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 10, Cited by 0]

Madras High Court

Vasudevan vs S.Velayudham (Died) ... 1St on 8 July, 2025

Author: T.V. Thamilselvi

Bench: T.V. Thamilselvi

                                                                                       S.A.No.405 of 2007




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED :             08.07.2025

                                                         CORAM:

                          THE HONOURABLE MRS. JUSTICE T.V. THAMILSELVI

                                                S.A.No.405 of 2007
                                                       and
                                              C.M.P.No.6006 of 2020

                1.Vasudevan
                2.V.Rajendran
                3.Rajeswari
                4.Shanthi                           ...Appellants/Appellants/Defendants 4 to 7

                                                        Vs.

                1.S.Velayudham (died)               ... 1st Respondent/Respondent/Plaintiff

                2.S. Palani                         ...2nd Respondent/Respondent/2nd Defendant
                3.Kasthuri
                4.Amudha
                5.Mariappan
                6.Babu
                7.Dilli
                8.Manjula
                9.Uma                               ...Respondents

                [R3 to R9 brought on record as legal representatives of the deceased 1st
                respondent vide order of this Court dated 03.02.2023 made in C.M.P.No.7236
                of 2022 in S.A.No.405 of 2007 by RHJ)




                1/20



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 10/07/2025 08:49:08 pm )
                                                                                           S.A.No.405 of 2007

                Prayer: Second Appeal is filed under Section 100 of the Civil Procedure Code
                against the Judgment and Decree dated 28.12.2006 made in A.S.No.134 of
                2005 on the file of the learned Additional Subordinate Judge, Chengalpattu,
                confirming the Judgment and Decree dated 17.10.2005 made in O.S.No.2603 of
                1997 on the file of the learned District Munsif, Alandur.
                          For Appellants     :          Mr.R.Thiagararjan

                          For Respondents :             Mr.M.K.Murali for R2
                                                        Mr.M.V.Seshachari for R3 to R9

                                                          JUDGMENT

Challenging the concurrent findings of the Courts below, the defendants 4 to 7 preferred this Second Appeal.

2.The parties are described in the same array as in the Original Suit.

3.The 1st respondent is the plaintiff in O.S.No.2603 of 1997 on the file of the learned District Munsif, Alandur, filed for partition claiming 1/3 share in the suit property against the two defendants.

4.According to the plaintiff, the suit property as described in the Plaint schedule, viz., the lands measuring an extent of 25 cents situated at S.No.119/4 in Zamin Pallavaram Village, Saidapet Taluk, with four boundaries, originally 2/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 belongs to one Nagammal, who is the wife of Ponnurenga Naicker, and the same was conveyed to one Deivayanai Ammal, who is the wife of Ponnappa Naicker. The said Ponnurenga Naicker had two brothers, namely, Ponnappa Naicker and Subramania Naicker. The plaintiff and the 2nd defendant are the legalheirs of Subramania Naicker. After demise of Deivanai Ammal, the plaintiff and the 2nd defendant are entitled to 2/3 share in the suit property. Inspite of demands, the 1st defendant did not agree for an amicable partition of the suit property. The husband of Deivanai Ammal died in and around 1943. Thereafter, she struggled for her survival. In these circumstances, Nagammal executed a Maintenance Deed dated 06.10.1992. As per the recitals in the Maintenance Deed, the said Deivayanai Ammal can enjoy the suit property till her lifetime without any power of alienation and after her demise, the suit property should go to the male heirs of Nagammal and Subramania Naicker. The said Deivayanai Ammal died 16 years ago. The plaintiff and the 2nd defendant are the legal representatives of Subramania Naicker. The 1st defendant is the male issue of the said Nagammal. As per the Maintenance Deed, after the demise of Deivayanai Ammal, the plaintiff along with other defendants each entitled to 1/3 share as male heirs. But, the 1st defendant did not agree for partition. Therefore, he issued a notice dated 07.07.1984 but gave false reply. Hence, this suit.

3/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

5.Pending the suit, the 1st defendant died leaving behind the defendants 3 to 7 as his legal heirs. The 2nd defendant remained ex parte before the Trial Court.

