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

Ramanathan (Died) ..../ vs Selvaraj
2021 Latest Caselaw 15067 Mad

Citation : 2021 Latest Caselaw 15067 Mad
Judgement Date : 28 July, 2021

Madras High Court
Ramanathan (Died) ..../ vs Selvaraj on 28 July, 2021
                                                                                   S.A.No.824 of 2001


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                       JUDGMENT RESERVED ON : 31.01.2022

                                   JUDGMENT PRONOUNDED ON :                      07.06.2022

                                                     CORAM:

                              THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                            S.A.No.824 of 2001
                                   and CMP(MD).Nos. 7480 and 7642 of 2021

                     Ramanathan (died)                            ..../Appellant/Plaintiff

                     2.P.Swaminathan                              ...Appellant

                                                        Vs.

                     1.Selvaraj
                     2.Kathija Beevi
                     3.M.S.Basheer Ali
                     4.M.S.Kamarudden
                     5.M.S.Sakubar
                     6.R.Chellamani
                     7.Sathiyabama                                ....Respondents


                     (The 2nd appellant is brought on record as legal heir of the deceased sole
                     appellant vide order dated 28.07.2021)
                     (Respondents 2 to 5 are the legal heirs of Late.Sheik Dawood Rowther,
                     second defendant in the suit)


                     1/23

https://www.mhc.tn.gov.in/judis
                                                                                      S.A.No.824 of 2001


                     (Respondents 6 & 7 are impleaded vide Court order dated 22.09.2021)


                     PRAYER : Second Appeal is filed under Section 100 of C.P.C, against
                     the judgment and decree made in A.S.No.3 of 1999 on the file of the Sub
                     Court, Pattukkottai dated 19.02.2001 confirming the judgment and
                     decree made in O.S.No.342 of 1988 on the file of the District Munsif
                     Court, Pattukkottai, dated 10.09.1996.
                                   For Appellant      : Mr.M.P.Senthil
                                   For R1             : Mr.V.K.Vijayaragavan
                                   For R2              : No appearance
                                   R3 & R4             : Dispensed with
                                   R5                  : died
                                   For R6 & R7        : Mr.M.Rahuman Khan

                                                            JUDGMENT

The plaintiff is the appellant.

2.The plaintiff filed O.S.No.342 of 1988 before the District Munsif

Court, Pattukkottai for declaration of title and recovery of possession.

The said suit was dismissed by the trial Court. The plaintiff had filed

A.S.No.3 of 1999 before the Subordinate Court, Pattukkottai. The

learned Subordinate Judge was pleased to confirm the judgment and

decree of the trial Court and dismissed the appeal. As against the

concurrent findings, the plaintiff has filed the above second appeal.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

3.The plaintiff had contended that the first item of the suit schedule

property originally belonged to the plaintiff's father Saminatha Iyer and

his brother Venkatrama Iyer. After the death of Venkatrama Iyer, the

property devolved upon his son Narayanasamy Iyer. Hence, the plaintiff's

father Saminatha Iyer and Narayanasamy Iyer entered into an oral

partition, in which, the northern 33 cents of the first item was allotted to

the share of plaintiff's father Saminatha Iyer. He has planted Coconut

saplings and he was in enjoyment of the suit schedule properties. The

plaintiff is the only legal heir of the said Saminatha Iyer and hence, after

his father's death, he is enjoyment of the suit schedule properties after

mutating the revenue records in his favour.

4.According to the plaintiff, the second item of the suit schedule

property namely the northern 40 cents was orally allotted to the share of

the plaintiff's father and he was in enjoyment of the same. After his

death, the said second item devolved upon the plaintiff by inheritance

and the plaintiff is in enjoyment of the suit schedule property. The

plaintiff further contended that in the year 1984, the defendants have

trespassed into the suit first item of the property and has constructed a

Tea shop in the second item of the property. The first defendant claims

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

that he has got title over the suit schedule property and hence, the present

suit for declaration of title and recovery of possession. The plaintiff had

further contended that the second defendant is completely stranger to the

suit schedule property. Since the first defendant claims some right from

the second defendant, the second defendant has been impleaded in the

suit.

5.The first defendant filed a written statement contending that the

suit schedule properties originally belonged to one Iyyasami Iyer and

after his death, it devolved upon his four sons namely Ramachandra Iyer,

Kuppusamy Iyer, Saminatha Iyer ( Plaintiff's father) and Venkatrama

Iyer. The first defendant had further contended that the suit first item of

the property fell into a share of one Nataraja Iyer who is the son of

Kuppusamy Iyer. The said Nataraja Iyer has executed a registered sale

deed on 18.07.1942 under Exhibit A7 in favour of one Mohammed

Sultan Rowther. According to the first defendant, the suit first item is an

inam land and the same was taken by the Government of Tamil Nadu

under Act 26 of Tamil Nadu Estates (Abolition and Conversion into

Ryotwari) Act, 1948. The defendants had further contended that the said

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

Mohammed Sultan Rowther's son is the second defendant namely Sheik

Dawood Rowther. Under Act 26 of 1948, patta was granted in favour of

the second defendant.

6.The first defendant has further contended that right from the

period of Nataraja Iyer, the first defendant's father namely Karuppan

Ambalam was in possession of the suit schedule first item and after his

death, his mother Kamatchi Ammal is in possession of the said property.

According to the first defendant, now they have attorned the tenancy in

favour of the second defendant and they are regularly paying the rent to

him.

7.The first defendant further contended that his mother Kamatchi

Ammal has entered into a sale agreement with the second defendant on

25.07.1978 under Exhibit B15 and they are in possession of the first item

pursuant to the sale agreement.

8.The first defendant had further contended that as far as the suit

second item of the property is concerned, he is in possession of the suit

second item for more than 15 years. When the father of the plaintiff

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

claimed that the said second item is his property, the mother of the first

defendant namely Kamatchi Ammal has entered into an oral sale

agreement for purchasing the second item from the father of the plaintiff

namely Saminatha Iyer. Accordingly, a sum of Rs.4,000/- was paid by

the first defendant's mother to the said Saminatha Iyer. Despite several

Panchayats and requests made by the mother of the first defendant,

Saminatha Iyer has not executed a sale deed pursuant to the said sale

agreement. Hence, according to the first defendant, he is in possession of

the suit schedule property even prior to the sale agreement.

9.The first defendant had further contended that neither the

plaintiff nor his father Saminatha Iyer is in possession of the suit

schedule property from time immemorial. Only the first defendant's

father and thereafter, his mother and the first defendant are in possession

and enjoyment of both items of the suit schedule properties. Since the

plaintiff has not made any claim to the suit schedule property, the first

defendant has acquired title by adverse possession for both the items of

the suit schedule properties.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

10.The second defendant had filed a written statement supporting

the case of the first defendant with regard to the first item of the suit

schedule property. The second defendant had contended that the property

that was purchased by his father under Exhibit A7 is the subject matter of

sale agreement under Exhibit A15. However, the second defendant do

not make any rival claim over the second item of the suit schedule

property in the written statement.

11.The trial Court after considering the oral and documentary

evidence arrived at a finding that the plaintiff has neither established his

title over the suit schedule property nor his possession over the suit

schedule property. The trial Court further found that except Exhibit A1

which is a patta issued by the revenue authority, no other document or

title has been filed on the side of the plaintiff to establish his title or

possession over the suit schedule property. However, the trial Court

further found that the defendants have also not established their title over

the first item of the property. The trial Court further found that the

defendants have also not established that they are in possession of the

second item, pursuant to the oral sale agreement with the plaintiff's

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

family. However, the trial Court proceeded to dismiss the suit on the

ground that the defendants have established their possession beyond the

statutory period and they are acquired title by adverse possession. Based

upon the said findings, the trial Court dismissed the suit.

12.The First Appellate Court concurred with the findings of the

trial Court and found that the plaintiff has not established whether there

was any partition in his family and which portion was allotted to the

plaintiff's father. The First Appellate Court further found that the

defendants have not established their acquisition of title by adverse

possession with regard to the first item of the suit schedule property. The

First Appellate Court also rejected the oral sale agreement projected by

the defendants with regard to the second item of the suit schedule

property. However, the First Appellate Court came to a conclusion that

the first defendant has acquired title by adverse possession over the

second item of the suit schedule property. Based upon the said findings,

the First Appellate Court confirmed the judgment and decree of the trial

Court and dismissed the appeal. As against the concurrent findings, the

plaintiff has filed the above second appeal.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

13.The second appeal has been admitted on the following

substantial questions of law:

1).Whether the judgement and decree of the Courts below are sustainable in law, when the appellant has proved his right and the partition among the appellant's ancestors in a manner known to law by producing Ex.A12 and A13 which contain referring the name of the appellant's ancestor in the boundary description?

