Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ar.Chandrasekar vs The Special Commissioner &
2021 Latest Caselaw 20541 Mad

Citation : 2021 Latest Caselaw 20541 Mad
Judgement Date : 6 October, 2021

Madras High Court
Ar.Chandrasekar vs The Special Commissioner & on 6 October, 2021
                                                                           W.P(MD)No.14575 of 2021



                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 06.10.2021
                                                      CORAM:
                               THE HONOURABLE MR.JUSTICE M.DURAISWAMY
                                                 AND
                              THE HONOURABLE MR.JUSTICE K.MURALI SHANKAR

                                            W.P(MD)No.14575 of 2021
                                                      and
                                   W.M.P(MD)Nos.11506, 11507 and 14248 of 2021


                     AR.Chandrasekar                                 ... Petitioner

                                                           Vs.

                     1.The Special Commissioner &
                          Commissioner for Land Administration,
                       Chepauk, Chennai-600 005.

                     2.The District Collector,
                       Sivagangai District.

                     3.The Tahsildar,
                       Thiruppathur Taluk,
                       Sivagangai District.                         ... Respondents



                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India, to issue a Writ of Certiorarified Mandamus calling for the
                     records relating to the impugned order of the first respondent in
                     RC.No.T2/23748/2013, dated 28.07.2021 confirming the order of
                     the           impugned   order   of    the   second     respondent        in
                     Roc.E4/22003/2012, dated 25.08.2013 and impugned order of the
                     third respondent, dated 15.10.2012 served on the petitioner in
                     Na.Ka.A5/17456/2008, dated 19.10.2012, quash the same and
                     consequently direct the respondents herein to execute assignment
https://www.mhc.tn.gov.in/judis/
                     1/12
                                                                                 W.P(MD)No.14575 of 2021


                     for 23 cents of land in Survey No.49 in lieu of 40 cents patta land in
                     survey No.174/2 in K.Vairavanpatti Group, Thirupathur Taluk,
                     Sivagangai District relinquished for panchayat land as per Board
                     Standing Order 26-A, within a reasonable time as may be fixed by
                     this Court.


                                       For Petitioner             : Mr.Srinivasa Raghavan

                                       For Respondents            : Mr.B.Saravanan
                                                                  Government Advocate

                                                            ORDER

(Order of the Court was made by M.DURAISWAMY,J.)

The petitioner has filed the above Writ Petition to issue a Writ

of Certiorarified Mandamus to call for the records relating to the

impugned order of the first respondent, dated 28.07.2021,

confirming the order of the second respondent, dated 25.08.2013

and the order of the third respondent, dated 15.10.2012 and quash

the same and consequently direct the respondents to execute

assignment for 23 cents of land in Survey No.49 in lieu of 40 cents

patta land in Survey No.174/2 in K.Vairavanpatti Group, Thirupathur

Taluk, Sivagangai District, relinquished for panchayat land as per

Board Standing Order 26-A.

2. It is the case of the petitioner that he purchased patta

lands in Survey Nos.171, 172 and 174/1 in K.Vairavanpatti Village

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

W.P(MD)No.14575 of 2021

Panchayat, Thiruppathur Taluk, Sivagangai District from one Azhagu

Meenal, W/o Subramanian Pillai, on 17.09.2003 under a registered

sale deed. The vendor of the petitioner purchased the entire land in

Survey No.174 by a registered sale deed, dated 24.10.1963 and

acquired Survey Nos.171 and 172 through registered Will, dated

19.04.1994 executed by her husband. After the purchase, the

petitioner obtained patta in his name and put up construction

including a dwelling house and a temple after getting approval from

the local authorities. According to the petitioner, the property was

assessed to property tax and also he obtained electricity connection

from the TANGEDCO. While so, on a complaint made by his

neighbour alleging that he encroached the water body in

Maravanendal Kanmoi in Survey No.49, the third respondent issued

a notice in the year 2008 and after field inspection and verification,

the authorities found that no encroachment was made by the

petitioner. The third respondent also submitted a report to that

effect to the second respondent. Again in the year 2012, at the

instance of the petitioner's neighbour, the same issue was raked up

and proceedings were initiated under the Tamil Nadu Land

Encroachment Act, for the removal of encroachment without

conducting any field inspection or identifying the alleged

encroachment.

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

W.P(MD)No.14575 of 2021

3. It is also the case of the petitioner that when the panchayat

road was to be developed during the year 1968-1969, there was

exchange of patta land by the petitioner's vendor in Survey No.174

by offering 40 cents of her patta land for the formation of the

panchayat road under Board Standing Order 26-A in lieu of 23 cents

in Survey No.49. The procedure is by relinquishment of right in

patta land under BSO 26-A and according to the petitioner, the

Revenue Authorities should have issued assignment for 23 cents in

Survey No.49. After the exchange of 40 cents in Survey No.174, the

said Survey Number was divided as Survey No.174/2, which is a

panchayat road. According to the petitioner, the entire extent of

Survey No.49 is not a Kanmoi in entirety, but it is of mixed

character of Kanmoi on the east of Survey No.49 and vast extent of

vacant land on its west. Across the western portion, there is a pucca

metal thar road of Village panchayat laid in 1972. On the east of

panchayat road, there are row of electrical polls and on the west of

panchayat road, electrical transformer is erected. The panchayat

road, transformer and electrical poles situate on the west of the

Kanmoi in Survey No.49, whereas the subject land measuring an

extent of 23 cents in Survey No.49 situate on the further west of

the said panchayat road, transformer and electrical poles. Thus,

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

W.P(MD)No.14575 of 2021

according to the petitioner, Survey No.49 is not a Kanmoi in

entirety.

4. The petitioner also contended that without taking into

account any of the above details, the authorities failed to issue

assignment deed for the land in respect of 23 cents in Survey No.

49, in accordance with Board Standing Order 26-A and erroneously

treated the petitioner as an encroacher of the water body.

5. The petitioner has also filed a civil suit in O.S.No.32 of

2012, on the file of the Additional District Court, Sivagangai against

the respondents 2 and 3 for declaration and injunction and the said

suit is pending. According to the petitioner, the orders passed by

the respondents are erroneous for the reason that they have not

taken into consideration the case of the petitioner in a proper

manner.

6. There cannot be any second opinion with regard to the

removal of encroachment made in a water body. But, before

coming to the said conclusion, the authorities should establish that

the land in question lies in a water body.

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

W.P(MD)No.14575 of 2021

7. In the pending civil suit in O.S.No.32 of 2012, on the file of

the Additional District Court, Sivagangai, the petitioner took out an

application seeking for appointment of Advocate Commissioner in

I.A.No.17 of 2017 and the trial Court appointed an Advocate

Commissioner to note down the physical features. The Advocate

Commissioner has also filed a report along with a plan before the

trial Court. The report of the Advocate Commissioner and the plan

have been annexed in the additional typed set of papers, filed by

the learned Counsel for the petitioner. Mr.B.Saravanan, learned

Government Advocate appearing for the respondents has not

disputed the location of the petitioner's land as per the Advocate

Commissioner's plan.

8. On a perusal of the Advocate Commissioner's report, it

could be seen that he inspected and surveyed the land in question

with the assistance of Firka surveyor, the Assistant Engineer of

Public Works Department, K.Vairavanpatti Group Village

Administrative Officer and the President of K.Vairavanpatti

Panchayat. On a perusal of the report of the Advocate

Commissioner and the plan annexed to it, it could be seen that the

Kanmoi situates in a portion of the land in Survey No.49 on the

eastern side and in the very same Survey Number, there is a North-

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

W.P(MD)No.14575 of 2021

South panchayat thar road which has been laid on the west of the

Kanmoi. Further, west of the panchayat thar road, the land

belonging to the petitioner in Survey Nos.172 and 174 is situated.

The Advocate Commissioner's report and the plan clearly

established that the petitioner's land situates only on the west of

the panchayat thar road and not on the east of the panchayat thar

road, where the Kanmoi situates.

