Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Madras High Court

Mrs.R.S.Sumathe vs Mrs.S.R.Gandhimathi Ammal Ammal on 20 November, 2017

Author: Anita Sumanth

Bench: Anita Sumanth

        

 

IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 20.11.2017

Coram :

THE HONOURABLE DR.JUSTICE ANITA SUMANTH

				C.S.No.579 of 2014
		      & O.A.Nos.713 and 714 of 2014	 			

Mrs.R.S.Sumathe,
W/o.Mr.Sarath Chandran,
No.6B, Second Street,
Ganapathy Colony,
Gopalapuram,
Chennai 600 014							  ... Plaintiff

					-vs-

1. Mrs.S.R.Gandhimathi Ammal Ammal,
    W/o.Late S.Ramachandra Nadar,
    No.19, Nainar Nadar Road,
    Mylapore,
    Chennai 600 004.
2. Mr.Muthukumar
    S/o.M.Krishnan,
    No.19, Ground Floor,
    Nainar Nadar Road,
    Mylapore,
    Chennai 600 004.
3. Mr. Nagarajan,
    S/o.M.Krishnan,
    No.19, First Floor,
    Nainar Nadar road,
    Mylapore,
    Chennai 600 004.
4. Mr. Arun
    S/o.M.Krishnan,
    No.19, First Floor,
    Nainar Nadar Road, 
    Myalpore,
    Chennai 600 004.

5. Mr. Parthiban,
    S/o.M.Krishnan,
    No.19, Ground Floor,
    Nainar Nadar Road,
    Mylapore,
    Chennai 600 004.
6. Mr. Dinesh,
    S/o.M.Krishnan,
    No.19, First Floor,
    Nainar Nadar Road,
    Mylapore,
    Chennai 600 004.						... Defendants



	Plaint filed under Order VII, Rule 1 of CPC, read with Order  IV, Rule 1 of O.S.Rules praying for 
	(a) partition of the properties described in the schedule hereunder and allot = share  to the plaintiff;


	(b) to direct the defendant to render a true and proper account of all the income earned from the suit properties after defraying lawful expenses being incurred in connection with maintenance of the properties;

	(c)  to direct the defendant to pay the costs of the suit;

		For Plaintiff 	: Mr.V. Chandrasekaran

		For Defendants	: Mr. T. Velumani



J U D G M E N T

The suit was decreed in the light of a Memorandum of Compromise executed as between the plaintiff and defendants and their respective counsel dated 19.6.2017.

2. Pursuant to the decree, the Registry appears to have found that the original plaint was missing in the file and as such, has put up a note praying for a direction to reconstruct the file. In the light of the aforesaid, the decree dated 19.06.2017 is recalled.

3. A direction was issued on 16.11.2017 permitting reconstruction of file. The same has been duly reconstructed and the learned counsel for the plaintiff has filed a plaint duly signed by the plaintiff as well as its counsel, certifying the same to be a true copy of the plaint originally filed.

4.The suit is decreed in terms of memorandum of compromise dated 19.06.2017 that forms part and parcel of the decree. Parties are left to bear their own costs. Consequently, connected applications O.A.Nos.713 and 714 of 2014 are closed.

20.11.2017 Speaking Order/Non-Speaking Order Index : Yes/No msr/msv Note : Issue copy on 23.11.2017 DR. ANITA SUMANTH, J.

msr/msv C.S.No.579 of 2014 20.11.2017