6.The 1st defendant contested the suit stating that the suit property absolutely belongs to his other Nagammal. He denied the other allegations made in the Plaint. He submitted that after the death of Deivayanai Ammal's husband in and around 1943, she struggled for her survival. Therefore, the said Nagammal executed a Maintenance Deed dated 06.10.1992 through which she intended to help her. As per the deed, the said Deivayanai Ammal can enjoy the suit property till her lifetime without any power of alienation as she suffered at the time and after her demise, the suit property should go to the heirs of Nagammal only. She never intended to give her property to any other persons. The recitals in that Deed was inserted without her consent and knowledge. Even otherwise the documents were not acted upon. After the demise of Deivayanai Ammal, the property should go to the heir of Nagammal, namely, the 1st defendant. Ever since from the death of Deivayanai Ammal, i.e., from 1962 onwards, the 1st defendant alone is in absolute possession and enjoyment of the suit property in his own right as absolute owner. The possession and 4/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 enjoyment of the suit property by the 1st defendant has been open continuous, uninterrupted and also adverse to the interest of all the persons, including the plaintiff and the 2nd defendant. Furthermore, the plaintiff had already filed a suit in O.S.No.1616 of 1988 before the District Munsif, Poonamallee and the same was dismissed for default on 06.01.1992. The plaintiff is not entitled for any share. The alleged Court Fee is also not correct one and prayed for dismissal of the suit.

7.In the meanwhile, the 1st defendant died leaving behind his legal heirs. They contested the suit. The 2nd defendant remained ex parte before the Trial Court.

8.Considering the evidence on record, the Trial Judge framed two issues and the foremost issue is whether the plaintiff is entitled for 1/3 share in the suit property?. On the side of the plaintiff, the plaintiff had examined himself as P.W.1 and Ex.A1 to Ex.A5 were marked. On the side of the defendants, the 4th defendant had examined himself as D.W.1 and Ex.B1 to Ex.B3 were marked.

9.The Trial Court, after taking into consideration the oral and documentary evidences of both sides, held that the relationship between the 5/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 parties are undisputed fact. Also Ex.A.1 - Maintenance Deed dated 06.10.1992 produced on the side of the plaintiff was considered by the Trial Court. As per the recitals of the document, the mother of the 1st defendant, namely, Nagammal, executed a Maintenance Deed in favour of her husband's brother's wife, namely, Deivayanai Ammal, giving life interest to maintain herself. After her demise, the property shall devolve upon the male heirs born to her and her husband's another brother Subramania Naicker and she intended to convey the property to the male heirs since the plaintiff being the son of Subramania Naicker is entitled to 1/3 share. The Trial Judge also held that though the 1 st defendant claimed continuous possession from 1962 onwards he has not produced the relevant documents from that period. There is no plea of ouster made by the 1st dependant in the pleadings. Mere long continuous possession is not enough to prove the adverse possession by one co-sharer against the others and thereby, the claim of adverse possession made by the 1st defendant was held as unsustainable and the suit was decreed as prayed for.

10.Aggrieved over the Judgment and Decree of the Trial Court, the defendants 3 to 7 preferred an appeal in A.S.No.134 of 2005 on the file of the learned Additional Subordinate Judge, Chengalpattu. The Appeal Suit was contested by the plaintiff and the 2nd defendant who are the sons of Subramania 6/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 Naicker. The First Appellate Court after analysing the evidence as well as the documents framed separate point for consideration. The foremost issue is whether the appellants have perfect title over the suit property by adverse possession and ouster? Considering the evidence on record, the First Appellate Judge by relying the Ex.A.1 – Maintenance Deed executed by Nagammal in the year 1949 and it was attested by her husband and her son, namely, the 1st defendant. During her lifetime of Nagammal, she has not disputed to the recitals of Ex.A.1. So, the recitals of the documents are unambiguous. Therefore, the suit property was devolved upon to the male heirs of Nagammal and Subramania Naicker. After the demise of Deivayanai Ammal, as a male heirs, the plaintiff and the defendants 1 and 2 are entitled to 1/3 share and also held that the defendants 4 to 7 has not produced any document to show the continuous possession and all were the co-sharers and enjoyment of one co- sharer deemed to be in possession on behalf of other sharerer. Therefore, the plea of adverse possession by the 1st defendant is unsustainable. Accordingly, the findings of the Trial Court was confirmed and the Appeal Suit was dismissed. Challenging the concurrent findings of the Courts below, the defendants 4 to 7 preferred this Second Appeal.

7/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

11.At the time of admission, this Court had framed the following Substantial Questions of Law:

“(a)Is the interpretation of Ex.A.1 by the Lower Courts correct?
(b)In the absence of necessary and proper parties in a suit for partition, is the suit maintainable?
(c)Are the Lower Courts correct and justified in negativing the case of the defendants regarding claim based on adverse possession?”

12.The learned counsel appearing for the appellants would argue that the Courts below erred in rejecting the plea of adverse possession made by the appellant. When they clearly proved that they described title by adverse possession the documents relied by these defendants have not been properly appreciated. Hence, he prayed to set aside the findings of the Courts below. He would argue that the Courts below erroneously appreciated Ex.A.1 and granted 1/3 share in favour of the plaintiff, as such, is erroneous and without considering the long and uninterrupted possession by the 1st defendant, the findings of the Courts below is liable to be aside.

8/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

13.The learned counsel for the appellants would contend that the alleged Ex.A.1 – Maintenance Deed was not acted upon. Even the recitals are true and valid for the reason that after demise of Deivayanai Ammal, the 1 st defendant, son of Nagammal alone in possession and enjoyment of the properties open continuous with the knowledge of the plaintiff ever since from the year 1962 onwards. But the same has not been properly appreciated by the Courts below. Therefore, the findings of the Courts below is perverse and liable to be set aside. Even before the Trial Court proper issued has not been filed in respect of adverse possession pleaded by the contesting defendants. Without which,the First Appellate Court confirmed the findings of the Courts below as such is erroneous and liable to be set aside.

14.In support of his arguments, the learned counsel for the appellants relied the Judgment of the Supreme Court in Ravinder Kaur Grewal and others v. Manjit Kaur and others [(2019) 8 Supreme Court Cases 729].

(A)(1).Limitation Act, 1963S. 27 and Arts. 65 and 64 – Acquisition of Ownership by possession – effect of elapse of period prescribed for loss of ownership by adverse possession – Nature of rights acquired by adverse possessee thereupon – Remedy available to person who perfects his title to proerty by 9/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 adverse possession (Art. 65), and even to person in settled possession who is yet to perfect his title by adverse possession (Art. 64) (1)Firstly, held, once 12 years' period of adverse possession is over, the owner's right to eject the person in adverse possession (adverse possessee/ possessory owner) is lost and the possessory owner acquires the right, title and interest possessed by the outgoing person/owner, as the case may be, against whom he has established the period of prescription.

(2)Secondly, held, such adverse possessee/possessory owner can not only seek to protect his title as defendant in a suit but can also file suit for declaration of his title and for permanent injunction restraining defendant from interfering with his possession, where owner whose title stood extinguished, or any other person seeks to dispossess him from property - This would include the case where the property is sold away by the owner after the extinguishment of his title: in which case also a suit can be filed by a person who has perfected his title by adverse possession to question alienation and attempt of dispossession Rulings of Supreme Court holding that person who had perfected his title by adverse possession could only protect his title as defendant in a suit, but could not file a suit for declaration of his title/protection of his possession, overruled.” 10/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

15.By way of reply, the learned counsel for the respondents would contend that as per the recitals of Ex.A.1 – Maintenance Deed, Nagammal, who is the original owner of the suit property has given limited interest to her husband's brother's wife Deivayanai Ammal and thereafter, she intended to give her property to the male heirs of her family and her husband's brother's family. Therefore, the plaintiffs and the defendants are the male heirs are entitled to benefit under Ex.A.1 – Maintenance Deed dated 06.10.1992. Accordingly, the Trial Judge has rightly granted 1/3 share in the suit property. Furthermore, the possession of one co-sharer deemed to be in possession of other sharers. Therefore, The 1st defendant being the co-sharer is not entitled to claim adverse possession and the same has also been proved which was rightly appreciated by the Courts below, needs no interference. Hence, he prayed to dismiss the appellant as no merit.

16.In support of his arguments, the learned counsel for the respondents relied the following authorities:

“(1) Ram Gopal Vs. Nand Lal [AIR 1951 SC 139 (2) Sokkuthai Ammal Vs. Pandiaraj [1997 (2) MLJ 136] (3) Kuppusamy Naidu Vs. Kuppusamy Naidu [1998 (2) MLJ 648] (4) P.Lakshmi Reddy Vs. L.Lakshmi Reddy [AIR 1957 SC 314] 11/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 (5) AKJ.Subbathal Vs. Arunachala Gounder [(2007) 1 MLJ 394] (6) BRJ.Navanetham Vs. Shanmugavadivelu [(2010) 3 MLJ 49] (7) Bonder Vs. Hem [2009 (3) LW 174 (SC)] (8) Binapani Paul Vs. Pratima Ghosh [2007(4) MLJ 1076 (SC)] (9) Sivashankar Prasad Shah and others v. Baikunth Nath Singh and Others [AIR 1969 SC 971]”

