Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Elumalai vs V.V.Govindaraman .. 1St
2021 Latest Caselaw 24539 Mad

Citation : 2021 Latest Caselaw 24539 Mad
Judgement Date : 13 December, 2021

Madras High Court
R.Elumalai vs V.V.Govindaraman .. 1St on 13 December, 2021
                                                         CMP.No.4812/2020 & CMA.SR.No.99892/2019


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 13.12.2021

                                                    CORAM:

                                    THE HONOURABLE MR.JUSTICE S.S.SUNDAR

                                     CMP.No.4812/2020 & CMA.SR.No.99892/2019

                                                  [Hybrid Mode]

                    CMP.No.4812/2020:-

                    1.R.Elumalai
                    2.Tmt.Ammuchi                                               .. Petitioners /
                                                                                Applicants
                                                       Vs.

                    1.V.V.Govindaraman                                      .. 1st Respondent /

Appellant

2.Mr.Shanmugam

3.Mr.A.Kanniyappan .. RR 2 & 3

CMA.SR.No.99892/2019:-

                    V.V.Govindaraman                                            ..   Appellant

                                                     Versus

                    1.R.Elumalai
                    2.Tmt.Ammuchi
                    3.Shanmugam
                    4.A.Kanniyappan                                             .. Respondents





CMP.No.4812/2020 & CMA.SR.No.99892/2019

Prayer in CMP.No.4812/2020:- Petition filed under Section 151 CPC to permit the petitioners to withdraw Rs.3,07,749/- [Rupees Three Lakh Seven Thousand Seven Hundered and Forty Nine only] deposited on the file of the Joint Commissioner of Labour-I, Teynampet, Chennai together with accumulated interest from the date of deposit of the above amount pending disposal of the above CMA SR.No.99892/2019.

Prayer in CMA.SR.No.99892/2019:- Civil Miscellaneous Appeal filed under section 30[1] of the Workmen Compensation Act, to set aside the order dated 30.03.2019 and the order copy was received on 19.06.2019 made in WC.No.255/2010 on the file of the Workmen Compensation Commissioner cum Deputy Commissioner of Labour-I, Teynampet at Chennai and dismiss the above W.C. Petition in favour of the appellant herein.

For Petitioners in CMP.No.4812/2020 / Appellants in CMA.

SR.No.99892/2019 : Mr. S.Anandakumar

ORDER/JUDGMENT (1)The above Civil Miscellaneous Petition is filed by the petitioners to

withdraw Rs.3,07,749/- [Rupees Three Lakh Seven Thousand Seven

Hundered and Forty Nine only] deposited on the file of the Joint

Commissioner of Labour-I, Teynampet, Chennai together with

CMP.No.4812/2020 & CMA.SR.No.99892/2019

accumulated interest from the date of deposit of the above amount till

the disposal of the Civil Miscellaneous Appeal.

(2)The Civil Miscellaneous Appeal has been preferred as against the

Award of the Tribunal dated 20.03.2019 made in WC.No.255/2010 by

the Deputy Commissioner of Labour, Teynampet, Chennai, directing the

1st respondent/appellant to pay a sum of Rs.6,15,497/- to the petitioners

in the Miscellaneous Petition/respondents 1 and 2 in the appeal.

(3)The parties have produced before this Court, a Joint Compromise Memo

dated 19.11.2021 signed by the parties in the presence of their respective

counsels.

(4)It is submitted that the parties have agreed for terms and the respondents

have agreed to receive a sum of Rs.4,75,000/- in full quit of their claim

and the appellant/1st respondent had already deposited a sum of

Rs.3,07,749/-. The balance amount of Rs.1,68,000/- was paid by way of

Demand Draft and Cash and the same has been acknowledged by the

petitioners/respondents 1 and 2 in the Appeal.

(5)The 1st respondent/appellant has no objection for the respondents

withdrawing a sum of Rs.3,07,749/- with interest accrued thereon.

CMP.No.4812/2020 & CMA.SR.No.99892/2019

(6)Therefore, the Civil Miscellaneous Petition in CMP.No.484812/2020 is

ordered and the petitioners are permitted to withdraw the said sum of

Rs.3,07,749/- which is lying to the credit of WC.No.255/2010 on the file

of the Deputy Commissioner of Labour-I, Teynampet, Chennai.

(7)The Civil Miscellaneous Appeal is disposed of at the SR Stage in

terms of the Joint Compromise Memo dated 19.11.2021. The said Joint

Compromise Memo shall form part of the record.

13.12.2021 AP Internet : Yes

To The Deputy Commissioner of Labout-1 Teynampet, Chennai.

CMP.No.4812/2020 & CMA.SR.No.99892/2019

S.S.SUNDAR, J.,

AP

CMP.No.4812/2020 & CMA.SR.No.99892/2019

13.12.2021

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter