Citation : 2021 Latest Caselaw 17036 Mad
Judgement Date : 19 August, 2021
S.A.(MD)No.896 of 2014
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 19.08.2021
CORAM:
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
S.A.(MD)No.896 of 2014
Ramalingam ... Appellant / Respondent / Defendant
-Vs-
Lakshmi Ammal ... Respondent / Appellant / Plaintiff
PRAYER: Second Appeal filed under Section 100 of the Civil Procedure
Code, against the judgment and decree of the learned 2nd Additional District
and Sessions Judge, Tiruchirappalli in A.S.No.295 of 2011, dated
27.03.2013 reversing the judgment and decree dated 09.07.2010 made in
O.S.No.182 of 2005 on the file of the 1st Additional Subordinate Judge,
Tiruchirappalli.
For Appellant : Mr.R.Sundar Srinivasan
For Respondent : Ms.J.Anandha Valli
https://www.mhc.tn.gov.in/judis/
1/8
S.A.(MD)No.896 of 2014
JUDGMENT
This second appeal arises out of a partition suit. The respondent
herein namely Lakshmi Ammal filed O.S.No.182 of 2005 on the file of the
first Additional Subordinate Judge, Trichy, seeking partition and separate
possession of 1/2 share in the suit properties. The suit properties are 13 in
number.
2. The case of the plaintiff is that her father late Arumugam got most
of the suit properties under registered partition deed dated 26.06.1952.
Arumugam got married to Annakili and through the wedlock, the plaintiff
and the defendant Ramalingam were born. After 1952 partition, the
plaintiff's father purchased some properties. On 29.12.1969, there was a
partition between the plaintiff's father Arumugam and the plaintiff's brother
Ramalingam. In the said partition, Arumugam was allotted 'A' schedule
properties, while Ramalingam was allotted 'B' schedule properties.
The plaintiff's father Arumugam thus obtained exclusive title over the 'A'
schedule properties set out in the partition deed dated 29.06.1969.
The plaintiff would specifically claim that the suit schedule properties
broadly correspond to “A” schedule properties of the partition deed dated
29.06.1969. The plaintiff's father died intestate in the year 1981. The
plaintiff's mother also died some time in the year 1985. https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
3. The plaintiff would claim that the suit properties have not been
partitioned. Since the defendant / brother was acting in an unfair manner,
she was constrained to file the suit for partition. The defendant filed the
written statement controverting the plaint averments. The defendant
pointed out that after 1969 partition between the defendant and Armugam/
father of the parties herein, certain transactions took place. Under the
partition deed dated 29.06.1969, the father Arumugam was allotted as many
as 11 items. All the 11 items were settled by Arumugam during his life
time. Following the demise of the father, there was an exchange of
properties between the plaintiff and the defendant on 27.05.1982. The
defendant would allege that suppressing all these material aspects, the suit
had been instituted. Based on the divergent pleadings, the trial Court
framed the necessary issues. The plaintiff examined herself as P.W.1 and
marked Ex.A1 to Ex.A6. The defendant examined himself as D.W.1 and
marked Ex.B1 to Ex.B3.
4. After a consideration of the evidence on record, the trial Court, by
judgment and decree dated 09.07.2010 dismissed the suit. Aggrieved by the
same, the plaintiff filed A.S.No.295 of 2011 before the second Additional
District and Sessions Judge, Trichy. By the impugned judgment and decree
dated 27.03.2013, the first appellate Court set aside the judgment and https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
decree passed by the trial Court and passed preliminary decree as prayed
for. Aggrieved by the same, the defendant has filed this second appeal.
5.The second appeal was admitted on the following substantial
questions of law:-
(a) Whether the lower appellate Court is justified in setting
aside on surmises and conjectures the well considered judgment and
decree of the trial Court?
(b) Whether the first appellate Court is justified in granting a
decree for partition overlooking the deed of exchange dated
27.05.1982 executed between the plaintiff and appellant which would
falsify the contention of the plaintiffs that the properties are common
properties?
(c) Whether the first appellate Court is justified in not holding
that the suit is barred by limitation?
(d) Whether the first appellate Court is justified in not holding
that the plaintiff is estopped in fact and upon law and by conduct in
claiming the relief of partition?
(e) Whether the first appellate Court is justified in setting aside
the findings of the trial Court without any discussion about the
reasoning assigned by the trial Court for dismissing the suit?
https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
(f) Whether the first appellate Court is justified in not framing
points for determination which is mandatory under Order 41 Rule 31
of C.P.C., which has resulted in miscarriage of justice.
(g) Whether the first appellate Court is justified in granting
decree of partition when the sons of the appellant who are the settlees
were not impleaded as parties?
6.Heard the learned counsel on either side.
7.I am more than satisfied that the father of the parties herein namely
Arumugam settled most of the items that were allotted to him under the
partition deed dated 29.12.1969 (Ex.A3) in favour of the grand children
born through the appellant and the plaintiff herself. Of-course, the
registered deed of settlement dated 09.02.1977 executed by Arumugam in
favour of the plaintiff was not marked before the Court below. The
defendant however had marked the deed of exchange dated 27.05.1982
(Ex.B2). When the plaintiff was questioned on this, she flatly denied that
an exchange ever took place. However, from a perusal of the grounds of
first appeal, one can notice that she had grudgingly conceded that some of
the suit items very much figure in Ex.B2- deed of exchange.
https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
8. There is considerable merit in the contention of the learned counsel
appearing for the appellants that a person who approaches the Court with
unclean hands must be non-suited at the threshold. He referred to the
decision of the Hon'ble Supreme Court reported in (2010) 14 SCC 38
(Ramjas Foundation Vs. Union of India ).
9. In the case on hand, the plaintiff had deliberately not included the
deed of settlement dated 09.02.1977 executed in her favour and the deed of
exchange entered into with the defendant. There is also another lacuna in
the case of the plaintiff. The suit schedule comprises as many as 13 items
but the description is totally vague. The plaintiff appears to have maintained
the description that probably obtained way back in the year 1952. There is
nothing to show that these items belonged to the father Arumugam. The
plaintiff having come to the Court seeking the relief of partition, is obliged
to file a correlation statement indicating that the properties belonged to the
father Arumugam. Without taking note of any of these aspects, the first
appellate Court has granted preliminary decree as prayed for.
10. It is admitted by the learned counsel appearing for the appellant
that the property covered under Ex.A2, dated 03.12.1957 does not appear to
be included in the 1969 partition deed (Ex.A3) or in the subsequent deed of https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
settlement. Since the plaintiff has not filed the correlation statement, the
counsel on either side agree that the impugned judgment and decree passed
by the first appellate Court can be set aside and the matter can be remanded
to the file of the trial Court. Accordingly, the impugned judgment is set
aside. The second appeal is allowed. The matter is remanded to the file of
the trial Court. The plaintiff will have to file a petition for amending the
suit schedule. The plaintiff will have to file a correlation statement and
thereafter, exclude the items that are covered under Ex.B1 dated 30.10.1978
and Ex.B2 dated 27.05.1982. If there are any other properties belonging to
Arumugam still available, the suit schedule will be confined only to those
items. It is open to the defendant to file additional written statement. His
defence is fully left open. No costs.
19.08.2021
Internet : Yes/No Index : Yes/No rmi To
1.The 2nd Additional District and Sessions Judge, Tiruchirappalli.
2. The 1st Additional Subordinate Judge, Tiruchirappalli.
3.The Section Officer, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.896 of 2014
G.R.SWAMINATHAN.J.,
rmi
Judgment made in S.A.(MD)No.896 of 2014
19.08.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!