17.A perusal of the documents would reveal that based on Ex.A.1 – Maintenance Deed, the plaintiff being the male heir of Subramani Naicker is claiming 1/3 share in the suit property. But, Ex.A.1 – Maintenance Deed was disputed by the 1st defendant stating that at the time of execution of documents, with the consent of his mother Nagammal, who is the wife of Ponnurenga Naicker, some insertions were made. In fact, she intended to give the property to her husband's brother's wife, namely, Deivayanai Ammal, who is the wife of Ponnappa Naicker, till her lifetime. Inserting in the recitals and based on which, the plaintiff is claiming that as a male heir of Subramania Naicker, he is entitled to 1/3 share in the property. As per the recitals of Ex.A.1, Nagammal, the mother of the 1st defendant, was the absolute owner of the suit property. The said Ponnappa Naicker, who is the brother of Nagammal's husband, died issueless. So, Deivayanai Ammal struggled for survival of her life. In order to help her, she intended to give her property and the same could be inferred from the recitals of the document that after the demise of Deivayanai Ammal, the 12/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 property shall give to the male heirs of Nagammal and Subramaniya Naicker. The said Subramaniya Naicker is one of the brothers of Nagammal's husband. When the property belongs to a woman Nagammal absolutely, what made her to transfer the property to the male heirs of Nagammal and Subramaniya Naicker. She had one son. In such circumstance, what made her to convey the suit property to the male heirs not only her son but also the male heirs of Subramaniya Naicker, Both the parties had not adduced any evidence to support their contentions. As per the recitals in Ex.A.1, after the demise of Deivayanai Ammal, the property was devolved upon to the male heirs of Subramaniya Naicker and Nagammal. Therefore, the Court below held that the plaintiff who is one of the male heirs of Subramaniya Naicker is entitled to 1/3 share in the suit property.

18.Even assuming that the document is valid one, whether the plaintiff is put in possession of the property, is to be decided. But, the learned counsel for the respondent/plaintiff argued that the possession of one co-sharer is deemed to be in possession of all the co-sharers. In the case in hand, the entire suit property even possessed by the 1st defendant, the same has be presumed as in joint possession in respect of other sharers. It is settled proposition that the possession of one co-sharer deemed to be in possession of all the other co- 13/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 sharers. In the case in hand, originally the 1st defendant claimed right and title over the property by claiming adverse possession. Even assuming that Ex.A.1 is valid and true one, the 1st defendant claimed right and title over the property by way of adverse possession. At this juncture, the learned counsel for the respondent/plaintiff argued that mere long possession is not sufficient and the 1st defendant is bound to establish that he possessed and enjoyed the suit property, open continuous and uninterrupted and also adverse to the interest of all the persons, including the plaintiff and the 2nd defendant. But, before the Trial Court, on the side of the defendants, Ex.B.1 to Ex.B.3 were marked. Ex.B.1 is the patta stands in the name of the 1st defendant and Ex.B.2 is Chitta stands in the name of Nagammal. Ex.B.3 is the Chitta Adangal in the name of the 1st defendant. Ex.B1 to Ex.B.3 clearly reveal that after demise of Deivayanai Ammal, mutation of records were acted and patta was mutated in the name of the 1st defendant. To prove the cultivation, she produced Chitta Adangal of the year 2004. But, Law requires some more evidence to prove her long and uninterrupted possession. According tot he 1st defendant, Deivanaiammal died in the year 1962. Ever since he is in possession and enjoyment of the suit property.

