092, has been handed over to the appellant in the court.

4. We are also informed that the other terms and conditions have also been complied with, save and except the aspect concerning divorce.

5. To be noted, this appeal was instituted against the judgment and decree dated 28.11.2022 in the suit filed by the respondent under Section 13 (1) (ia) of the Hindu Marriage Act, 1955 [hereafter referred as 'HMA'].

6. Clause (1) of the terms of the SA gives two alternatives. First, that the appellant would be willing to agree to a decree of divorce being passed, provided that the observations made in the impugned judgment with regard to cruelty said to have been inflicted on the respondent are expunged. 6.1 Second, that the matter is remitted to the Family Court for enabling parties to move the court for grant of divorce on the ground of mutual consent.

7. Before us, counsel for the parties say that it would be in the interest of the parties, having regard to the fact that the parties have substantially complied with the other terms of SA, that this court were to expunge the observations concerning cruelty made in the impugned judgment.

8. We tend to agree with the counsel for the parties.

9. Accordingly, while the impugned judgment granting divorce is sustained, the observations concerning cruelty made vis-à-vis the appellant shall stand expunged.

10. We may note that according to us, the terms of settlement contained in the SA are lawful. The SA is accordingly accepted. The SA shall form

part of the record.

11. Parties undertake to abide by the terms and conditions contained in the SA.

12. The impugned judgment shall stand modified to the extent indicated above.

13. The appeal is disposed of in the aforesaid terms.

14. Pending application shall stand closed.

RAJIV SHAKDHER, J

AMIT BANSAL, J MARCH 15, 2024 pmc

 
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 : MAIMS

 
 
Latestlaws Newsletter