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 8, Cited by 0]

Madras High Court

R.Sudha vs K.Durairaj (Died) on 18 November, 2025

Author: S.M.Subramaniam

Bench: S. M. Subramaniam, Mohammed Shaffiq

    2025:MHC:2735
                                                                                      WA No. 676 of 2020




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 18-11-2025

                                                         CORAM

                              THE HONOURABLE MR JUSTICE S. M. SUBRAMANIAM
                                                 AND
                              THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ

                                              WA No. 676 of 2020
                                                    AND
                                             WA NO. 3115 OF 2019
                1. R.Sudha

                2.K.Ramasamy

                3.A.Vimala

                4.A.Gopalan

                5.N.Lakshmi Bai

                6.R.Vimala

                7.R.Gokilammal

                                                                                      Appellant(s)

                                                             Vs

                1. K.Durairaj (died)

                2.The Secretary
                Tamil Nadu Town Administrative And Water Supply
                Department, Secretariat, Chennai-9

                3.The Director
                Town Country Planning Authority, No.807, Anna Salai,
                Chennai-2

                4.The Commissioner
                Coimbatore City Municipal Corporation, Town Hall,




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 18/12/2025 04:14:01 pm )
                                                                                    WA No. 676 of 2020


                Coimbatore

                5.The Member Secretary
                The Local Town Planning Authority, Raj Naidu Street,
                Sivanantha Colony, Coimbatore-641012

                6.The Secretary
                Peelamedu Industrial Workers Co-operative Housing
                Construction Society Ltd, No.2 Ramasamy Naidu Nagar,
                V.K.Road, Coimbatore-641035

                7.S.Madhan

                8.P.G.Alexander (died)

                9.R.Satheesh Kumar

                10.J.Rajendran

                11.R.Dharani Kumar

                12.V.Rajamani

                13.Krishnaveni

                14.Kalamani

                15.Udayakumar

                16.Usha senthikumar


                17.Akcheeliya

                18.Infant Sofia A

                19.Joselin Jennilia
                [R1 died, R14 to 16 substituted as legal heirs vide order
                dated 14.08.2023 in CMP.No.17886 of 2023 and R8 died,
                R17 to 19 substituted as legal heirs vide order dated
                02.01.2024 in CMP.No.22751 of 2023]

                                                                                    Respondent(s)




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 18/12/2025 04:14:01 pm )
                                                                                    WA No. 676 of 2020




                                            WA No. 3115 of 2019
                1. S.Madhan

                2.P.G.Alexander (died)

                3.R. Sateesh Kumar

                4.J. Rajendran

                5.R. Dharanikumar,

                6.V. Rajamani

                7.Krishnaveni

                8.AKCHEELIYA .J

                9.INFANT SOFIA

                10.JOSELIN JENNILA A
                [A2 died. Thus, he is substituted by the
                appellants 8 to 10 are legal heirs of
                deceased/2nd appellant, vide order of
                Court dated 12/09/2023 made in
                CMP.Nos.20365 and 20366 of 2023 in
                WA.No.3115 of 2019]

                                                                                    Appellant(s)

                                                           Vs
                1. K.Durairaj (died)

                2.The Secretary To Government,
                Tamil Nadu Municipal Administration
                And Water Supply Department,
                Fort St George, Secretariat,
                Chennai-9

                3.The Director,
                Town And Country Planning Authority,
                Raj Naidu Street, Sivanantha Colony,
                Coimbatore.




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 18/12/2025 04:14:01 pm )
                                                                                   WA No. 676 of 2020


                4.The Commissioner,
                Coimbatore City Minicipal Corporation,
                Town Hall, Coimbatore.

                5.The Member Secretary,
                The Local Town Planning Authority,
                Raj Naidu Street, Sivanantha Colony,
                Coimbatore.

                6.The Secretary,
                Peelamedu Industrial Workers,
                Co-operative House Construction Ltd,
                No.2, Ramasamy Naidu Nagar,
                Coimbatore-641 035.

