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

Saju Kumar vs Kanakam Nadar
2021 Latest Caselaw 18328 Mad

Citation : 2021 Latest Caselaw 18328 Mad
Judgement Date : 7 September, 2021

Madras High Court
Saju Kumar vs Kanakam Nadar on 7 September, 2021
                                                     1                     A.S.(MD)NO.226 OF 2019

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 07.09.2021

                                                         CORAM

                        THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                          A.S.(MD)No.226 of 2019 and
                                          C.M.P.(MD)No.12140 of 2019

                     Saju Kumar                              ... Appellant / 5th Plaintiff

                                                          Vs.
                     Palammal (died)

                     1.   Kanakam Nadar
                     2.   Packianathan
                     3.   Pathrose
                     4.   Rajamma
                     5.   Vasantha Kumari
                     6.   Ronickom
                                       ... Respondents 1 to 6 / Defendants 2 to 7

                     Kanakabai @ Kanakam (died)

                     7. Dennis Jeyaraj
                     8. Jones
                     9. Rabi
                         (Memo in USR No.3194 dated 03.02.2020(filed on 07.02.2020)
                     is recorded, as the appellant has given up the eighth respondent
                     vide Order dated 11.02.2021)
                                           ... Respondents 7 to 9 / Plaintiffs 2 to 4

                                   Prayer: Appeal suit filed under Section 96 of C.P.C.,
                     against the judgment and decree dated 07.02.2019 on the file
                     of the Additional District and Sessions Judge(Fast Track
                     Court), Nagercoil, made in O.S.No.141 of 2009 in so far as the
                     appellant in concerned.

https://www.mhc.tn.gov.in/judis/
                     1/16
                                                    2                 A.S.(MD)NO.226 OF 2019



                                   For Appellant    : Mr.K.N.Thampi


                                   For R-1 to R-6   : Mr.R.Vijayakumar,
                                                      for Mr.M.Ashok Padmaraj.

                                   For R-7 & R-9    : Mr.G.Ramanathan


                                                        ***


                                                   JUDGMENT

The fifth plaintiff in O.S.No.141 of 2009 on the file of

the Additional District and Sessions Judge/Fast Track Court,

Nagercoil, is the appellant in this first appeal.

2. The suit was originally filed by the appellant's

mother, namely, Kanakabai @ Kanakam for recovering a sum

of Rs.16,00,000/- with interest from the defendants. During

the pendency of the suit, the appellant's mother passed away

and her sons including the appellant were brought on record.

The plaint averments are as under:-

The appellant's sister, namely, Angel Leela Selvi got

married to one Lucas in the year 1988. Two daughters,

namely, Kumari Angela Vinnarasi and Kumari Ezhilarasi were

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

3 A.S.(MD)NO.226 OF 2019

born. Angel Leela Selvi was employed as a teacher. Lucas was

also employed in Government service. The couple purchased

four parcels of land in Ezhudesam Village and put up a house

on one of the plots. They had also purchased a piece of land in

Villupuram. The entire family died in a tragic accident on

29.05.2005. Since the family had left behind movable as well

as immovable properties, issue arose as to their division. On

account of intervention by some elders, a memorandum of

agreement was entered into between both the parties on

10.09.2005. It was also reduced into writing. It must be

mentioned here that the husband's side was represented by

his mother Palammal and his brothers Kanakam Nadar,

Packianathan and Pathrose. The wife side was represented by

her mother Kanakabai @ Kanakam and her brothers Dennis

Jeyaraj, Jones, Rabi and Saju Kumar(appellant herein). The

properties located at Ezhudesam Village have been set out in

suit ' A ' schedule, while Villupuram property has been set out

in suit ' B ' schedule. Though the couple are said to have

acquired one other item in Chennai and the same was also

described in the suit ' C ' schedule, it could not be identified.

