Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thiruvenkada Ramanujam vs Jeyaraman
2021 Latest Caselaw 23883 Mad

Citation : 2021 Latest Caselaw 23883 Mad
Judgement Date : 6 December, 2021

Madras High Court
Thiruvenkada Ramanujam vs Jeyaraman on 6 December, 2021
                                                                                   S.A(MD)No.761 of 2021


                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED : 06.12.2021

                                                              CORAM

                         THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                               S.A(MD)No.761 of 2021


                    Thiruvenkada Ramanujam                     ... Appellant/Appellant/Defendant

                                                        Vs.

                    Jeyaraman                                  ... Respondent/Respondent/Plaintiff


                    Prayer: Second Appeal filed under Section 100 of the Code of Civil
                    Procedure against the judgment and decree, dated 12.10.2020 passed
                    in A.S.No.16 of 2019, on the file of the Sub Court, Paramakudi,
                    confirming the judgment and decree dated 07.09.2018 passed in
                    O.S.No.107 of 2016 on the file of the Principal District Munsif Court,
                    Paramakudi.


                                     For Appellant             : Mr.K.Alagarsamy




                    1/16

https://www.mhc.tn.gov.in/judis
                                                                               S.A(MD)No.761 of 2021


                                                     JUDGMENT

The concurrent Judgments and decrees passed in O.S.No.107 of

2016 by the Principal District Munsif Court, Paramakudi and in

A.S.No.16 of 2019, by the Sub Court, Paramakudi, are being

challenged in the present Second Appeal.

2. The respondent/plaintiff has instituted a suit in O.S.No.107 of

2016 on the file of the trial Court for the relief of declaration,

permanent injunction and also to cancel the patta issued by the District

Revenue Officer, wherein, the present appellant has been shown as

defendant.

3. The case of the plaintiff is that originally the father of the

plaintiff, viz., Thirupathi Nadar, has purchased the property measuring

an extent of 5 acres 10 cents, in the year 1963, for his minor son, who

was aged about 16 years, as a guardian and the same has been

registered as Document No.465, dated 13.05.1963 and he has also

purchased another property, measuring an extent of 5 acres 10 cents

for his minor son, as a guardian and the same has also been registered

as Document No.466, dated 13.05.1963 and both the properties are

situated in Survey No.282. The total extent of the said lands come to

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

an extent of 4.28 hectares. After the plaintiff became major, he was in

possession and enjoyment of the same and by UDR scheme, he had

also obtained patta No.422 on 10.04.1973 in Survey No.282. When the

plaintiff was in possession and enjoyment of the suit property, the

defendant trespassed into the plaintiff's property by clandestinely

making some mutation in the revenue records and obtained Patta

No.711 and the issuance of patta to the defendant came to the

knowledge of the plaintiff only in the month of December, 2012.

Immediately, thereafter the plaintiff had approached the Revenue

Divisional Officer, Paramakudi, on 24.12.2012 by filing an appeal. The

Revenue Divisional Officer has sent a notice to the defendant, but he

did not appear for the enquiry and the Revenue Divisional Officer had

passed an order by referring the matter to the District Revenue Officer,

as he has got no jurisdiction to entertain such plea. The District

Revenue Officer did not enquire it properly and passed an order by

dismissing the claim made by the plaintiff. The plaintiff having

produced all the documents to show that he is in possession and

enjoyment of the property, the defendant, on an erroneous approach

using the muscle power and man power, had obtained a fraudulent

patta No.711 in Survey No.282 and also obtained computerized patta.

As the defendant was trying to encroach upon the suit schedule

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

property of the plaintiff, he filed a suit for declaration, permanent

injunction and also to cancel the patta issued by the District Revenue

Officer.

4. The defendant filed a written statement denying all the

averments, but admitted the said document, dated 13.05.1965, which

was executed by the father of the plaintiff, when the plaintiff was a

minor and stated that the suit schedule property was not purchased by

the father of the plaintiff on his own income and the same has been

purchased by utilising the income derived from the ancestral property.