                7.R. Sudha,

                8.K. Ramasamy

                9.A. Vimala

                10.A. Gopalan,

                11.N. Lakshmi Bai

                12.R. Vimala

                13.R. Gokilamani,

                14.Kalaimani

                15.Udhayakumar

                16.Usha Senthil Kumar
                [R1 died, is substituted by the
                appellants 14 to 16 are legal heirs of
                deceased 1st respondent, vide order of
                court dated 12/09/2023 made in
                CMP.Nos.20365 and 20366 of 2023 in
                WA.No.3115 of 2019]

                                                                                   Respondent(s)




https://www.mhc.tn.gov.in/judis          ( Uploaded on: 18/12/2025 04:14:01 pm )
                                                                                           WA No. 676 of 2020


                                                       WA No. 676 of 2020
                PRAYER
                To allow the above Writ Appeal by setting aside the order dated 18.07.2019
                passed in WP No.34395 of 2007.

                                            WA No. 3115 of 2019
                PRAYER
                To set aside the order in WP No.34395/ of 2007 dated 18.07.2019.

                                                       WA No. 676 of 2020
                                   For Appellant(s):      Mr.S.Venkatesh S.

                                   For Respondent(s): R1 & R8 died (steps taken)
                                                       Mr.S.Senthil Murugan
                                                       Special Government Pleader for R2 & 3
                                                       Mr.N.Velmurugan
                                                       Standing Counsel for R4
                                                       Mr.D.Gopal
                                                       Government Advocate for R5
                                                       No appearance R6
                                                       Mr.Avinash Wadhwani for R7, 9-13, 17-19
                                                       Mr.T.Mohan
                                                       Senior Counsel
                                                       for Mr.S.Arun Kumar for R14-16
                                                   WA No. 3115 of 2019
                                   For Appellant(s):   Mr.Avinash Wadhwani

                                   For Respondent(s): R1 (Died) – Steps taken
                                                      Mr.S.Senthil Murugan
                                                      Special Government Pleader for R2 & 3
                                                      Mr.N.Velmurugan
                                                      Standing Counsel for R4
                                                      Mr.D.Gopal
                                                      Government Advocate for R5
                                                      Mr.S.Venkatesh for R7-13
                                                      Mr.T.Mohan
                                                      Senior Counsel
                                                      for Mr.S.Arun Kumar for R14-16
                                                      No appearance - R6

                                                    COMMON ORDER

(Order of the Court was made by S.M.Subramaniam J.) Under assail is the writ order dated 18.07.2019 passed in WP.No.34395 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 of 2007.

2. 6th respondent in writ petition is appellant. 1 st respondent Mr.K.Durairaj instituted writ proceedings challenging Government order issued in G.O.(D).No.245, Municipal Administration and Water Supply Department, dated 21.06.2005.

3. Facts in brief are that Peelamedu Industrial Worker's Co-operative House Construction Society Ltd, a Co-operative Society registered under the Tamil Nadu Co-operative Societies Act, 1983 developed layout and sold plots to its members. Allottees are workers of Pioneer Mills and Radhakrishna Mills, both situate at Peelamedu, Coimbatore. Housing scheme was developed for the benefit of members of co-operative society and lands were acquired by Government for development of scheme through Co-operative Society.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020

4. Layout had been initially approved by Singanallur Municipality vide D.Dis 84/61, dated 29.06.1968 under L.P.D.M./D.T.P. No.35/68. Layout was approved on condition that roads and other communal areas as provided in approved plan ought to be transferred to the municipal authorities for maintenance. However, Co-operative Society failed to transfer lands till the year 1999. It is the failure on part of Co-operative Society and its authorities to execute gift deeds of roads and common areas as per layout in favour of local bodies.

5. Allegation set out by 1 st respondent/writ petitioner is that, in violation of layout approval, common areas have been reduced and remaining common areas were sold by Co-operative Society in favour of other members. Co-

operative Society converted the OSR lands allotted for common usage, including development part, and those common lands were sold in favour of other members and sale deeds executed by receiving sale consideration. Said Act of Co-operative Society and its management is in violation of building plan approval granted under the provisions of Town and Country Planning Act and Rules framed thereunder. Non-gifting of land itself is an irregularity committed by officials of Co-operative Society, and Co-operative Department officials, managing the affairs of the Co-operative Society.