There is also no prayer in respect of the suit ' C ' schedule. It

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

4 A.S.(MD)NO.226 OF 2019

is beyond dispute that the memorandum of agreement dated

10.09.2005(Ex.A.10) covers movable as well as immovable

properties of the deceased couple. As per the terms thereof,

the properties situated in Ezhudesam Village are to be taken

by the husband's side, namely, the defendants herein.

Ezhudesam properties were to be valued and the wife's side

was to be paid ½ share therein. In other words, the husband's

side was to take the property, while the wife's side was to take

half of the money value. Since both the parties did not evince

any interest in retaining Villupuram property, it was to be sold

and the sale proceeds was to be divided into equal shares

between the two sides. Likewise the fixed deposits and the

other insurance amounts were to be divided equally between

them. Based on the said memorandum of agreement,

Kanakabai @ Kanakam filed S.O.P.No.23 of 2005 before the

Sub Court, Kuzhithurai in respect of the bank deposits and the

insurance amounts. Likewise, the husband's side filed

S.O.P.No.7 of 2006 before the very same Court for the same

relief. It is interesting to note that both the parties swore by

Ex.A.10 dated 10.09.2005. Purporting to act in terms thereof,

both S.O.Ps. were ordered on 28.11.2006. Even though the

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

5 A.S.(MD)NO.226 OF 2019

sisters of Lucas were not made parties to Ex.A.10, division of

the insurance amounts and bank deposits appears to have

concluded smoothly and I am clearly of the view that they

need not be reopened at this point of time.

3. The parties however could not arrive at a

consensus as regards Ezhudesam properties and Villupuram

property. The wife's side felt that they ought to be paid the

monetary value in terms of Ex.A.10 dated 10.09.2005.

Kanakabai @ Kanakam issued Ex.A.11 notice dated

27.07.2009. The demand set out in the notice was not

complied with by the defendants. She therefore filed

O.S.No.141 of 2009. As already mentioned, she passed away

shortly thereafter and her sons came on record. The appellant

herein examined himself as P.W.1. Shri.Ananthalal at whose

instance Ex.A.10 was finalised was examined as P.W.2. One

Anantha Pandi was examined as P.W.3. Ex.A.1 to Ex.A.29 were

marked. The fourth defendant Pathrose examined himself as

D.W.1 and Ex.B.1 to Ex.B.16 were marked. Ex.X.1 to Ex.X.9

were also marked. After a consideration of the evidence on

record, the learned trial Judge by judgment and decree dated

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

6 A.S.(MD)NO.226 OF 2019

07.02.2019 dismissed the suit. Aggrieved by the same, one of

the plaintiffs filed this appeal.

4. The learned counsel appearing for the appellant

reiterated all the contentions set out in the memorandum of

grounds and called upon this Court to set aside the impugned

judgment and decree passed by the trial Court and decree the

suit as prayed for.

5. The learned counsel appearing for Respondents 7

and 9 who are none other than the brothers of the appellant

submitted that they are sailing with the appellant. However

the whereabouts of the eighth respondent are not known and

a memo has been filed to that effect.

6. Per contra the learned counsel appearing for the

contesting defendants submitted that the suit has been

improperly framed. He submitted that the trial Court had

correctly approached the issues and that the impugned

judgment and decree do not warrant any interference. He

pointed out that the suit has been filed for recovery of money;

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

7 A.S.(MD)NO.226 OF 2019

the suit had suffered a wholesale dismissal. Though the

plaintiffs are four in number, only one of them filed the

appeal. Therefore, respondents 7 to 9 cannot be granted any

relief. He would state that at best, the appellant can maintain

the appeal to the extent of 1/4th of the original claim. He also

pointed out that the suit appears to be barred by limitation.

He emphasized the fact that in as much as the sisters of Lucas

were not made parties to Ex.A.10, they cannot be bound by

the terms thereof. He added that Ex.A.10 which creates rights

ought to have been registered and in as much as it has not

been registered, it is inadmissible in evidence. He called upon

this Court to confirm the impugned judgment and decree and

dismiss this appeal.

7. I carefully considered the rival contentions and

went through the evidence on record.

