Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.V.Chandresh vs Unknown
2023 Latest Caselaw 7164 Mad

Citation : 2023 Latest Caselaw 7164 Mad
Judgement Date : 27 June, 2023

Madras High Court
T.V.Chandresh vs Unknown on 27 June, 2023
                                                                                 C.M.A.No.1319 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 27.06.2023

                                                        CORAM

                                  THE HONOURABLE MR.JUSTICE SUNDER MOHAN

                                                 C.M.A.No.1319 of 2023

                    V.Nalini
                    Repreented as mother and natural guardian
                    for hier minor sons
                    1.T.V.Chandresh
                    2.T.V.Yogesh                                                 ... Appellant

                    PRAYER:- This Civil Miscellaneous Appeal has been filed under Section

                    47 of         the Guardians and Wards Act, 1890, praying for set aside the

                    judgment and decree passed in H.M.G.O.P.No.8 of 2022, dated 12.08.2022

                    on the file of the Principal District Judge at Tiruvallur.

                                           For Appellant : Mr.G.V.Sridharan

                                                      JUDGMENT

The above captioned Civil Miscellaneous Appeal has been filed

challenging the order passed by the learned Principal District Judge,

Tiruvallur in H.M.G.O.P.No.8 of 2022, dated 12.08.2022. The petitioner

https://www.mhc.tn.gov.in/judis C.M.A.No.1319 of 2023

had filed a petition under Section 8(2) of Hindu Minority and

Guardhianship Act, 1956 to appoint herself as guardian of her two minor

children and grant permission to her to sell the petition schedule mentioned

property.

2. The Learned Judge after taking evidence in the said petition

allowed the petition and directed the petitioner to deposit 2/3rd of the sale

consideration, namely Rs.28,22,132/- (Rupees Twenty Eight Lakhs Twenty

Two Thousand One Hundred and Thirty Two only) out of Rs.42,33,200/-

(Rupees Forty Two Lakhs Thirty Three Thousand Two Hundred only) in

the name of the minor wards in any Nationalised Bank till the date of the

two minor children attaining majority.

3.The Learned counsel appearing on behalf of the appellant would

submit that the appellant had produced the loan account statement issued by

the ICICI Bank, which discloses that the said schedule mentioned property

was mortgaged and there is a loan amount of Rs.26,10,400/- (Rupees

https://www.mhc.tn.gov.in/judis C.M.A.No.1319 of 2023

Twenty Six Lakhs Ten Thousand and Four Hundred only) due to the Bank.

Therefore, the learned counsel would submit that the direction to deposit a

sum of Rs.28,00,000/- (Rupees Twenty Eight Lakhs only) cannot be

complied with. The learned counsel submitted that the value of the property

has to be calculated after deducting the loan amount.

4.There is force in the submission made by the learned counsel for

the appellant. It is seen from the order passed by the learned Judge that the

appellant had marked Ex.P7, the copy of the Memorandum of Deposit of

Title Deed executed by the appellant's husband in favour of ICICI Bank.

Ex.P9 is the loan account statement issued by the ICICI Bank. In such

circumstances, the actual value of the asset in the hands of the appellant and

her two minor sons would be the Sale consideration minus the loan amount.

Therefore, the appellant cannot be expected to deposit a sum of

Rs.28,22,132/ (Rupees Twenty Eight Lakhs Twenty Two Thousand One

Hundred and Thirty Two only) as directed by the learned Judge. Hence, the

appeal is disposed of with the following directions:

https://www.mhc.tn.gov.in/judis C.M.A.No.1319 of 2023

(a)The direction to deposit a sum of Rs.28,22,132/- is set aside and the matter is remanded back to the learned Principal District Judge, Tiruvallur.

(b)The appellant is further directed to produce proof for the actual amount due under the mortgage as on date, before the learned Judge.

(c)Thereafter, the learned Judge may direct the appellant to deposit 2/3rd of the amount derived after deducting the loan amount from the sale consideration in the name of the minor children and pass such other order as deemed fit.

5.With the above directions, the above captioned Civil Miscellaneous

Appeal is disposed accordingly. No costs.

03.07.2023

gba Index : Yes/ No Speaking order: Yes/ No Neutral Citation: Yes/ No

https://www.mhc.tn.gov.in/judis C.M.A.No.1319 of 2023

SUNDER MOHAN,J.

Gba

C.M.A.No.1319 of 2023

03.07.2023

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