Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saimeenkshi Ramu vs Ceena Thana Karuppaiya
2021 Latest Caselaw 23456 Mad

Citation : 2021 Latest Caselaw 23456 Mad
Judgement Date : 30 November, 2021

Madras High Court
Saimeenkshi Ramu vs Ceena Thana Karuppaiya on 30 November, 2021
                                                                         C.R.P.(MD) No.1887 of 2021

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 30.11.2021

                                                      CORAM :

                                     THE HONOURABLE MS.JUSTICE P.T.ASHA

                                              C.R.P.(MD) No.1887 of 2021
                                                         and
                                             C.M.P.(MD) No.10181 of 2021

                Saimeenkshi Ramu                                            ... Petitioner

                                                          vs.

                Ceena Thana Karuppaiya                                      ... Respondent

                PRAYER:- This Petition is filed under Section 115 of the Code of Civil
                Procedure, to set aside the order dated 05.10.2021 passed in I.A.No.3 of 2021 in
                HMOP.No.34 of 2020 on the file of the Subordinate Court, Devakottai.

                                  For Petitioner   : Mr.P.L.Narayanan

                                                       ORDER

The above Civil Revision Petition is filed challenging the order passed by

the learned Subordinate Judge, Devakottai, dismissing the petition filed by the

petitioner herein to accept the counter claim filed by her under Order VIII Rule

6-A of the Code of Criminal Procedure after condoning the delay in filing the

same.

https://www.mhc.tn.gov.in/judis

C.R.P.(MD) No.1887 of 2021

2.Mr.P.L.Narayanan, learned counsel appearing on behalf of the petitioner

had made his submissions on the said petition and had submitted that the

respondent/husband had after the filing of the application forwarded the draft

petition for dissolving the marriage between the petitioner and the respondent

on mutual consent under Section 13-B of the Tamil Nadu Hindu Marriage Act,

1955. He would submit that the petition has been prepared by the respondent's

counsel. The matter was later passed over for the respondent's counsel to appear

virtually.

3. Mr.Vasudevan, learned counsel for the respondent appeared before this

Court and both the learned counsels agreed that the parties were not willing to

continue with the marriage and were agreeable to have the marriage dissolved.

A perusal of records would show that the parties have been living apart for

several years and the petitioner herein would also state that she has got the

marriage dissolved before the Court at Singapore. The petition for divorce filed

by the respondent/husband on the grounds of cruelty in HMOP.No.34 of 2020

on the file of the learned Subordinate Judge, Devakottai, has been reserved for

judgment. Since the parties are now agreeable to have the marriage dissolved on

mutual consent, this Court is passing the following orders:-

https://www.mhc.tn.gov.in/judis

C.R.P.(MD) No.1887 of 2021

i) The learned Subordinate Judge, Devakottai shall receive the petition

filed by the parties under the provisions of Section 13-B of the Tamil Nadu

Hindu Marriage Act, 1955, which shall be filed within a period of 1 week from

the date of receipt of a copy of this order.

ii) The learned Subordinate Judge, Devakottai, shall dispense with the

mandatory waiting period considering the fact that HMOP.No.34 of 2020 has

been pending for over a year.

iii) The learned Subordinate Judge, Devakottai, shall dismiss HMOP.No.

34 of 2020 as infructuous in view of the mutual consent petition that is to be

filed by the parties herein.

iv) On receiving the said petition under Section 13-B of the Tamil Nadu

Hindu Marriage Act, 1955, the learned Judge shall proceed to pass orders within

a period of 3 weeks from the date of filing of the petition.

4.With the aforesaid directions, this Civil Revision Petition stands

disposed of. No costs. Consequently, connected miscellaneous petition is

closed.

                Index             : Yes / No                                    30.11.2021
                Internet          : Yes / No
                mm

https://www.mhc.tn.gov.in/judis

                                                                     C.R.P.(MD) No.1887 of 2021



                To

                The Subordinate Judge,
                Devakottai.

Note : In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned and issue order copy on 01.12.2021.

https://www.mhc.tn.gov.in/judis

C.R.P.(MD) No.1887 of 2021

P.T.ASHA, J.

mm

C.R.P.(MD) No.1887 of 2021

30.11.2021

https://www.mhc.tn.gov.in/judis

 
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