Citation : 2021 Latest Caselaw 10533 Mad
Judgement Date : 23 April, 2021
S.A.No.1575 of 2011
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 23.04.2021
CORAM
THE HONOURABLE Ms. JUSTICE P.T. ASHA
S.A.No.1575 of 2011
Murugesan ... Appellant
Vs.
1.Nallammal
2.Velusamy
3.Shanmugam
4.Kalaimani
5.Muthusamy
6.Sarasu
7.Kaliammal
8.Pappe
9.Parvathi ... Respondents
PRAYER: Second Appeal filed under Section 100 of the Code of
Civil Procedure to set aside the Judgment and Decree dated 28.10.2010
made in A.S.No.30 of 2008 on the file of the learned Principal District
Judge, Namakkal confirming the Judgment and Decree dated
23.08.2008 made in O.S.No.392 of 1996 on the file of the learned
Subordinate Judge, Namakkal.
https://www.mhc.tn.gov.in/judis/
S.A.No.1575 of 2011
For Appellant : Mr.T.Dhanyakumar
For Respondent : Mr.M.Meenakshi for R4, R6 to R9
JUDGMENT
The parties to the proceedings in S.A.No.1575 of 2011 which
emanates from the suit O.S.No.392 of 1996 filed by the appellant
herein for a partition and separate possession of his 17/24th share in the
suit properties have compromised the disputes among themselves. The
connected suit O.S.No.25 of 1998 is filed by the appellant herein
against the respondents 5, 8 and 2 in S.A.No.15 of 2011 for a bare
injunction. The suit in O.S.No.392 of 1996 is a comprehensive suit.
2. The parties have entered into a joint memo of compromise in
which the suit schedule properties have been alloted to the various
sharers and the details of the allotment has been given in the joint
Memorandum of compromise.
https://www.mhc.tn.gov.in/judis/ S.A.No.1575 of 2011
Therefore, the Joint Memorandum Compromise is recorded and
the Second Appeal is allowed in terms thereof. The Joint
Memorandum of Compromise along with the sketch detailing the
allotment of shares to the parties to the appeal will form part of the
Decree. There shall be no order as to costs.
23.04.2021
Index : Yes/No
Internet : Yes/No
mps
To
1.The Principal District Judge, Namakkal.
2.The Subordinate Judge, Namakkal.
https://www.mhc.tn.gov.in/judis/ S.A.No.1575 of 2011
P.T. ASHA, J,
mps
S.A.No.1575 of 2011
23.04.2021
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!