Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Mandadi Sulochana vs The Appellate Tribunal For Maintenance ...
2025 Latest Caselaw 1611 Tel

Citation : 2025 Latest Caselaw 1611 Tel
Judgement Date : 7 August, 2025

Telangana High Court

Smt. Mandadi Sulochana vs The Appellate Tribunal For Maintenance ... on 7 August, 2025

Author: K. Lakshman
Bench: K. Lakshman
            HON'BLE SRI JUSTICE K. LAKSHMAN

                WRIT PETITION No.33877 OF 2024
ORDER:

Heard Sri Ravinder Samala, learned counsel for the petitioner,

Smt. G.Vijayakumari, learned Asst. Govt. Pleader for Women

Development and Child Welfare Department, appearing for 1st

respondent, Mr. Shiv Shanker Tiwari, learned counsel appearing for

respondent No.3 and Mr. T.Vijay Hanuman Singh, learned counsel for

respondent Nos.4 to 7.

2. Respondent No.3 filed application under Section 4 of the

Maintenance and Welfare of Parents and Seniors Citizens Act, 2007

(for short, 'the Act') before 2nd respondent to cancel the registered gift

settlement deeds bearing document Nos.6087 and 6088 of 2012 both

dated 23.04.2012 and also to pay maintenance in terms of order dated

29.01.2021 in I.A.No.1 of 2021 in A.S.No.1092 of 2016 of this Court.

3. Vide order dated 12.08.2024, 2nd respondent allowed the said

application and cancelled the said registered gift settlement deeds. He

has directed the Sub Registrar, Joint Sub Registrar and Tahsildar,

Nalgonda to cancel the said registered gift settlement deeds and

mutate the name of 3rd respondent in the revenue records in respect of

the subject property.

4. Feeling aggrieved and dissatisfied with the said order, the

petitioner herein has preferred an appeal vide Appeal No. At/021/2024

in terms of Section 16(1) of the Act before 1st respondent. Vide order

dated 25.11.2024, 1st respondent dismissed the said appeal.

5. Challenging the said order, the petitioner filed the present

writ petition contending that in the aforesaid registered gift settlement

deeds executed by 3rd respondent in favour of the petitioner, there is

no condition that the petitioner shall provide basic amenities and basic

physical needs to 3rd respondent. Without considering the said aspects,

2nd respondent passed the order dated 12.08.2024 confirmed by 1st

respondent vide order dated 25.11.2024.

6. The petitioner is the daughter of 3rd respondent. 3rd

respondent who has filed a suit vide O.S.No.114 of 2012 against the

petitioner and her husband for cancellation of the aforesaid gift

settlement deeds both dated 23.04.2012. The said suit was dismissed

on 26.09.2016. Feeling aggrieved and dissatisfied with the said

judgment and decree, 3rd respondent preferred an appeal vide

A.S.No.1092 of 2016. During pendency of the said appeal, both the

petitioner, her husband and 3rd respondent settled the disputes, entered

into compromise. In terms of the said compromise, the said appeal

was disposed of on 29.01.2021. The petitioner has agreed that she

always expressed her willingness to take care of welfare of 3rd

respondent as agreed and it was specifically mentioned in the

memorandum of settlement entered in A.S.No.1092 of 2016. Even

then, 3rd respondent filed the aforesaid application before 2nd

respondent seeking maintenance at the instance of respondents 5 to 7.

3rd respondent has also executed registered gift settlement deeds in

favour of respondent Nos.6 and 7 in respect of the land admeasuring

Ac.11.00 guntas each and also extended other benefits to her

daughters i.e. respondent Nos.4 and 5. The sons and respondent No.3

herein are residing at Nalgonda and she has not filed any complaint or

case against the other sons and daughters for cancellation of such gift

settlement deeds. She has filed a case only against the petitioner

herein. 2nd respondent did not consider the contention raised by the

petitioner that she will deposit an amount of Rs.10,000/- per month to

3rd respondent's account and take care of her well being. She is willing

to pay an amount of Rs.5,00,000/- towards her maintenance if she

agrees. The said aspects were not considered by both 2nd and 1st

respondents in the aforesaid orders. Therefore, the aforesaid order is in

violation of the procedure laid down under the Act and principle laid

down by the Apex Court in Sudesh Chhikara vs. Ramti Devi and

another1. With the said submissions, the petitioner sought to set aside

the aforesaid orders passed by 2nd and 1st respondents respectively.

