Citation : 2021 Latest Caselaw 23509 Mad
Judgement Date : 1 December, 2021
1
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE: 01.12.2021
CORAM
THE HON'BLE MRS.JUSTICE V. BHAVANI SUBBAROYAN
S.A.(MD) No.646 of 2021
and
C.M.P(MD) No.8656 of 2021
Uthumal Beevi Appellant
vs.
Abdul Jappar (Died)
1. Mohammed Mustapa
2. Mohammed Iqbal
3. Beer Fathima
4. Kasinnammal
5. Mohammed Ali Jinnah
6. Kalima
7. Mohammed Fathima
8. Um Musalma Rahmath
9. Abdul Jabar Badhusa
10. Beer Mohammed
11. The Tenkasi Municipality
Rep.by its Commissioner
O/o.Tenkasi Muncipality
Tirunelveli Road
Tenkasi Taluk, Tenkasi District ..Respondents
Second Appeal filed under Section 100 of CPC to set aside the
judgment and decree dated 06.01.2021 made in A.S. No.20 of 2019
on the file of the Sub Court, Tenkasi confirming the judgment and
https://www.mhc.tn.gov.in/judis
2
decree dated 25.07.2018 made in O.S.No.528 of 2012 on the file of
the Additional District Munsif Court, Tenkasi.
For Appellants : Mr.P.Santhana Krishnan
JUDGMENT
The present second appeal has been filed against the Judgment
and Decree in A.S.No.114 of 2011 passed by the learned Subordinate
Judge, Tenkasi dated 27.06.2013 confirming the decree and judgment
in O.S.No.577 of 2008 passed by the learned Additional District Munsif,
Tenkasi dated 14.07.2011.
2. For the sake of convenience, the parties are referred to as, as
described before the trial Court.
3.The case of the plaintiffs, as per the averments made in the
plaint, in short, are as follows:-
(i) The plaintiff had purchased a property on 24.02.1964, for a
valid consideration along with the fourth scheduled house and
pathway. The plaintiff also purchased the 1st schedule property along
with the fourth schedule, including the house and the pathway on
https://www.mhc.tn.gov.in/judis
05.05.1965, for a valid sale consideration. The 3rd scheduled property
belongs to the first defendant. For the 1 to 3 scheduled properties the
fourth schedule property stands as the common pathway and to be
used as common place for their use and occupation. In the 4th
schedule property, the plaintiff or defendant has got no individual
rights and it is a common way and area. The plaintiff first schedule
property rain water collected will pass through the fourth scheduled
property only to reach common water drainage. As it is used as a
common property the first plaintiff is in possession and enjoyment of
the same from the date of purchase. The first defendant also uses the
fourth schedule property to reach the third schedule property. The
sketch would show the exact position of the property situated in the
schedule. There is a Manure pit in the said area.
(ii) There arose a dispute between the plaintiff and the first
defendant and the defendant filed a suit in O.S. No. 441 of 1994
before the District Munsif, Tenkasi and in the said judgment rendered
it was held that the disputed area should be maintained by both the
parties and they shall not cause any disturbance to the existing
structures and to be treated as common place and the path to be
https://www.mhc.tn.gov.in/judis
maintained as common pathway and the first schedule property rain
and other water pours into the fourth schedule property to reach the
drainage in the road. As no other area is available for the water to
reach the drainage. Accordingly, the plaintiff and the first defendant
were restrained from making any construction in the said path as it
would definitely infringe the right of the other party.
(iii) As the first defendant was not in a position to stay alone
due to her age had gone to Tenkasi and the first defendant has utilized
the said opportunity and in her absence tried to construct a house on
20.11.2012 and knowing that immediately she came to her house and
found that the physical features has been totally altered to the
maximum extent and they also removed the compound wall in the
East- West side and constructed a house between the pillar and also
damaged the roof tiles of the plaintiff's house in the first scheduled
property due to the damage water started seeping inside and the
defendant tried to encroach upon the fourth scheduled property in
total which is the common pathway for both. Immediately the second
plaintiff had approached the first plaintiff and also called for a
panchayat with the village elders and the first defendant did not accept
https://www.mhc.tn.gov.in/judis
for the panchayat, hence the plaintiff had given a complaint before the
municipality and to the police.
