Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saroja vs Indirani
2021 Latest Caselaw 25109 Mad

Citation : 2021 Latest Caselaw 25109 Mad
Judgement Date : 21 December, 2021

Madras High Court
Saroja vs Indirani on 21 December, 2021
                                                                                      S.A.No.934 of 2012
                                                                                    and M.P.No.1 of 2012

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED : 21.12.2021

                                                          CORAM:

                           THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN

                                                      S.A.No.934 of 2012
                                                     and M.P.No.1 of 2012
                     1.Saroja
                     2.Mageswari
                     3.Revathy
                     4.R.Venkatesan
                     5.V.D.Gopalakrishnan                       ... Appellants/Defendants
                                                             Vs.
                     Indirani                                   ... Respondent/Plaintiff


                     PRAYER: This Second Appeal has been filed under Section 100 of CPC
                     against the judgment and decree passed in A.S.No.60 of 2010, on the file
                     of the Sub Court, Kancheepuram, dated 28.04.2011, reversing the
                     Judgment and Decree passed in O.S.No.359 of 2006, on the file of the
                     District Munsif Court, Kancheepuram, dated 17.06.2010.


                                    For Appellants         : Mr.J.Manoharan
                                    For Respondent         : Mr.R.Sathiya Murthy




https://www.mhc.tn.gov.in/judis
                     1/9
                                                                                        S.A.No.934 of 2012
                                                                                      and M.P.No.1 of 2012

                                                          JUDGMENT

The defeated defendants are the appellant herein.

2.This Second Appeal has been against the judgment and decree

passed in A.S.No.60 of 2010, by the Sub Court, Kancheepuram, dated

28.04.2011, wherein, the learned Judged has reversed the judgment and

decree passed in O.S.No.359 of 2006, by the District Munsif Court,

Kancheepuram, dated 17.06.2010.

3.Brief facts of the case:

(a).The plaintiff/respondent has filed a suit in O.S.No.359 of 2006

to declare Ex.A3/Sale Deed executed by the fifth defendant/fifth

respondent herein, dated 12.07.2006, in favour of the fourth defendant as

null and void, not binding upon the him and consequently injunction

against the other defendants in respect of his share alone. The

preliminary contention in the plaint is that seeking Ex.B1/general power

of attorney, dated 14.06.2004, the plaintiff and the defendants 1, 2, 3 & 5

have executed a power of attorney in favour of the fifth defendant to

make arrangements to sell the schedule mentioned property and to submit

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

proper accounts to the plaintiff and others, but the was not carried on by

the fifth defendant and hence, under Ex.A1/legal notice dated

16.11.2005, the plaintiffs have cancelled the power of attorney in favour

of the fifth defendant in respect of entire property. Despite the

cancellation of the power of attorney, the fifth defendant along with

others have executed the sale deed under Ex.B3 and hence, the suit.

(b).The appellants/defendants have filed a written statement, inter

alia contending that they have received the money of Rs.1,25,000/- and

executed power of attorney under Ex.B1 and subsequently, the

plaintiff/respondent herein has issued the legal notice on 16.11.2005 not

to act in furtherance of the power of attorney given by her and do not

revoke the power by a registered instrument and based upon Ex.A3/sale

deed, he has also obtained Patta and he is in possession of the property.

(c).Before the Trial Court, on behalf of the plaintiff, she herself

was examined as PW1 and Exs.A1 to A4 were marked; on behalf of the

defendants DW1/the mother of the plaintiff and DW2/brother of the

plaintiff, were examined and marked Exs.B1 & B2.

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

(d).Taking into consideration the facts and circumstances of the

case, the Trial Court, by a judgment dated 17.06.2010, has dismissed the

suit. Aggrieved over the same, the plaintiff has filed an appeal suit in

A.S.No.60 of 2010 before the Sub Court, Kancheepuram. The learned

Judge by a judgment dated 28.04.2011, has allowed the appeal and

consequently the said suit in O.S.No.359 of 2006 was decreed. Hence

the Second Appeal by the defendants.

