Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Anuratha vs R.Usharani
2022 Latest Caselaw 7820 Mad

Citation : 2022 Latest Caselaw 7820 Mad
Judgement Date : 13 April, 2022

Madras High Court
M.Anuratha vs R.Usharani on 13 April, 2022
                                                                               A.S.(MD)No.15 of 2017


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 13.04.2022

                                                  CORAM

                                  THE HONOURABLE MS.JUSTICE R.N.MANJULA

                                            A.S.(MD)No.15 of 2017

                M.Anuratha                                 ... Appellant/Plaintiff


                                                     Vs.

                Senthil (Died)
                1.R.Usharani
                2.N.Rajeswari
                3.R.Santhi
                4.R.Duraipandian
                5.R.Thirugnanam
                6.S.Chithira
                7.R.Sumathi
                8.Senthamarai
                9.Minor Padmalakshmi                       ... Respondents/Defendants 2 to 10
                (Rep. by her Mother 8th Respondent/Senthamarai)


                Prayer : Appeal Suit filed under Order 41 Rule 1 r/w. Section 96 of Civil
                Procedure Code, against the judgment and decree passed in O.S.No.13 of 2013
                on the file of Additional District Court (Fast Track Court), Kumbakonam dated
                29.11.2016.

https://www.mhc.tn.gov.in/judis
                1/14
                                                                                  A.S.(MD)No.15 of 2017




                                  For Appellant   : Mr.V.K.Vijayaragavan

                                  For Respondents : Mr.M.V.Santharaman for R2 to R7
                                                    Mr.S.Srinivasa Raghavan for R8




                                                   JUDGMENT

This Appeal Suit has been preferred challenging the judgment and decree of the

learned Additional District Judge (Fast Track Court), Kumbakonam, dated

29.11.2016 made in O.S.No.13 of 2013.

2.The appellant is the plaintiff; the suit has been filed for the relief of specific

performance on the basis of the sale agreement dated 16.02.2012 entered into

between the first defendant for himself and the power agent for second

defendant and the plaintiff; the subject matter of the sale agreement, which is

the suit property herein was originally owned by Lakshmana Moopanar by

virtue of a partition deed dated 26.03.1964 vide Document No.247 of 1964;

Lakshmana Moopanar died intestate on 20.05.2008 leaving behind the

defendants 1 and 2 as his legal heirs; after the death of Lakshmana Moopanar,

the second defendant appointed the first defendant as her power agent on

20.06.2008; on 30.09.2009, the first defendant borrowed a sum of Rs.3,00,000/- https://www.mhc.tn.gov.in/judis

A.S.(MD)No.15 of 2017

from the plaintiff and entrusted the possession of the suit property to the

plaintiff in lieu of interest; the first defendant borrowed another sum of Rs.

1,50,000/- on 14.11.2011 and this loan was also endorsed on the earlier loan

agreement dated 30.09.2009; subsequently both the defendants offered to sell

the suit property to the plaintiff; so, the first defendant for himself and the

power agent for second defendant entered into a sale agreement dated

16.02.2012 for the sale consideration of Rs.16,20,000/-; on the date of sale

agreement, a part sale consideration of Rs.1,00,000/- was paid; the loan amount

of Rs.4,50,000/- already availed under the loan agreement dated 30.09.2009

was also treated as part sale consideration; the time for performance of the

contract was fixed as three months; the plaintiff was ready and willing to

perform her part of the contract; on 26.02.2012, when the plaintiff approached

the first defendant for getting the sale deed executed, she was told that there is

an excess of land on the ground; the plaintiff agreed to pay excess amount for

the area more than 9000 sq. ft, which was the subject matter of the sale

agreement; the plaintiff paid a further sum of Rs.1,00,000/- on 26.02.2012 and

got endorsement in the sale agreement; suddenly, the second defendant

cancelled her power in favour of the first defendant; when the plaintiff enquired

about that, the first defendant assured that the second defendant would come in

person and execute the sale deed in favour of the plaintiff; but the defendants 1

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

A.S.(MD)No.15 of 2017

and 2 did not come forward to execute the sale deed as agreed; she issued legal

notice on 15.01.2013 and that was received by the first defendant; the plaintiff

has sufficient means to pay the balance sale consideration also; hence, the

plaintiff has filed the suit for specific performance or in the alternative to return

the advance amount with interest.

