Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maheswaran vs Kala
2024 Latest Caselaw 20690 Mad

Citation : 2024 Latest Caselaw 20690 Mad
Judgement Date : 23 October, 2024

Madras High Court

Maheswaran vs Kala on 23 October, 2024

                                                                          C.M.S.A.(MD) No.12 of 2024

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 23.10.2024

                                                        CORAM

                                  THE HON'BLE MR.JUSTICE SUNDER MOHAN

                                           C.M.S.A.(MD) No.12 of 2024


                    Maheswaran                         ... Appellant / Appellant / Petitioner


                                                           Vs.


                    Kala                               ... Respondent / Respondent / Respondent

                    Prayer: Civil Miscellaneous Second Appeal filed under Section 28 of
                    Hindu Marriage Act and Section 100 of Civil Procedure Code against the
                    judgment and decree passed in H.M.C.M.A.No.1 of 2023 on the file of the
                    Additional District Court, Paramakudi, dated 14.03.2024, confirming the
                    fair and decreetal order passed in H.M.O.P.No.33 of 2020, dated
                    18.10.2022 on the file of the Sub Court, Paramakudi, by allowing the
                    Civil Miscellaneous Second Appeal.


                                   For Appellant             : Mr.D.Balamurugapandi

                                   For Respondent            : Mr.S.Anand Chandrasekar,
                                                               for Mr.Saravabhaman Associates

                                                         *****



                    _____________
https://www.mhc.tn.gov.in/judis
                    Page No. 1 of 6
                                                                       C.M.S.A.(MD) No.12 of 2024

                                                  JUDGMENT

The appellant, aggrieved by the dismissal of the divorce petition,

which was confirmed by the lower appellate Court, has preferred the

present Civil Miscellaneous Second Appeal.

2. Pending disposal of the appeal, the parties have entered into

compromise, and they have also filed a joint compromise memo dated

23.10.2024, which, read as follows:

“The appellant as petitioner filed H.M.O.P.No. 33/2020 on the file of the Sub Court, Paramakudi against the respondent seeking divorce on the ground of cruelty. The trial court dismissed the petition by its order dated 18.10.2022. Aggrieved, the appellant herein preferred Civil Miscellaneous Appeal in C.M.A.No. 1/2023 on the file of the Additional District Court, Paramakudi. The Appellate Court dismissed the appeal by its judgment and decree dated 14.03.2024. Aggrieved the appellant has filed the Civil Miscellaneous Second Appeal. With an intention to resolve the issues between them in an amicable manner, the appellant and respondent on the basis of mutual consent have arrived at a compromise. The terms of the said compromise are as follows:

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

Terms of Compromise:

i) Both the appellant and respondent agree for amicable separation and dissolution of their marriage.

ii) In lieu of past and future maintenance of respondent, the appellant has paid a sum of Rs.6,00,000/-

(Rupees Six Lakhs only) by way of cash to the respondent, which the respondent hereby acknowledges. The respondent agrees that she will not claim any maintenance amount from appellant in future.

iii) The respondent was residing at the first floor portion of appellant's parents house. On account of compromise between appellant and respondent, the respondent has vacated the residence and handed over the possession of the same, which the appellant acknowledged,

iv) The respondent has received all her jewellery and household articles from the appellant. The respondent does not have any claim against the appellant or his parents regarding any of her properties.

v) The appellant has no claim against the respondent, with respect to any of his properties.

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

Therefore, it is humbly prayed that this Hon'ble Court may be pleased to record the Joint Compromise Memo and close the Civil Miscellaneous Second Appeal No.12 of 2024 and thus render justice.”

3. The parties are present before this Court, and the learned counsel

have identified the respective parties. The Joint Compromise Memo dated

23.10.2024 shall form part of the record, and the marriage is dissolved in

terms of the compromise.

4. This Civil Miscellaneous Second Appeal is disposed of on

the above terms. No costs.

23.10.2024 Index: Yes/ No NCC: Yes / No Speaking Order / Non-Speaking Order TSG

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

To:

1. The Additional District Court, Paramakudi.

2. The Sub Court, Paramakudi.

3.The Record Keeper, V.R.Section, Madurai Bench of Madras High Court, Madurai.

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

SUNDER MOHAN, J.

TSG

23.10.2024

_____________ 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter