High Court Madras High Court

Subramanian vs T.V.Nagarajan on 24 April, 2008

Madras High Court
Subramanian vs T.V.Nagarajan on 24 April, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 24.4.2008
CORAM:
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Second Appeal No.1409 of 2005




Subramanian 				.. Appellant


Vs.

1. T.V.Nagarajan
2. T.V.Narasimhan					       .. Respondents


	Prayer:	The second appeal has been filed against the judgment and decree of the learned Principal District Judge, Cuddalore in A.S.No.105 of 2004 dated 28.7.2005, confirming the judgment and decree of the learned Principal Subordinate Judge, Cuddalore in O.S.No.178 of 2001 dated 16.3.2004. 

		For  Appellant  :  Mr.S.Kaithamalai Kumaran

		For  Respondents:  Mr.R.Gururaj



JUDGMENT

The second appeal has been filed against the judgment and decree of the Principal District Judge, Cuddalore in A.S.No.105 of 2004 dated 28.7.2005 confirming the judgment and decree of the Principal Subordinate Judge, Cuddalore, in O.S.No.178 of 2001, dated 16.3.2004.

2. When the second appeal was taken up for hearing, a memo of compromise, dated 12.4.2008, signed both by the parties and the counsels appearing on their behalf, has been filed before this Court.

3. The memo of compromise, dated 12.4.2008, reads as follows:-

“MEMO OF COMPROMISE

The appellant and respondents have entered into a settlement in the suit on the following terms.

Terms of Compromise:

1. Appellant admits that the suit property belongs to the respondents.

2. The appellant has delivered possession of the suit property to the respondents this day and has also signed the delivery receipt prepared by Court Amin in E.P.126/2005 in O.S.No.274/2000 on the file of Sub Court, Cuddalore.

3. S.A.1409/2005, may be dismissed without cost.

4. Respondents are giving up all claims against appellant in respect of past and future damages/mesne profits.

5. The suit O.S.178/2001 on the file of the Subordinate Judge, Cuddalore, shall be terminated in terms of this memorandum of compromise.

6. The appellant is permitted to continue in possession till 30.6.2008 on humanitarian grounds in order to look for an alternative place. Such occupation shall be purely permissive and in case appellant does not vacate by 30.6.2008 it shall be open to respondents to reenter possession without reference to Court.”

4. In view of the submissions made by the learned counsels appearing on behalf of the parties concerned and in view of the joint memo filed before this Court, the judgment and decree of both the Courts below are set aside and there will be a decree in terms of the memo of compromise. The memo of compromise shall form part of the decree. The second appeal is ordered accordingly. No costs.

24.4.2008

M.JAICHANDREN J.,

lan

To:

1. The Principal District Judge, Cuddalore

2. The Principal Subordinate Judge, Cuddalore

S.A.No.1409 of 2005

24.4.2008