Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Pappammal(Died) vs M.Lakshmi
2021 Latest Caselaw 12959 Mad

Citation : 2021 Latest Caselaw 12959 Mad
Judgement Date : 2 July, 2021

Madras High Court
P.Pappammal(Died) vs M.Lakshmi on 2 July, 2021
                                                         1                  S.A.NO.751 OF 1999

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 02.07.2021

                                                     CORAM

                        THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                         S.A.No.751 of 1999 &
                                     CROSS OBJECTION No.85 of 2002

                     S.A.No.751 of 1999

                     1.   P.Pappammal(Died)
                     2.   V.Pitchaimuthu(Died)
                     3.   P.Rakappan(Died)
                     4.   P.Ganesan(Died)
                     5.   O.Periasami                  ... Appellants 1 to 5/
                                                            Respondents 2 to 5/
                                                            Defendants 2 to 5
                     6.   Mani
                     7.   R.Kannan
                     8.   R.Kumar
                     9.   R.Rasu                      ... Appellants 6 to 9
                              th
                         (6 appellant is brought on record as LRs. of the deceased
                         first appellant vide Order dated 04.03.2005 in
                         C.M.P.(MD)No.1781 of 2005)
                        (6th appellant who is already on record is recorded as LRs.
                         of the deceased 2nd appellant vide Order dated 17.09.2019
                          in C.M.P.(MD)No.5699 of 2019)
                        (Appellants 7 to 9 are brought on record as LRs of the deceased third
                     appellant vide Order dated 17.09.2019 in C.M.P.(MD)Nos.5689 to 5691
                     of 2019)


                                                        Vs.
                     1. M.Lakshmi
                     2. P.Muthiah(Died)           ... Respondents 1&2/Appellants 1&2/
                                                       Plaintiffs

                     3. State of Tamil Nadu
                        By its District Collector,
                        Sivagangai.              ... 3rd Respondent/1st Respondent/
                                                     1st Defendant
https://www.mhc.tn.gov.in/judis/
                     1/18
                                                           2                   S.A.NO.751 OF 1999


                     4. M.Sarasu(Died)
                     5. M.Parasuraman
                     6. M.Rakappan(Died)
                     7. Minor R.Vijay
                     8. Minor R.Mahalakshmi @ Maha
                        (R-7 & R-8 minors are rep. By
                         their grandmother and guardian M.Lakshmi,R-1)
                     9. G.Yellammal
                     10.G.Umadevi
                     11.G.Mari
                     12.G.Pandiselvi
                     13.G.Senthil Murugan           ... Respondents 4 to 13

                          (R-1 who is already on record and recorded as
                          LRs of the deceased R-4 and R-11 vide Order dated
                          17.09.2019 made in C.M.P.(MD)No.5695 & 5698 of 2019)

                          (R-1 is recorded as LRs. of the deceased 2nd respondent & R-4
                          to R-6 are brought on record as LRs. of the deceased R-2 vide Order
                          dated 13.11.2017 in C.M.P.(MD)Nos.1783 & 1784 of 2005)

                          (R-7 & R-8 are brought on record as LRs. of the deceased R-6
                           vide Order dated 17.09.2019 in C.M.P.(MD)Nos.5696 of 2019)

                          (R-9 to R-13 are brought on record as LRs. of the
                          deceased 4th appellant vide Order dated 17.09.2019
                           in C.M.P.(MD)Nos.5692 to 5694 of 2019)
                                                                       ... Respondents

                                   Prayer: Second appeal filed under Section 100 of
                     C.P.C., against the Judgment and Decree dated 24.11.1998 in
                     A.S.No.20 of 1998 on the file of the Sub Court, Sivagangai,
                     partly reversing the Decree and Judgment dated 26.11.1997 in
                     O.S.No.201 of 1996 on the file of the District Munsif Court,
                     Sivagangai.


                                   For Appellant     : Mr.M.Saravanan



https://www.mhc.tn.gov.in/judis/
                     2/18
                                                           3             S.A.NO.751 OF 1999

                                   For R-1, R-5 &
                                      R-7 & R-8     : Ms.Vijayakumari Natarajan

                                   For R-9 to R-12 : Mr.N.C.Ashok Kumar

                                   For R-3          : Mr.R.Raghavender,
                                                      Government Advocate.

                                   For R-4 & R-13   : No appearance.

                                                       ***

CROSS OBJECTION No.85 of 2002

1. M.Lakshmi

2. P.Muthiah ... Cross Objectors/ Respondents 1&2

Vs.

1. P.Pappammal

2. V.Pitchaimuthu

3. P.Rakappan

4. P.Ganesan

5. O.Periasamy ... Respondents/Appellants

6. Government of Tamil Nadu By its District Collector, Sivagangai. ... Respondent/3rd Respondent

Prayer: Cross Objection filed under Order 41 Rule 22 of C.P.C., to set aside the Judgment and Decree in A.S.No.20 of 1998 on the file of the Sub Court, Sivagangai, dated 24.11.1998 which partly confirms the Judgment and Decree in O.S.No.201 of 1996 on the file of the Principal District Munsif Court, Sivagangai in so far as it is against the Cross Objector and to grant the relief of declaration.

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

4 S.A.NO.751 OF 1999

For Cross Objectors : Ms.Vijayakumari Natarajan

For R-1 to R-5 : Mr.M.Saravanan

For R-6 : Mr.R.Raghavender, Government Advocate.

***

COMMON JUDGMENT

The defendants in O.S.No.201 of 1996 on the file of

the Principal District Munsif Court, Sivagangai, are the

appellants in this second appeal.

2. The plaintiffs have also filed their Cross Objections.

3. The cross objectors, namely, Lakshmi and Muthiah

filed O.S.No.201 of 1996 seeking the relief of declaration and

permanent injunction in respect of the suit property. The case

of the plaintiffs is that the suit property comprised in Survey

No.133/8 in Kottakudi Village, Sivagangai Taluk, has been in

their possession and enjoyment since time immemorial.

According to them, the suit property is adjacent and

contiguous to the property purchased by the first plaintiff

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

5 S.A.NO.751 OF 1999

Lakshmi from one Kalimuthu Konar through a registered sale

deed dated 09.11.1962(Ex.A.1). Since the suit property is a

Natham poramboke, in view of their uninterrupted and settled

possession, the plaintiffs herein have title over the same.

However, defendants 2 and 3, namely, Pappammal and

Pitchaimuthu who are residing to the south of the suit

property have been falsely claiming that the suit property is a

common pathway. The second defendant Pappammal filed

O.S.No.382 of 1981 before the District Munsif Court,

Sivagangai, seeking the relief of permanent injunction and

mandatory injunction. The said suit was dismissed. Aggrieved

by the same, the second defendant Pappammal filed A.S.

No.101 of 1992 before the District Court, Sivagangai. The

appeal was dismissed on 10.02.1993. Challenging the same,

she also filed S.A.No.712 of 1996 before this Court. After the

dismissal of A.S.No.101 of 1992, the third defendant Pitchai

Muthu initiated the second round of litigation by filing O.S.

No.214 of 1993. During the pendency of the suit proceedings,

the defendants managed to prevail upon the revenue

authorities to declare the suit property as a common lane.

Citing this development, O.S.No.214 of 1993 was withdrawn

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

6 S.A.NO.751 OF 1999

by Pitchai Muthu with liberty to file a fresh suit on the same

cause of action if necessary. Based on the newly created

revenue records, the officials even demolished the

construction made by the present plaintiffs. The plaintiffs

initially filed a writ petition before the Madras High Court and

interim injunction was granted and subsequently, it was

vacated. Aggrieved by the same, W.A.No.1314 of 1993 was

filed. The Hon'ble Division Bench took the view that the

plaintiffs will have to establish their case only before the civil

Court. Therefore, the plaintiffs filed O.S.No.201 of 1996

seeking the relief of declaration and permanent injunction.

4. The Government of Tamil Nadu was made as the

first defendant and private parties were made as defendants 2

to 6.

5. The appellants herein filed their written statement

controverting the plaint averments. They maintained that the

suit property is very much a common lane and that it is the

only source of access to reach their respective houses. The

stand of the defendants is that the house of the plaintiffs is

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

7 S.A.NO.751 OF 1999

abutting the Sivagangai-Kottakudi main road which is abutting

a water body. The houses of the contesting defendants are

lying to the south of the plaintiffs' property. Only through the

suit lane, they can reach the main road. They do not have any

other mode of access.

6. The learned trial Judge framed the necessary

issues. The second plaintiff Muthiah examined himself as

P.W.1 and Ex.A.1 to Ex.A.10 were marked. On the side of the

defendants, six witnesses were examined. Two of them were

also the revenue officials. Ex.B.1 to Ex.B.11 were marked.

After a consideration of the evidence on record, the learned

trial Munsif by judgment and decree dated 26.11.1997

dismissed the suit. Aggrieved by the same, the plaintiffs filed

A.S.No.20 of 1998 before the Sub Court, Sivagangai. By

judgment and decree dated 24.11.1998, the first appellate

Court even while holding that the relief of declaration cannot

be granted, gave a finding that the suit property is in the

possession of the plaintiffs. Therefore, the relief of injunction

was granted. The judgment and decree passed by the trial

Court was accordingly modified and A.S.No.20 of 1998 was

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

8 S.A.NO.751 OF 1999

partly allowed. Challenging the same, the contesting

defendants filed the present second appeal.

7. The second appeal was admitted on the following

substantial questions of law:-

“ 1. Whether in law, is the lower

appellate Court right in granting a decree for

injunction after rejecting the relief of

declaration?

2. Whether in law is not the lower

appellate Court wrong in overlooking that the

classification of suit property as pathway in

the revenue records having become final, the

suit property cannot be occupied Natham.”

8. The cross objections filed by the plaintiffs is yet to

be admitted.

9. Heard the learned counsel on either side.

10. The learned counsel appearing for the appellants

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

9 S.A.NO.751 OF 1999

reiterated all the contentions set out in the memorandum of

grounds and called upon this Court to answer the substantial

questions of law in favour of the appellants and allow this

appeal and set aside the judgment and decree passed by the

first appellate Court and restore the judgment and decree

passed by the trial Court.

11. Per contra the learned counsel appearing for the

respondents submitted that the first appellate Court having

rightly found that the plaintiffs are in possession of the suit

property, ought to have granted the relief of declaration also,

in view of the character of the land as Natham. The learned

counsel called upon this Court to formally admit the cross

objections and modify the judgment and decree passed by the

first appellate Court and decree the suit in toto as prayed for.

12. I carefully considered the rival contentions and

went through the evidence on record.

13. The first contention urged by the learned counsel

appearing for the plaintiffs/cross objectors is that the suit has

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

10 S.A.NO.751 OF 1999

to be decreed as prayed for, since the contesting defendants

had lost in their first round of litigation instituted in O.S.

No.382 of 1981. The learned counsel drew my attention to the

relevant averments in the written statement. She pointed out

that the original stand of the defendants was that the present

suit proceedings should be put on hold in view of the

pendency of S.A.No.712 of 1996. It was the specific stand of

the contesting defendants that the suit property covered in the

present suit proceedings and the first suit proceedings are one

and the same. There is no dispute that the first suit

proceedings ended in favour of the present plaintiffs.

Therefore, it is too late for the appellants to claim that the suit

property covered in the present suit proceedings is distinct

and different from the suit property in O.S.No.382 of 1981. No

doubt, this contention of the learned counsel appearing for the

plaintiffs/cross objectors is substantially well-founded. Though

the written statement is to the effect that the suit property

covered in O.S.No.382 of 1981 and O.S.No.201 of 1996 are

one and the same, during the course of trial, the appellants

herein submitted that the suit properties are different.

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

11 S.A.NO.751 OF 1999

14. Now the question is whether by invoking the

principles of res judicata, the present suit can be decreed as

such. The learned counsel appearing for the cross

objectors/plaintiffs would draw my attention to the decision

reported in 2020 (6) CTC 29 (Virgo Industries (Engineers) Pvt.

Ltd., V. Venturetech Solutions Pvt. Ltd.,). The Hon'ble Division

Bench following the earlier decision of the Hon'ble Supreme

Court reported in AIR 1960 SC 941 (Satyadhyan Ghosal and

Others V. Sm.Deorajin Debi and Another), had held that the

principles of Res judicata will apply between past litigation

and future litigation. When a matter-whether on a question of

fact or a Question of Law – has been decided between two

parties in one suit or proceeding and the decision is final,

neither party will be allowed in a future suit or proceeding

between the same parties to canvass the matter again. I posed

a specific question to the learned counsel appearing for the

appellants whether the finding rendered in O.S.No.382 of

1981 can operate as Res judicata in the present case so as to

decree the suit as prayed for. As rightly pointed out by the

learned counsel appearing for the appellants, even though the

pleading in the present written statement is not proper, still

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

12 S.A.NO.751 OF 1999

the fact remains that the issue raised in the earlier suit and

the present suit are not one and the same. In the earlier suit,

the first appellant sought the relief of declaration and other

consequential reliefs. A mere look at the Commissioner's

report and plan filed in O.S.No.382 of 1981 would make it

clear that there is a pathway to the west of the suit property.

The suit property involved in O.S.No.382 of 1981 was distinct

from the pathway in question. Confusion has arisen because

the appellants herein wrongly pleaded that the suit property

in O.S.No.382 of 1981 and the present suit are one and the

same. That apart, the question of common pathway did not

arise in the earlier suit proceedings. As already pointed out,

the first appellant herein filed the earlier suit. The second

appellant/the husband of the first appellant and the

Government and other defendants herein were not parties to

O.S.No.382 of 1981. Therefore, the plea of Res judicata put

forth by the plaintiffs/cross objectors cannot be accepted. I

hold that the present proceedings will have to be decided on

its own merits and that it cannot be bound by the findings

given in O.S.No.382 of 1981.