7. Whereas, learned Asst.Govt.Pleader for Women

Development and Child Welfare Department, would contend that the

object of the Act is to protect interest of Senior Citizens. On

consideration of the said facts only, 2nd respondent passed an order

dated 12.08.2024 confirmed by 1st respondent. There is no irregularity

in the said orders.

8. Learned counsel appearing for respondent Nos.3 to 7 would

contend that despite agreeing that the petitioner will take care of the

welfare of 3rd respondent in the compromise in A.S.No.1092 of 2016,

she is not paying any amount and not taking care of welfare of 3rd

respondent. On consideration of the said aspects only, both 2nd and 1st

respondents passed the aforesaid orders. There is no irregularity in the

said orders. With the said submissions, they sought to dismiss the

present writ petition.

(2022) 17 SCR 876

9. In the light of the said submission, it is relevant to note that

Section 23 of the Act deals with transfer of property to be void in

certain circumstances and the same is extracted below:-

23. Transfer of property to be void in certain circumstances.

1. Where any senior citizen who, after the commencement of this Act, has by way of gift or otherwise, his property, subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property shall be deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal.

2. Where any senior citizen has a right to receive maintenance out of an estate and such estate or part, thereof is transferred, the right to receive maintenance may be enforced against the transferee if the transferee has notice of the right, or if the transfer is gratuitous;

but not against the transferee for consideration and without notice of right.

3. If any senior citizen is incapable of enforcing the rights under sub-sections (1) and (2), action may be taken on his behalf by any of the organization referred to in Explanation to sub-section (1) of section 5.

10. As per the said provision, the following pre-requisites are

sine qua non:-

1. The transfer must have been made subject to the condition that

the transferee shall provide the basic amenities and basic

physical needs to the transferor,

2. The transferee refuses or fails to provide such amenities and

physical needs to the transferor.

The aforesaid conditions are satisfied and the transfer shall be deemed

to have been made by way of fraud or coercion or undue influence.

Such a transfer becomes voidable at the instance of the transferor and

the Maintenance Tribunal gets jurisdiction to declare the transfer as

void.

11. In Sudesh Chhikara (supra), in paragraph No.13, the Apex

Court held as follows:-

13. When a senior citizen parts with his or her property by executing a gift or a release or otherwise in favour of his or her near and dear ones, a condition of looking after the senior citizen is not necessarily attached to it. On the contrary, very often, such transfers are made out of love and affection without any expectation in return. Therefore, when it is alleged that the conditions mentioned in sub-section (1) of Section 23 are attached to a transfer, existence of such conditions must be established before the Tribunal.

12. In Urmila Dixit vs. Sunil Sharan Dixit , the Apex Court

considered the scope of Section 23 of the Act. In the said case, mother

has executed a registered gift settlement deed in favour of son wherein

it has been stated that the son maintains the mother and makes

2025 INSC 20

provisions for everything. The Son has also executed a

vachanpatra/promissory note in favour of the mother wherein it has

been stated that he will take care of mother till the end of her life and

if he does not do so, the mother will be at liberty to take back the gift

deed. Son alleged that the said vacahnpatra/promissory note is

fabricated.

13. Mother filed an application under Sections 22 and 23 of the

Act before the Maintenance Tribunal to cancel the gift settlement

deed. The same was allowed. The son preferred an appeal and the

same was dismissed by the appellate authority. The son has filed writ

petition and learned Single Judge of High Court of Madhya Pradesh

dismissed the said writ petition. The son preferred an appeal and

Division Bench of High Court of Madhya Pradesh set aside the said

judgment of learned Single Judge and made the following

observations:-

6.1 Section 23 of the Act is a standalone provision, and the function of the Tribunal is only to find out whether the condition in the gift deed or otherwise contains a clause providing for basic amenities and whether the transferee has refused or failed to provide them. There is no other jurisdiction vested with the Tribunal.

6.2 No condition is there in the gift deed dated 09.09.2019 for maintenance of the transferor.

6.3 The argument relating to the affidavit dt. 07.09.2019, cannot be accepted.

14. On examination of the said facts, the Apex Court disagreed

with the view taken by the Division Bench because it takes a strict

view of a beneficial legislation. The relevant paragraphs are extracted

below:-

23. The Appellant has submitted before us that such an undertaking stands grossly unfulfilled, and in her petition under Section 23, it has been averred that there is a breakdown of peaceful relations inter se the parties. In such a situation, the two conditions mentioned in Sudesh (supra) must be appropriately interpreted to further the beneficial nature of the legislation and not strictly which would render otiose the intent of the legislature.