As per the oral partition held between the said parties, namely

Thirupathi Naidu, Devakiammal, Srinivasan, plaintiff and the defendant,

all the properties were divided and accordingly, an unregistered

partition deed was executed as all the parties agreed and signed in

front of the elders, who have also signed as witnesses. The original

document is available only with the plaintiff and the xerox copy is

available with the defendant and as per the said partition deed, the

divided portion of the property has been handed over to the defendant

and he is in possession and enjoyment of those properties and other

properties are still stands in the name of their parents. With regard to

the undivided portion, patta No.422 which stands in the name of the

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

plaintiff has been cancelled by the revenue authorities and after

partition, as per UDR scheme, for the properties of the defendant

including other properties, the revenue authority has issued patta

No.711 and the suit schedule properties were not fit for cultivation.

Hence, the defendant planted prosopis juliflora and he was in

possession for more than 30 years and enjoying the same and only

based on the evidence, the revenue authorities have dismissed the

appeal filed by the plaintiff and the suit is barred by limitation and

prayed for dismissal of the same.

5. Before the trial Court, on the side of the plaintiff, the plaintiff

examined himself as P.W.1 and one Pandian was examined as P.W.2

and Exs.A1 to A6 were marked. On the side of the defendant, the

defendant was examined as D.W.1 and Sathish Kumar was examined

as D.W.2 and Exs.B.1 to B.4 were marked and on the side of the

witness, Ex.X.1 to Ex.X4 were marked.

6. On the basis of the rival pleadings made on either side, the

trial Court, after framing necessary issues and after evaluating both the

oral and documentary evidence, has granted a decree of declaration

and granted permanent injunction restraining the defendant, their men

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

and agents from encroaching and trespassing into the suit schedule

property. Regarding the cancellation of patta, the same was dismissed

against the plaintiff.

7. Aggrieved by the Judgment and decree passed by the trial

Court, the defendant as appellant, had filed an Appeal Suit in

A.S.No.16 of 2019. The first appellate Court, after hearing both sides

and upon reappraising the evidence available on record, had dismissed

the appeal, confirming the Judgment and decree passed by the trial

Court.

9. Challenging the said concurrent Judgments and decrees

passed by the Courts below, the present Second Appeal has been

preferred at the instance of the defendant, as appellant.

10. Heard the learned counsel for the appellant and also perused

the records carefully.

11. The learned counsel appearing for the appellant/defendant

would submit that the Courts below have failed to consider Ex.B.1 to

Ex.B.4 in a proper perspective and the Courts below have failed to

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

consider the evidence of P.W.1-Jeyaraman that he admitted that there

was a partition among his family and the plaintiff's family in his

evidence, but the Courts below held that the plaintiff is in possession

and enjoyment of the suit property. The Courts below had erred in

holding that the document of partition has not been filed by the

appellant. Once the plaintiff admitted before the Courts below through

his evidence that there was a partition among his family and the

plaintiff's family and thereby not producing the partition document is

not fatal to the case of the appellant. The Courts below failed to

consider the order passed by the Revenue Divisional Officer, dated

04.08.2016 viz., Ex.B.4 and Ex.B.1-patta obtained by the appellant

and also Ex.B.2-mortgage deed.