2).Whether the judgment and decree of the Courts below relating to the second item of the suit property are sustainable in law, when the Courts below have categorically given findings against the defendants regarding agreement of sale and plea of adverse possession?

3)Whether the Courts below is right in holding that the defendants have prescribed title to the suit property by way of adverse possession while answering issue No.2 when the defendants have not pleaded and proved the same in a manner known to law?”

14.The learned counsel for the appellant had contended that the

suit schedule properties originally belonged to his father Saminatha Iyer

and his brother Venkatrama Iyer and in the oral partition, the suit

properties were allotted to the share of Saminatha Iyer. According to the

plaintiff, he is possession and enjoyment of the suit schedule property.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

However, in the year 1984, the defendants have encroached upon the

first item and have put up Tea shop in the second item of the suit

schedule property. The trial Court as well as the Appellate Court have

not properly appreciated the pleadings and evidence let in by either side

and have erroneously dismissed the claim of the plaintiff. The learned

counsel for the appellant further contended that the defendants in the

written statement have admitted the title of the plaintiff's family. The

defendants have only contended that based upon Exhibit A7 sale deed,

they are claiming title to the first item of the suit schedule properties.

However, the trial Court as well as the First Appellate Court have

rejected the claim of the first defendant based upon Exhibit A7 sale deed

in favour of Mohammed Sultan Rowther said to have been executed by

Nataraja Iyer, S/o.Kuppusamy Iyer.

15.The learned counsel for the appellant further contended that as

regards the second item of the suit schedule property is concerned, the

defendants in the written statement have specifically admitted the title of

the plaintiff's father. It is their specific case that they have parted with a

sum of Rs.4,000/- towards sale consideration for purchasing the second

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

item from the plaintiff's father. However, according to the defendants,

the plaintiff's father was giving lame excuses for not executing the sale

deed in his favour. Even before the alleged oral sale agreement, the first

defendant's family is in possession of the suit schedule property right

from the days of the first defendant's father Karuppan Ambalam. Hence,

the first defendant claimed adverse possession based upon his long

possession over the second item of the suit schedule property. He further

contended that when the first defendant has admitted the title of the

plaintiff's father, his possession is only traceable to that of a possession

pursuant to an oral sale agreement. The first defendant or his ancestors

have not taken any steps to get the sale deed executed, if at all, the said

sale agreement is genuine. When the possession of the first defendant is

traceable to a sale agreement, it could only be construed to be a

permissive possession and it could never be termed to be an adverse

possession over the vendor of the property. Hence, he contended that the

trial Court as well as the Appellate Court have erroneously conferred the

benefit of adverse possession on the defendants and has non-suited the

plaintiff. The learned counsel further contended that as far as the case of

the first defendant with regard to the first item of the suit schedule

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

property is concerned, he is in possession pursuant to a sale agreement

entered into with the second defendant. The second defendant claims

title only on the basis of Exhibit A7 said to have been executed by one of

the family members of the plaintiff's family. The trial Court as well as

the Appellate Court have categorically found that the second defendant

title is not traceable to Exhibit A4 sale deed. In fact, the second

defendant in his written statement has not claimed adverse possession to

the suit schedule property as against the plaintiff. When the alleged

vendor of the first defendant with regard to the first item has not claimed

any adverse possession to the suit schedule property, the agreement

holder namely the first defendant cannot claim adverse possession over

the first item of the suit schedule property. Hence, he prayed for allowed

the second appeal.

16.Per contra, the learned counsel for the respondents had

contended that the suit first item of the property was originally sold by

Nataraja Iyer son of Kuppusamy Iyer in favour of father of the second

defendant under Exhibit A7 on 18.07.1942. During inam settlement

proceedings, patta has been granted in favour of the second defendant.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

However, the plaintiff or any one from his family have not objected to

the patta granted in favour of the second defendant during the inam

settlement proceedings under Act 26 of 1948. Hence, the plaintiff and his

family member have lost title to the first item of the suit schedule

property.

17.The learned counsel for the respondents further contended that

the first defendant is in possession of the suit schedule properties even

during the days when the property was owned by the plaintiff's family.