3.The first defendant died during the pendency of the suit; the second defendant

did not file any written statement; the defendants 3 to 8 claimed that the suit

property belonged to them and impleaded themselves as parties to the suit and

contested the suit; the defendants 9 and 10 were also impleaded as parties under

the order of the Court; as per the statement of the contesting defendants, the suit

property was originally belonged to the joint family property comprised of

Ayyakannu, Ramasamy and Lakshmana Moopanar; they entered into a family

partition on 26.03.1964; in the said partition, Ramasamy Moopanar was allotted

14 ares compromised in S.No.7/1 including the suit property measuring 12 ares

comprised in S.No.7/1A1 and 11 ares comprised in S.No.7/1A was allotted to

the share of Lakshmana Moopanar; in the sub division, the property allotted to

Lakshmana Moopanar was given with S.No.7/1; the property allotted to

Lakshmana Moopanar was acquired by the Government; a portion of the

property allotted to Ramasamy Moopanar was acquired in S.No.7/1A and the

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

A.S.(MD)No.15 of 2017

remaining the property was given with S.No.7/1A1; this fact was suppressed

when the sale agreement was entered into between the plaintiff and the

defendants 1 and 2; since the defendants 1 and 2 did not have right to execute

the sale deed, the plaintiff is not entitled to get the relief of specific

performance.

4.Basing of the above pleadings, the learned trial Judge framed the following

issues:-

“1.thjp tHf;fpy; nfhhpa[s;s Vw;wij Mw;Wfg; ghpfhuk; thjpf;F fpilf;f Toajh?

2.thjp khw;W ghpfhukhf nfhhpa[s;s U:.7.13.000/-I tl;oa[ld; ju ntz;Lbkd;W nfl;Ls;s ghpfhuk; thjpf;F fpilf;fj; jf;fjh?

3.thjpf;F fpilf;Toa ,ju ghpfhuk; vd;d?”

5.During the course of trial, on the side of the plaintiff, two witnesses were

examined as P.W.1 and P.W.2 and Exs.A1 to A9 were marked. On the side of

the defendants, two witnesses were examined as D.W.1 and D.W.2 and Exs.B1

to B13 were marked.

6.At the conclusion of the trial and on considering the evidence available on

record, the learned trial Judge decreed the suit for refund of Rs.7,13,000/- along

with interest at the rate of 12% per annum from the date of plaint till the https://www.mhc.tn.gov.in/judis

A.S.(MD)No.15 of 2017

disposal of the suit and at the rate of 6% per annum from the date of disposal of

the suit till the date of realization and the suit was dismissed in respect of the

relief of specific performance; aggrieved over that, the plaintiff had filed this

Appeal Suit.

7.Heard the learned counsel for the appellant and the learned counsel for the

respondents and went through the evidence on record.

8.The learned counsel for the appellant submitted that the defendants 3 to 10

are unnecessary parties to the suit for specific performance because they are not

parties to the sale agreement/Ex.A1; as per the partition deed dated 26.03.1964

and the boundary recitals found therein, it can be seen that the suit property was

allotted under 'C' schedule to the share of Lakshmana Moopanar and not

Ramasamy Moopanar; the defendants 1 and 2 had colluded with their cousins

namely, the legal heirs of Lakshmana Moopanar and filed the suit to defeat the

interest of the appellant; subsequent to the sale agreement, the patta stood in the

name of the first defendant was cancelled and that will not affect the right of the

appellant to get the relief of specific performance; the subject matter of the

acquisition made by the Government does not include the suit property; the suit

property in S.No.7/1 was apportioned between Ramasamy Moopanar and

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

A.S.(MD)No.15 of 2017

Lakshmana Moopanar in the east-west portion; the western portion had fixed

boundaries on the eastern side and southern side and it includes a sougandi; the

features of the property allotted to the share of Lakshmana Moopanar would

show that the property subject to the sale agreement is available on ground and

hence, the learned trial Judge ought to have decreed the suit for the relief of

specific performance.