6. Initially, as per approved layout of the year 1968, 24.5% out of total https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 extent of 7.96 acres were sold, reserved for communal purposes. All the members are entitled to utilise the said land as common area, and depriving their rights to utilise the common area, Society sold the OSR lands, including portions of the road, in violation of Rules in force.

7. Only reason stated by Co-operative Society is that 24.5% initially approved by Planning Authority was subsequently reduced by Government for layouts. Therefore, they are entitled to convert common lands allotted for communal purposes and sell remaining portion of land. Therefore, Society has not committed any irregularity.

8. Writ Court also considered the fact that original layout approved by the competent and Planning Authority cannot be altered and common purpose area originally sanctioned must be maintained, as the developer has no right to convert common purpose area. So also, Government orders subsequently reducing common purpose area would apply prospectively and cannot be applied retrospectively, so as to reduce common purpose lands already approved by the competent authority under the provisions of Town and Country Planning Act. Writ Court considered the judgment in the case of Pt.Chet Ram Vashist (dead) Vs. Municipal Corporation of Delhi 1 and the relevant portion reads as under, “6. Reserving any site for any street, open space, park, school etc. in a layout plan is normally a 1 1995 1 SCC 47 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 public purpose as it is inherent in such reservation that it shall be used by the public in general. The effect of such reservation is that the owner ceases to be a legal owner of the land in dispute and he holds the land for the benefit of the society or the public in general. It may result in creating an obligation in nature of trust and may preclude the owner from transferring or selling his interest in it. It may be true as held by the High Court that the interest which is left in the owner is a residuary interest which may be nothing more than a right to hold this land in trust for the specific purpose specified by the coloniser in the sanctioned layout plan. But the question is, does it entitle the Corporation to claim that the land so specified should be transferred to the authority free of cost. That is not made out from any provision in the Act or on any principle of law. The Corporation by virtue of the land specified as open space may get a right as a custodian of public interest to manage it in the interest of the society in general. But the right to manage as a local body is not the same thing as to claim transfer of the property to itself. The effect of transfer of the property is that the transferor ceases to be owner of it and the ownership stands transferred to the person in whose favour it is transferred. The resolution of the Committee to transfer land in the colony for park and school was an order for transfer without there being any sanction for the same in law.” https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020

9. Layout has been approved under the Town and Country Planning Act, earmarking common areas, roads, and parks. Designated lands cannot be converted or sold to individuals. The common purpose area is to be maintained for the benefit of all residents in the layout, and right acrrued from and out of the layout approval under the provisions of the Act. Any Government policy reducing common purpose area will have prospective effect and it will not affect layout approval already granted and right vested on purchasers of plots in a particular layout. Once common areas and roads are earmarked and the properties whether gifted in favour of local authority or not, road, streets, parks become a public property and all such roads can be utilised by public in general. Therefore, once public right accrued on account of layout approval, more specifically streets, road etc., thereafter, Government cannot convert or alter by reducing common purpose area with retrospective effect. Therefore, Government order impugned issued in GO.(D).No.245, Municipal Administration and Water Supply Department, dated 21.06.2005 is running counter to the principles of law and cannot be sustained. Government cannot issue any order giving retrospective effect in respect of common purpose land already approved in a layout under the provisions of Town and Country Planning Act.

10. Importance and maintenance of common purpose land including OSR has been elaborately considered by the Hon’ble Supreme Court of India https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 in the case of Association of Vasanth Apartments' Owners Vs. V. Gopinath and Others2 2023 SCC Online SC 137. The principles are enunciated and more specifically in paragraph 184 (VI), the Apex Court held that “ The areas covered by the OSR cannot be diverted for any other purpose. The respondents are duty-bound to ensure that the area set apart as OSR is stringently utilised only for the purpose in the Rule/Regulation. We direct that no area meant for OSR shall be utilised as dumping yards or any other purpose other than as OSR”.