(iv)The first defendant has submitted that he has got every right
to construct a house as he has also obtained proper permission from
the municipality and he cannot stop the constructions. The complaint
was filed on 26.11.2012. The municipality came to the spot with the
surveyor and has also measured the property but directed the parties
to go for a compromise. The second plaintiff requested the second
defendant to measure the property and accordingly the Surveyor
came on 29.11.2012 to measure the same. The defendants had
obstructed the survey and did not allow them to measure the same.
(v) Hence, on 30.11.2012 the plaintiff filed a complaint before
the second respondent. The second respondent did not perform his
duty as per procedure, the first defendant's had completed the building
construction. Further if the second defendant has given any permission
to the first defendant it is against the building rules laid down for the
Municipality. Further if the second defendant had given any permission
to the first defendant against the building rules of the municipality
https://www.mhc.tn.gov.in/judis
and the said permission will not bind on her. Further submitted that
the said construction would definitely cause inconvenience to the
plaintiff to reach his building. Further he submitted that the said rights
of the plaintiff are being clandestinely obstructed by the defendants in
collusion. At the time of filing the suit, first defendant died and the
respondents were added as parties being the legal heirs.
(vi) It is seen that the first defendant has filed a written
statement wherein he has stated that the plaintiff has got right over
the property in the fourth scheduled, 2 item only and the first and
second document does not have any relevance. He had further
submitted that as per the Town Survey register this suit is not
maintainable and further the documents does have any relevance to
the record of the revenue department and further these documents
have been made use by the plaintiff for giving a complaint. Further
submitted that only after the completion of the building the suit has
been filed which is would definitely fall on the doctrine of latches had
dismissed the suit and no cause of action arises and further submitted
that the disputed property is not correct and further prayed for
dismissal of the suit.
https://www.mhc.tn.gov.in/judis
4. Resisting the claim made by the 1st plaintiff, the 1st defendant
filed a written statement contending interalia that the plaintiff has got
right over only the property in the fourth scheduled, 2 item and the
first and second document does not have any relevance. He further
submitted that as per the Town Survey and Register, the Suit filed by
the 1st plaintiff is not maintainable and further the documents does
have any relevancy to the records of the Revenue Department.
Further submitted that only after the completion of the building, the
suit has been filed, which is would definitely fall on the Doctrine of
Latches and therefore, prayed for dismissal of the suit.
5. The second defendant had filed a counter and denied all the
submissions made by the plaintiff as if they have not issued any such
building permission and if they have issued any such valid permission
it has to be proved by the concerned parties only as per the rules and
regulations they have given permission and further submitted that if
there is any contravention of rule is found the second defendant will
not grant any sanction and planning permission. As they are not
necessary parties, prayed for dismissal of the same.
https://www.mhc.tn.gov.in/judis
6. During trial, the second plaintiff was examined as PW.1 and
marked 11 documents as Ex.A1 to Ex.A11. The first defendant herself
was examined himself as D.W.1 and one document was marked as
Ex.B1. The court document was also marked as Ex.C1 to C5.
7.On analysis of the oral and documentary evidence, the Trial
Court had allowed the suit. Aggrieved by the same, the 1 st defedant
has preferred an appeal in A.S. No.528 of 2012, on the file of the
Principal Sub Court, Tenkasi.
8. The first appellate court, after considering the oral and
documentary evidence of the parties, had dismissed the appeal suit.
Aggrieved by the Judgment and decree passed by the first appellate
Court, the present Second Appeal has been filed by the 1st defendant
on various grounds.
