Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Ramesh vs N.Dhanam
2021 Latest Caselaw 2460 Mad

Citation : 2021 Latest Caselaw 2460 Mad
Judgement Date : 3 February, 2021

Madras High Court
P.Ramesh vs N.Dhanam on 3 February, 2021
                                                                       C.M.S.A.(MD)Nos.9 and 10 of 2021

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 03.02.2021

                                                      CORAM:

                              THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN

                                        C.M.S.A(MD)Nos.9 and 10 of 2021


                   P.Ramesh                                ... Appellant/Appellant/Petitioner
                                                                               in both appeals
                                                       versus

                   N.Dhanam                      ... Respondent/Respondent/Respondent
                                                                             in both appeals

                   Common Prayer:      Civil Miscellaneous Second Appeals filed under Section
                   100 of Civil Procedure Code r/w Section 28 of the Hindu Marriage Act, to set
                   aside the fair and decreetal order made in C.M.A.Nos.12 and 13 of 2017 on
                   the file of the Additional District Court/ Fast Track Mahila Court, Karur dated
                   21.06.2018, confirming the fair and decreetal order made in HMOPNos.114
                   and 73 of 2012 on the file of the Sub Judge, Karur dated 27.04.2014
                   respectively and allow these civil miscellaneous second appeals,


                              For Appellant      :   Mr.S.Gokulraj
                              For Respondent     :   Mrs.S.Prabha

                                               COMMON JUDGMENT


                              These appeal are directed as against the decree for divorce in HMOP

                   No.73 of 2012 and the dismissal of the petition for restitution of conjugal

                   rights in HMOP No.114 of 2012, on the file of the learned Sub Judge, Karur.
http://www.judis.nic.in


                   1/3
                                                                         C.M.S.A.(MD)Nos.9 and 10 of 2021

                             2.The parties are appearing virtually. A Joint Comprise Memo, dated

                   21.09.2020 signed by both the parties and their respective counsel has been

                   filed. The parties have stated therein that they have started living together and

                   they have agreed for annulling the decree for divorce.



                             3.In view of the above, the Joint Compromise Memo dated

                   21.09.2020 is recorded. Both the appeals will stand allowed. Both the petitions

                   in HMOPNos.114 and 73 of 2012 on the file of the Sub Judge, Karur will

                   stand disposed of as settled out of Court. The fact that the parties have

                   resumed cohabitation is also recorded. No costs.



                                                                                           03.02.2021
                   Index : Yes / No
                   Internet : Yes / No
                   dsk

                   To

                   1. The Judge,
                     Additional District Court
                            / Fast Track Mahila Court, Karur

                   2.The Sub Judge,
                     Karur.




http://www.judis.nic.in


                   2/3
                                   C.M.S.A.(MD)Nos.9 and 10 of 2021

                                     R.SUBRAMANIAN, J.

dsk

C.M.S.A(MD)Nos.9 and 10 of 2021

03.02.2021

http://www.judis.nic.in

 
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