4.The Second Appeal was admitted on 21.09.2012, on the

following substantial questions of law:

“1.Whether the Lower Appellate Court has committed an error in granting a decree of permanent injunction not to alienate Items 1 and 3 of the suit properties without even restricting the same to the share of the plaintiff?

2.Whether the Power of Attorney granted in favour of the fifth defendant is irrevocable to say that the notice issued by the plaintiff revoking the same does have no effect?”

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

5.Heard the learned counsels and perused the materials placed on

record.

6.After perusing the records, it is seen that admittedly, the general

power of attorney viz., fifth defendant has not entered into witness box,

he has not subjected himself to the cross examination. Under Sections

201 and 202 of the Indian Contract Act, the general Power of Attorney

can be revoked even by the notice, though a stand was taken by the

defendant that Ex.B1/Power of Attorney is coupled with consideration on

the receipt of Rs.25,000/- each and hence, it is projected as if, it is a

power coupled with consideration.

7.Admittedly, the defendants have not filed any document

evidencing the such payment to show the power is coupled with

consideration so as to make it as irrevocable. In the absence of any

clause in Ex.B1/Power of Attorney regarding irrevocable in nature, in

view of Ex.A1/legal notice issued for cancellation of power of attorney

in respect of her share, which was admittedly served under Ex.A2, the

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

Lower Appellate Court has rightly come to the conclusion that Ex.B1/

power of attorney executed in favour of the fifth defendant by the

plaintiff stands revoked to that extent and Ex.A3/sale deed is not binding

upon him. With this in nature the Lower Appellate Court has rightly

allowed the sale deed only to an extent so as to by the share of the

plaintiff alone.

8(a).Though, several substantial of law were raised in the second

appeal, I find that ground No.5 is wrong, which does not arise from

evidence. The respondent/plaintiff never admitted the receipt of money

and executed receipt for payment of money from the power agent/fifth

defendant. On a perusal of the evidence of PW1, it is seen that the

plaintiff denied the suggestion that she has received the money and

execution of alleged receipt for payment of money. When the respondent

herein/plaintiff has denied the receipt of any consideration for sale deed

or for execution of general power of attorney, the ground No.5 is wrongly

worded. It is for the appellants/defendants to show that the plaintiff has

received money either for execution of power of attorney or before

execution of the sale deed. Though, they claim they received Rs.25,000/-

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

each, though they claim there was a receipt, though they claim since it

was unregistered and unstamped, they could not be filed, however, these

excuses cannot save the plea.

8(b).The power of attorney was executed to all the properties of

the suit schedule since the sale under Ex.A3/sale deed was only in

respect of Item No.2 of the suit property and the same cannot be put

against the plaintiff. Since the fifth defendant has effected the sale in

clandestine manner, the plaintiff has chosen to cancel the power. Hence,

the plaintiff has cancelled the power deed dated 14.06.2004 by way of

legal notice under Ex.A1, stating that the power of attorney agent/fifth

defendant cannot represent on behalf of the plaintiff and therefore, the

Lower Appellate Court has rightly rejected the case of the defendants.

Hence,the substantial question of law No.1 is answered in negation

against the appellants/defendants, in view of Ex.A1/revocation of the

power, which is not supported by consideration is valid in law.

Consequently, the Judgment rendered by the Lower Appellate Court in

A.S.No.60 of 2010, dated 28.04.2011, does not call for any interference.

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

9.Accordingly, this Second Appeal is dismissed. The judgment

and decree passed in A.S.No.60 of 2010, by the Sub Court,

Kancheepuram, dated 28.04.2011, by reversing the judgment and decree

passed in O.S.No.359 of 2006, by the District Munsif Court,

Kancheepuram, dated 17.06.2010, is hereby confirmed. No costs.

Consequently, connected miscellaneous petition is closed.

21.12.2021

Internet : Yes dua

To

1.The Sub Court, Kancheepuram.

2.The District Munsif Court, Kancheepuram.

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

S.A.No.934 of 2012 and M.P.No.1 of 2012

RMT.TEEKAA RAMAN, J.

dua

S.A.No.934 of 2012 and M.P.No.1 of 2012

21.12.2021

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