Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Venkatasubramaniam vs State Represented By
2021 Latest Caselaw 660 Mad

Citation : 2021 Latest Caselaw 660 Mad
Judgement Date : 8 January, 2021

Madras High Court
A.Venkatasubramaniam vs State Represented By on 8 January, 2021
                                                                   W.P.Nos.41268 of 2016 & 7026 of 2017

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED: 08.01.2021

                                                         CORAM
                                     THE HONOURABLE Mr. JUSTICE S.S.SUNDAR


                                           W.P. No. 41268 of 2016 & 7026 of 2017
                                   and W.M.P. Nos. 35241 & 35240 of 2016 and 7656 of 2017



                A.Venkatasubramaniam
                                                              ... Petitioner in W.P. No.41268 of 2016

                S.Palanisamy
                                                                 ... Petitioner in W.P. No.7026 of 2017


                                                            Vs


                1.State represented by
                  The Inspector General of Registration,
                  No.100, Santhome High Road,
                  Santhome, Chennai – 600 028.

                2.The Sub Registrar,
                  Pollachi, Coimbatore District.

                3.The Executive Officer,
                  A/m. Subramania Swamy Thirukoil,
                  Pollachi.
                                                            ... Respondents in both the Writ Petitions

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

W.P.Nos.41268 of 2016 & 7026 of 2017

PRAYER in W.P. No.41268 of 2016 : Writ Petition filed under Article 226 of the Constitution of India, praying to issue a Writ of Certiorarified Mandamus or any other appropriate Writ, Direction or Order in the nature of a Writ, to call for the entire records relating to the impugned order of the second respondent in his Check slip No.714 of 2016 dated 10.11.2016 and to quash the same and consequently direct the second respondent herein to entertain and to register the instruments, such as Sale Agreement, Sale Deed and any other instruments in respect of the lands comprised in the above Survey Nos.1/2A and 15A situated in A.Sangampalayam Village, Pollachi Taluk, Coimbatore District.

PRAYER in W.P. No.7026 of 2017: Writ Petition filed under Article 226 of the Constitution of India, praying to issue a Writ of Certiorarified Mandamus or any other appropriate Writ, Direction or Order in the nature of a Writ, to call for the entire records relating to the impugned order of the second respondent in his Check slip No.82 of 2017 dated 14.12.2017 and to quash the same and consequently direct the second respondent herein to entertain and to register the instruments, such as Sale Agreement, Sale Deed and any other instruments in respect of the lands comprised in the old S.F. No.15B2 and S.F. No.15B2/2A1, in Patta No.69 situated in A.Sangampalayam Village, Pollachi Taluk, Coimbatore District.

                                   For Petitioner             : Mr. K.Doraisamy
                                   (in both Petitions)

                                   For Respondents       1&2 : Mr. B.Kannan
                                                               Government Advocate
                                                          3    Ms. R.Meenal
                                   (in both Petitions)

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

                                                                 W.P.Nos.41268 of 2016 & 7026 of 2017

                                             COMMON O RD E R

These Writ Petitions are filed challenging the order of Sub Registrar,

Pollachi, Coimbatore District, in the Check Slip No.714 of 2016 dated

10.11.2016 and Check Slip No.82 of 2017 dated 14.02.2014, and to direct the

second respondent herein to register the instruments namely the sale

agreements or sale deeds or any other instruments in respect of lands comprised

in the old S.F. No.15B2 and S.F. No.15B2/2A1, in Patta No.69 situated in

A.Sangampalayam Village, Pollachi Taluk, Coimbatore District.

2. Brief facts that are necessary for the disposal of this Writ Petition are

as follows.