Therefore, the Single Judge of the High Court and the tribunals below had rightly held the Gift Deed to be cancelled since the conditions for the well- being of the senior citizens were not complied with. We are unable to agree with the view taken by the Division Bench, because it takes a strict view of a beneficial legislation.

24. Before parting with the case at hand, we must clarify the observations made vide the impugned order qua the competency of the Tribunal to hand over possession of the property. In S. Vanitha (supra), this Court observed that Tribunals under the Act may order eviction if it is necessary and expedient to ensure the protection of the senior citizen. Therefore, it cannot be said that the Tribunals constituted under the Act, while exercising jurisdiction under Section 23, cannot order possession to be transferred. This would defeat the purpose and object of the Act, which is to provide speedy, simple and inexpensive remedies for the elderly.

25. Another observation of the High Court that must be clarified, is Section 23 being a standalone provision of the Act. In our considered view, the relief available to senior citizens under Section 23 is intrinsically linked

with the statement of objects and reasons of the Act, that elderly citizens of our country, in some cases, are not being looked after. It is directly in furtherance of the objectives of the Act and empowers senior citizens to secure their rights promptly when they transfer a property subject to the condition of being maintained by the transferee.

15. In Mohamed Dayan vs. District Collector, Tiruppur

District and others 3, the Madras High Court held as follows:-

34. In the context of the adoption of the phrase "lead a normal life"

Rule 20(2)(i) of the Maintenance of Senior Citizen Rules, enumerates that "it shall be the duty of the District Collector to ensure that life and property of senior citizens of the District are protected and they are able to live with security and dignity".

Therefore, normal life includes security and dignity. Thus the normal life as indicated under Section 4(2) of the Act, is not mere life, but a life with security and dignity. In the context of Article 21 of the Constitution of India, life includes decent medical facility, food, shelter with dignity and security. All such combined necessities of human life is falling under the term "Normal Life"

emboldened under Section 4(2) of the Senior Citizen Act. Therefore, simply providing food and shelter would be insufficient. But life includes providing of decent medical facilities, food, shelter and other requirements with dignity in commensuration with the status of the family and taking into consideration of the living style of the senior citizen throughout.

35..................

36..................

37....................

MANU/TN/5114/2023

38. The Kerala High Court observed in the case of Radhamani and Others (cited supra), Section 23(1) of the Senior Citizen Act, cannot be interpreted to the disadvantage of the senior citizen. Section 23(1) of the Act contemplates that "Where any senior citizen who, after the commencement of this Act, has by way of gift or otherwise, his property, subject to the condition that the transferee shall provide the basic amenities and basic physical needs to the transferor and such transferee refuses or fails to provide such amenities and physical needs, the said transfer of property shall be deemed to have been made by fraud or coercion or under undue influence and shall at the option of the transferor be declared void by the Tribunal". The phrase " subject to the condition that the transferee shall provide the basic amenities" does not mean that the Gift or Settlement Deed should contain any such condition expressly. "Subject to the condition" as employed in Section 23(1), is to be holistically understood with reference to the subsequent phrase i.e., "deemed to have been made by fraud or coercion or undue influence". Both the phrases would amplify that the deeming clause should be considered so as to form an opinion that the phrase "subject to condition" amounts to an implied condition to maintain the senior citizen and any violation would be sufficient for the purpose of invoking Section 23(1) of the Act, to cancel the Gift or Settlement Deed executed by the senior citizen.

39. ...............

40 .................

41. The entire purpose and object of the Senior Citizens Act, is to consider the human conduct towards them. When the human conduct is indifferent towards senior citizen and their security and

dignity are not protected, then the provisions of the Act, is to be pressed into service to safeguard the security and dignity of senior citizen. Therefore, the purposive interpretation of the provisions are of paramount importance and Section 23 of the Act, cannot be mis-utilised for the purpose of rejecting the complaint filed by the senior citizen on the ground that there is no express condition for maintaining the senior citizen. Even in the absence of any express condition in the document, "Love and Affection" being the consideration for execution of Gift or Settlement Deed, such love and affection becomes a deeming consideration and any violation is a ground to invoke Section 23(1) of the Act. Thus, there is no infirmity in respect of the order passed by the second respondent in the present case.