11. Division Bench of this Court in the case of V.N.R Nagar Welfare Association vs The District Of Town And Country Planning Authority in WP.No.3873 of 2013 etc., dated 26.02.2024 held as follows, “9. At the outset, the planning permission/layout approval granted under the provisions of the Act is to be followed for all the purposes and any conversion, encroachments, misuse or otherwise are to be dealt with in accordance with law and all structures, constructions, encroachments are to be removed by following the procedures. Encouraging such unauthorized constructions, conversions or deviations would result in an anomalous situation, where greedy men will be again and again tempted to commit such W.P.Nos.3873, 24934 and 24935 of 2017 and 26578 of 2013 illegality, which is 2 2023 SCC Online SC 137 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 detrimental to the environment and the very purpose and object of the scheme of Town Planning will be defeated. Therefore, scrupulous adherence of the planning permission by the competent authorities are imminent and deviations are to be dealt with in accordance with law. Unless actions are taken, there is no scope for peaceful living for future generation. We are duty bound to ensure that the environmental aspects are protected for the well-being of the people of that locality and peaceful life being an integral part under Article 21, such rights are to be protected by the authorities by following the provisions of the Act and Rules.

10. In view of the principles discussed above, the Commissioner, Coimbatore City Municipal Corporation is directed to scrutinize the files of the writ petitioners/owners/persons claiming right/persons claiming possession individually and identify the encroachments, illegalities, violations etc., if any and accordingly, issue fresh show-cause notice to all the persons and thereafter, on receipt of objections, if any and proceed with the eviction of encroachers, demolition of unauthorized constructions, removal of obstructions etc., in the manner contemplated under the provisions of the Statutes and Rules in force. It is made clear that all such W.P.Nos.3873, 24934 and 24935 of 2017 and 26578 of 2013 encroachments, illegalities and violations are to be removed by scrupulously https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 following the procedures and by affording opportunity to the parties. The said exercise is directed to be completed within a period of twelve weeks from the date of receipt of a copy of this order. In respect of places where the Coimbatore City Municipal Corporation Act is inapplicable, the report is to be submitted to the jurisdictional Tahsildar for the purpose of evicting the encroachments, if any, by invoking the provisions of the Tamil Nadu Land Encroachments Act, 1905 or the appropriate Statutes and Rules in force.”

12. Writ Court has elaborately considered the issues and the consequences of conversion of common purpose land as plots as done in the present case and set aside the Government order issued in GO.(D).No.245, Municipal Administration and Water Supply Department, dated 21.06.2005.

This Court does not find any infirmity or perversity in respect of the findings made by the Writ Court to that effect.

13. Learned counsel for the appellant would mainly contend that he is an innocent purchaser of plot from Co-operative Society registered under Tamil Nadu Co-operative Societies Act. Writ Court had already granted a relief to appellant by directing Co-operative Society to repay sale consideration already received by Society.

14. Principal Secretary to Government, Food and Consumer Protection https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 Department, Fort St. George, Chennai and the Registrar of Cooperative Societies, NV Natarajan Maligai No.170, Periyar E.V.R.High Road, Kilpauk Chennai are directed to initiate all appropriate actions against the officials of the Co-operative Society and the department officials, who have involved in conversion of common lands as plot in violation of layout approval granted in the year 1968 and recover the financial loss occurred to Co-operative Society by following procedures as contemplated under Tamil Nadu Co-operative Societies Act, 1983 and in respect of department officials in addition initiate disciplinary proceedings under relevant Service Rules.

15. Coimbatore Corporation is directed to take possession of OSR lands and roads, etc., as per the original layout approval of the year 1968 and maintain the common purpose land for the benefit of the public and residents of that locality as per law. The said exercise is directed to be completed within a period of three months from the date of receipt of a copy of this order.

16. With the above directions, the Writ Appeals are dismissed. No costs.

Consequently, the connected miscellaneous petitions, if any, are closed.

(S.M.SUBRAMANIAM J.)(MOHAMMED SHAFFIQ J.) 18-11-2025 gd Index:Yes/No https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 Speaking/Non-speaking order Internet:Yes Neutral Citation:Yes/No https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 WA No. 676 of 2020 To

1.Principal Secretary to Government, Food and Consumer Protection Department, Fort St. George, Chennai

2.Registrar of Cooperative Societies, NV Natarajan Maligai No.170, Periyar E.V.R.High Road, Kilpauk Chennai

3.The Secretary Tn Town Administrative And Water Supply Department, Secretariat, Chennai-9

4.The Director Town Country Planning Authority, No.807, Anna Salai, Chennai-2

5.The Commissioner Coimbatore City Municipal Corporation, Town Hall, Coimbatore

6.The Member Secretary The Local Town Planning Authority, Raj Naidu Street, Sivanantha Colony, Coimbatore-641012

7.The Secretary Peelamedu Industrial Workers Co-

operative Housing Construction Society Ltd, No.2 Ramasamy Naidu Nagar, V.K.Road, Coimbatore-641035 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 WA No. 3115 of 2019 To

1.Principal Secretary to Government, Food and Consumer Protection Department, Fort St. George, Chennai

2.Registrar of Cooperative Societies, NV Natarajan Maligai No.170, Periyar E.V.R.High Road, Kilpauk Chennai

3.K.Durairaj (died) S/o. Krishnasamy, No.35, Radhakrishnan Mills, B-colony, Peelamedu Pudur, Coimbatore- 641 004.

4.The Secretary To Government, Tamil Nadu Mpunicipal Administration And Water Supply Department, Fort St George, Secretariate, Chennai-9

5.The Director, Ton And Country Planning Authority, Raj Naidu Stteet, Sivanantha Colony, Coimbatore.

6.The Commissioner, Coimbatore City Minicipal Corporation, Town Hall, Coimbatore.

7.The Member Secretary, The Local Town Planning Authority, Raj Naidu Street, Sivanantha Colony, Coimbatore.

8.The Secretary, Peelamedu Industrial Workers, Co-

operative House Construction Ltd, https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 No.2, Ramasamy Naidu Nagar, Coimbatore-641 035.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020

1.K.Durairaj S/o. Krishnasamy, No.35, Radhakrishnan Mills, B-colony, Peelamedu Pudur, Coimbatore- 641 004.

2.The Secretary To Government, Tamil Nadu Mpunicipal Administration And Water Supply Department, Fort St George, Secretariate, Chennai-9 ‍

3.The Director, Ton And Country Planning Authority, Raj Naidu Stteet, Sivanantha Colony, Coimbatore.

4.The Commissioner, Coimbatore City Minicipal Corporation, Town Hall, Coimbatore. ‍

5.The Member Secretary, The Local Town Planning Authority, Raj Naidu Street, Sivanantha Colony, Coimbatore.

6.The Secretary, Peelamedu Industrial Workers, Co-

operative House Construction Ltd, No.2, Ramasamy Naidu Nagar, Coimbatore-641 035.

7.R. Sudha, W/o. B. Sundar Rajan, Site No.109, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004.

8.K. Ramasamy S/o. Krishnan Gounder, Site No.110, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimnbatore - 641 004.

9.A. Vimala https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 W/o. K.K.Andappan, Site No.115, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004.

10.A. Gopalan, S/o. Angamuthu Gounder, Site No.111, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004.

11.N. Lakshmi Bai W/o. Nithyanandham, Site No.113, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004.

12.R. Vimala W/o. K. Radhakrishnan, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004.

13.R. Gokilamani, W/o. S. Chinnasamy, Site No.114, Radhakrishnan Mill, B-colony, Peelamedu Pudur, Coimbatore-641 004. ‍ https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm ) WA No. 676 of 2020 S.M.SUBRAMANIAM J.

AND MOHAMMED SHAFFIQ J.

gd WA No. 676 of 2020 AND WA NO. 3115 OF 2019 18-11-2025 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:01 pm )