Citation : 2022 Latest Caselaw 9799 Mad
Judgement Date : 10 June, 2022
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 10.06.2022
CORAM
THE HONOURABLE MR.JUSTICE KRISHNAN RAMASAMY
C.S.No.42 of 2022
1.Mrs.S.Devatha
2.Mr.S.Rajarajan
rep. by his Mother & POA,
Mrs.S.Devatha ... Plaintiffs
Vs.
1.M/s.Vasantha Bhavan (Anna Nagar),
A Partnership firm,
Rep. by its Partner Mr.M.Ganesan,
AA-146, III Avenue, Anna Nagar,
Chennai - 600 040.
2.Mr.M.Ganesan
3.Mrs.Rajakumari ... Defendants
PRAYER : Civil Suit filed under Order IV Rule 1 of Original
Side Rules read with Order VII Rule 1 CPC, praying for a Judgment and
decree:
(a) directing the defendants to pay a sum of
Rs.7,40,36,526/- along with future interest at 18% p.a. on
Rs.7,40,36,526/- from the date of Plaint to till the date of
realization
https://www.mhc.tn.gov.in/judis
2
(b) directing the Defendants to pay Rs.8,61,588/- every
month from December 2021 till they vacate and hand over
vacant possession.
(c) Grant permanent injunction, restraining the
Defendants, their men, agent, representative or anyone on
behalf of the Defendants or claiming through them in
anyway sub-letting or assigning tenancy or business rights
in respect of the Schedule property;
(d) Grant permanent injunction, restraining the
Defendants, their men, agent, representative or anyone on
behalf of the Defendants or claiming through them in
anyway altering or damaging the Schedule property;
(e) for the costs of this Suit; and
(f) for such other reliefs as this Hon'ble Court may deed fit
to pass.
For Plaintiffs : Mr.K.V.Sundararajan
For Defendants : M/s.R.Abirami
JUDGMENT
When the matter is taken up for hearing today, the learned counsel
for the plaintiffs and the learned counsel for the defendants submitted that
the parties have entered into a compromise through mediation. The
https://www.mhc.tn.gov.in/judis
Memorandum of Understanding dated 06.06.2022 was also produced before
the Court.
2. Further, the learned counsel appearing for the plaintiffs and the
learned counsel for the defendants submitted that the suit may be decreed in
terms of the Memorandum of Understanding entered into between the
parties.
3.Accordingly, the suit is decreed in terms of the Memorandum of
Understanding dated 06.06.2022 entered into between the parties. No costs.
The Memorandum of Understanding shall form part of the decree. The
Registry is directed to refund the Court fee, if any, in accordance with law,
in the name of the first plaintiff.
10.06.2022 Tsg
Index : yes / no Internet : yes / no Speaking / non speaking
https://www.mhc.tn.gov.in/judis
KRISHNAN RAMASAMY, J.
Tsg
C.S.No.42 of 2022
10.06.2022
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!