16. In Radhamani and others vs. State of Kerala 4, Kerala

High Court considered Section 122 of Transfer of Property Act 1882

and held that Section 23 of the Act, 2007 does not contemplate that

the condition should form part as recital in the deed of transfer. It only

refers that there should be a condition for such transfer. This

condition can be either express or implied. If there is no express

recital in the deed, the Tribunal has to look around the circumstances

to find out whether conduct otherwise dispel the intention of donor to

revoke. The consideration for executing a gift deed or settlement deed

is based on human conduct, caring and conscientious. Transfer

2015 SCC OnLine Ker 33530

admittedly is out of love and affection. Any donor in a gift deed

would expect in a natural course of human conduct that continues to

behave in same manner as behaved before execution of the deed. The

love and affection influenced for execution of the deed certainly must

be enduring and without any barrier.

17. The Division Bench of Kerala High Court approved the said

principle laid down by Single Judge in Radhamani (supra) and

Subhashini vs. District Collector5.

18. On consideration of the said judgments, Division Bench of

Madras High Court in S. Mala vs. District Arbitrator & District

Collector6, on examination of the facts of the said case, where the

senior citizen has three daughters but she has executed settlement

deed in favour of her only son denying equal rights to her daughters,

held, therefore it would be a natural expectation that her son and

daughter-in-law would take care of her till her lifetime. Such a

condition being implied under Section 23(1) of the Act, the decision

of the competent authority annulling the settlement deed is in

consonance with the spirit and objectives of the Act.

2020 SCC Online Ker 4080

Judgment dated 06.03.2025 in W.A.No.3582 and CMP Nos.27835 and 27838 of 2024

19. Vide order dated 08.04.2024, in W.P.No.30278 of 2023 in

P.Rohit Saurya vs. the State of Telangana, relying on the principle

in Sudesh Chhikara (supra), this Court held that cancellation of gift

deeds by the Maintenance Tribunal therein vide impugned order is

without jurisdiction and beyond the scope of the Act and this Court

observed that the aforesaid two conditions/pre-requisites of Section 23

of the Act, are lacking.

20. Vide order dated 08.07.2024 in W.P.No.7207 of 2024, this

Court considered held that nature of enquiry under the Act, is

summary in nature, it should also be borne in mind that the children

shall have to suffer an order of eviction. Therefore, it is important to

balance the right of the senior citizen in light of the object of the Act,

and the duty not arbitrarily evict children. Technicalities can be

overlooked to give affect to the object of the Act and the Rules

thereunder, it must also be ensured that there is substantial compliance

of the procedure. Total non-compliance of procedure in a summary

proceeding is impermissible and has the potential of substantially

prejudicing one party.

21. Thus, as per the principle laid down by the Apex Court in

Sudesh Chhikara, Urmila Dixit (supra), the following are the pre-

requisites under Section 23 of the Act, to get the jurisdiction to the

maintenance Tribunal.

1. The transfer must have been made subject to the condition that

the transferee shall provide the basic amenities and basic

physical needs to the transferor,

2. The transferee refuses or fails to provide such amenities and

physical needs to the transferor.

22. The aforesaid conditions are satisfied and the transfer shall

be deemed to have been made by way of fraud or coercion or undue

influence. Such a transfer becomes voidable at the instance of the

transferor and the Maintenance Tribunal gets jurisdiction to declare

the transfer as void.

23. In the light of the said principle, coming to the facts of the

present case, 3rd respondent has filed an application before 2nd

respondent alleging that the petitioner is not taking care of welfare as

agreed in the order dated 29.01.2021 in I.A.No.1 of 2021 in

A.S.No.1092 of 2016. The petitioner is staying in Hyderabad. 3rd

respondent is staying in a room in Nalgonda. She is cultivating the

land covered under the aforesaid two gift settlement deeds. She is also

damaging the crop. The petitioner is subjecting 3rd respondent to

mental torture. Therefore, she is not in a position to believe the

petitioner. With the said submissions, she sought to cancel the

aforesaid two registered gift settlement deeds executed by her in

favour of the petitioner.

