Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Vinotha vs Vinayagam
2021 Latest Caselaw 5110 Mad

Citation : 2021 Latest Caselaw 5110 Mad
Judgement Date : 26 February, 2021

Madras High Court
V.Vinotha vs Vinayagam on 26 February, 2021
                                                                                  A.S.(MD)No.218 of 2018


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 26.02.2021

                                                       CORAM:

                           THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                              A.S.(MD)No.218 of 2018
                                                       and
                                            C.M.P.(MD)No.1946 of 2021
                 1.V.Vinotha
                 2.V.Vishal (minor)                    ...Appellants/Plaintiffs

                                                        Vs.
                 1.Vinayagam
                 2.St.Alphonsa Higher Secondary School,
                   Rep., by its Correspondent,
                   Rev.Thomas Pouth Parambil,
                   No.8, A.R.Camp Road,
                   Nagercoil Village,
                   Agasteeswaram Taluk,
                   Kanyakumari Dsitrict.

                 3.V.Sujatha                                          ..Respondents/Defendants


                 PRAYER: This Appeal Suit are filed under Section 96 of the Civil Procedure
                 Code, against the judgment and decree dated 13.07.2018 passed in O.S.No.
                 92 of 2017 on the file of the Principal District Judge, Kanyakumari Division
                 at Nagercoil.
                                      For Appellant    : Mr.J.Gunaseelan Muthiah
                                      For Respondents : Mr.AN.Ramanathan


                                                      JUDGMENT

This appeal has been filed as against the decree and judgment of

the trial Court dismissing the suit on the preliminary point without going

into the merits of the case.

http://www.judis.nic.in A.S.(MD)No.218 of 2018

2. For the sake of convenience, the parties are referred to herein,

as per their rank before the Trial Court.

3.The brief facts, leading to the filing of this Appeal Suit, are as

follows:-

(i) The suit has been filed by the plaintiffs, children of the first

defendant. The second defendant is the purchaser from the first defendant.

The third defendant is also one of the purchaser. It is the case of the

plaintiff that the suit properties originally belong to one Nirupathi Nayanar.

He died on 10.07.1995 leaving behind his son/1st defendant and two

daugheters, namely Thilagavathi and Jeyanthi. The sister of the first

defendant, namely, Thilagavathi filed a suit for partition in O.S.No.126 of

1998 before the I Additional Sub Court, Nagercoil and the said suit was

dismissed. The other sister relinquished her share in favour of the first

defendant. The suit properties are the ancestral properties. Hence, the

plaintiff claims 2/3 share in the suit properties. Hence, the suit.

(ii) Before the trial Court, no witness and no documents have been

on either side.

4. It is the contention of the defendants that the plaintiff has no

right in the suit property and the defendants are the absolute owner of the

suit properties.

http://www.judis.nic.in A.S.(MD)No.218 of 2018

6. Based on the above pleadings, the trial Court has framed the

following issues:

(i) Whether the suit schedule properties are

coparcenary properties of plaintiffs and first defendant?

(ii)Since the plaintiffs were born after 1956 and at

the time of grandfather they were not born, are they entitled

to the share as claimed?

(iii)Whether the plaintiffs entitled to the injunction

as prayed for?

(iv)Whether the sale deeds executed by the first

defendant are void documents?

(v)What relief?

7. The trial Court without affording an opportunity to the parties to

lay any oral and documentary evidence decided issue Nos.1 and 2 as

preliminary issues and dismissed the suit holding that the property

inherited by the first defendant is only a self acquired property, since at the

relevant point of time, the plaintiffs were not born. Therefore, the

defendants contended that the suit filed by the plaintiff are not

maintainable.

http://www.judis.nic.in A.S.(MD)No.218 of 2018

8. Based on the above pleadings, now the points arise for

consideration in this appeal:-

(1)Whether the findings of the trial Court is based

on proper appreciation of law?

(2)Whether the findings of the trial Court is

sustainable in the eye of law?

9. The pleadings of the parties indicate that the plaintiff possesses

right as coparcener in the suit property. Whereas, the suit has been

dismissed on the preliminary issues without going into the merits of the

case. The parties were not allowed to go for trial or lay any evidence. Issue

Nos.1 and 2 framed by the trial Court are with regard to coparcenary rights

and whether the plaintiff born after 1956 after the death of the grandfather

is entitled to a share as claimed. The very issues were misdirected by the

trial Court. The trial Court has not gone into the scope of coparcenary

right. Admittedly, the properties came to the grandfather of the plaintiff by

partition between the grandfather of the plaintiff and his brothers. The said

fact is not in dispute. As long as the property was allotted among the family

members, the allottee will enjoy the property till the son born to him and

when once the son born, he will also get right over the property by birth.

Therefore, it cannot be stated that merely because, the sons were born after

http://www.judis.nic.in A.S.(MD)No.218 of 2018

the death of the grandfather, they will not get any coparcenary right in the

suit properties. Such finding of the trial Court is erroneous.

10. Be that at it may, this Court is not going into the merits of the

case. Accordingly, the finding of the judgment is set aside and the matter is

remanded back to the trial Court to consider the same afresh by affording

opportunity to the parties to file additional pleadings and to implead the

other legal heirs. The trial Court shall dispose of the suit at the earliest not

later than 6 months from the date of receipt of a copy of this order.

11. In the result, this Appeal Suit is allowed and the matter is

remanded back to the trial Court. No costs.

12. At this juncture, it is submitted by the learned counsel for the

respondents that the respondents have filed an application for receiving

additional written statement. Since the appeal itself is disposed of and

remanded back to the trial court, it is open to the respondents to file their

additional written statement before the trial Court as per law. Accordingly,

C.M.P.(MD)No.1946 of 2021 is closed.



                                                                                      26.02.2021
                 Index    : Yes/No
                 Internet : Yes/No
                 ta


http://www.judis.nic.in
                                                                A.S.(MD)No.218 of 2018


                                                         N.SATHISH KUMAR, J.

                                                                                   ta

                 To

                 1.The Principal District Judge,
                   Kanyakumari Division at Nagercoil

                 2.The Section Officer,
                   Vernacular Records,
                   Madurai Bench of Madras High Court,
                   Madurai.




                                                              Judgment made in
                                                         A.S.(MD)No.218 of 2018




                                                                      26.02.2021





http://www.judis.nic.in

 
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