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

Rajmohan vs Thiruvarur Kannada Sainigar
2021 Latest Caselaw 22877 Mad

Citation : 2021 Latest Caselaw 22877 Mad
Judgement Date : 23 November, 2021

Madras High Court
Rajmohan vs Thiruvarur Kannada Sainigar on 23 November, 2021
                                                                                      CRP.(PD).No.419/2019


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 23.11.2021

                                                           CORAM:

                                      THE HONOURABLE MR.JUSTICE S.S.SUNDAR

                                        CRP.(PD).No.419/2019 & CMP.No.2815/2019

                                                    [Video Conferencing]

                    Rajmohan                                                        .. Petitioner
                                                                 Vs.
                    Thiruvarur Kannada Sainigar
                    Samooga Nala Munnetra Sangam
                    rep. By its President
                    Mr.Thiyagarajan
                    S/o. Venkatachalam
                    Having office at
                    No.60, I.B. Koil South Street,
                    Thiruvarur Taluk,
                    Thiruvarur District.                                            .. Respondent

                    Prayer:- Civil Revision Petition filed under Article 227 of the Constitution
                    of India to set aside the Order and Decreetal Order dated 21.12.2018 made
                    in I.A.No.510/2018 in O.S.No.130/2016 on the file of the learned District
                    Munsif Court, Thiruvarur.

                                         For Petitioner      :         Mr.S.Kingston Jerold
                                         For Respondent      :         Mr.N.Palanivel

                                                           ORDER

(1) This Civil Revision Petition is directed against the order passed by

the learned District Munsif Court, Thiruvarur in I.A.No.510/2018

CRP.(PD).No.419/2019

in O.S.No.130/2016.

(2) The revision petitioner is the defendant in the Suit in

O.S.No.130/2016 on the file of the learned District Munsif Court,

Thiruvarur. The Suit was filed by the respondent/plaintiff for

permanent injunction restraining the revision petitioner/defendant

from interfering with the peaceful possession and enjoyment of the

Suit property by the respondent/plaintiff. The Suit property is

described as an extent of 5964.6 sq.ft., comprised in four different

survery numbers viz., T.S.No.2020/3, T.S.No.2043, T.S.No.2048 in

Thiruvarur Town.

(3) In the written statement, the main contention raised by the revision

petitioner/defendant is that the District Munsif Court has no

jurisdiction to entertain the Suit in O.S.No.130/2016 under Tamil

Nadu Societies Registration Act, 1975. Since, under Section 2 of

the Act, 'Court' means City Civil Court “and elsewhere the District

Court”, it is submitted that the Suit in O.S.No.130/2016 having

been filed before the District Munsif Court cannot be entertained.

The defendant filed an application in I.A.No.510/2008 to frame

preliminary issue, whether the District Munsif Court, Thiruvarur

CRP.(PD).No.419/2019

has jurisdiction to tie the Suit.

(4) The Interlocutory Application filed before the District Munsif

Court was dismissed holding that the issue arise before the City

Civil Court is not relating to any internal dispute regarding

administration of the society but about the infringement of its right

by an individual. Since, the injury is alleged by the society itself,

the Lower Court was of the view that the application before the

City Civil Court for enforcement of civil right can be maintained

depends upon the pecuniary or territorial jurisdiction and not by

reference to the definition of Court under Tamil Nadu Societies

Registration Act, 1975.

(5) The Lower Court also relied upon a few judgments of this Court to

hold that the Suit in O.S.No.130/2016 cannot be dismissed on the

ground that the District Munsif Court has no jurisdiction under the

Tamil Nadu Societies Registration Act, 1975. Aggrieved by the

order of the learned District Munsif Court, Thiruvarur the

defendant has preferred the above Civil Revision Petition.

(6) Learned counsel appearing for the revision petitioner/defendant

submits that Section 2 of the the Tamil Nadu Societies

CRP.(PD).No.419/2019

Registration Act, 1975 defines the word 'Court' as“a Court means,

in the Presidency town, the City Civil Court and elsewhere, the

District Court”. The appellate power of Court is dealt with under

the provision of Section 45 under the said Act which empowers

the liquidator to exercise certain powers and to pass orders. Any

person aggrieved by an order passed by the liquidator may

appealing to the Court under Section 45 of the Tamil Nadu

Societies Registration Act, 1975. The word 'Court' is not used for

limiting the jurisdiction of Civil Court to decide any other Suit

arises to seek common law remedy.

(7) Therefore the word “Court” employed under the provision of

Section 45 should mean the “District Court”. As it was pointed out

by the Trial Court, the society came forward by alleging the

definite cause of action against an individual for causing injury to

its civil right.

(8) The Suit in O.S.No.130/2016 has to be laid in terms of the

provision of C.P.C., according to which, the location and value of

Suit property will be taken note of for deciding its territorial and

the pecuniary jurisdiction the Suit filed by the

CRP.(PD).No.419/2019

respondent/plaintiff. The Suit has been rightly presented before the

District Munsif, Thiruvarur. It is not in dispute that the Suit

property in O.S.No.130/2016 lies within the jurisdiction of the

District Munsif Court, Thiruvarur and the learned District Munsif

Court is competent having regard to the valuation of the property.

The Suit in O.S.No.130/2016 which was filed in 2016 has now

been successfully dragged by filing a petition in 2018 raising an

issue regarding the jurisdiction of this Court. The objection with

regard to the jurisdiction of the City Civil Court is unwarranted in

this case. Since, the vexatious application has delayed the judicial

process for considerable time, this Court is of the view the revision

petitioner/defendant is liable to pay the cost of Rs.1000/-.

(9) In the result, the Civil Miscellaneous Petition is dismissed with a

cost of Rs.1000/-[Rupees One Thousand only]. Consequently,

connected Civil Miscellaneous Petition is closed.

23.11.2021 cda Internet : Yes

To

1.The District Munsif Court, Thiruvarur.

CRP.(PD).No.419/2019

S.S.SUNDAR, J.,

cda

CRP.(PD).No.419/2019

23.11.2021

https://www.mhc.tn.gov.in/judis 6

 
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