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 3, Cited by 0]

Madras High Court

S.Saravanan vs Padmavathy Ammal (Died) on 1 April, 2022

Author: G.R.Swaminathan

Bench: G.R.Swaminathan

                                                                               S.A.(MD)No.967 of 2010

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED: 01.04.2022

                                                        CORAM:

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                              S.A.(MD)No.967 of 2010


                   S.Saravanan                         ... Appellant / Appellant / Plaintiff

                                                        -Vs-


                   1.Padmavathy Ammal         (died)

                   2.State of Tamil Nadu
                     by its District Collector,
                     Tirunelveli District.

                   3.The Assistant Director,
                     Khadi Handloom Department,
                     Palayamkottai, Tirunelveli.

                   4.Sankaravadivu

                   5.Gopalsamy

                   6.Shanmugathai                      ... Respondents / Respondents / Defendants

                   7.Sudalaiyandi

                   8.Shanthi

                   9.Sivasankari

                   10.Karthika
                    (Respondents 7 to 10 are suo motu impleaded as Lrs of
                     the deceased 1st respondent vide order dated 15.03.2022) ... Respondents
https://www.mhc.tn.gov.in/judis


                   1/10
                                                                              S.A.(MD)No.967 of 2010




                   PRAYER: Second Appeal filed under Section 100 of the Civil Procedure
                   Code, against the judgment and decree dated 16.04.2009 passed in A.S.No.
                   26 of 2008 on the file of the Principal Subordinate Court, Tenkasi
                   confirming the judgment and deree dated 22.01.2008 passed in O.S.No.52
                   of 2005 on the file of the District Munsif Court, Sengottai.


                                         For Appellant      : Mr.R.J.Karthick
                                         For R2              : Mr.R.Ragavendran
                                                               Government Advocate
                                         For R3              : Mr.Raguvaran Gopalan
                                         For R4, R5 & R6 : no appearance
                                         For R7 to R10       : Mr.M.Sridharan
                                                               for Mr.K.Kumaravel


                                                      JUDGMENT

The plaintiff in O.S.No.52 of 2005 on the file of the District Munsif Court, Sengottai is the appellant in this second appeal.

2. The suit was filed for declaration that the suit 2nd schedule belongs to the plaintiff and for permanent injunction restraining the first defendant from putting up any construction thereon. The plaintiff also sought a similar relief of declaration in respect of the 3rd schedule property. He wanted recovery of possession of the 3rd schedule property from the https://www.mhc.tn.gov.in/judis 2/10 S.A.(MD)No.967 of 2010 third defendant and for mandatory injunction to remove the compound wall put up on the 3rd schedule. The first defendant filed counter claim seeking declaration that the suit 2nd schedule property is a common pathway belonging to the plaintiff and the first defendant. The first defendant also sought mandatory injunction for removal of the construction put up thereon. Khadi Board filed written statement controverting the plaint averments. Based on the divergent pleadings, the trial court framed as many as 18 issues. The plaintiff examined himself as P.W.1 and marked Ex.A1 to Ex.A10. The first defendant examined herself as D.W.1 and one Karuppayi was examined as D.W.2. An official of the survey department was examined as D.W.3. On behalf of the Khadi Board, an official by name Meenakshi Sundaram was examined as D.W.4. Ex.B1 to Ex.B17 were marked. An Advocate Commissioner was appointed and his report and plan were marked as Ex.C1 & Ex.C2. The surveyor's sketch was marked as Ex.C3. After consideration of the evidence on record, the trial court by judgment and decree dated 22.01.2008 dismissed the suit and partly decreed the counter claim. The relief of declaration was granted as sought for in the counter claim over a portion of the 1st schedule measuring 16 feet east-west and 49.6 feet north-south. Permanent injunction was granted in favour of the first defendant against the plaintiff and other defendants in respect of the said portion. Aggrieved by the same, the plaintiff filed A.S.No.26 of https://www.mhc.tn.gov.in/judis 3/10 S.A.(MD)No.967 of 2010 2008 before the Principal Sub Court, Tenkasi. By the impugned judgment and decree dated 16.04.2009, the decision of the trial court was confirmed and the first appeal came to be dismissed. Challenging the same, this second appeal was filed. The second appeal was admitted on 06.01.2011 on the following substantial questions of law:-

“1.Whether the courts below have committed an error in giving a finding that the suit is barred by limitation without framing a specific issue to that effect?
2. Whether Ex.B13-Gift Deed could not have been used in evidence in the absence of proof of the same in accordance with the requirements of Section 68 of the Indian Evidence Act and in the absence of evidence bringing it under the purview of Section 69 of the Indian Evidence Act?
3. Whether the courts below have committed an error in refusing to grant atleast a lesser relief than the one prayed for, when the courts have come to a conclusion that only in respect of a portion of the suit property, the plaintiff was not having title?”

