Citation : 2021 Latest Caselaw 19283 Mad
Judgement Date : 21 September, 2021
S.A.(MD)No.675 of 2008
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 21.09.2021
CORAM:
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
S.A.(MD)No.675 of 2008
and
M.P.(MD)No.1 of 2010
R.Gopalasamy ... 1st Defendant / Appellant / Appellant
-Vs-
1.R.Seetharaman
2.T.Madasamy
3.V.Thangavelu
4.R.Rajendran
5.R.Rengammal
6.R.Rukmani
7.R.Rajesh
8.R.Rashmi ... Plaintiff & Defendants 2 to 6 / Respondents /
Respondents
(R7 & R8 are brought on record as Lrs of the deceased 5th respondent
as per order dated 14.09.2018 in C.M.P.(MD)Nos.11842 to 11844 of 2017)
PRAYER: Second Appeal filed under Section 100 of the Civil Procedure
Code, against the judgment and decree passed in A.S.No.10 of 2006 on the
file of the Subordinate Judge, Sivakasi, dated 19.06.2007 confirming the
judgment and decree passed in O.S.No.53 of 2003 on the file of the District
Munsif, Sattur, dated 28.07.2005.
https://www.mhc.tn.gov.in/judis/
1/6
S.A.(MD)No.675 of 2008
For Appellant : Mr.M.Rajapandi
For R2, R4 & R6 : no appearance
For R1 : Shri.Devaraj
JUDGMENT
This second appeal arises out of a suit for partition. The genealogy is
as under:-
Rengathavasi Naicker
Avudiammal Naranaammal
Renganathan Rengathavasi Mariammal Rengammal Gopalsamy Rukmani Seetharaman @ Ragunathan P.W.2 (D5) (D1) (D6)(D.W.2) Plaintiff (D.W.1) (P.W.1)
2. The suit schedule comprises 26 items. The suit properties
originally belonged to Thavasi Naicker. He had two sons namely Pethappa
Naicker and Rengathavasi Naicker. The partition took place between
Pethappa Naicker and Rengathavasi Naicker in the year 1934.
Rengathavasi Naicker was blessed with two wives namely Avudiammal and
Naranaammal who are sisters. Through Avudiammal, Rengathavasi
Naicker begot two sons and one daughter. Through Naranaammal, he begot
two daughters and two sons. The younger son Seetharaman is the plaintiff https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.675 of 2008
in the present suit. The trial court by judgment and decree dated 28.07.2005
passed preliminary decree allotting 5/12th share in the suit properties in
favour of the plaintiff. Aggrieved by the same, the first defendant
Gopalasamy brother of Seetharaman filed A.S.No.10 of 2006 before the Sub
Court, Sivakasi. By the impugned judgment and decree dated 19.06.2007,
the first appellate court dismissed the appeal. Challenging the same, this
second appeal came to be filed. The second appeal was admitted on the
following substantial questions of law:-
(1) Whether the Courts below were right in concluding that the properties exchanged, which are subject matter of the suit, under Ex.A17- Exchange Deed, dated 01.12.1999, are absolute properties of the plaintiff, despite the specific admission by the plaintiff in his evidence as P.W.1 that the properties exchanged were actually ancestral properties?
(2) Whether the suit is bad for partial partition?
3. Heard the learned counsel on either side.
4. Before the learned counsel appearing for the appellant could argue
the matter on merits, the learned counsel appearing for the plaintiff / first
respondent submitted that the property which was acquired by the plaintiff
under Ex.A17 can also be included in the suit schedule so as to make it
amenable to partition. I must note that the second appeal was admitted only
on the sole question as to whether the suit was bad for partial partition. The
courts below had concurrently found that the property that was exchanged https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.675 of 2008
by the plaintiff with Durairaj son of Pethappa Naicker was the separate
property of the plaintiff. It is this finding that is assailed in this second
appeal.
5. Responding to the offer made by the learned counsel appearing for
the plaintiff / R1 herein, the learned counsel appearing for the appellant, on
instructions, submitted that the appellant will not have any grievance if the
property that was acquired by the plaintiff under Ex.A17 is also included in
the suit schedule. The impugned judgment and decree passed by the court
below is accordingly modified. The second appeal is partly allowed by
including the property acquired by the plaintiff under Ex.A17 in the suit
schedule. It shall be included as item No.27 in the suit schedule. No
costs.
21.09.2021
Internet : Yes/No Index : Yes/No rmi
https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.675 of 2008
To
1.The Subordinate Judge, Sivakasi.
2.The District Munsif, Sattur.
Copy To The Section Officer, Vernacular Records, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis/
S.A.(MD)No.675 of 2008
G.R.SWAMINATHAN.J.,
rmi
Judgment made in S.A.(MD)No.675 of 2008 and M.P.(MD)No.1 of 2010
21.09.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!