12. It is the admitted case of the plaintiff that originally the

father of the plaintiff, namely, Thirupathi Nadar, has purchased two

properties in favour of the plaintiff, who was a minor, aged about 16

years, as a guardian and the same have been registered as Document

Nos.465 and 466, dated 13.05.1963 and both the properties are in

Survey No.282 and the total extent of the said lands totally come to an

extent of 4.28 hectares. After the plaintiff became major, he was in

possession and enjoyment of the same and by UDR scheme, he has

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

also obtained patta No.422 on 10.04.1973 in Survey No.282. When the

plaintiff was in possession and enjoyment of the suit property, the

defendant trespassed into the plaintiff's property and fraudulently

obtained Patta No.711. Thereafter, the plaintiff approached the

Revenue Divisional Officer, Paramakudi, on 24.12.2012 by filing an

appeal. The said Revenue Divisional Officer had passed an order by

referring the matter to the District Revenue Officer, as he has got no

jurisdiction to entertain such plea. The District Revenue Officer

dismissed the claim made by the plaintiff. As the defendant tried to

encroach upon the suit schedule property of the plaintiff, he filed the

suit. The defendant had admitted the document dated 13.05.1965,

which was executed by the father of the plaintiff, as a guardian, when

the plaintiff was minor and stated that the suit schedule property was

not purchased by the father of the plaintiff on his own income and the

same has been purchased by utilising the income derived from the

ancestral property. As per the oral partition, all the parties agreed and

signed infront of the elders, who have also signed as witnesses and the

original document was available with the plaintiff and the xerox copy

was available with the defendant and as per the said partition deed,

the divided portion of the property has been handed over to the

defendant and he was in possession and enjoyment of those properties

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

and other properties are still in the name of their parents. With regard

to the undivided portion, patta No.422 which stands in the name of the

plaintiff has been cancelled by the revenue authorities and after

partition, as per UDR scheme, the properties of the defendant including

other properties, the revenue authorities has given pattta No.711.

13.On a perusal of Ex.A.1 and Ex.A.2-sale deeds, dated

13.05.1963, it is seen that the documents have been purchased by the

father of the plaintiff on behalf of his minor son, as a guardian, when

the plaintiff was aged about 16 years, which were registered

documents and the same have to be considered as a original genuine

one and the same have not been purchased through income from the

ancestral property. Further, it is seen that the father of the plaintiff has

purchased the properties only on behalf of the plaintiff as a guardian

and after two years, when he becomes major, the properties devolved

on the plaintiff and he was in possession and enjoyment of the same.

Ex.A.3-patta, dated 10.04.1973, would prove that separate patta No.

422 has been issued in the name of the plaintiff. At the time when the

plaintiff attained the age of 18, within three years ie., at the age of 21,

the defendant has not raised any objection that Ex.A.1 and Ex.A.2-sale

deeds are ancestral properties and the defendant has not taken any

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

steps for cancelling the patta, dated 10.04.1973. Only after a long

period, the defendant claimed that the suit property has not been

purchased by the father of the plaintiff on his own income and claimed

that it is a common joint family property. However, there is no material

to establish that the father of the plaintiff has purchased the property

from his own income or how the plaintiff and the defendant partitioned

the other properties, are not established. The defendant has stated

that the properties has been allotted to him by oral partition and based

on which, patta was issued, could not be a legally valid one, as he has

produced an unregistered document before the authorities and the

same has been accepted by the revenue authorities and obtained

patta, but the said unregistered document was not marked before the

trial Court and there was no other evidence to prove that there was a

partition held between the family members. As no details regarding on

what date partition has been effected and who are all available at the

time when partition took place and no evidence has been let in in this

regard and also the original document has not been produced and

examined, the trial Court as well as the first Appellate Court have come

to the conclusion that in the absence of any parent title deed ie.,

partition deed, the defendant claim has to be rejected.