9. The learned counsel appearing for the appellant/ 1 st defendant
would vehemently contend that both the courts below erred to
consider the valid and vital document produced by the appellant/1st
https://www.mhc.tn.gov.in/judis
defendant to prove the case and the appellant / 1 st defendant had ot
produced any document to prove her case over the suit schedule
property. Further both the Courts have erred to consider the document
Ex.B.1 which is the agreement, executed between the 1 st plaintiff and
the 1st defendant on 26.06.2011, which reveals that the appellant /
1st defendant is entitled to make contruction over the suit property.
Further boh the courts below erred to note that the sale deeds
produced by the first plaintiff are not related to the suit property and
under the said situation no decision can be taken regarding the suit
property unless and until the valid and related document is produced.
Further the Courts below erred to note that the 1 st plaintiff has
unnessarily implicated the Tenkasi Municipality as one of the defendant
to the proceedings and infact the Municipality is not a necessary party
to the proceeding and the suit can be dismissed on the ground of
misjoinder further the appellant / 1st defendant had made construction
over the suit property only after getting approval from the Tenkasi
Municipality and in the present case also they have appeared and not
contested the case of the 1st defendant and the presumption of both
the Courts that the construction made by the 1 st defendant is proper
cannot be accepted.
https://www.mhc.tn.gov.in/judis
10. The learned counsel appearing for the respondent /
defendant would submit that the well considered Judgments of the
Courts below need not be interfered with, as there is no question of
law involved in this Second Appeal and prayed for dismissal of the
Second Appeal.
11. This Court paid its anxious consideration to the rival
submissions made and also carefully perused the materials placed on
record.
12. According to the plaintiff, the 1st plaintiff had purchased a
property on 24.02.1964, for a valid consideration along with the
fourth scheduled house and pathway. The plaintiff also purchased the
1st schedule property along with the fourth schedule, including the
house and the pathway on 05.05.1965, for a valid sale consideration.
The 3rd scheduled property belong to the first defendant. For the 1 to 3
scheduled properties the fourth schedule property stands as the
common pathway and common place for their use and occupation. In
the 4th schedule property, the plaintiff or defendant has got no
https://www.mhc.tn.gov.in/judis
individual rights and it is a common pathway. According to the
plaintiffs, they have have right to pass water both dirty and rain water
through the 4th schedule property, which is a common pathway to the
1st plaintiff and the 1st defendant. The first defendant also uses the
fourth schedule property to reach the third schedule property. The
sketch would show the exact position of the property situated in the
schedule. Accordingly, the 1st plaintiff and the 1st defendant cannot
make any construction in the said path, as it would definitely infringe
the rights of the other party. In these, circumstances, the 1 st
defendant constructed a house encroaching the 4th schedule property,
which is a pathway, which was objected by the 1st plaintiff. Hence, on
30.11.2012 the plaintiff filed a complaint before the second
respondent. Despite taking action, the second defendant had given
permission to the first defendant contrary to the law. Therefore, the
1st plaintiff filed a suit.
13. According to the 1st defendant, he had constructed the
building as pex Ex.B1, agreement entered into between the 1st plaintiff
and the 1st defendant. The 1st defendant did not violate the terms and
conditions contained in Ex.B1. If there is any contravention of Rules
https://www.mhc.tn.gov.in/judis
the second defendant will not grant sanction and planning permission
to construct the building. Hence, prayed for dismissal of the suit. But,
accroding to the 2nd defendant, the sanction and planning permission
has been given as per the Rules.
14. It is not in dispute that the 4 th schedule property is a
common pathway. According to the plaintiff, the 1st defendant have no
right to construct a building in the 4th schedule property, as it is a
common pathway both to the plaintiffs and the defendants. According
to the 1st defendant, as per the agreement Ex.B1, dated 26.06.2001,
entered into between the 1st plaintiff and 1st defendant, the 1st
defendant constructed the building. When P.W.1 was examined on the
side of the first defendant, P.W.1 has stated as follows:-
“1k; gpujpthjpAk; vd; jfg;gdhuhd 1k; thjpAk;
2001k; tUlk; I{d; khjk; 26k; Njjp jhth nrhj;J
rk;ge;jkhf xU Xg;Ge;jk; nra;J nfhz;lhh;fs;
vd;W nrhd;dhy; mjd; cs;slf;fk; vdf;F
njhpahJ. Mdhy; jw;NghJ vd;dplk; fhl;;lg;gLk;
me;j xg;ge;jj;jpd; efypy; cs;s ifnaOj;J
vd;Dila jfg;gdhUilaJjhd;. Nkw;gb
xg;ge;jkhdJ vq;fs; iftrk; cs;sjh
https://www.mhc.tn.gov.in/judis
Njbg;ghh;j;Jjhd; nrhy;y ,aYk;. Nkw;gb
xg;ge;jj;jpw;F cl;gl;L jhd; 1k; gpujpthjp tPL
fl;bAs;shh; vd;Wk; mjid kiwj;J ,t;tof;if
jhf;fy; nra;Js;Nshk; vd;Wk; nrhd;dhy; rhpay;y”
15. Furthermore, the defendants have not produced any
documents like sale deed, plan approval etc., to prove the fact that the
building was constructed based on the terms and conditions contained
in the agreement and the defendants has to prove the same, but failed
to do so. Therefore, this Court has no hesitation in holding that the
construction made by the 1st defendant in the property in dispute is an
unauthorized construction. The said agreement is a xerox copy and the
said agreement has not been produced.
16. As per the admission made by the 1st defendant, he
constructed the building as per Ex.B1, Agreement Deed, executed on
26.06.2001. On perusal of the Advocate Commissioner's Report
confirms the fact that there was a building in the common pathway
that an unauthorized construction was made over the 4th Schedule in
2nd item of property. On perusal of records it is seen that the 1st
defendant had admitted in his cross examination that at the time of
https://www.mhc.tn.gov.in/judis
filing the suit, he had constructed the builing in the east- west
direction, as per the permission granted by the plaintiff, but which has
not been proved by adducing any evidence. Further, in the town
survey register it has been found that it is the common pathway.
When that being the case, the plaintiffs or the defendants cannot
have an exclusive right over the common pathway and they
themselves cannot enter into an agreement and construct a building,
which would definitely obstruct the pathway. As per the judgment in
O.S. No.528 of 2012 they are estopped from doing so.
17. In view of the forgoing discussions, this Court finds no
reason to interfere with the well reasoned Judgments of the Courts
below and also there is no question of law much less substantial
question of law arises for consideration in this Second Appeal
Accordingly, the Second Appeal is liable to be dismissed.
18. In fine, the Second Appeal is dismissed, confirming the
Judgment and Decree in A.S.No.114 of 2011, passed by the learned
Subordinate Judge, Tenkasi in confirming the Decree and Judgment in
O.S.No.577 of 2008 passed by the learned Additional District Munsif,
https://www.mhc.tn.gov.in/judis
Tenkasi. The appellants / defendants are directed to vacate the 4th
schedule, 2nd item of the suit property, within a period of three
months from the date of receipt of a copy of this Judgment. However,
there shall be no order as to costs. Consequently, connected
miscellaneous petition is closed.
01.12.2021 Index: Yes/No.
Internet: Yes/No.
aav
Note: In view of the present lock down owing to COVID 19 pandemic, a web copy of the order may be utilised for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the Advocate/litigant concerned.
To
1. The Sub Court, Tenkasi
2. The Additional District Munsif Court, Tenkasi.
https://www.mhc.tn.gov.in/judis
V. BHAVANI SUBBAROYAN, J.
aav
S.A.(MD) No.646 of 2021 and C.M.P(MD) No.8656 of 2021
01.12.2021
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!