Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.J. Prashanth P. Prashanth vs Smt. P. Revathi
2022 Latest Caselaw 4540 Tel

Citation : 2022 Latest Caselaw 4540 Tel
Judgement Date : 12 September, 2022

Telangana High Court
P.J. Prashanth P. Prashanth vs Smt. P. Revathi on 12 September, 2022
Bench: G Sri Devi, M.G.Priyadarsini
                THE HON'BLE JUSTICE G. SRI DEVI
                                AND
         THE HON'BLE SMT. JUSTICE M.G.PRIYADARSINI

                     F.C.A.Nos. 69 and 70 of 2020

COMMON JUDGMENT: (Per Hon'ble Justice G. Sridevi)

      These two appeals are filed by husband challenging the

common order dated 26.06.2020 made in F.C.O.P.Nos.1696 of

2015 and 112 of 2016 on the file of the Judge, Family Court,

Rangareddy District at L.B.Nagar.        By the impugned common

order, the learned Judge while dismissing the F.C.O.P. filed by

the husband seeking dissolution of marriage, allowed the

F.C.O.P. filed by the wife for restitution of conjugal rights.


      At the time when the matters are taken up for hearing,

learned counsel for both the parties have submitted that during

pendency of the appeals, the parties have entered into a mutual

understanding which has been reduced into writing by way of

Memorandum of Understanding dated 13.04.2022. A reading of

the contents of said Memorandum of Understanding disclose that

the parties have mutually agreed for filing a petition before the

concerned Family Court for decree of dissolution of their

marriage by mutual consent. In these circumstances, both the
                                 2
                                                 GSD, J and MGP, J
                                                Fca_69 and 70_2020

counsel seek permission of this Court for withdrawing the

appeals.


      In view of the above, permission is accorded and both the

appeals stand dismissed as withdrawn, granting liberty to the

parties to file a petition before the concerned Family Court

seeking dissolution of marriage by mutual consent.            The

Memorandum of Understanding shall form part of the record.

No costs.


      Miscellaneous petitions, if any pending, shall stand closed.




                                                   ____________
                                                   G. SRI DEVI, J

                                      _______________________
                                      SMT. M.G.PRIYADARSINI, J
12.09.2022

Tsr/gkv

 
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 : MAIMS

 
 
Latestlaws Newsletter