14/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

19.Admittedly, Nagammal is the relative of the plaintiff. But, as per the cause of action of the Plaint, the plaintiff stated that on 07.07.1994, when he issued a Lawyer Notice for partition, the same was returned with false allegations. Therefore, the plea of cause action arose from the year 1994 onwards. The Original Suit was filed in the year 1997. But, as per the contentions of the 1st defendant ever since 1962 onwards, after demise of Deivayanai Ammal, he alone is in possession and enjoyment of the property with the knowledge of the plaintiff. Admittedly, in the year 1962, the said Nagammal died. Being the close relative, the plaintiff would also have known about the said Deivayanai Ammal's death. Therefore, the 1st defendant alone in possession and enjoyment of the property from 1962 onward. There is no proof on the side of the plaintiff that he caused interference immediately, after the death of Deivayanai Ammal, in the year 1962 onwards, nearly about 26 years. Furthermore, the plaintiff filed one more suit in the year 1988 for permanent injunction and the same was dismissed for non-prosecution. So, upto the year 1988, the plaintiff has not caused any interference in the enjoyment of the 1st defendant over the suit property. Even according to the plaintiff, 1st defendant is in possession of the suit property, but claimed as in joint possession which clearly implies that the 1st defendant alone is in possession and enjoyment of the suit property. After the death of Deivayanai Ammal, ever since from the 15/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 year 1962, nearly about 26 years, the 1st defendant was in possession and enjoyment of the suit property as a legal heir of Nagammal with the knowledge of the plaintiff and the 2nd defendant. In the year 1988, the plaintiff filed a suit for bare injunction and the same was dismissed for default. Thereafter, in the year 1994, the plaintiff filed the present suit. Nearly about 32 years, the 1st defendant is in possession and enjoyment of the suit property open, continuous, uninterrupted and hostile to the interest of all the persons including the plaintiff.

20.Moreover, in the Written Statement itself, the 1st defendant specifically pleaded that in Para 5 that from 1962 onwards, he alone in absolute possession and enjoyment of the suit property in his own right as absolute owner and also stated that he possessed and enjoyed the suit property open, continuous and adverse to the interest of all the persons including the plaintiff and thereby, he has perfect title by adverse possession. Therefore, from the beginning itself, the 1st defendant pleaded that he has perfect title by adverse possession. But, the Trial Court has not framed any issue with regard to adverse possession made by the 1st defendant. But the First Appellate court has framed separate issued to that effect.

16/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007

21.In such circumstances, the plaintiff is not entitled to claim that the possession of the 1st defendant deemed to be the joint possession since all were co-sharers. But, as described above, when all are the close relatives, what permitted the plaintiff to approach the Court nearly about 30 years, after the demise of Deivayanai Ammal. If really, Ex.A.1 was acted upon, the plaintiff and the 2nd defendant ought to have demanded for partition, but there is no reliable evidence on the side of the plaintiff that immediately, after the demise of Deivayanai Ammal, they demanded for partition. Therefore, as submitted by the 1st defendant, Ex.A.1 – Deed has not been acted upon. The 1st defendant have perfect title by adverse possession. The Courts below failed to appreciate the facts properly, thereby, the findings rendered by the Courts below is perverse and liable to be set aside. Accordingly, the Substantial Question of Law (c) is answered.

22.When the 1st defendant has title by adverses possession, the plaintiff is not entitled for the relief of partition. Therefore, the absence of necessary parties is not arose. Accordingly, the Substantial Question of Law (b) is answered. By relying the recitals of Ex.A.1, the Courts below held that the plaintiff is entitled to 1/3 share in the suit property, but as per the findings of this Court, Ex.A.1 - Maintenance Deed dated 06.10.1992 was not acted upon 17/20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm ) S.A.No.405 of 2007 after the demise of the said Deivayanai Ammal. Therefore, the recitals of Ex.A.1 needs no relevant since because the 1st defendant has perfect title over the suit property by adverse possession and by ouster also. The long and uninterrupted possession was proved by the 1st defendant. Therefore, the citation relied by the appellant is supported to their contentions. But, the ratio relied by the respondents is not supported to their case.

Accordingly, this Second Appeal is allowed. The findings of the Courts below is set aside. Consequently, the suit is dismissed as no merit. The plaintiff is not entitled to any share in the suit property. There shall be no order as to costs. Consequently, connected Miscellaneous Petition is closed.




                                                                                          08.07.2025

                Speaking / Non Speaking order
                Neutral Citation : Yes/No
                Index            :Yes/No
                mps




                18/20



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 10/07/2025 08:49:08 pm )
                                                                                   S.A.No.405 of 2007

                To

                1.The Additional Subordinate Judge,
                Chengalpattu.

                2.The District Munsif,
                Alandur.

                3.The Section Officer,
                VR Section,
                Madras High Court.




                19/20



https://www.mhc.tn.gov.in/judis          ( Uploaded on: 10/07/2025 08:49:08 pm )
                                                                                    S.A.No.405 of 2007




                                                                        T.V.THAMAILSELVI, J.



                                                                                                mps




                                                                               S.A.No.405 of 2007
                                                                                              and
                                                                            C.M.P.No.6006 of 2020




                                                                                         08.7.2025




                20/20



https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/07/2025 08:49:08 pm )