9. When the panchayat had laid North-South road in Survey

No.49 and also in Survey No.174/2, which was given by the vendor

of the petitioner as early as in 1968-1969, it cannot be stated that

the petitioner had encroached the water body. Unless the

authorities found that the North-South panchayat thar road itself is

an encroachment on the water body, the petitioner cannot be said

to be an encroacher of the Kanmoi. It cannot be disputed that the

North-South panchayat thar road divides the petitioner's land and

the Kanmoi. The respondents have not considered the case of the

petitioner in a proper manner. The respondents should have

conducted field inspection before coming to the conclusion that the

petitioner is an encroacher. Since the panchayat road has been laid

several decades ago and the same is dividing the petitioner's land

and the Kanmoi on the eastern side of the petitioner's land, the

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

W.P(MD)No.14575 of 2021

respondents should not have come to the conclusion that the

petitioner had encroached the Kanmoi. There is nothing on record

to establish that the petitioner had encroached the land on the east

of the North-South panchayat thar road.

10. When there is no evidence to establish that the petitioner

had encroached the land on the east of the North-South panchayat

thar road, there cannot be any encroachment of the Kanmoi, which

lies on the east of the North-South panchayat thar road. The

respondents have not given any finding as to the existence of the

North-South panchayat thar road on the west of the Maravanendal

Kanmoi. Had it been taken into consideration by the respondents,

they would not have come to the conclusion that the petitioner had

encroached the Kanmoi.

11. In the judgment in Government of Andhra Padesh Vs.

Thummala Krishna Rao and Another reported in (1982)2

Supreme Court Cases 134, the Honourable Supreme Court held

that the summary proceedings for removal of encroachment can be

initiated only where unauthorised occupation of Government

property is not disputed, but where title to the land is bona fide

disputed by the occupant, such dispute must be adjudicated not by

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

W.P(MD)No.14575 of 2021

the summary proceedings, but by a competent civil Court. Further

the Honourable Apex Court held that the bona fides of the

occupant's claim can be inferred from his occupation for a long

period.

12. It is not the duration, short or long, of encroachment that

is conclusive of the question whether the summary remedy

prescribed by the Act can be put into operation for evicting a

person. What is relevant for the decision of that question is more

the nature of the property on which the encroachment is alleged to

have been committed and the consideration whether the claim of

the occupant is bona fide.

13. The documents produced by the petitioner, in support of

his case, clearly established that he is in possession and occupation

of the land on the west of the North-South panchayat thar road and

not on the east of the said road. When he is not in possession and

occupation of the land on the east of the North-South panchayat

thar road, he cannot be construed as an encroacher. In such view

of the matter, the orders passed by the respondents are liable to be

set aside. Accordingly the same are set aside.

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

W.P(MD)No.14575 of 2021

14. So far as the execution of assignment for 23 cents of land

in Survey No.49 in lieu of 40 cents of patta land in Survey No.174/2

in K.Vairavanpatti Group, Thiruppathur Taluk as per Board Standing

Order 26-A is concerned, the petitioner is directed to produce all the

relevant documents before the concerned authority and along with

an application for assignment and on receipt of the same, the

authorities shall pass orders in accordance with law, within a period

of three months from the date of submission of the application and

the documents.

15. With the above observations, the Writ Petition is allowed.

No costs. Consequently, the connected Miscellaneous Petitions are

closed.

                                                           [M.D.,J]      [K.M.S.,J.]
                                                                  06.10.2021
                     Index        :Yes/No
                     Internet     :Yes/No
                     SSL
                     Note :
                     In view of the present lock
                     down owing to COVID-19
                     pandemic, a web copy of the
                     order may be utilized for
                     official    purposes,     but,
                     ensuring that the copy of the
                     order that is presented is the
                     correct copy, shall be the
                     responsibility      of     the
                     advocate/ litigant concerned.

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

                                                                  W.P(MD)No.14575 of 2021


                     To

                     1.The Special Commissioner &
                          Commissioner for Land Administration,
                       Chepauk, Chennai-600 005.

                     2.The District Collector,
                       Sivagangai District.

                     3.The Tahsildar,
                       Thiruppathur Taluk,
                       Sivagangai District.




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

                                            W.P(MD)No.14575 of 2021


                                         M.DURAISWAMY,J.
                                                     and
                                      K.MURALI SHANKAR,J.


                                                              SSL




                                   W.P(MD)No.14575 of 2021




                                                   06.10.2021




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