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

S.Kalavathi vs Ramamani
2021 Latest Caselaw 495 Mad

Citation : 2021 Latest Caselaw 495 Mad
Judgement Date : 7 January, 2021

Madras High Court
S.Kalavathi vs Ramamani on 7 January, 2021
                                                                             C.M.A.No.1602 of 2014

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 07.01.2021

                                                       CORAM

                                   THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM

                                                C.M.A.No.1602 of 2014
                                                        and
                                                  M.P No.1 of 2014

                     1.S.Kalavathi
                     2.V.Sampath                                         ..Appellants


                                                          Vs.

                     Ramamani                                            ..Respondent

                     Prayer : Civil Miscellaneous Appeal filed under Order 43 Rule 1(u) of
                     CPC, to set aside the decree and judgment dated 04.12.2013 made in
                     A.S No.7 of 2012 on the file of the Principal Subordinate Judge,
                     Krishnagiri and to confirm the decree and judgment dated 09.01.2009
                     passed in O.S No.112 of 2006 on the file of the District Munsif,
                     Krishnagiri.
                                      For Appellants   : Mr.M.Ganesan

                                      For Respondent : Mr.N.E.A.Dinesh

                     1/10




https://www.mhc.tn.gov.in/judis/
                                                                                C.M.A.No.1602 of 2014

                                                    JUDGMENT

The judgment and decree dated 04.12.2013 passed in A.S No.7 of

2012 is under challenge in the present Civil Miscellaneous Appeal.

2. The appellants are the defendants in the suit and the respondent

instituted the suit for permanent injunction. The suit was dismissed and

the respondent had filed first appeal in A.S No.7 of 2012. The first

Appellate Court remanded the matter back to the trial Court for re-trial

and challenging the same, the present Civil Miscellaneous Appeal is

filed.

3. The question arises whether the remanding of the matter is in

accordance with the established principles or not?

4. Section 107 of CPC enumerated that the Appellate Court shall

have the power to determine the case finally. Even the Appellate Court

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

is empowered to take additional evidence or to require such other

evidence to be taken.

5. At the outset, it is contended that the Appellate Court shall

have the same powers and shall perform as nearly as may be the same

duties as are conferred and imposed by this Code on Courts of original

jurisdiction in respect of suits instituted therein. Thus, the appeal suit is

in continuation of the original civil suit and the first Appellate Court is

empowered to examine the witnesses by framing additional issues if

necessary instead of remanding the matter back to the trial Court.

Remanding the matter may be an easy way for the Courts. However,

such practice never be appreciated in the absence of sound reasons and

on concrete grounds. Mere remanding the matter would cause greater

prejudice to the parties to the litigation. In the event of remand, the

parties again has to go to the trial Court and contest the case and

thereafter, file an appeal before the first Appellate Court. The said

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

process would take long time and therefore, such protraction and

prolongation to the litigant are to be avoided as far as possible.

6. Keeping the above principle in mind, it is under the considered

order impugned in the present Civil Miscellaneous Appeal, the findings

of the Appellate Court in para 15 of the judgment reads as under:

15(i) An overall appraisal shows that plaintiff and 1st

defendants are sisters. 2nd defendant is the husband of 1st

defendant. Further, both the parties admitted that they are

in joint possession and enjoyment of the suit property. As

per the sale deed dated 10.10.2005 plaintiff agreed to sell

the suit property to the 2nd defendant, for a sale

consideration of Rs.81,000/- and also plaintiff received

Rs.76,000/- as advance with condition within 10 months

from the date of sale deed after receiving remaining amount,

she would complete the sale proceedings. Further, from the

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

date of above said agreement, i.e, 10.10.2005, plaintiff left

the possession to the 2nd defendant. From that date,

defendants 1 and 2 are in possession of the said property.

Even though 2nd defendant approached the plaintiff and

asked her to comply the sale agreement but plaintiff has

dragged the same by saying false reasons. In order to cheat

the defendant, plaintiff has filed the suit.

(ii) Of course, it is settled law that agreement of sale

does not confer title and therefore, the agreement holder

even assuming that the agreement is valid does not acquire

any title to the property. But, defendants have not raised

any claim regarding the title of suit property and admitted

that suit properties are belong to plaintiff. At the same time,

once plaintiff has received the advance amount to sell the

property and left the possession to the defendants on the

basis of sale agreement. Further, plaintiff has not proved

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

his plea that the said sale agreement is prepared

fraudulently and the signature found in the sale agreement is

not by the plaintiff. So, it is very clear that the plaintiff has

not proved her case through oral and documentary evidence,

at the same time, defendants did no. Therefore, this Court,

considers that the suit is to be remanded back to the trial

Court for fresh trial”.

7. Perusal of the findings reveal that the sale agreement disputed

was prepared fraudulently and the signature found in the sale agreement

was not by the plaintiff. The Appellate Court arrived a conclusion that

the plaintiff has not proved her case through oral and documentary

evidence. At the same time, the defendants did so. While arriving such

a conclusion, the first Appellate Court remanded the matter back to the

trial Court for fresh trial. The reason for remand is ambiguous. There is

no clear finding for the purpose of remanding the matter back to the trial

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

Court for re-trial. Such clarifications or doubts with reference to the

issues can be decided by the first Appellate Court if necessary, by

framing additional issues. Thus, instead of clarifying the doubts

regarding the facts or directing the parties to give additional evidence or

otherwise, the first Appellate Court unnecessarily remanded the matter

back for re-trial.

8. This being the factum, this Court is of the considered opinion

that the first Appellate Court has committed an error in remanding the

matter back to the trial Court for fresh trial. It would cause greater

prejudice to the interest of the parties to the litigation and therefore, the

judgment and decree dated 04.12.2013 passed in A.S No.7 of 2012 is set

aside. The appeal suit is remanded back to the first Appellate Court for

deciding the issues on merits and in accordance with law, if necessary

by framing additional issues or by examining the witnesses or evidences

as expeditiously as possible and preferably within a period of six months

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

from the date of receipt of a copy of this judgment.

9. The parties are restrained from seeking unnecessary

adjournments. Even in case, adjournments are to be granted on genuine

grounds and the Court should record the reasons. The adjournments on

flimsy grounds are liable to be rejected in limini.

10. In the result, the present Civil Miscellaneous Appeal

No.1602/2014 stands allowed. No costs. Consequently, the connected

Miscellaneous Petition is closed.

07.01.2021

uma Index: Yes/No Internet:Yes/No Speaking order/Non-Speaking Order

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

To

1.The Principal Subordinate Judge Krishnagiri

2.The District Munsif Krishnagiri

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1602 of 2014

S.M.SUBRAMANIAM, J.

uma

C.M.A.No.1602 of 2014 M.P.No.1 of 2014

07.01.2021

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