3.The learned counsel appearing for the appellant reiterated all the contentions set out in the memorandum of grounds and called upon this Court to answer the substantial questions of law in favour of the appellant and set aside the impugned judgment and decree and decree the suit as prayed for.

https://www.mhc.tn.gov.in/judis 4/10 S.A.(MD)No.967 of 2010

4. During the pendency of the second appeal, the first respondent / first defendant passed away and his legal heirs have come on record. The learned counsel appearing for the legal heirs of the first respondent submitted that the impugned judgment and decree do not call for any interference.

5. The learned standing counsel appearing for Khadi Board supported the impugned judgment and decree insofar as it negatived the plaintiff's claim against the Board.

6.I carefully considered the rival contentions and went through the evidence on record.

7.The plaintiff traces his title to Ex.A1 dated 26.09.1941. It is a sale deed standing in the name of the plaintiff's grandfather namely Vellaiah Thevar. Under Ex.A1, the plaintiff's grandfather purchased 19 cents from one Nallasivan Pillai. Though it is not specifically established, it appears that there was a family partition in which Vellaiah Thevar was allotted 9 ½ cents of land. The said 9 ½ cents of land corresponds to suit 1st schedule. Following the demise of Vellaiah Thevar, the suit 1st schedule devolved on the plaintiff's father Subbiah Thevar. Subbiah Thevar sold 4.68 cents of https://www.mhc.tn.gov.in/judis 5/10 S.A.(MD)No.967 of 2010 land in favour of the first defendant Padamavathi vide sale deed dated 27.10.1986 (Ex.A2). The first defendant purchased the eastern portion of suit 1st schedule. The four boundaries have been given as follows:-

to the south of east-west street, to the west of Sankarammal's house site, to the north of village chavadi and to the east of the portion retained by the vendor and north-south pathway to be commonly used by the vendor and the purchaser.
The dimensions are as follows:-
east-west – 15 carpenter's cubit feet north-south – 18 carpenter's cubit feet.
8. One carpenter's cubit feet is equal to 2.75 feet. Therefore, the property purchased by Padmavathy under Ex.A2 measured east-west 41.25 and north-south 49.5. The portion retained by the plaintiff's father measured 57.75 feet north-south and 71.5 feet east-west. Since under Ex.A2, 41.25 feet had already been sold, what remained with the plaintiff's father was only 30.25 feet east-west. D1 had made further alienations in favour of D5 & D6 under Ex.A4 dated 12.03.2001 and in favour of D4 under Ex.A5 dated 22.01.2003. These factual aspects are beyond dispute.

The first defendant Padmavathy was therefore entitled to only that portion of the 1st schedule minus what was sold in favour of the 4th defendant and 5 and 6 defendants respectively.

https://www.mhc.tn.gov.in/judis 6/10 S.A.(MD)No.967 of 2010

9. A simple calculation would reveal that Padmavathy Ammal was entitled to that portion of the property measuring 41.25 feet east-west and 49.5 feet north-south. Of-course, Padmavathy Ammal would also be entitled to use the common pathway on the western side. Ex.A2 is however silent as regards the width of the common pathway. One can therefore safely assume that the width of the pathway will be two feet. The plaintiff would definitely be entitled to declaration and permanent injunction in respect of the western portion of the suit 1 st schedule measuring 28.25 feet east-west and 57.75 feet north-south. That portion of the property measuring 2 feet east-west and 49.5 feet north-south lying in between the property of the first defendant and that of the plaintiff will have to be used only as a common pathway. Neither the plaintiff nor the legal heirs of the first defendant can put up any construction thereon. Since the plaint schedule does not appear to have been correctly described, a fresh schedule is drawn and annexed to the decree passed therein. The first substantial question of law is answered accordingly against the appellant.

10. The third defendant is the Khadi Board. Khadi Board had purchased the 3rd schedule. The property to the south of the first schedule was gifted to the Khadi Board by a third party. Khadi Board had also put up their construction some time in the year 1989. They had also erected a compound wall.

https://www.mhc.tn.gov.in/judis 7/10 S.A.(MD)No.967 of 2010

11. The present suit was filed only in the year 2005. Therefore, the courts below rightly held that the suit was hopelessly barred by limitation. The first substantial question of law is whether the courts below could have non-suited the plaintiff even without framing an issue. It is too well settled that it is the duty of the Court to reject a claim if it is bared by limitation. Section 3 of the Limitation Act states that a suit or an appeal or an application if made after the prescribed period shall be dismissed, even if limitation has not been set up as a defence. Therefore, non-framing to an issue on the point of limitation is not material. The first substantial question of law is answered against the appellant. The second and third substantial questions of law are answered in favour of the appellant. The impugned judgment and decree is accordingly modified. The decree shall be read along with the schedule annexed hereto. The second appeal is partly allowed. No cost.

01.04.2022 Internet : Yes/No Index : Yes/No rmi https://www.mhc.tn.gov.in/judis 8/10 S.A.(MD)No.967 of 2010 To

1.The Principal Subordinate Court, Tenkasi.

2.The District Munsif Court, Sengottai.

Copy To The Section Officer, Vernacular Records, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis 9/10 S.A.(MD)No.967 of 2010 G.R.SWAMINATHAN.J., rmi Judgment made in S.A.(MD)No.967 of 2010 01.04.2022 https://www.mhc.tn.gov.in/judis 10/10