Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Sudarsan vs Margadarsi Chits Private Limited
2023 Latest Caselaw 8505 Mad

Citation : 2023 Latest Caselaw 8505 Mad
Judgement Date : 18 July, 2023

Madras High Court
M.Sudarsan vs Margadarsi Chits Private Limited on 18 July, 2023
                                                                                  C.R.P.No.2280 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 18.07.2023

                                                      CORAM:

                              THE HONOURABLE Mrs. V. BHAVANI SUBBAROYAN

                                        Civil Revision Petition.No.2280 of 2023



                  M.Sudarsan                                           ... Petitioner

                                                         Vs.


                  1.Margadarsi Chits Private Limited,
                    Annasalai Branch,
                    “A” Wing, Parson Manor, Plot No.1 and 2,
                    2nd Floor, 602, Anna Salai,
                    Chennai-600 006.

                  2. J.Rajesh

                  3. M.Viswanathan

                  4. R.Gowri Shanthi                                   ... Respondents


                  Prayer: Civil Revision Petition filed under Article 227 of the Constitution
                  of India seeking to set aside the order dated 09.02.2021, passed in
                  ARC.No.328 of 2019 on the file of the Central Chennai Chit Fund Cases,
                  and consequently to raise the attachment order of properties more fully
                  described in the schedule-2(Doc. No.1406/2017) of the said order belonging
                  to the petitioner.
https://www.mhc.tn.gov.in/judis
                  1/8
                                                                                   C.R.P.No.2280 of 2023


                                  For Petitioner            : Mr.K.S.Navin Balaji

                                  For Respondents           : Mr.D.Shivakumar for R1

                                                               Mr.S.Nirmal Adithya for R2



                                                        ORDER

This Civil Revision Petition is filed to set aside the order dated

09.02.2021, made in A.R.C.No.328 of 2019 on the file of the Central

Chennai Chit Fund Cases and to raise the attachment order of properties

described in the schedule-2(Doc. No.1406/2017).

2. Pending the Civil Revision Petition, now the parties have amicably

resolved the dispute among themselves and have entered into Joint Memo of

Compromise, dated 18.07.2023 is produced before this Court which reads as

follows:-

“1. It is respectfully submitted that the revision Petitioner

and the respondents 2 to 4 herein have suffered an award and

decree dated 09.02.2023 in ARC.No.328 of 2019 on the file of

the Chit Registrar, Chennai Central. Even though the revision

petitioner has predominantly challenged the order of attachment

before judgment and also the award, for which the appropriate https://www.mhc.tn.gov.in/judis

C.R.P.No.2280 of 2023

remedy is not before this Hon'ble Court, in view of the fact that

the Revision Petitioner and the 2nd respondent/judgment debtor 2

& 1 respectively have already agreed to satisfy the award

amount on the basis of an out of Court settlement and as the 1 st

respondent has consented for receiving the amount agreed upon

in installments, to confirm the same and to record no objection

by the 1st respondent/decree holder for execution and

registration of a supplementary lease deed dated 16.05.2023

between the revision petitioner/ Judgment Debtor No.2 and the

Government of Tamil Nadu, the present Joint Memo of

Compromise is entered into on the following

TERMS

i) Both the parties agree that the 2nd respondent /judgment

debtor No.1 has already entered into a settlement on 13.06.2023

and accordingly the amount due to the 1st respondent /decree

holder was frozen at Rs.16,00,000/- as per the letter of

commitment dated 13.06.2023 given by the 2nd respondent

/judgment debtor No.1 to the 1st respondent/decree holder.

ii) Accordingly, the 2nd respondent/judgment debtor No.1

has paid Rs.5,00,000/- as on 13.06.2023 and for the remaining https://www.mhc.tn.gov.in/judis

C.R.P.No.2280 of 2023

amount due to the 1st respondent/decree holder, the 2nd

respondent/judgment debtor No.1 has already issued the

following post-dated cheques:




                             Sl.       Cheque No. & Date         Bank & Branch            Amount
                             No                                                            (Rs.)
                                  1        000342 &              Karur Vysya Bank    Rs.2,22,000/-
                                           28.06.2023
                                  2        000344 &              Karur Vysya Bank    Rs.2,22,000/-
                                           28.07.2023
                                  3         000345&              Karur Vysya Bank    Rs.2,22,000/-
                                           28.08.2023
                                  4        000346 &              Karur Vysya Bank    Rs.2,22,000/-
                                           28.09.2023
                                  5         000349&         Karur Vysya Bank Rs.2,22,000/-
                                           28.10.2023

The cheque bearing number 000342 of Karur Vysya Bank dated 28.06.2023 for Rs.2,22,000/- was already presented by the 1st respondent/decree holder for collection and the same has also been honoured.

iii) In view of the present Joint Memo of Compromise,

the 1st respondent/decree holder hereby expresses “No

Objection” for Registration of the “Supplementary Lease

Deed”, dated 16.05.2023 already executed between the

Revision Petitioner/Judgment Debtor No.2 and the

Government of Tami Nadu in respect of the property which is

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

C.R.P.No.2280 of 2023

the subject matter of attachment before judgment in

ARC.No.328 of 2019 viz., an extent of 3.99.0 Hectares (9.84

acres) compromised in Survey Nos.

176/4A-0.48.5 Hectares 1.20 Acres

178/1B2-0.57.5 Hectares 1.42 Acres

178/1C1-0.59.0 Hectares 1.45 Acres

178/1C2-0.58.0 Hectares 1.43 Acres

178/1D1-0.37.A Hectares 0.90 Acres

178/1D2-0.24.0 Hectares 0.60 Acres

178/1D4-0.26.0 Hectares 0.64 Acres

181/1C1-0.24.0 Hectares 0.59 Acres

181/1C2-0.19.5 Hectares 0.48 Acres

181/1G1-0.20.0 Hectares 0.49 Acres

181/1G2-0.25.5 Hectares 0.63 Acres (of Patta No.570)

of No.122, Kundiyanthandalam Village, Vembakkam Taluk,

Thiruvannamalai District (which is entered as an encumbrance

in the SRO, Thusi, Thiruvannamalai District on 04.02.2021.

iv) It is mutually agreed that in the event of dishonour of any of

the above said cheques when presented on the due date for

collection, the settlement recorded today shall stand https://www.mhc.tn.gov.in/judis

C.R.P.No.2280 of 2023

automatically cancelled and the 1st respondent /decree holder

shall become automatically entitled to enforce and execute the

award dated 09.02.2021 in ARC No.328 of 2019 as awarded

with 24% per annum, besides such default may be treated as a

violation of this order in the revision.”

v) the 1st respondent agrees that the execution petitions already

filed to execute the award No.328 of 2019 shall be withdrawn

and it is also mutually agreed that no fresh execution petition

will be filed unless there is any violation of the terms fo

compromise.

vi)Both the parties agree to bear their respective costs.

2. Both the parties respectfully pray that this Joint Memo of

Compromise may form part of the final order in the above

revision.”

3. The terms of the Joint Memo of Compromise dated 18.07.2023 is

recorded and the terms of the Joint Memo of Compromise shall form part of

the order. Therefore, the 1st respondent/decree holder is entitled to enforce

and execute the award dated 09.02.2021 in ARC No.328 of 2019, with 24%

per annum and the Sub Registrar, Thusi, Thiruvannamalai District is directed https://www.mhc.tn.gov.in/judis

C.R.P.No.2280 of 2023

to accept the same and make an endorsement in the Register. With the above

direction, this Civil Revision Petition is disposed of. No costs.

18.07.2023

(2/2)

jai Index:Yes/No Speaking Order: Yes/No

Note: Issue order copy on 19.07.2023

To

The Central Chennai Chit Fund Cases, Chennai.

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

C.R.P.No.2280 of 2023

Mrs.V. BHAVANI SUBBAROYAN, J.

jai

C.R.P.No.2280 of 2023

18.07.2023 (2/2)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter