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

C.Muthuselvi vs R.Vanaja
2022 Latest Caselaw 7488 Mad

Citation : 2022 Latest Caselaw 7488 Mad
Judgement Date : 11 April, 2022

Madras High Court
C.Muthuselvi vs R.Vanaja on 11 April, 2022
                                                                              S.A.(MD)No.562 of 2014

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


                                                DATED: 11.04.2022

                                                         CORAM:

                                  THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                              S.A.(MD)No.562 of 2014
                                                       and
                                               M.P.(MD)No.1 of 2014


                   C.Muthuselvi                           ... Appellant / Appellant / 5th Defendant



                                                         -Vs-


                   R.Vanaja                          ... Respondent / Respondent / 7th Plaintiff



                   PRAYER: Second Appeal filed under Section 100 of the Civil Procedure
                   Code, against the judgment and decree dated 25.03.2014 made in A.S.No.
                   22 of 2012 on the file of the Subordinate Judge, Palani confirming the
                   judgment and decree dated 29.02.2012 made in O.S.No.95 of 2004 on the
                   file of the District Munsif Court, Palani.


                                         For Appellant      : Mrs.N.Krishnaveni, Senior Counsel
                                                                for Mr.P.Thiagarajan
                                         For Respondent     : Mr.S.Anand Chandrasekar




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


                   1/13
                                                                            S.A.(MD)No.562 of 2014

                                                      JUDGMENT

The 5th defendant in O.S.No.95 of 2004 on the file of the District

Munsif Court, Palani is the appellant in this second appeal.

2.The suit was filed by the plaintiffs 1 to 6 on 29.12.1998 for

declaration and recovery of possession from the defendants 1 to 4.

During the pendency of the suit, the appellant purchased the suit property

from the first defendant vide sale deed dated 07.11.2003 (Ex.B8) while

the respondent herein purchased it from the plaintiffs 1 to 6 vide sale

deed-Ex.A7 dated 20.12.2002. The appellant as well as the respondent

must have been imbued with a sense of adventure and risk because

neither of the vendors had any title deed in their favour. Thereafter, the

plaint was amended and relief was sought for declaring that the suit

property belongs to the 7th plaintiff and for recovery of possession from

the 5th defendant.

3. The case of the plaintiffs can be summarized as follows:-

The suit property is comprised in Survey No.19/2C in

Sivagiripatti Village in Palani Taluk and measures an extent of 7

cents. It originally belonged to one Periyaperumal Thevar and

Chinnaperumal Thevar. The plaintiffs 1 to 6 are their descendants.

The plaintiffs were in possession of the suit property. They were

also paying kist therefor. The property stood in their names. While https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

so, in the year 1996, the first defendant committed trespass and

forcibly entered the suit property. In the year 1998, the suit for

declaration and recovery of possession was instituted. During the

pendency of the suit, the property was sold in favour of the 7th

plaintiff and thereafter, the plaint was also appropriately amended.

4.The defendants filed written statement controverting the plaint

averments. Based on the divergent pleadings, the trial court framed the

necessary issues. The 7th plaintiff examined herself as P.W.1. One

Rajalingam was examined as P.W.2. Ex.A1 to Ex.A16 were marked on the

side of the plaintiffs. On the side of the defendants, two witnesses were

examined. Ex.B1 to Ex.B8 were marked. An Advocate Commissioner was

appointed and his report and plan were marked as Ex.C1 & Ex.C2. After

consideration of the evidence on record, the trial court by judgment and

decree dated 29.02.2012 decreed the suit as prayed for. Aggrieved by the

same, the 5th defendant filed A.S.No.22 of 2012 before the Sub Court,

Palani. By the impugned judgment and decree dated 25.03.2014, the

appeal was dismissed and the decision of the trial court was confirmed.

Challenging the same, this second appeal came to be filed. Though the

second appeal was filed in the year 2010, only notice was ordered and it

has not been admitted till date.

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

S.A.(MD)No.562 of 2014

5.The learned Senior counsel appearing for the appellant reiterated

all the contentions set out in the memorandum of grounds and called upon

this Court to frame substantial questions of law and admit the second

appeal and then take it up for disposal. The learned Senior counsel

pointed out that the defendants 1 to 4 were admittedly in possession of

the suit property and by virtue of purchase from the first defendant, the

appellant is presently in possession of the suit property. She is entitled to

defend the same against everyone in the world except one who is having

a better title. Relying on the decision of the Hon'ble Supreme Court

reported in (2014) 2 SCC 269 (Union of India vs. Vasavi

Coop.Housing Society Ltd), the learned Senior counsel contended that

entries in revenue records would not confer any title and that the plaintiff

has to succeed only on the strength of his case and not on the weakness

of the case set up by the defendants in a suit for declaration of title and

possession. The plaintiffs 1 to 6 did not enter the witness box. The core

argument of the learned Senior counsel appearing for the appellant is that

the courts below have chosen to erroneously anchor their decision entirely

on Ex.A4 patta. Since Ex.A4 is not a title document, it cannot be the

basis for granting decree in favour of the plaintiffs.

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

S.A.(MD)No.562 of 2014

6.Per contra, the learned counsel appearing for the respondent

submitted that no case for interference has been made out.

7.I carefully considered the rival contentions and went through the

evidence on record. It is true that the appellant lost before the courts

below. The second appeal has also not been admitted. Yet I cannot

choose the easy and lazy option of handing down a summary dismissal

with an observation that no substantial question of law arises for

determination. I have seen quite a few judgments of Justice

K.Veeraswami showing the door to the appellants containing just a couple

of sentences. I must however remark with a bit of envy in my heart that

such luxury is of course not available to this generation of high court

judges. In Hasmat Ali vs. Amina Bibi and Ors. (29.11.2021 :

MANU/SC/1160/2021), the Hon'ble Supreme Court has laid down the

manner in which the jurisdiction under Section 100 of CPC has to be

exercised :

“13.Section 100 of the CPC provides for a right of second appeal by approaching a High Court and invoking its aid and interposition to redress error(s) of the subordinate court, subject to the limitations provided therein. An appeal under Section 100 of the CPC could be filed both against the ‘concurrent findings’ or ‘divergent findings’ of the courts below.

Sub-section (1) of Section 100 of the CPC states that a second https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

appeal would be entertained by the High Court only when the High Court is satisfied that the case ‘involves a substantial question of law’. Therefore, for entertaining an appeal under Section 100 of the CPC, it is immaterial as to whether it is against ‘concurrent findings’ or ‘divergent findings’ of the courts below. It is needless to state that even when any concurrent finding of fact is appealed, the appellant is entitled to point out that it is bad in law because it was recorded de hors the pleadings, or it was based on no evidence or it was based on misreading of material documentary evidence or it was recorded against the provision of law or the decision is one which no Judge acting judicially could reasonably have reached. Once the High Court is satisfied, after hearing the appeal, that the appeal involves a substantial question of law, it has to formulate that question and direct issuance of notice to the respondent.

14.In case the appeal does not involve any substantial question of law, the High Court has no other option but to dismiss the appeal. However, in order to come to a conclusion that the appeal does not involve any substantial of law, the High Court has to record the reasons. Giving reasons for the conclusion is necessary as it helps the adversely affected party to understand why his submissions were not accepted. The Court must display its conscious application of mind even while dismissing the appeal at the admission stage. In our view, the High Court cannot dismiss the second appeal in limine without assigning any reasons for its conclusion.”

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

S.A.(MD)No.562 of 2014

8.Having reminded myself of what I have to do, let me examine the

contentions advanced on either side in the light of the evidence on record.

It is true that Ex.A4 has been made the foundation for granting relief to

the respondent herein. As rightly pointed out by the learned counsel

appearing for the respondent, Ex.A4 has not at all been discredited in the

cross-examination of P.W.1. Except making some suggestions as to the

knowledge of P.W.1 regarding lineage and biological relationship of the

plaintiffs 1 to 6 with those whose names are appearing in Ex.A2 & Ex.A3,

there has been no attack on the genuineness of Ex.A4. Ex.A4 pertains to

fasli 1402 ie., 1992. Section 35 of the Indian Evidence Act, 1872 states

that an entry in any public or other official book, register or record

stating a fact in issue or relevant fact and made by a public servant in the

discharge of his official duty is itself a relevant fact. Ex.A4 has been

signed by the Head Quarters Dy.Tahsildar, Palani. Pattas are evidence of

possession (Donganna v. Jammanna, AIR 1931 Mad 613). I can

therefore safely assume that in the year 1992, the plaintiffs 1, 2, 3, 5 & 6

whose names appear in Ex.A4 were in possession of the suit property.

Though the defendants made a tall claim that they were in possession of

the suit property for more than 35 years prior to the filing of the suit,

there is no proof in support of such claim. The first defendant filed O.S

No.657 of 1996 on the file of the District Munsif Court, Palani seeking

injunction in respect of the suit property but it was dismissed as withdrawn https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

in the year 2010 (Exs.A13 and A14). I conclude that it has been

established that the plaintiffs 1 to 6 were originally in possession of the

suit property and that they were dispossessed by the defendants 1 to 4 in

the year 1996.

9.Can Ex.A4 be considered as a document evidencing title?. The

Hon'ble Supreme Court in the decision reported in (2007) 8 SCC 361

Syndicate Bank Vs. Estate Officer & Manager, A.P.I.I.C Ltd) quoted

Mulla's Transfer of Property Act wherein the learned author has opined

that in a large number of cases, patta of land has been considered to be a

document of title depending of course on the circumstances under which it

had been given. The issue that arose in the said case was whether on the

strength of allotment letter, license to use the land and possession,

mortgage can be created even without any sale deed having been

executed in favour of the mortgagor. The Hon'ble Supreme Court felt that

the case involving interpretation of Section 58 (f) of the Transfer of

Property Act which provides for mortgage by deposit of title deeds gave

rise to important questions of law and referred the matter for

consideration by a larger Bench so that an authoritative pronouncement

can be made. The reference was taken up after 14 years!. But the larger

Bench in its decision reported in (2021) 3 SCC 736 felt that the

reference need not be answered in the peculiar facts and circumstances of https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

the case since the State of Andhra Pradesh and its successor were

estopped from challenging the validity of the mortgage. In the order

making reference, we come across the decision of the Hon'ble Division

Bench of the Madras High Court reported in (1925) 21 LW 538 (The

Official Assignee v. Badrinarayan Doss). Justice V.V.Srinivasa

Iyengar after formulating the question as to whether equitable mortgage

can be created by deposit of patta answered as follows :

It is true that a patta has been held in various cases not to be a title deed ..... So far as South India is concerned, there is no doubt that a patta has generally been regarded as a document of title. I use the words "documents of title" and not "title deed," because it may be that there is some plausible distinction between the two expressions. I have no hesitation in holding that a patta has always been regarded by people in this country as a document of some evidence with regard to possession if not also to title. The original meaning of the word "patta" appears to have been ' a lease, ' but it has always been used to indicate what is called occupancy right, that is, whether it be under a landlord who is a Zamindar or under the Government as suzerain occupancy right, which is really recognised to be practically proprietary right in the soil. Having regard to this meaning that the expression "patta"

has acquired among the landowning classes, it will lead to serious results if it should be held that a patta is not such a document of title as by depositing which an equitable https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

mortgage could not be created. As a matter of fact, I am not at all sure whether in respect of a very large percentage of property in the country, there are any documents of title at all other than pattas.

I therefore hold that the learned Judge was right in holding that a patta was such a document as by depositing which an equitable mortgage could be created.”

The following words of the Hon'ble Chief Justice (V.M.Coutts Trotter, C.J.)

would humble anyone reading them :

“Finally, I have to say this. As this is a subject-matter with which I am very unfamiliar, I should require very grave reasons indeed to dissent from the opinion of two of my colleagues to whom the subject is familiar and who are acquainted with the land tenures of this Presidency in a way in which I cannot pretend to be.”

10.In the decision reported in 2017 (1) CTC 67 (M.Karuppiah

Thevar Vs. John Victor), it was held that in the absence of any evidence

to the contrary, a revenue record like patta or chitta might have relevancy

and assume more significance or importance. Section 6 of the Tamil

Nadu Patta Passbook Act, 1983 is as follows :

“6.Entries in the patta pass book to be prima facie evidence of title.- The entries in the patta book issued by the Tahsildar under section 3 shall be prima https://www.mhc.tn.gov.in/judis

S.A.(MD)No.562 of 2014

facie evidence of title of the person in whose name the patta pass book has been issued to the parcels of land entered in the patta pass book, free of any prior encumbrance, unless otherwise specified therein.”

Of course, the said Act applies only to agricultural lands.

11.Salmond on Jurisprudence opines that in English Law possession

is a good title of right against anyone who cannot show a better. A

wrongful possessor has the rights of an owner with respect to all persons

except earlier possessors and except the true owner himself. By marking

Ex.A4, it has been proved that plaintiffs 1 to 6 were originally possessing

the suit property. Ex.A5 is also in consonance with the entries made in

Ex.A4. The Advocate Commissioner's report and plan also indicated that

in the suit property, there was only a newly constructed room and that it

was enclosed by a newly put up compound wall. It must also be noted

that the first defendant filed O.S.No.657 of 1996 only in respect of Survey

No.19/1b1 and that only later, it was amended and Survey No.19/2c (the

suit property) was included. The appellant is a purchaser of the suit

property during the pendency of litigation. His vendor had trespassed into

the suit property which was till then in the possession of the plaintiffs 1 to

6. That is why, the courts below concurrently came to the conclusion that

the plaintiffs have established a better title and that therefore the

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

S.A.(MD)No.562 of 2014

respondent herein was entitled to the relief of declaration and recovery of

possession. The reasoning of the courts below is sound and no case has

been made out for interference. No substantial question of law arises for

determination. The impugned judgment and decree are confirmed. The

second appeal is dismissed. No costs.



                                                                          11.04.2022


                   Internet : Yes/No
                   Index     : Yes/No
                   skm

                   To

                   1.The Subordinate Judge, Palani.

                   2.The District Munsif Court, Palani.


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.562 of 2014

G.R.SWAMINATHAN, J.

skm

Judgment made in S.A.(MD)No.562 of 2014

11.04.2022

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