Citation : 2023 Latest Caselaw 9405 Mad
Judgement Date : 1 August, 2023
S.A(MD)No.834 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 01.08.2023
CORAM:
THE HONOURABLE MR.JUSTICE P.VADAMALAI
S.A(MD)No.834 of 2022
and
C.M.P(MD)No.12962 of 2022
A.Rajendran ... Appellant
Vs.
1.K.Manohari
2.P.Rajakumarai (Died)
3.Shenbagavalli @ Shenbagam
4.Ranjitham
5.A.Balasubramanian
6.Periyasamy
7.Esakkiammal
8.Petchimuthu ...Respondents
(Respondents 6 to 8 are brought on record as LRs of
the deceased 2nd respondent vide Court order dated
21.02.2023 made in C.M.P(MD)Nos.1932 and 1933
of 2023 in S.A(MD)No.834 of 2022)
PRAYER :-
This Second Appeal is filed under Section 100 of the Civil Procedure
Code, to set aside the judgment and decree dated 14.03.2022 made in A.S.No.
42 of 2016 on the file of the Additional District and Sessions Judge (FTC),
1/4
https://www.mhc.tn.gov.in/judis
S.A(MD)No.834 of 2022
Tenkasi by confirming the judgment and decree dated 01.04.2023 made in
O.S.No.90 of 2007 on the file of the Additional Subordinate Court, Tenkasi
and allow the Second Appeal.
For Appellant : Mr.R.Devaraj
For Respondents : Mr.K.P.Narayanakumar
JUDGMENT
The appellant filed this appeal to set aside the judgment and decree
dated 14.03.2022 made in A.S.No.42 of 2016 on the file of the Additional
District and Sessions Judge (FTC), Tenkasi by confirming the judgment and
decree dated 01.04.2023 made in O.S.No.90 of 2007 on the file of the
Additional Subordinate Court, Tenkasi.
2. When the matter is taken up for hearing today (01.08.2023), the
appellant as well as the respondents 1, 3 to 8 are present before this Court and
they are identified by their respective counsel. The identity proof of the
parties are also verified. The matter has already been settled before the
Mediation. Today (01.08.2023), both the counsel for the appellant and
respondents 1, 3 to 8 filed a Joint Compromise Memo, which was signed by
the appellant and respondents 1, 3 to 8. The contention of the Joint
https://www.mhc.tn.gov.in/judis S.A(MD)No.834 of 2022
Compromise Memo was read over and explained to both parties in the
presence of their counsel and both parties have agreed for the terms of the
compromise. The said compromise memo is recorded.
3. Hence, this Second Appeal is disposed of as per the terms of joint
compromise memo. The joint compromise memo shall form part of the
decree. No costs. Consequently, connected miscellaneous petition is closed.
01.08.2023
NCC : Yes / No Internet : Yes / No Index : Yes / No vsd
To
1.The Additional District and Sessions Judge (FTC), Tenkasi.
2.The Additional Subordinate Court, Tenkasi.
3.The Record Keeper, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis S.A(MD)No.834 of 2022
P.VADAMALAI, J.
vsd
S.A(MD)No.834 of 2022 and C.M.P(MD)No.12962 of 2022
01.08.2023
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!