Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Puthu Perungalathur Grama vs Sikamani
2021 Latest Caselaw 11765 Mad

Citation : 2021 Latest Caselaw 11765 Mad
Judgement Date : 16 June, 2021

Madras High Court
Puthu Perungalathur Grama vs Sikamani on 16 June, 2021
                                                                                  S.A. No.589 of 2003

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 16.06.2021

                                                          CORAM:

                                   THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE

                                                     S.A. No.589 of 2003
                                                             and
                                                    CMP No.5452 of 2003

                     Puthu Perungalathur Grama
                     Seerthirutha Sangam represented
                     by its President Perumal Nadar                         .... Appellant

                                                         Versus
                     1. Sikamani
                     2. Chellappa Naicker                                   .... Respondents


                     Prayer : Second Appeal filed under Section 100 of the Civil Procedure
                     code, against the judgment and the decree dated 27.12.2002 made in A.S.
                     No.74/01 on the file of the Additional Subordinate Court at Chingleput
                     confirming the judgment and decree dated 28.09.2000 made in O.S.
                     No.2680 of 1993 on the file of the District Munsif Court at Tambaram.

                     For Appellant                       : Mr.T. Girish Sridharan
                     For Respondents                     : Batta with petition due reg.

                                                         JUDGMENT

(Heard through Video Conference)

Heard Mr.T. Girish Sridharan, learned counsel for the appellant

and perused and examined the materials and evidence available on

record.

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

S.A. No.589 of 2003

2. This Second Appeal has been filed challenging the concurrent

findings of the Courts below.

3. The appellant is the plaintiff in the suit O.S. No.2680 of 1993 on

the file of the District Munsif Court at Tambaram. The respondents are

the defendants 2 and 3 in the said suit. The suit was filed for permanent

injunction restraining the respondents / defendants from tresspassing

into the suit property and interfering with the appellant's / plaintiff's

peaceful possession and enjoyment. The appellant / plaintiff claims that

they are the absolute owner of the suit schedule property and the

defendants are attempting to tresspass into the same. However, it is a

case of the respondents/ defendants 2 and 3 that the appellant / plaintiff

-Sangam is a non existent Association. According to the respondents/

defendants, the plaintiff-Sangam have no right or interest in the suit

schedule property and they are not entitled to file the suit.

4. Before the Trial Court, the appellant / plaintiff filed six

documents, which were marked as A1 to A6 and the respondents /

defendants filed, six documents which were marked as Exs. B1 to B6.

An Advocate Commissioner was also appointed during the pendency of https://www.mhc.tn.gov.in/judis/

S.A. No.589 of 2003

the suit and the Advocate Commissioner's report as well as the Advocate

Commissioner's sketch were also marked as Exs.C1 and C2. On the side

of the appellant, Perumal Nadar, who claims to be the President of the

appellant / plaintiff Sangam was examined as PW1 before the Trial

Court. On the side of the respondents / defendants, two witnesses were

examined, the 1st respondent / second defendant was examined as DW1

and the 2nd respondent / third defendant was examined as DW2.

5. The Trial Court dismissed the suit of the appellant holding that

the appellant does not have any authority to file the suit and that at the

time of filing of the suit, the appellant / plaintiff was not a registered

Sangam.

6. The Trial Court has also observed that the appellant / plaintiff

cannot try to prove its case through the evidence let in by the respondents

/ defendants and has to stand on its own legs for the purpose of

establishing its case. Having failed to discharge its burden of proving its

case for the purpose of getting the relief as sought for in the suit, the

Trial Court dismissed the suit.

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

S.A. No.589 of 2003

7. Aggrieved by the same, the appellant / plaintiff filed the first

appeal before the Lower Appellate Court in A.S. No.74 of 2001. The

Lower Appellate Court by its judgment and decree dated 27.12.2002 also

confirmed the findings of the Trial Court in its judgment and decree

dated 28.09.2000 passed in O.S. No.2680 of 1993. Aggrieved by the

concurrent findings of the Courts below, this Second Appeal filed in the

year 2003.

8. At the time of admission of the Second Appeal on 22.04.2003,

this Court formulated the following substantial question of law :

"Whether both the Courts below were right in holding

that the suit is not maintainable in law"

9. Both the Courts below based on the materials and evidence

available on record, which cannot be considered to be baseless have

concurrently held that the appellant / plaintiff did not have authority to

file the suit against the respondents / defendants. Admittedly, at the time

of filing of the suit, the appellant / Sangam was not a registered Sangam.

No Board resolution has also been filed entitling Perumal Nadar to file

the suit on behalf of the Sangam. The Trial Court has also taken note of https://www.mhc.tn.gov.in/judis/

S.A. No.589 of 2003

the aforementioned factors and has come to the right conclusion that the

appellant / plaintiff has not discharged its burden of proving its case by

filing sufficient documentary evidence in support of their case.

10. The Lower Appellate Court has also rightly appreciated the

materials and evidence available on record as well as the judgment and

decree passed by the Trial Court on 28.09.2000 in OS. No.2680 of 1993

and only thereafter dismissed the appeal on 27.12.2002 in A.S. No.74 of

2012.

11. As seen from the evidence and materials available on record,

there are no debatable issues and there is also no substantial question of

law that requires further consideration. Hence, the substantial question

of law framed by this Court referred to supra on 22.04.2003 is answered

against the appellant / plaintiff. Hence, there is no merit in the Second

Appeal and accordingly, the Second Appeal is dismissed. No costs.

Consequently, connected miscellaneous petition is closed.

16.06.2021

Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order vsi2

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

S.A. No.589 of 2003

ABDUL QUDDHOSE, J.

vsi2

To

1. The Additional Subordinate Court at Chingleput.

2. The District Munsif Court at Tambaram.

S.A. No.589 of 2003

16.06.2021

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