8. The points for consideration are as follows:-

a) Whether Ex.A.10 memorandum of

understanding dated 10.09.2005 is legally

enforceable?

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

8 A.S.(MD)NO.226 OF 2019

b) Whether the plaintiffs are entitled to

relief in respect of ' A ' and ' B ' schedule

properties?

9. It is well settled that the true nature of a document

has to be ascertained by taking into account all the attendant

circumstances. Even though Ex.A.10 has been styled as an

agreement, on a careful perusal of its terms, one can note that

it embodies the settlement that was already arrived at

between the parties. Ex.A.10 is an evidential document and

not an operative document. In other words, it is a record of

event that had already taken place. P.W.2 Shri.S.P.Anathalal

appears to be a village elder and through his intervention,

both the families were brought to the negotiating table and

the division of the assets left behind by Lucas and Angel Leela

Selvi had been finalised. Since Ex.A.10 records a settlement

already arrived at, it does not require registration. It is true

that the sisters of the deceased Lucas were not made parties.

But the fact remains that till date, they had not chosen to

challenge it. In S.O.P.No.23 of 2005 filed by the wife's side as

well as in S.O.P.No.7 of 2006 filed by the husband's side,

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

9 A.S.(MD)NO.226 OF 2019

Ex.A.10 was specifically relied upon. Though the S.O.Ps. were

not formally adjudicated and were ordered based on the

endorsements made by the parties, the fact remains that

Ex.A.10 clearly loomed large in the minds of the parties as

well as the Court. In the present suit, the plaintiffs have

rightly arrayed all the legal heirs of the deceased Lucas that

included his mother, brothers and sisters. It is pertinent to

point out that the sisters though filed a separate written

statement sailed with their brothers. Ex.A.10 was not executed

under the coercive circumstances. If really, defendants 1 to 4

had been pressurised to sign Ex.A.10, they would have

definitely lodged a complaint immediately after its execution.

No such complaint was ever lodged. On the other hand, in

S.O.P.No.7 of 2006 filed by defendants 1 to 4, in paragraph

No.15 and 16 the following averments were made:-

“15. So far as the immovable properties

of Late Lucas is concerned, there was a

compromise among the petitioners and the

respondents on the mediation of one Thiru.

S.P.Anand Lal, Lal Cottage, Kuzhithurai. An

agreement was entered into that effect on

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

10 A.S.(MD)NO.226 OF 2019

10.09.2005. As per the terms of the agreement,

the petitioners have consented to share the

immovable properties of Late Lucas on a

humanitarian consideration and also for an

amicable settlement. In fact and also in law the

petitioners are the only heirs to the movable

assets as well as to the immovable assets of Late

Lucas. However on the mediation of the well

wishers the present petitioners have accepted

the agreement and all the parties have signed in

the agreement.

16. As per the agreement dated

10.09.2005 the petitioners are entitled to get

entire building which is situated in R.S.No.

139/18 and 19 of Ezhudesam Village. The

respondents are only entitled to ½ of the value of

the superstructure as seen by the four persons.

Since the property comprised in R.S.No.139/18

and 19 are the family properties of Late Lucas,

the entire land is allotted to the petitioners. So

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

11 A.S.(MD)NO.226 OF 2019

far as the property comprised in R.S.No.139/7

measuring 133/4 cents in Ezhudesam Village is

concerned, the petitioners are entitled to get

entire property and the respondents are entitled

to get ½ share of the land value. So far as the

property at Villupuram comprised in R.S.No.

167/4D and 167/4E and the building situate

therein, the same has to be sold to third parties

and the sale proceeds have to be shared both by

the petitioners and the respondents. Similarly

the property at Veppampatti, Chennai, is also to

be sold to third parties and the sale proceeds

have to be shared equally by the petitioners and

respondents. Besides this, with regard to the

benefits of Angela Vinnarasi and Ezhilarasi are

concerned, it is agreed that both the petitioners

and the respondents have to be shared equally.

The respondents have also signed and acted

upon the agreement dated 10.09.2005. If the

respondents dispute about the compromise and

settlement dated 10.09.2005, the petitioners

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

12 A.S.(MD)NO.226 OF 2019

reserve their right to file a comprehensive civil

suit in respect of the immovable properties of

Late Lucas as provided under law in due

course. “

10. In response to the S.O.P. filed by the wife's side

in S.O.P.No.23 of 2005, the voluntary nature of Ex.A.10 was

accepted and conceded. It is therefore too late in the day to

impeach the genuineness of Ex.A.10. The only ground on

which its enforceability as against defendants 5 and 6 can be

contested is that they were not parties.

11. Be that as it may, as rightly pointed out by the

learned counsel on either side, the wife's side and the

husband's side will have to take the estate in equal shares.

The parties are Christians. The entire family had perished in

the accident at the same time. Therefore, applying the

common law presumption, the youngest should be deemed to

have died last. Kumari Ezhilarasi was the youngest heir of the

parties herein. Section 48 of the Indian Succession Act will

come into play.


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

                                                   13                A.S.(MD)NO.226 OF 2019

                                             “   48.    Where   intestate      has   left

neither lineal descendant, nor parent, nor

brother, nor sister.— Where the intestate has

left neither lineal descendant, nor parent, nor

brother, nor sister, his property shall be divided

equally among those of his relatives who are in

the nearest degree of kindred to him. ”

12. I therefore hold that even if Ex.A.10 is ignored,

still the plaintiffs will be entitled to ½ share in the suit ' A '

schedule as well as the suit ' B ' schedule. The plaintiffs are

co-owners in respect of both the properties along with the

defendants. Even though they had ill-advisedly laid a money

claim, in the interest of the justice, I deem it fit and

appropriate to grant a preliminary decree for partition.

13. In this view of the matter, the judgment and

decree dated 07.02.2019 passed in O.S.No.141 of 2009 on the

file of the Additional District and Sessions Court/Fast Track

Court, Nagercoil, is set aside. Preliminary decree is passed

granting ½ share for the plaintiffs in the suit ' B ' schedule,

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

14 A.S.(MD)NO.226 OF 2019

while defendants 2 to 7 will be entitled to remaining ½ share

in the suit ' B ' schedule. Since Ex.A.10 had been acted upon

already and the plaintiffs have conceded that the suit ' A '

schedule properties can be taken by the defendants and they

only wanted half of its monetary value thereof, the defendants

are directed to pay a sum of Rs.8,00,000/-(Rupees Eight Lakhs

only) to the plaintiffs with interest @ 6% p.a. from the date of

filing of the suit till the date of payment. If the defendants are

either unable to pay the said amount or not willing to pay the

said amount, the plaintiffs will then be entitled to claim ½

share in the suit ' A ' schedule also. The defendants are

granted six months time to make the aforesaid payment to the

plaintiffs. If at the end of the six months period, the

defendants are not able to make payment, there will be a

preliminary decree in favour of the plaintiffs granting them ½

share in the suit ' A ' schedule also. The parties have to pay

Court fee towards their shares.

14. This appeal suit is allowed on these terms.

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

15 A.S.(MD)NO.226 OF 2019

15. It is made clear that as and when the suit ' C '

schedule property is located, it is open to the parties to seek

appropriate relief in accordance with law. No costs.

Consequently, connected miscellaneous petition is closed.



                                                                                07.09.2021

                     Index    : Yes / No
                     Internet : Yes/ No
                     PMU

Note: 1. 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.

2. Web copy of this order shall be uploaded on 16.09.2021.




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

                                                16              A.S.(MD)NO.226 OF 2019



                                                       Note :Web copy of this order
                                                       shall    be  uploaded     on
                                                       16.09.2021.




                                                            G.R.SWAMINATHAN,J.


                                                                                PMU




                     To:

1. The Additional District and Sessions Judge (Fast Track Court), Nagercoil.

2. The Record Keeper, V.R.Section, Madurai Bench of Madras High Court, Madurai.

A.S.(MD)No.226 of 2019

07.09.2021

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