Thereafter, the first item of the suit schedule property was sold by

Natarajan in favour of the second defendant's father and after the said

sale, the first defendant have attorned the tenancy in favour of the second

defendant's father. Thereafter, the first defendant's mother has entered

into a sale agreement with the second defendant and they are in

possession of the first item based upon the said sale agreement. The

plaintiff has completely lost his title to the suit schedule property and

hence, the Courts below have rightly non-suited the plaintiff. Hence, he

prayed for dismissal of the second appeal.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

18.I have considered the submissions made on either side.

19.It is the case of the plaintiff that the suit schedule properties

were jointly owned by his father Saminatha Iyer and his brother

Venkatrama Iyer. According to the plaintiff, the first item was allotted to

the share of his father in an oral partition and after the death of his father,

he is in possession and enjoyment of the suit schedule property. The

plaintiff relied upon Exhibit A1 patta to establish his possession and title

over the suit schedule property. On the other hand, the defendants have

contended that one of the family members of the plaintiff namely

Nataraja Iyer has sold away the suit first item under Exhibit A7 in favour

of one Mohammed Sultan Rowther on 18.07.1943. The first defendant

claims that he is originally a lessee under the said Mohammed Sultan

Rowther, but later become an agreement holder of the son of the said

Mohammed Sultan Rowther who is the second defendant in the suit.

20.As far as the second item of the suit schedule property is

concerned, it is the case of the plaintiff that the suit schedule properties

were allotted to the share of the father Saminatha Iyer in an oral

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

partition. The defendants have also admitted the title of the plaintiff's

father with regard to the second item of the suit schedule property.

However, the defendants pleaded that the plaintiff's father namely

Saminatha Iyer has entered into an oral sale agreement with the first

defendant's mother with regard to the second item of the suit schedule

property and received a sum of Rs.4,000/- towards sale consideration.

Despite several requests and panchayats, the plaintiff's father has not

executed a sale deed in favour of the first defendant's family. Further the

first defendant had contended that even before the said sale agreement,

they were in possession in their own right of the suit schedule property.

Hence, they have acquired title by adverse possession as against the

plaintiff's family.

21.The issue that requires to be considered by this Court is that

whether the plaintiff has established his title over the suit schedule

property and if so, whether he has lost his title by way of adverse

possession to the first defendant or not.

22.The plaintiff's title over the suit first item is admitted by the

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

defendants in Paragraph No.4 of the written statement. Their only

contention is that during the inam settlement proceedings under Act 26

of 1948, patta was granted in favour of one Mohammed Sultan Rowther

which was not objected to by any one of the family members of the

plaintiff. The defendants have further contended that they are having sale

agreement with the second defendant who is the son of the said

Mohammed Sultan Rowther in whose favour the patta was granted

during inam settlement proceedings. The defendants have not relied

upon Exhibit A7 sale deed in their written statement for tracing their title

with regard to the first item of the suit schedule property. The second

defendant in his written statement though claimed that he has purchased

the suit first item from the family members of the plaintiff under Exhibit

A7, the trial Court in Paragraph No.20 has categorically found that the

defendants have not established that the first item of the suit schedule

property belonged to them only on the basis of Exhibit A7. The trial

Court has further found that under Exhibit A7, only 1/3rd share has been

sold by the said Nataraja Iyer in favour of Mohammed Sultan Rowther

without mentioning any specific boundaries. Under Exhibit B15, it is

mentioned as north of the eastern side in Survey No.94/3 ( first item).

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

Hence, it is clear that the defendants have not established that they are in

possession of the first item of the suit schedule property either on the

basis of Exhibit A7 or on the basis of Exhibit B15.

23.When the defendants have specifically admitted the title of the

plaintiff's family, the minor discrepancies in sequencing the title on the

side of the plaintiff cannot result in non-suiting the plaintiff, especially

when the defendants admit title of the plaintiff's family with regard to the

first item of the suit schedule property. That apart, the possession of the

first defendant is shown only as lessee with regard to the first item and

thereafter, alleged to be continued as an agreement holder from the

second defendant. Either as a lessee or as an agreement holder, the first

defendant's possession can only be construed to be a permissive

possession. That apart, the second defendant has not claimed any adverse

possession with regard to the first item of the suit schedule property in

his written statement. Hence, this Court comes to a conclusion that the

plaintiff has established his title over the suit first item of the property

and when the defendants have not established their adverse possession

over the said item, the plaintiff is entitled to a decree for recovery of

possession.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

24.As far as the second item of the property is concerned, the first

defendant in Paragraph No.11 of the written statement has admitted the

title of the plaintiff and they have entered into an oral sale agreement

with regard to the second item. Even according to the first defendant, he

has paid a sum of Rs.4,000/- towards sale consideration. However, no

steps have been initiated by the first defendant to get a sale deed in his

favour. Any possession which is pursuant to a sale agreement can only

be construed to be a permissive possession on behalf of the vendor.

