Citation : 2022 Latest Caselaw 16754 Mad
Judgement Date : 20 October, 2022
C.M.A(MD)No.394 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 20.10.2022
CORAM
THE HONOURABLE MRS.JUSTICE R.THARANI
C.M.A(MD)No.394 of 2022
and
C.M.P.(MD)No.3491 of 2022
N.Meenakshi ... Appellant
Vs
T.S.Nagendran ... Respondent
PRAYER :-
This Civil Miscellaneous Appeal is filed under Section 28 of the Hindu
Marriage Act, 1955 to set aside the order and decreetal order dated
04.09.2021 passed in I.A.No.28 of 2019 in H.M.C.M.A.No.7 of 2014, on the
file of the Additional District and Sessions Court, Virudhunagar and allow the
Civil Miscellaneous Appeal.
For Appellant : Mr.C.Dhanaseelan
For R1 : Mr.G.Mariappan
JUDGMENT
This Civil Miscellaneous Appeal is filed against the order in in I.A.No.
28 of 2019 in H.M.C.M.A.No.7 of 2014, on the file of the Additional District
and Sessions Court, Virudhunagar.
https://www.mhc.tn.gov.in/judis C.M.A(MD)No.394 of 2022
2.The learned counsel and the parties on either side, appeared in person.
The respondent undertook to settle the issue by paying a sum of Rs.9,00,000/-
in total, to the appellant as a lumpsum maintenance for herself and for the
minor daughter. He has filed an undertaking affidavit to that effect. The
appellant has also agreed to receive a sum of Rs.9,00,000/- towards
maintenance for herself and for the minor daughter. She has also given an
undertaking memo to that effect.
3.Both the memos are recorded. The respondent is hereby directed to
deposit a sum of Rs.2,00,000/-(Rupees Two Lakhs only) on or before
09.11.2022 and a further sum of Rs.2,00,000/-(Rupees Two Lakhs only)each
on 09.12.2022, 09.01.2023 and on 09.02.2023 and a sum of Rs.1,00,000/-
(Rupees One Lakh only) on 09.03.2023. The amounts shall be deposited
before this Court to the credit of C.M.A(MD)No.394 of 2022. If any of the
above said date falls on a holiday, the respondent has to deposit the amount
on the next working day. On deposit of the initial amount of Rs.2,00,000/- on
09.11.2022, the appellant is entitled to receive the amount as a maintenance
for herself. The balance amount of Rs.7,00,000/- is meant for the
https://www.mhc.tn.gov.in/judis C.M.A(MD)No.394 of 2022
maintenance to the minor daughter, hence it should be kept in a fixed deposit
in any one of the Nationalized Bank. The appellant is permitted to withdraw
the accrued interest once in three months, for the maintenance of the minor
daughter.
4.With the above directions, this appeal is disposed of. Consequently,
connected miscellaneous petition is closed. For reporting compliance, call on
10.03.2023.
20.10.2022 Index: Yes / No Internet : Yes / No pnn
To
1.The Additional District and Sessions Judge, Virudhunagar.
2.The Record Keeper, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis C.M.A(MD)No.394 of 2022
R. THARANI, J pnn
C.M.A(MD)No.394 of 2022 and C.M.P.(MD)No.3491 of 2022
20.10.2022
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!