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

Paranidharan vs M.Hemalatha
2025 Latest Caselaw 316 Mad

Citation : 2025 Latest Caselaw 316 Mad
Judgement Date : 2 June, 2025

Madras High Court

Paranidharan vs M.Hemalatha on 2 June, 2025

Author: M.Dhandapani
Bench: M.Dhandapani
                                                                                        C.R.P.(PD)(MD)No.1512 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 02.06.2025

                                                           CORAM

                                  THE HON'BLE MR. JUSTICE M.DHANDAPANI

                                          C.R.P.(PD)(MD)No.1512 of 2025


                Paranidharan                                                                   ...Petitioner

                                                     Vs.

                M.Hemalatha                                                                ...Respondent


                PRAYER: Civil Revision Petition is filed under Article 227 of Constitution of
                India, to set aside the final order made in E.P.No.9 of 2022 in G.W.O.P.No.39
                of 2020 dated 01.06.2024 on the file of the learned Family Judge, Theni and the
                Civil Revision Petition to be allowed.
                                      For Petitioner          : Mr.N.Kamesh


                                                       *****
                                                     ORDER

This petition has been filed seeking to quash the final order made in

E.P.No.9 of 2022 in G.W.O.P.No.39 of 2020 dated 01.06.2024 on the file of the

learned Family Judge, Theni.

2. The petitioner herein filed G.W.O.P. No. 39 of 2020 before the learned

Family Judge, Theni, seeking to be appointed as the natural guardian and for a

direction to the respondent to hand over the minor children, viz., Vishaal and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 07:56:16 pm ) C.R.P.(PD)(MD)No.1512 of 2025

Aswin, to the custody of the petitioner. However, the said petition was partly

allowed, granting the petitioner visitation rights to meet the minor children on

the first and third Sunday of every English calendar month at a common place

in Theni, as desired by both parties, in the presence of the respondent, from 9:00

a.m. to 4:00 p.m. The respondent herein failed to comply with the said

judgment. Hence, the petitioner filed E.P. No. 9 of 2022 before the learned

Family Judge, Theni. However, the said petition was dismissed by the learned

Family Judge on 01.07.2024.

3. The learned counsel appearing for the petitioner would submit that

already the petitioner herein filed H.M.O.P.No.6 of 2020 before the concerned

Court for divorce and the said divorce petition was dismissed. Against which,

the petitioner herein filed an appeal before the trial Court in H.M.C.A.No.20 of

2022. The Court below allowed the appeal and divorce was granted. Thereafter,

the petitioner performed second marriage. Now, he is residing at Tiruvandrum

along with his second wife. Thereafter, the petitioner herein filed G.W.O.P.No.

39 of 2020 before the learned Family Judge, Theni seeking appointment of the

petitioner as the natural guardian and to order the respondent to hand over the

minor children, viz., Vishaal and Aswin into the custody of the petitioner. The

said petition was partly allowed, and the petitioner was granted visitation rights

to visit the minor children on the first and third Sunday of every month,

according to the English calendar, at a common place in Theni as agreed upon

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 07:56:16 pm ) C.R.P.(PD)(MD)No.1512 of 2025

by both parties, in the presence of the respondent, from 9:00 a.m. to 4:00 p.m.

However, the respondent herein failed to comply with the said judgment.

Hence, the petitioner filed E.P.No.9 of 2022 before the learned Family Judge,

Theni. The said petition was dismissed by the learned Family Judge, Theni on

01.07.2024. Aggrieved over the same, the present petition has been filed.

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

notice to the respondent is dispensed with.

5. Admittedly, there was a matrimonial dispute between the petitioner and

the respondent and they have since separated. Out of the wedlock, they blessed

with two children. The petitioner herein filed a divorce petition in H.M.O.P.No.

6 of 2020 before the concerned Court for divorce and the said divorce petition

was dismissed. Against which, the petitioner herein filed an appeal before the

trial Court in H.M.C.A.No.20 of 2022. The Court below allowed the appeal and

divorce was granted. In the meanwhile, the petitioner filed G.W.O.P.No.39 of

2020 before the learned Family Judge, Theni. The said petition was partly

allowed, and the petitioner was granted visitation rights to meet the minor

children on the first and third Sunday of every English calendar month at a

common place in Theni, as mutually agreed upon by both parties, in the

presence of the respondent, from 9:00 a.m. to 4:00 p.m. Apart from that, the

respondent filed a maintenance case in M.C.No.10 of 2021 before the Family

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 07:56:16 pm ) C.R.P.(PD)(MD)No.1512 of 2025

Court, Theni and the same was allowed by granting Rs.15,000/- as monthly

maintenance to the respondent. As against which, the petitioner preferred an

appeal before this Court and the same is pending at the SR stage.

6. Though the Family Court, Theni, has granted monthly maintenance for

Rs.15,000/- to the respondent, the petitioner has not paid any amount till now

and is unwilling to pay the amount. Hence, with an intention to harass the

respondent, the petitioner filed an unnecessary application before the trial

Court.

7. Accordingly, this Civil Revision Petition stands dismissed. No costs.

02.06.2025

Internet:Yes/No Index:Yes/No TSG To

1.The Family Judge, Theni.

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 07:56:16 pm ) C.R.P.(PD)(MD)No.1512 of 2025

M.DHANDAPANI, J.

TSG

C.R.P.(PD)(MD)No.1512 of 2025

02.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 07:56:16 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 : MAIMS

 
 
Latestlaws Newsletter