Hence, the first defendant could not be heard to contend that they have

acquired title to the second item on the basis of adverse possession. The

trial Court as well as the Appellate Court have not properly appreciated

the fact that the first defendant admits title of the plaintiff's father with

regard to the second item and has entered into an agreement for sale with

regard to the said property. In fact, the second defendant in his written

statement has not made any claim to the second item of the suit schedule

property.

25.One of the main ingredients to constitute a plea of adverse

possession is the person in occupation of the property should have

animus to hold the said property adverse to that of the original owner of

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

the property. In the present case, as regards the second item of the

property, the defendants have neither pleaded nor proved they have

animus to hold that the said property adverse to that of the plaintiff or his

family members. When the main ingredient of animus is absent, the plea

of adverse possession is not legally sustainable.

26.The appellant has filed CMP(MD).No.7480 of 2021 to receive

the sale deed dated 05.07.1943 as an additional evidence. No proper

reason has been assigned on the side of the appellant for not presenting

these documents before the Courts below. The second appeal is pending

from the year 2001 onwards, but the present application has been filed

after a period of 20 years without assigning any proper reason. Hence, I

do not find any reason to allow the said application. CMP(MD).No.7480

of 2021 stands dismissed.

27.CMP(MD).No.7642 of 2021 has been filed by some third

parties to get themselves impleaded in the second appeal. In the said

petition, it is contended that they are also legal heirs of the

late.Ramanathan. However, they have not been impleaded as legal heirs.

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

According to the petitioner, O.S.No.44 of 2019 is pending on the file of

the Additional District Court, Pattukkottai challenging the authority of

the alleged sale dated 02.07.2018. The present dispute is between the

family of Saminatha Iyer and the defendants who are third parties to the

family. Any decision in the second appeal will not in any way affect the

rights of other legal heirs of the deceased Ramanathan. The present

second appeal decides only the lis between the family of Saminatha Iyer

and the defendants herein. The dispute interse within the family of

Saminatha Iyer and the validity of the sale can very well be decided in

the pending suit. The present application in CMP(MD).No.7642 of 2021

is dismissed as unnecessary.

28.The trial Court as well as the Appellate Court have not properly

appreciated the written statement filed by the defendants 1 and 2.

Without considering the scope of the dispute raised by the defendants,

the Courts below have erroneously placed the burden on the plaintiff.

When the defendants have specifically admitted the title of the plaintiff's

family with regard to the first and second item of the suit schedule

properties, it is for the defendants to establish their character of

https://www.mhc.tn.gov.in/judis S.A.No.824 of 2001

possession over the suit schedule properties and plead and prove the

adverse possession in order to non-suit the plaintiff. Without considering

the written statement of the defendants, the Courts below have

erroneously non-suited the plaintiff.

29.In view of the above said discussion, the judgment and decree

of the Courts below are set aside. All the substantial questions of law are

answered in favour of the appellant. The suit in O.S.No.342 of 1988 on

the file of the District Munsif Court, Pattukkottai is decreed as prayed

for. The second appeal is allowed. No costs. Consequently, connected

miscellaneous petitions are closed.



                                                                                  07.06.2022

                     Index    : Yes / No
                     Internet : Yes / No

                     msa






https://www.mhc.tn.gov.in/judis
                                                           S.A.No.824 of 2001



                     To

                     1.The Subordinate Judge,
                       Pattukkottai

                     2.The District Munsif,
                       Pattukkottai

                     3.The Section Officer
                      V.R.Section
                      Madurai Bench of Madras High Court
                      Madurai






https://www.mhc.tn.gov.in/judis
                                                           S.A.No.824 of 2001




                                                   R.VIJAYAKUMAR,J.

                                                                        msa




                                           Pre-delivery Judgment made in
                                                      S.A.No.824 of 2001
                                  and CMP(MD).Nos. 7480 and 7642 of 2021




                                                               07.06.2022






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