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

14. Further, if at all the original document is with the plaintiff, the

defendant could have called for the same by filing appropriate

application under Order 11 Rule 16 seeking for production of the

original document and the same was not initiated by the defendant to

establish his case. Further, the revenue authorities have issued patta

No.422 in favour of the plaintiff and later on only, patta No.711 was

issued in favour of the defendant. That being the case, the defendant

has not proved under what circumstances, Ex.B.1-patta was issued to

him and on going through the said document, it is seen that not only

with regard to the suit schedule property but also with regard to other

properties, separate patta has been issued to the defendant measuring

an extent of 7.88 hectare lands. During the cross-examination, the

defendant has stated that for 18 acres, patta has been issued to him

and he had also sold 7 acres of land in Valimarichan Village. That being

the case, there are three brothers viz., the plaintiff, the defendant and

one Srinivasan and the defendant was not in a position to say how he

got 18 acres of land for his share alone and the claim was not

accepted. Before UDR scheme, separate patta was issued in favour of

the plaintiff, which was marked as Ex.A.3. Before cancelling Ex.A.3, the

defendant has to make an application before the Tahsildar and the

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

Tahsildar has to follow the procedure and give an opportunity to the

parties and after hearing them only, the Tahsildar can pass appropriate

orders under the patta pass Book Act and cannot make changes or

mutation as and when he wishes and for giving effect to this order, the

parties should be examined and reasoned orders should be passed.

When patta has been issued by the authorities in favour of the plaintiff,

the same cannot be unilaterally cancelled by the revenue authorities

and in the absence of any registered document in favour of the

defendant, the order issued by the authorities is erroneous and the

same has to be cancelled.

15. In the absence of any evidence to show that under what

basis patta was cancelled and fresh patta was issued to the defendant,

the said patta issued in favour of the defendant is hereby cancelled and

the authorities are hereby directed to pass appropriate orders in favour

of the plaintiff, who has established the title by producing appropriate

sale deeds, dated 13.05.1963.

16. As the original title traces back to the plaintiff and the

defendant was never a owner of the said land, the revenue authorities

while making mutation under UDR scheme, the said act of the

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

authorities cannot bind on the plaintiff. The patta issued in favour of

the defendant will not confer any title to the defendant, as the

defendant had obtained the UDR patta by malpractices and he has not

established his case that the suit properties are joint family properties

and hence, this Court is of the view that the Judgment rendered by the

trial Court as well as the first Appellate Court has to be confirmed.

Further, when the title to the property is disputed, the revenue

authorities has got no authority to decide the issue and it has to be

decided only by the competent civil Court. Accordingly, when the

plaintiff has filed a suit for declaring the title in favour of him, as the

Courts below have already come to a conclusion that the properties

belonged to the plaintiff, the authority also based on the declaration

has to issue patta in favour of the plaintiff. The other facts regarding

the possession, the plaintiff has proved his possession by examining

D.W.2-Village Administrative Officer and during the cross-examination,

he has stated that the suit property was in the possession of one

Chandran and further stated that the crop insurance was also issued in

the name of Chandran, who was a lessee in the hands of the plaintiff.

Accordingly, the factum of possession was also proved by the plaintiff

and in the absence of any other evidence other than UDR patta issued

by the revenue authorities, the plaintiff is entitled for the relief of

https://www.mhc.tn.gov.in/judis S.A(MD)No.761 of 2021

declaration and permanent injunction. The revenue authorities are

hereby directed to pass appropriate orders for issuing patta to the

plaintiff.

17. For the reasons aforesaid, this Court is of the considered

view that no substantial questions of law has been made out by the

appellant/defendant to interfere with the well considered judgments

and decrees rendered by the Courts below and accordingly, the Second

Appeal fails and the same stands dismissed. No costs.



                                                                                06.12.2021
                    Index          : Yes/No
                    Internet       : Yes/No
                    ps



                    Note :

                    In view of the present lock
                    down owing to COVID-19
                    pandemic, a web copy of the
                    order may be utilized 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.






https://www.mhc.tn.gov.in/judis
                                                             S.A(MD)No.761 of 2021




                    To
                    1.The Sub Court,
                         Paramakudi.


                    2.The Principal District Munsif Court,
                       Paramakudi.


                    3.The Record Keeper,
                       V.R. Section,
                       Madurai Bench of Madras High Court,
                       Madurai.






https://www.mhc.tn.gov.in/judis
                                              S.A(MD)No.761 of 2021


                                  V.BHAVANI SUBBAROYAN, J.
                                                                ps




                                            Judgment made in
                                      S.A(MD)No.761 of 2021




                                                  06.12.2021






https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter