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

Mrs. J.Prathiba Nesam vs Subbu Raj
2021 Latest Caselaw 19280 Mad

Citation : 2021 Latest Caselaw 19280 Mad
Judgement Date : 21 September, 2021

Madras High Court
Mrs. J.Prathiba Nesam vs Subbu Raj on 21 September, 2021
                                                                         C.R.P(PD)(MD)No.1381 of 2021


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED :21.09.2021

                                                        CORAM:

                                   THE HONOURABLE MRS.JUSTICE S.ANANTHI


                                             C.R.P.(PD)(MD).No.1381 of 2021
                                                         and
                                              C.M.P.(MD) No.7841 of 2021

                     Mrs. J.Prathiba Nesam                                      ... Petitioner

                                                          -vs-

                     1. Subbu Raj

                     2. Jeyaraj                                          ... Respondents

                     PRAYER : Civil Revision Petition filed under Article 227 of the
                     Constitution of India, to set aside the order passed in unnumbered E.A.No....
                     of 2021 in E.P.No. 18 of 2014 in O.S.No.137 of 2008 on the file of the
                     Subordinate Judge, Thoothukudi dated 17.09.2021 and allow the present
                     Civil Revision Petition.


                                   For Petitioner    : Mr.R.J.Karthick




                     1/6

https://www.mhc.tn.gov.in/judis/
                                                                            C.R.P(PD)(MD)No.1381 of 2021


                                                         ORDER

This Civil Revision Petition has been filed seeking a direction to set

aside the order passed in unnumbered E.A.No.... of 2021 in E.P.No. 18 of

2014 in O.S.No.137 of 2008, on the file of the learned Subordinate Judge,

Thoothukudi, dated 17.09.2021.

2. Heard Mr.R.J.Karthick, learned counsel appearing for the

petitioner.

3. The learned counsel for the petitioner would submit that the first

respondent herein has filed a Suit in O.S.No.137 of 2008, on the file of the

Subordinate Court, Thoothukudi for declaration of the suit schedule

property and recovery of possession. The suit was decreed on 30.09.2013.

The first respondent has filed an Execution Petition in E.P.No.18 of 2014,

for maintainability and the learned counsel sought adjournments on many

occasions and finally the application was rejected by virtue of the impugned

order. Thereafter, the petitioner has filed an impugned E.A. under Order 21

Rule 97 of C.P.C seeking adjudication of the petitioner's objection stating

https://www.mhc.tn.gov.in/judis/ C.R.P(PD)(MD)No.1381 of 2021

that decree in O.S.No.137 of 2008 and the consequential E.P.No.18 of 2014

does not binds the petitioner. Hence, the present Civil Revision petition is

filed.

4. The Revision Petitioner, who is a third party, filed the unnumbered

E.A and objecting the possession of the defendant, contending that she is in

possession of the suit property. Before ordering the recovery of portion, the

right of third party has to be decided in the E.A, as per judgment of the

Hon'ble Supreme Court in Tanseem – E – Sufia Vs. Bibi Haliman and

others reported in [(2002) 7 SCC 50] which is as follows:-

“Civil Appeal No. 5457 of 2002, decided on September 3, 2002 Civil Procedure Code, 1908 – Or.21 Rr 97, 99 & 101 and S.148-A Application under R.97 – Reference in, to the said provision, if necessary – Eviction suit decreed – Petition for issuance of a writ of delivery of possession filed before executing court by decree – holder – The said petition indicating that there was resistance/obstruction in delivery of possession by, and at the instance of, a third party – Such an

https://www.mhc.tn.gov.in/judis/ C.R.P(PD)(MD)No.1381 of 2021

application although not specifically referring to Or.21 R.97, held, is in fact an application under that provision – Hence, entitles such a third party to be heard before its disposal – More so when the said third party had already filed a caveat in that regard – In view of R.101, held, High Court erred in refusing hearing to such a third party merely because that party had already filed a suit for declaration of its own title and for a further declaration that the decree passed in the eviction suit was not binding on it – Further held, the remedy of the said third party in such a case was not limited to the remedy of Or.21 R.99 only”.

5. So, the third party/ revision petitioner must be heard before passing an order in E.P.No. 18 of 2014.

6. Considering the facts and circumstances of the case, this Court

directs to the learned Subordinate Judge, Thoothukudi to number the E.A, if

it is otherwise in order and after hearing both the parties, the learned

Subordinate Judge, shall decide the E.A, on merits and in accordance with

law, before passing order in E.P.No.18 of 2014.

https://www.mhc.tn.gov.in/judis/ C.R.P(PD)(MD)No.1381 of 2021

7. With the above direction, this Civil Revision Petition is disposed

of. No costs. Consequently, the connected Civil Miscellaneous Petition is

closed.

                                                                                       21.09.2021

                     Index    : Yes / No
                     Internet : Yes / No
                     ebsi

                     Note: Issue order copy on 05.10.2021


                     To
                     1. The Subordinate Court,
                        Thoothukudi



                     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/ C.R.P(PD)(MD)No.1381 of 2021

S.ANANTHI,J.

ebsi

C.R.P.(PD)(MD).No.1381 of 2021 and C.M.P.(MD) No.7841 of 2021

21.09.2021

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