Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J. Jansi Rani vs R.Shankaranarayanan
2021 Latest Caselaw 15071 Mad

Citation : 2021 Latest Caselaw 15071 Mad
Judgement Date : 28 July, 2021

Madras High Court
J. Jansi Rani vs R.Shankaranarayanan on 28 July, 2021
                                                                        S.A.Nos.1245 to 1248 of 2010



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED : 28.07.2021

                                                    CORAM

                                    THE HONOURABLE Ms. JUSTICE P.T. ASHA

                                           S.A.Nos.1245 to 1248 of 2010

                      S.A.No.1245 of 2010:

                     J. Jansi Rani                            ...   Appellant

                                                       Vs.
                     1.R.Shankaranarayanan
                     2.R. Kumar
                     3.The Collector of Chennai,
                     Singaravelar Maligai,
                     Chennai – 600 001.

                     4.The Director of Survey Land Records,
                     Chepauk,
                     Chennai – 600 005.

                     5.The Assistant Director of Survey Land Records,
                     Singaravelar Maligai,
                     Chennai – 600 001.

                     6.The Tahsildar,
                     Perambur – Purasawalkam Taluk,
                     Perambur,
                     Chennai – 600 011.

                     1/11

https://www.mhc.tn.gov.in/judis
                                                                        S.A.Nos.1245 to 1248 of 2010




                     7.The Commissioner,
                     Corporation of Chennai,
                     Rippon buildings,
                     Chennai – 600 003.
                     8.C.Rajamohan
                     9.E. Purushothaman                       ...    Respondents

(R9 impleaded vide order of this Court dated 06.03.2018 in C.M.P.No.8005 of 2016 in S.A.No.1246 of 2010 by MGRJ)

S.A.No.1246 of 2010:

J. Jansi Rani ... Appellant

Vs.

1.C.Rajmohan

2.The Collector of Chennai, Singaravelar Maligai, Chennai – 600 001.

3.The Director of Survey Land Records, Chepauk, Chennai – 600 005.

4.The Assistant Director of Survey Land Records, Singaravelar Maligai, Chennai – 600 001.

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

5.The Tahsildar, Perambur – Purasawalkam Taluk, Perambur, Chennai – 600 011.

6.The Commissioner, Corporation of Chennai, Rippon buildings, Chennai – 600 003.

7.R.Shankaranarayanan

8.R. Kumar

9.E. Purushothaman ... Respondents (R9 impleaded vide order of this Court dated 06.03.2018 in C.M.P.No.8006 of 2016 in S.A.No.1246 of 2010 by MGRJ)

S.A.No.1247 of 2010:

J. Jansi Rani ... Appellant vs.

1.The Collector of Chennai, Singaravelar Maligai, Chennai – 600 001.

2.The Director of Survey Land Records, Chepauk, Chennai – 600 005.

3.The Assistant Director of Survey Land Records, Singaravelar Maligai, Chennai – 600 001.

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

4.The Tahsildar, Perambur – Purasawalkam Taluk, Perambur, Chennai – 600 011.

5.The Commissioner, Corporation of Chennai, Rippon buildings, Chennai – 600 003.

6.R.Shankaranarayanan

7.R. Kumar

8.C. Rajmohan

9.E. Purushothaman ... Respondents

(R9 impleaded vide order of this Court dated 06.03.2018 in C.M.P.No.8007 of 2016 in S.A.No.1247 of 2010 by MGRJ)

S.A.No.1248 of 2010:

J. Jansi Rani ... Appellant vs.

1.The Commissioner, Corporation of Chennai, Rippon buildings, Chennai – 600 003.

2.The Collector of Chennai,

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

Singaravelar Maligai, Chennai – 600 001.

3.The Director of Survey Land Records, Chepauk, Chennai – 600 005.

4.The Assistant Director of Survey Land Records, Singaravelar Maligai, Chennai – 600 001.

5.The Tahsildar, Perambur – Purasawalkam Taluk, Perambur, Chennai – 600 011.

