Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manikandan vs Saranya
2025 Latest Caselaw 6054 Mad

Citation : 2025 Latest Caselaw 6054 Mad
Judgement Date : 25 August, 2025

Madras High Court

Manikandan vs Saranya on 25 August, 2025

Author: M.Dhandapani
Bench: M.Dhandapani
                                                                                      C.R.P.(MD)No.2326 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 25.08.2025

                                                         CORAM

                                  THE HON'BLE MR. JUSTICE M.DHANDAPANI

                                          C.R.P.(MD)No.2326 of 2025
                                                            and
                                         C.M.P.(MD)No.13936 of 2025

                1.Manikandan

                2.Jayalakshmi

                3.Priya

                4.Ramesh                                                                    ...Petitioners

                                                   Vs.

                Saranya                                                                    ...Respondent



                PRAYER: Civil Revision Petition is filed under Article 227 of Constitution of

                India, praying to strike off the petition in D.V.C.No.4 of 2022 on the file of the

                Judicial Magistrate Court, Periyakulam, Theni District.


                                    For Petitioners         : Mr.J.Yogeswaran




                1/6



https://www.mhc.tn.gov.in/judis             ( Uploaded on: 28/08/2025 12:47:56 pm )
                                                                                         C.R.P.(MD)No.2326 of 2025




                                                         ORDER

This petition has been filed seeking to strike off the petition in D.V.C.No.

4 of 2022 on the file of the Judicial Magistrate Court, Periyakulam, Theni

District.

2. The petitioners herein are respondents in D.V.C.No.4 of 2022, before

the trial Court. The respondent herein has filed D.V.C.No.4 of 2022, before the

trial Court under the provisions of the Domestic Violence Act.

3. The learned counsel appearing for the petitioners submits that the first

petitioner is the husband of the respondent. The second petitioner is the mother-

in-law and the third petitioner is the sister-in-law of the respondent. The fourth

petitioner is the husband of the third petitioner. The respondent has initiated

domestic violence proceedings against the petitioners. It is submitted that the

petitioners are in no way connected with the allegations made by the respondent

in the DVC case and though the first petitioner is ready and willing to live with

the respondent, it is only the respondent who is not coming to live with him and

has initiated the present case. Therefore, he prays that the petitioners may be

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:56 pm )

permitted to raise all the grounds mentioned herein before the trial court. He

also requests this Court to dispense with their personal appearance before the

trial court.

4. Since no adverse orders are going to be passed against the respondent,

notice to the respondent is dispensed with.

5. This Court, taking into consideration the submission made by the

learned counsel for the petitioners, permits the petitioners to raise all the

grounds as raised herein before the trial court at the time of trial. Taking into

consideration the request made by the learned counsel for the petitioners, their

appearance before the trial court is dispensed with except for their appearance

for the purpose of receiving the copy of the proceedings u/s 230 of BNSS,

framing of charges, questioning under Section 351 of BNSS and on the day on

which judgment is to be pronounced. However, if for any particular reason, the

presence of the petitioners is necessary, the trial court, at its wisdom, shall

direct them to appear on those days.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:56 pm )

6. Accordingly, this Civil Revision Petition stands disposed of. There

shall be no order as to costs. Consequently, connected miscellaneous petition is

closed.

25.08.2025

Internet:Yes/No Index:Yes/No TSG

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:56 pm )

To

1.The Judicial Magistrate Court, Periyakulam, Theni District.

2.The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:56 pm )

M.DHANDAPANI, J.

TSG

25.08.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:56 pm )

 
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