Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Johnson Rajkumar vs Savariammal
2022 Latest Caselaw 3765 Mad

Citation : 2022 Latest Caselaw 3765 Mad
Judgement Date : 28 February, 2022

Madras High Court
Johnson Rajkumar vs Savariammal on 28 February, 2022
                                                                               C.M.A. (MD) No. 726 of 2021




                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 28.02.2022

                                                          CORAM

                             THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN

                                              C.M.A. (MD) No. 726 of 2021


                     Johnson Rajkumar                           ... Appellant / Petitioner


                                                          Vs.


                     Savariammal                                ... Respondent / Respondent

                     PRAYER: Civil Miscellaneous Appeal filed under Section 55 of the Indian
                     Divorce Act against the order and decreetal order dated 20.04.2021 made in
                     I.D.O.P. No. 84 of 2021 on the file of the III Additional District Judge,
                     Thanjavur at Pattukottai.


                                   For Appellant      :         Mr.P.Santhoshkumar

                                   For Respondent     :         Mr.V.Sasi Kumar




                     _________
                     Page 1 of 6


https://www.mhc.tn.gov.in/judis
                                                                              C.M.A. (MD) No. 726 of 2021




                                                      JUDGMENT

This Civil Miscellaneous Appeal has been filed as against the

order and decreetal dated 28.04.2021 passed in I.D.O.P. No. 84 of 2020 by

the III Additional District Court, Thanjavur at Pattukottai.

2. By consent of both parties, this Civil Miscellaneous Appeal is

taken up for final disposal. The parties are referred to as per their ranks

before the Trial Court.

3. The petitioner / husband filed a petition in I.D.O.P. No.14 of

2019 before the learned Prinicipal District Judge, Pudukottai, for dissolution

of marriage, on the ground of cruelty. Thereafter, the respondent / wife has

filed Transfer Civil Miscellaneous Petition to transfer the said I.D.O.P.

No.14 of 2019 to the learned III Additional District Judge, Thanjavur at

Pattukottai before this Court. This Court, on 30.04.2019, transferred the said

_________

https://www.mhc.tn.gov.in/judis C.M.A. (MD) No. 726 of 2021

IDOP to the learned III Additional District Judge, Thanjavur at Pattukottai.

It was re-numbered as I.D.O.P. No. 84 of 2020. However, the respondent /

wife has not appeared before the Court and hence, she was set ex-parte.

4. The learned III Additional District Judge, Thanjavur at

Pattukottai has dismissed I.D.O.P. No. 84 of 2020 on the ground that no

necessary document was filed to substantiate the plea towards medical

expenses of the fertility.

5. The learned counsel for the appellant / husband would contend

that the respondent / wife has not appeared before the trial Court and hence,

she was set ex-parte.

6. No document has been filed to establish the claim of the

appellant. However, after transfer of the said I.D.O.P to the Pattukottai

Court, the respondent was not served with any notice. Hence, in order to

give an opportunity to the respondent / wife and the petitioner / husband to

_________

https://www.mhc.tn.gov.in/judis C.M.A. (MD) No. 726 of 2021

agitate the case on merits, this Civil Miscellaneous Appeal is allowed on

payment of cost for a sum of Rs.5,000/- (Rupees Five Thousand Only) to

the learned counsel for the respondent / wife, at Madurai. The said amount

is to be paid within a period of three weeks from the date of receipt of a

copy of this order. The order passed in I.D.O.P. No. 84 of 2020 dated

28.04.2021 is set aside and the matter is remitted back to the learned III

Additional District Judge, Thanjavur at Pattukottai to dispose of the case on

merits within a period of three months by giving an opportunity. The

respondent / wife is at liberty to file counter statement and other documents.

It is open to both sides to file documents at their choice and the trial is to be

completed within a period of three months from the date of receipt of a copy

of this order.

28.02.2022

Index : Yes / No Speaking Order : Yes / No vji

_________

https://www.mhc.tn.gov.in/judis C.M.A. (MD) No. 726 of 2021

To

The III Additional District Court, Thanjavur, Pattukottai.

_________

https://www.mhc.tn.gov.in/judis C.M.A. (MD) No. 726 of 2021

RMT.TEEKAA RAMAN,J.

vji

C.M.A. (MD) No. 726 of 2021

28.02.2022

_________

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