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

13 S.A.NO.751 OF 1999

15. Even though the plaintiffs would claim that the

suit property has been in their possession and enjoyment,

since time immemorial, it is obvious that they entered the

scene only in the year 1962 when the first plaintiff Lakshmi

purchased a piece of land from erstwhile owner Kalimuthu

Konar vide registered sale deed dated 09.11.1962. The

description of the property has been set out in Ex.A.11. The

property purchased by the first plaintiff has the following

dimensions:-

“East west : 45 fhyb

North south : 55 fhyb”

One “fhyb” is equal to 9 inches.

16. The plaintiffs claim title by virtue of Ex.A.1 sale

deed dated 09.11.1962. There is no doubt that the suit

property is situated on the western side of the property

purchased by the plaintiffs. The plaintiffs claim right thereon

only by virtue of possession. I have already noted that the

plaintiffs have entered the scene only after the purchase vide

Ex.A.1. The plaintiffs' claim that they were in possession and

enjoyment of the suit property since time immemorial cannot

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

14 S.A.NO.751 OF 1999

be believed. Of course apart from the property purchased vide

Ex.A.1, the plaintiffs were also in possession and enjoyment of

the adjacent land. That is clear from the judgment and decree

dated 10.02.1993 made in A.S.No.101 of 1992 on the file of

the District Court, Sivagangai. But then, in the said first

appeal judgment, the measurement has not been specifically

given. In the said proceedings, the existence of the pathway to

the west of the plaintiffs' property had been mentioned. The

plaintiffs by virtue of possession of the Natham land can claim

title, only if possession can be clearly established. There is

absolutely nothing on record to show that the plaintiffs have

been in exclusive possession of the suit property. In any event,

UDR was undertaken in the late 80s and following the said

exercise, the suit property was shown as a common lane vide

Ex.B.1 and Ex.B.2. Of course such a classification in the

revenue records cannot be binding on a civil Court. That is

why, when the plaintiffs moved the High Court by filing the

writ petition, it was observed that the plaintiffs can establish

their claim in the civil Court. In this case, I find that UDR was

prepared after the District Revenue Officer had undertaken

the field inspection. While the appellants would claim that

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

15 S.A.NO.751 OF 1999

except the suit lane, there is no other pathway, the learned

counsel appearing for the cross objectors would strongly

contend that this was not the case projected before the Court

below. The revenue authorities have classified the suit

property as a common lane. The local revenue officials have

been examined as witnesses on the side of the defendants.

They have categorically deposed before the Court below that

since time immemorial, the suit property had been used as a

pathway by the parties who are residing to the south of the

plaintiffs' house.

17. The plaintiffs entered the picture only in 1962.

Ever since 1981, a bitter contest is going on between the

parties. The revenue authorities after undertaking field

inspection have given a finding that the suit property is used

as a common lane. The evidence of the village officials is also

to the same effect. There is nothing on record to show that the

plaintiffs were in exclusive possession of the suit lane. The

Courts below concurrently found that the plaintiffs are not

entitled to any declaration over the suit property. Having

declined to grant the relief of declaration, the first appellate

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

16 S.A.NO.751 OF 1999

Court erred in granting injunction in respect of the suit lane.

The substantial questions of law are answered in favour of the

appellants.

18. Therefore, the impugned judgment and decree

passed by the first appellate Court is set aside to the extent

the suit property has been shown as lane in Ex.B.2. After I

pronounced Judgment, the learned counsel appearing for the

appellants states that the appellants really want to buy peace

with the plaintiffs. As measure of sincere goodwill, the

appellants undertake to pay a sum of Rs.50,000/- to the

plaintiffs. Even while modifying the judgment and decree of

the first appellate Court and allowing this second appeal, the

appellants are directed to pay a sum of Rs.50,000/- to the

plaintiffs within a period of twelve weeks from the date of

receipt of a copy of this Judgment.

19. This second appeal is allowed. The cross objection

is dismissed. No costs.

                                                                          02.07.2021

                     Index    : Yes / No
                     Internet : Yes/ No
                     PMU




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

                                                         17                   S.A.NO.751 OF 1999

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.

To:

1. The Sub Judge, Sivagangai.

2. The District Munsif Sivagangai.

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




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

                                   18          S.A.NO.751 OF 1999

                                        G.R.SWAMINATHAN,J.


                                                           PMU




                                            S.A.No.751 of 1999




                                                    02.07.2021




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