6.R.Shankaranarayanan

7.R. Kumar

8.C. Rajmohan

9.E. Purushothaman ... Respondents

(R9 impleaded vide order of this Court dated 06.03.2018 in C.M.P.No.8008 of 2016 in S.A.No.1248 of 2010 by MGRJ)

Prayer in S.A.Nos.1245, 1246, 1247 and 1248 of 2010: Second Appeals filed under Section 100 of the Code of Civil Procedure against the Judgment and Decree dated 17.08.2010 passed by the learned III Additional Judge, City Civil Court, Chennai in A.S.Nos.417, 428, 449 and 47 of 2009 reversing the Judgment and Decree dated 28.08.2009

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

passed by the learned XI Assistant Judge, City Civil Court, Chennai in O.S.No.4623 of 2001.

For Appellant : Mr.S.Asokan in all appeals

For Respondents : Mr.A.E.Ravichandran Government Advocate for R3 to R6 in S.A.No.1245/2010 for R2 to R5 in S.A.No.1246/2010 for R1 to R4 in S.A.No.1247/2010 for R2 to R5 in S.A.No.1246/2010

Ms.Karthikaa Ashok for R7 in S.A.No.1245/2010 for R6 in S.A.No.1246/2010 for R5 in S.A.No.1247/2010 for R1 in S.A.No.1248/2010

R1 – dismissed as abated vide order dated 22.07.2021 in S.A.No.1245/2010

R7 – dismissed as abated vide order dated 22.07.2021 in S.A.No.1246/2010

R6– dismissed as abated vide

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

order dated 22.07.2021 in S.A.No.1247/2010

R6– dismissed as abated vide order dated 22.07.2021 in S.A.No.1248/2010

R2 – died vide order dated 22.07.2021 in S.A.No.1245/2010

R8 – died vide order dated 22.07.2021 in S.A.No.1246/2010

Mr.R. Ramanlal for R8 in S.A.Nos.1245, 1247 and 1248/2010

for R1 in S.A.No.1246/2010

for R1 in S.A.No.1245/2010

Mr.S.Pugaleanthi for R9 in S.A.Nos.1245, 1246, 1247 /2010

COMMON JUDGMENT

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

The parties namely the plaintiff/appellant and the 9th respondent

who is now the owner of the property of the defendants 6 and 7 in the

suit are present. The 8th respondent is also present.

2.Mr.A.E.Ravichandran, learned Government Advocate for the

defendants 1 to 4 is present. Ms.Karthikaa Ashok, learned counsel for

the 5th respondent appeared virtually before this Court.

3.The plaintiff and the 9th respondent have signed a Joint

Memorandum of Compromise in and by which they have agreed to

accept the existence of the road comprised in T.S.No.124, Block No.9

of Kolathur Village, Puraswalkam – Perambur Taluk, now Ayanavaram

Taluk as shown in the Advocate Commissioner's report filed in the

above Second Appeal as a public road. The terms of the compromise

have been reduced into writing in the form of Joint Memorandum of

Compromise. The parties have agreed that they have signed the said

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

compromise without any coercion, undue influence and

misrepresentation. The memo is also accompanied by a Plan where the

road has been demarcated in the brown colour. The Memo was taken

on file.

All the Second Appeals are disposed of in terms of Joint

Memorandum of Compromise. The terms of Memorandum of

Compromise and the Plan shall form part of the Decree. No costs.



                                                                                      28.07.2021


                     Index             : Yes/No
                     Internet          : Yes/No
                     mps




                     To




https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

1.The III Additional Judge, City Civil Court, Chennai.

2.The XI Assistant Judge, City Civil Court, Chennai.

3.The Collector of Chennai, Singaravelar Maligai, Chennai – 600 001.

4.The Director of Survey Land Records, Chepauk, Chennai – 600 005.

5.The Assistant Director of Survey Land Records, Singaravelar Maligai, Chennai – 600 001.

6.The Tahsildar, Perambur – Purasawalkam Taluk, Perambur, Chennai – 600 011.

7.The Commissioner, Corporation of Chennai, Rippon buildings, Chennai – 600 003.

P.T. ASHA, J,

https://www.mhc.tn.gov.in/judis S.A.Nos.1245 to 1248 of 2010

mps

S.A.Nos.1245 to 1248 of 2010

28.07.2021

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