The lands in Survey Nos.1/1, 1/2A and 15A, 15B2, 17/8 situated at

A.Sangampalayam Village, Pollachi Taluk, Coimbatore District, appear to have

been assigned in favour of One Kuppayan who was the then Poojari of

Arulmigu Subramania Swami Thirukoil, Pollachi. It is stated in the

accompanying affidavit filed in support of this Writ Petition that the said

assignment by way of Jari man Patta was by the then District Collector of

British Government in the year 1805. The Tamil Nadu Government enacted

Tamil Nadu Minor Inams (Abolition and Conversion into Ryotwari Act)

(hereinafter referred as “the Act”) in 1963 and settlement proceedings were https://www.mhc.tn.gov.in/judis/

W.P.Nos.41268 of 2016 & 7026 of 2017

initiated. It appears that the there was a dispute with regard to the title of the

property. While the legal heir of Kuppayan claimed Ryotwari patta in respect of

the lands, the third respondent temple also applied for Ryotwari patta in terms

of the provisions of the Act. It is now admitted that the patta in favour of one

Subbulakshmi Ammal who is the legal heir of Kuppayan was issued and that

the settlement proceedings have become final. Even thereafter, the temple filed

a suit in O.S.No.187 of 1990, before the Sub Court, Udumalpet, against the said

Subbulakshmi for declaration of title in respect of Ryotwari lands comprised in

Survey Nos.1/1, 1/2A and 15A, 15B2, 17/8 situated at A.Sangampalayam

Village, Pollachi Taluk, Coimbatore District. The suit claiming title over the

property was dismissed and a further appeal was also dismissed in A.S. No.153

of 1999. Thereafter, the temple preferred S.A. No.2137 of 2001 and the second

appeal was also dismissed on 21.12.2001. The temple thereafter preferred a

Special Leave Petition before the Hon'ble Supreme Court and then the matter

was remanded to this Court to decide the Second Appeal afresh. Thereafter, this

Court heard the Second Appeal and dismissed the Second Appeal on

29.04.2015. The judgment of this Court in the Second Appeal was also

confirmed by the Hon'ble Supreme Court by dismissing Special Leave Petition

in S.L.P. No.6395 of 2016 on 18.07.2016.

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

W.P.Nos.41268 of 2016 & 7026 of 2017

3. The grievance of the petitioners is that by the impugned Check Slips

the second respondent namely the Sub-Registrar refused to register the sale

deed on the basis of letter addressed to the Sub Registrar by the third

respondent temple. Challenging the impugned Check Slips, these two writ

petitions are filed.

4. Though there is no impediment for allowing these Writ Petitions, the

temple appears to have contested the Writ Petitions only on the ground that the

review petition is pending as against the judgment and decree of this Court in

S.A. No.2137 of 2001. It is not known as to how the review petition is

maintainable after the dismissal of Special Leave Petition by Hon'ble Supreme

court on merits. However, the fact that the said review petition was also

dismissed by this Court is now admitted. It is seen that the review petition was

preferred after a long delay of nearly two years. Ultimately, the order of this

Court dated 17.09.2019, indicate that the review petition was dismissed on

merits. In view of the dismissal of the review petition, the third respondent

cannot claim title or right over the property of the petitioners and derive title or

Ryotwari patta in preference to the petitioners. Hence, this Court has no

hesitation to allow this Writ Petition.

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

W.P.Nos.41268 of 2016 & 7026 of 2017

5. Accordingly, these Writ Petitions are allowed and the impugned orders

of the second respondent in Check Slip No.714 of 2016 dated 10.11.2016 and

Check Slip No.82 of 2017 dated 14.02.2014, are hereby quashed. No costs.

Connected miscellaneous petitions are closed.

The second respondent is directed to register the instrument if it is

presented by the petitioners or any one claiming under them. In case, if the

instrument presented by the petitioners is still pending, the second respondent

is directed to register the same and return the original instrument within a

period of three weeks from the date of receipt of a copy of this order.

08.01.2021

Index:Yes/No Speaking order / Non speaking order

bkn

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

W.P.Nos.41268 of 2016 & 7026 of 2017

To

1.The Inspector General of Registration, No.100, Santhome High Road, Santhome, Chennai – 600 028.

2.The Sub Registrar, Pollachi, Coimbatore District.

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

W.P.Nos.41268 of 2016 & 7026 of 2017

S.S.SUNDAR. J.,

bkn

W.P. No. 41268 of 2016 & 7026 of 2017 and W.M.P. Nos. 35241 & 35240 of 2016 and 7656 of 2017

08.01.2020

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter