Citation : 2021 Latest Caselaw 11109 Mad
Judgement Date : 29 April, 2021
S.A.No.1098 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 29.04.2021
CORAM
THE HONOURABLE Ms. JUSTICE P.T. ASHA
S.A.No.1098 of 2014
Kesavan ... Appellant
Vs.
1.Rajakumari
2.Rajalakshmi
3.State Bank of India,
Chindathiripettai Branch,
Chindathiripettai,
Chennai. ... Respondents
PRAYER: Second Appeal filed under Section 100 of the Code of
Civil Procedure against the Judgment and Decree of the learned
Principal Subordinate Judge, Mayiladuturai dated 16.07.2014 in
A.S.N.27 of 2013 reversing the Judgment and Decree of the learned
Principal District Munsif, Mayiladuturai dated 15.04.2013 in
O.S.No.167 of 2011.
https://www.mhc.tn.gov.in/judis/
S.A.No.1098 of 2014
For Appellant : Mr.S. Sounthar
For Respondents : Mr.Senthuraman for R1
Ms.P.Srividhya for R2
JUDGMENT
The appellant and the respondents 1 and 2 have entered into a
Compromise in and by which they have agreed to the following terms:
“1.The Appellant, Respondents 1 and 2 agree that
they are entitled to 1/3rd share each on the terminal
benefits of deceased Anbalagan.
2.The Appellant, Respondents 1 and 2 agree that a
direction may be issued to 3rd respondent to disburse all
terminal benefits of deceased Anbalagan to Appellant.
Respondents 1 and 2 on equal shares (1/3rd share each).
https://www.mhc.tn.gov.in/judis/ S.A.No.1098 of 2014
3.The Appellant, Respondents 1 and 2 agree that
Appellant is entitled to full share of Anbalagan in his
ancestral house in Adhimanapurusan hamlet, Kali Post,
as mentioned in the Will dated 02.07.2008 executed by
deceased Anbalagan and to that extent the validity of
Will executed by deceased Anbalagan dated 02.07.2008
may be upheld.
4.The Appellant, Respondents 1 and 2 agree that
above Second Appeal may be disposed of on above
terms”
2.The parties have agreed that the appellant and the respondents 1
and 2 each are entitled to 1/3rd share in the terminal benefits of the
deceased Anbalagan and that the appellant is entitled to full share in the
ancestral house of Anbalagan under the Will dated 02.07.2008. The
terminal benefits are payable by the 3rd respondent Bank. It is
https://www.mhc.tn.gov.in/judis/ S.A.No.1098 of 2014
P.T. ASHA, J,
mps needless to state that the Bank shall disburse the terminal benefits as
agreed by the parties.
The Joint Memorandum of Compromise filed by the parties is
taken on file and this Second Appeal is ordered in terms of
Compromise. The terms of the compromise shall form part of the
Decree. There shall be no order as to costs.
29.04.2021
Index : Yes/No
Internet : Yes/No
mps
To
1.The Principal Subordinate Judge, Mayiladuturai.
2.The Principal District Munsif, Mayiladuturai.
S.A.No.1098 of 2014
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!