Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramasamy Karayalar vs Sudalai @ Chellakutti Karayalar
2021 Latest Caselaw 14813 Mad

Citation : 2021 Latest Caselaw 14813 Mad
Judgement Date : 26 July, 2021

Madras High Court
Ramasamy Karayalar vs Sudalai @ Chellakutti Karayalar on 26 July, 2021
                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED: 26.07.2021

                                                          CORAM

                               THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                                 S.A.(MD).No.732 of 2013

                     Ramasamy Karayalar                                     ... Appellant

                                                             Vs

                     Sudalai @ Chellakutti Karayalar                      ... Respondent

                     Prayer: Second Appeal is filed under Section 100 of Civil Procedure Code,
                     against the reversing Judgement and Decree passed in A.S.No.67 of 2011 on
                     the file of the Additional District Judge Cum Fast Track Court No.II,
                     Thoothukudi dated 19.10.2011 filed against the Judgement and Decree in
                     O.S.No.206 of 2008 on the file of the District Munsif Srivaikuntam dated
                     29.06.2010.
                                     For Appellant        : Mr.Gangai Amaran
                                     For Respondents      : No appearance


                                                      JUDGMENT

The plaintiff in O.S.No.206 of 2008 on the file of the learned District

Munsif, Srivaikuntam, is the appellant in this Second Appeal. The plaintiff

filed a suit against his brother Sudalai.

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

2. According to the plaintiff, the suit 'A' Schedule properties are the

ancestral properties of the parties. The second schedule property was

purchased by the plaintiff out of his own earnings vide Ex.A3 dated

16.07.1979. Muthaiya Karayalar, the father of the parties passed away in

the year 1969, without writing any Will. The specific stand of the plaintiff is

that the mother and sister have relinquised their share in the properties. The

plaintiff filed the said suit seeking allotment of his half share in the 'A'

Schedule property and for permanent injunction in respect of 'B' Schedule

property.

3. The defendant filed written statement controverting the plaint

avernments. The plaintiff examined himself as P.W.1 and one Arumugam

was examined as P.W2 and Exs. A1 to A10 were marked. The defendant

examined himself as DW1 and two other witnesses were also examined and

Exs.B1 to B7 were marked.

4. After a consideration of the evidence on record, the trial Court vide

judgment and decree dated 29.06.2010 granted preliminary decree allotting

https://www.mhc.tn.gov.in/judis/ half share in schedule 'A' property. As regards schedule 'B' property, the

defendant was restrained from interfering with the plaintiff's possession and

enjoyment. Aggrieved by the same, the defendant filed A.S.No.67 of 2011

before the learned Additional District Judge, Devakottai. By the impugned

judgment and decree dated 19.10.2011, the appeal was allowed and the suit

was dismissed. Questioning the same, the Second Appeal came to be filed.

5. The second appeal was admitted on the following substantial

questions of law:

(i) Whether the First Appllate Court is right in dismissing the suit for partition on the ground of non-joinder parties and for partial partition?

(ii) Whether the oral relinquishment of mother and sister pleaded by the appellant/plaintiff is true and valid?

(iii) Whether the oral partition pleaded by the respondent/defendant in the written statement, is true and valid?

(iv) Whether the First Apellate Court is right in dismissing the suit in property described in the second schedule as joint family property?

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

6. Heard the learned counsel appearing for the appellant. Though the

respondent was served through Court notice on 20.12.2013, he has not

chosen to enter appearance through counsel. His name is printed in the

cause list.

7. The learned counsel appearing for the appellant reiterated all the

contentions set out in the affidavit and wanted to answer the substantial

questions of law in favour of the appellant and allow this appeal by

restoring the judgment and decree passed by the trial Court.

8. Since, there is no representation on the side of the respondent, I

independently scrutinized the evidence on record.

9. The specific case of the appellant is that the suit items set out in

schedule 'A' are the joint family properties. It is seen that there was a

partition between the father of the parties herein namely Muthaiya Karailyar

and his brother Perumal Karaiyur and items 1 and 2 of 'A' Schedule were

allotted to the father of the parties vide Ex.A1 on 01.11.1950. By marking

Ex.A4 dated 09.06.1980 and Ex.A5 dated 19.08.1983, the plaintiff has

https://www.mhc.tn.gov.in/judis/ shown that the 'A' Schedule properties are the joint family properties and

amenable to partition. As regards schedule 'B' property, it was sold by one

Subbaiya Kariyalar vide sale deed dated 06.11.1963 (Ex.A2) in favour of

Sundara Konar and Sundara Konar sold the same in favour of the plaintiff

vide sale deed dated 16.07.1977 (Ex.A3). It is true that Ex.A5 shows that

the properties stood in the joint names of the plaintiff and the defendant.

But this entry in Ex.A5 cannot take away the character of the property as the

absolute property of the plaintiff. Ex.A3 sale deed was executed by

Sundara Konar only in favour of the plaintiff. The defendant does not figure

in the said sale deed. Ex.A5 will not confer any right in favour of the

defendant. Therefore, the trial Court rightly granted the relief of permanent

injunction in favour of the plaintiff in respect of 'B' Schedule property and

partition in respect of 'A' Schedule properties.

10. The First Appellate Court allowed the appeal only on two

grounds. The first ground is that the suit suffers from partial partition. From

a mere reading of evidence on record that has been referred to in paragraph

No.15 of the trial Court judgment, one can notice that even though such a

stand was taken by the defendants, the details have not been placed. If there

https://www.mhc.tn.gov.in/judis/ are other properties that belong to the joint family, then the relevant

documents should have been marked. But, no such document has been

marked. No details have been furnished. Therefore, the finding of the first

appellate court that the suit suffers from partial partition has to be

necessarily interfered with.

11. The first appellate court had also non-suited the plaintiff for not

impleading the mother and sister. Again this finding has to be set aside on

the ground that the appellant had pleaded that the mother as well as the

sister have relinquished their share in the suit property and that the contest

is only between the plaintiff and the defendant. If this statement was false,

the defendant would have filed a petition for impleading the mother and the

sister. It is stated that the mother and sister are also residing in the very same

village. When a partition case is going on between the sons, the mother

would be in the know of things. The sister had also not chosen to file an

application for impleading herself in the suit proceedings. The plaintiff

contends that they have given up their rights in the suit properties.

Therefore, the finding of the first appellate court that the suit suffers from

non joinder of necessary parties is also incorrect. I answer all the substantial

https://www.mhc.tn.gov.in/judis/ questions of law in favour of the appellant and judgment and decree of the

first appellate Court are set aside and the decision of the trial Court is

restored.

12. Accordingly, this Second Appeal is allowed. No costs.



                                                                                           26.07.2021

                     Index : Yes / No
                     Internet     : Yes/ No
                     kmm

                     To:

                     1. The District Munsif Srivaikuntam

2. The Additional District Judge Cum Fast Track Court No.II, Thoothukudi

https://www.mhc.tn.gov.in/judis/ G.R.SWAMINATHAN,J.

kmm

S.A.(MD).No.732 of 2013

26.07.2021

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