24. Vide the aforesaid two registered gift settlement deeds, 3rd

respondent bequeathed the land admeasuring Ac.0.38 guntas in

Sy.No.510, Ac.5.21 guntas in Sy.No.513/అ and Ac.3.21 guntas in

Sy.No.508/� situated at Cherlapally Village, Nalgonda Mandal and

District. In the said gift settlement deeds, 3rd respondent has stated

that the petitioner herein is her daughter and as such out of love and

affection towards her, 3rd respondent is desirous of settling the said

agricultural land in favour of the donee with all appurtenances. In

pursuance of the said intention and out of natural love and affection

which 3rd respondent has towards the petitioner/donee, 3rd

respondent/donor out of her free will, without fraud, coercion or

undue influence from anybody whomsoever and in full possession of

her sense, conveyed grant transfer and confirm into the

petitioner/Donee all the said property. It is further stated that the

petitioner being the Donee hold the said property unto and to her use

for ever and absolutely. She has already put the Donee in possession

of the subject property.

25. Thus, in both the aforesaid gift settlement deeds, the

aforesaid pre-requisites are lacking. Without considering the said

aspects, vide order dated 12.08.2024 2nd respondent directed to cancel

the aforesaid registered gift settlement deeds. Though he has

mentioned the stand of the petitioner that she is ready to pay an

amount of Rs.10,000/- per month to 3rd respondent towards her

maintenance by way of transfer of the same to the account of 3rd

respondent or Rs.5 Lakhs, he has not considered the said aspect.

26. As discussed supra, 3rd respondent has filed a suit vide

O.S.No.114 of 2012 against the petitioner and her husband for

cancellation of the aforesaid gift settlement deeds. Vide judgment

dated 26.09.2016, learned I Additional District Judge, Nalgonda

dismissed the said suit. Feeling aggrieved and dissatisfied with the

said judgment and decree, 3rd respondent preferred an appeal vide

A.S.No.1092 of 2016, during the pendency of the said appeal, the

petitioner, her husband and 3rd respondent entered into compromise.

The terms of the said compromise are also reduced into a

memorandum of compromise wherein it is mentioned that well

wishers of the family advised them not to fight further for the suit

schedule property, being the mother and daughter to keep good

relationship between the parties. 3rd respondent agreed to withdraw the

appeal filed by her. She requested the petitioner and her husband to

maintain her till her death since she cannot repose any confidence in

any one of her children at old age for her survival. The petitioner and

her husband agreed to maintain her with all amenities.

27. Thus, the petitioner expressed her readiness to deposit an

amount of Rs.10,000/- per month into the account of 3rd respondent or

deposit an amount of Rs.5,00,000/-. But 3rd respondent informed the

2nd respondent that the petitioner is not taking care of her welfare

though she agreed before the Court in A.S.No.1092 of 2016 that she

will take care of her, she is not in position to receive the said amount

of Rs.10,000/- per month from the petitioner. Therefore, she sought to

cancel the aforesaid registered gift settlement deeds executed by her in

favour of the petitioner. Without considering the aforesaid facts, vide

order dated 12.08.2024, 2nd respondent ordered to cancel the aforesaid

registered gift settlement deeds executed by 3rd respondent in favour

of the petitioner.

28. Vide the impugned order dated 25.11.2024, 1st respondent

confirmed the order dated 12.08.2024 of 2nd respondent. Therefore,

both 2nd and 1st respondent failed to consider the aforesaid pre-

requisites of Section 23 (1) of the Act, and also the principle laid

down by the Apex Court. Therefore, both the orders are contrary to

the Section 23 (1) of the Act and the principle laid down by the Apex

Court in Sudesh Chhikara and Urmila Dixit (supra). The said

principle was not considered by the Madras High Court and Kerala

High Court in the aforesaid judgments.

29. As discussed supra, the subject matter pertains to the Act,

2007. The object of the said statute is to provide for more effective

provisions for the maintenance and welfare of parents and senior

citizens guaranteed and recognized under the Constitution and for

matters connected therewith or incidental thereto. In the Objects and

Reasons of the said Act, it is stated that the traditional norms and

values of the Indian society laid stress on providing care for the

elderly. However, due to withering of the joint family system, a large

number of elderly are not being looked after by their family.

Consequently, their twilight years all alone and are exposed to

emotional neglect and to lack of physical and financial support. The

same clearly reveals that ageing has become a major social challenge

and there is a need to give more attention to the care and protection for

the older persons. Though the parents can claim maintenance under

the Code of Criminal Procedure, 1973, the procedure is both time

consuming as well as expensive. Hence, there is a need to have

simple, inexpensive and speedy provisions to claim maintenance for

parents.

30. On consideration of the said aspects, Central Government

has promulgated the Act, which is summary in nature. Sometimes, the

said provisions are being misused. Taking advantage of the provisions

of the said Act, at the instance of the other children, the parents/senior

citizens are filing applications before the Maintenance Tribunal

claiming maintenance, cancellation of registered documents and

eviction of children. There is lot of criticism with regard to the misuse

of the said provisions.

31. As discussed supra, even in the present case, 3rd respondent

has executed similar gift settlement deeds in favour of

sons/respondents 6 and 7. She has also extended similar benefits in

favour of her other daughters/respondents 4 and 5. The petitioner is

daughter of 3rd respondent. 3rd respondent is seeking maintenance only

from the petitioner. She has filed the aforesaid suit vide O.S.No.114 of

2012 against the petitioner and her husband seeking cancellation of

registered gift settlement deeds. The said suit was dismissed.

Thereafter she has preferred A.S.No.1092 of 2016. The same was

ended in compromise. Thus, she is pursuing her remedy only against

the petitioner. She is not pursuing her remedy against the other

daughters and sons i.e. respondents 4 to 7.

32. On consideration of the said aspects, vide order dated

03.12.2024, this Court suspended the impugned order on the condition

of the petitioner and respondents 4 to 7 paying the amount of

Rs.5,000/- each to the 3rd respondent towards her maintenance on or

before 10th of every month. In default, the said interim order shall

stand cancelled automatically.

33. It is the specific contention of the learned counsel for the

petitioner herein that in compliance with the said order, the petitioner

has deposited an amount of Rs.5,00,000/- into the account of 3rd

respondent i.e. 31448100017888 on 09.12.2024. It is also the specific

contention of the petitioner that 3rd respondent has closed the said

account. Therefore, she has obtained Demand Draft No.444429, dated

07.07.2025 for Rs.35,000/- drawn on State Bank of India, Nalgonda

branch in favour of 3rd respondent. She has filed copies of the said

Demand Drafts and receipt along with memo vide USR No.71402 of

2025, dated 16.07.2025. The said aspects would reveal that 3rd

respondent is prosecuting the aforesaid litigation under the Act, 2007

at the instance of respondent Nos.4 to 7.

34. It is relevant to note that learned counsel for the petitioner

has handed over the said original Demand Drafts to the learned

counsel appearing for 3rd respondent in the open Court and learned

counsel, having received and acknowledged the said Demand Draft,

issued receipt to the learned counsel for the petitioner to the said

effect.

35. Without considering the said aspects, 2nd respondent passed

the aforesaid order, dated 12.08.2024 for cancellation of the aforesaid

gift settlement deeds and the same is confirmed by the 1st respondent

vide order dated 25.11.2024. Therefore, both the orders of 2nd and 1st

respondents are liable to be set aside.

36. In the result, the writ petition is disposed of with the

following directions:-

i. The impugned order of 1st respondent dated 25.11.2024 and the

order dated 12.08.2024 of 2nd respondent are hereby set aside.

ii. The petitioner shall pay an amount of Rs.10,000/- per month to

3rd respondent by way of transferring the said amount to the

account of 3rd respondent.

iii. 3rd respondent shall furnish account number, details of the bank

etc., to the petitioner within ten days from the date of receipt of

a copy of this order.

iv. The petitioner shall deposit the said amount of Rs.10,000/- per

month to 3rd respondent, on or before 10th of every month.

v. The petitioner shall take care of welfare of 3rd respondent.

Respondents 4 to 7 shall also take care of the welfare of the 3rd

respondent. If 3rd respondent fails to furnish the said bank

account details, the petitioner shall send the said amount

through Money Order or by way of taking Demand Draft

through Registered Post with Acknowledgment Due.

vi. It is the duty of the petitioner and respondents 4 to 7 being

daughters and sons of 3rd respondent to take care of welfare of

3rd respondent as she is aged about 80 years.

Consequently, miscellaneous Petitions, if any, pending, shall

also stand closed.

________________________ JUSTICE K. LAKSHMAN Date:07-08-2025 Vvr

 
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