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

Tamilarasi vs Tamil Nadu State Government
2021 Latest Caselaw 11403 Mad

Citation : 2021 Latest Caselaw 11403 Mad
Judgement Date : 3 June, 2021

Madras High Court
Tamilarasi vs Tamil Nadu State Government on 3 June, 2021
                                                                             S.A.(MD).No.327 of 2021


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 03.06.2021

                                                    CORAM:

                               THE HON'BLE MR.JUSTICE N.ANAND VENKATESH

                                           S.A.(MD).No.327 of 2021

                     Tamilarasi                               ... Appellant/Appellant/ Plaintiff

                                                       -Vs-

                     1.Tamil Nadu State Government,
                     through its District Collector,
                     Virudhunagar,
                     Virudhunagar.

                     2.Veeracholam Panchayat,
                     through its President,
                     Thiruchuli Taluk,
                     Virudhunagar District.

                     3.Solomon
                     4.Ganesan
                     5.Arumugam
                     6.Kumaravel
                     7.Kuppu                        ... Respondents/Respondents/Defendants


                     Prayer: Second Appeal filed under Section 100 of the Civil Procedure
                     Code, against the Judgment and Decree, in A.S.No.5 of 2019 on the file
                     of Learned Subordinate Judge, Aruppukottai, dated 01.11.2019,
                     confirming the Judgment and Decree, in O.S.No.310 of 2005 on the file

https://www.mhc.tn.gov.in/judis/
                     1/8
                                                                                 S.A.(MD).No.327 of 2021


                     of learned Principal District Munsif, Aruppukottai, dated 07.09.2018.


                                     For Appellant            : Mr.S.Natarajan

                                     For Respondents          : Mr.R.Baskaran for R1 & R2
                                                              Government Advocate

                                                       JUDGMENT

The plaintiff, who lost before both the Courts below, has preferred

the present second appeal before this Court.

2. The appellant / plaintiff filed a suit seeking for the relief of

declaration and permanent injunction. The specific case of the appellant

is that the suit property absolutely belongs to her and the same has been

classified as a street by the first respondent even without issuing notice to

the parties. The appellant, in order to substantiate her right, had

examined PW.1 and PW.2 and had marked Exs.A1 to A12.

3. The learned counsel for the appellant submitted that the Courts

below did not properly appreciate the title documents that were marked

during the course of trial. It was further submitted that no notice was

issued before re-classifying the suit property as a street. The learned

counsel further submitted that the report filed by the Commissioner was

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

S.A.(MD).No.327 of 2021

not properly considered by the Courts below. That apart, it was also

submitted that the defendants have not proved that the suit property was

a street or that they were using it as a street. It was also argued that the

Appellate Court did not properly formulate the points for consideration

under Order 41 Rule 31 of C.P.C., and therefore the judgment of the

Appellate Court is vitiated on that ground alone.

4. This Court has carefully considered the submissions made by

the learned counsel for the appellant as well as the learned Government

Advocate for the respondents 1 and 2 and also the materials available on

record.

5. In the present case, the suit property was classified as a street in

the year 1990 itself under the UDR scheme and whereas the appellant

had purchased the property only in the year 1995 and the same is clear

from the sale deed marked as Ex.A1. The Courts below, while

appreciating the documents relied upon by the appellant, has

categorically found that Ex.A4 which is the parent document is silent

about the old survey number and the current survey number and it does

not even mention the pymash number. Under such circumstances, the

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

S.A.(MD).No.327 of 2021

Courts below correctly came to a conclusion that the parent document

did not correlate with the suit property.

6. When the parent document is silent about the old and new

survey numbers and the appellant was not able to produce any revenue

records to substantiate the possession of the suit property by the

predecessor in title and the appellant had purchased the property only in

the year 1995, after the reclassification, there is absolutely no material to

show that the predecessor in title had the right and title over the suit

property and was enjoying the suit property.

7. It is also pertinent to note that the petitioner never attempted to

get any patta for the suit property if really she was in possession and

enjoyment of the same after she purchased it in the year 1995.

8. Insofar as the report of the Commissioner is concerned, it is only

a piece of evidence which may or may not be relied upon by a Court. The

Courts below have dealt with the report of the Commissioner and found

that the same does not in any way substantiate the case of the appellant.

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

S.A.(MD).No.327 of 2021

9. Even insofar as the middle portion of the suit property is

concerned, the Courts below have found that there is no document to

show that the middle portion in S.No.368/10 was partitioned and allotted

to the mother of the appellant and thereafter was allotted as a Sridhana

property to the appellant. Even Exs.A2 and A12 does not in any way

establish the title of the appellant insofar as the middle portion of the suit

property is concerned.

10.Insofar as the southern portion of the suit property is concerned,

the appellant has relied upon Ex.A11 which is a patta issued in favour of

the appellant. That apart there was no other document available to prove

that the same belonged to the appellant.

11. Insofar as the nature of proof that is required in suits filed for

declaration of title against the Government, the Courts below have

rightly relied upon the judgment of the Hon'ble Supreme Court in

R.Hanumaiah and another vs. Secretary to Government reported in

2010 (5) SCC 203.

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

S.A.(MD).No.327 of 2021

12.An attempt was made to make out a case as if the property is a

Gramanatham and therefore it cannot vest with the Government. Such an

argument is completely baseless since there was not even a pleading that

the suit property is a Gramanatham land. Therefore, such a contention

can never be entertained and it has been rightly rejected by the Courts

below.

13.Insofar as the points for determination, it is now a settled law

that if the Appellate Court has dealt with all the issues and has re-

appreciated the evidence, the mere omission to state the points for

determination cannot become a substantial question of law. Useful

reference can be made to the judgment of the Hon'ble Supreme Court in

Nopany Investments (P)Ltd., vs. Santokh Singh (HUF), reported in

2008 (2) SCC 728 and which was subsequently followed in Kasilangam

vs. The Government of Tamilnadu, rep. by District Collector and others

reported in 2009 (5) CTC 24.

14. In the considered view of this Court, this Court does not find

any illegality or infirmity in the judgment passed by the Courts below

and there are absolutely no substantial questions of law involved in the https://www.mhc.tn.gov.in/judis/

S.A.(MD).No.327 of 2021

present case. This Court does not find any ground to interfere with the

judgments of the Courts below.

15. In the result this Second Appeal stands dismissed. No Costs.

03.06.2021 Index :Yes/No Internet : Yes/No PJL

To

1.The Sub Judge, Aruppukkottai

2.The Principal District Munsif, Aruppukkottai.

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

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

S.A.(MD).No.327 of 2021

N.ANAND VENKATESH.J.,

PJL

S.A.(MD).No.327 of 2021

03.06.2021

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