9.The contesting defendants had also filed a suit against the defendants 1 and 2

in O.S.No.105 of 2013 before this Sub Court, Kumbakonam and it is still

pending; hence, with abundant caution a preliminary decree for specific

performance can be passed subject to the outcome of the above suit pending

between the contesting defendants and the defendants 1 and 2; subsequent to

the execution of the sale deed in favour of the plaintiff, the second defendant

had wantonly cancelled the power in favour of the first defendant and

thereafter, the patta in the name of the first defendant also was cancelled; since

the patta stood in the name of the first defendant at the time when the sale

agreement was entered into, the subsequent cancellation will not impact the

interest of the appellant; in the suit for specific performance, the Court cannot

decide about the title between the executant of the sale agreement and third

parties; hence, the Appeal Suit should be allowed.

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

A.S.(MD)No.15 of 2017

10.The learned counsel for the respondents 2 to 7 submitted that the appellant

cannot purforth argument for the pleadings, which were not pleaded by them in

the suit; the first defendant entered into a sale agreement in respect of the suit

property in favour of the appellant without having any title; the suit property

was allotted to the share of the ancestor of the defendants 3 to 8 namely,

Ramasamy Moopanar; the property belonged to Lakshmana Moopanar was

acquired in the land acquisition proceedings and he also received compensation

from the Government; the patta was created subsequent to the sale agreement;

when the suit was pending between the parties in respect of title to the suit

property in O.S.No.105 of 2013, this suit ought to have been stayed; even if any

decree is passed in favour of the appellant, that can only be a non-executable

decree; the learned trial Judge is correct in granting the relief of refund of the

advance amount; the proceedings to cancel the patta was passed after giving

notice to the appellant herself; Exs.B1 and B2 would show that the appellant

also participated in the patta cancellation proceedings; the appellant colluded

with the defendants 1 and 2 and created the sale agreement in order to defeat

the interest of the contesting defendants; hence, the Appeal Suit should be

dismissed.

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

A.S.(MD)No.15 of 2017

11.Though the defendants 1 and 2 did not contest the suit, the learned counsel

for the second defendant had made his appearance and expressed his

willingness to comply with the decree by way of refunding the advance amount

as decreed by the trial Court.

12.Point for consideration:

“Whether the judgment and decree passed the leaned trial Judge is fair and proper?”

13.The deceased first defendant had entered into a sale agreement in favour of

the appellant for herself and as power agent for the second defendant on

16.02.2012, the sale agreement has been marked as Ex.A1. The property is said

to be belonging to the father of the defendants 1 and 2 namely, Lakshmana

Moopanar under a family partition deed dated 26.03.1964. The copy of the

partition deed was produced as Ex.A6. In the said partition deed, both

Lakshmana Moopanar and Ramasamy Moopanar were allotted with properties

in S.No.7/1 with proper boundaries. The extent of the property allotted to

Lakhsmana under 'C' schedule was 25 cents and the extent of property allotted

to Ramasamy Moopanar under 'B' schedule was 36 cents. In the year 1993 https://www.mhc.tn.gov.in/judis

A.S.(MD)No.15 of 2017

itself, there was land acquisition proceedings in which, the property of both

Lakshmana Moopanar and Ramasamy Moopanar was acquired. As seen from

Ex.B3/land acquisition award an extent of 0.12.0 ares in S.No.7/1A1 was

acquired from Ramasamy Moopanar and an extent of 11 ares in S.No.7/1B was

acquired from Lakshmana Moopanar. It was claimed by the contesting

defendants that 11 ares acquired from Lakshmana Moopanar would be

equivalent to 25 cents and that was the property allotted to his share in the

partition deed. So, it is submitted that the legal heirs of Lakshmana Moopanar

did not have any right in respect of the suit property to enter into a sale

agreement in favour of the appellant. In the sale agreement/Ex.A1, there is no

mention about the land acquisition proceedings and in the description of the

property also, it is shown that 9000 sq. ft. in S.No.7/1A was the subject matter

of sale. The said extent was less than 25 cents allotted to the share of

Lakshmana Moopanar in Ex.A6/partition deed. However, in the sale

agreement, there was no details as to why only 9000 sq. ft. was included. It is

submitted by the learned counsel for the appellant that there was Soukandi in

the property allotted to the share of Lakshmana Moopanar and that would serve

as landmark for the property allotted in Ex.A6/partition deed. It is further

submitted that such Heard the learned counsel for the appellant and the learned

counsel for the respondents and went through the evidence on record. was

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

A.S.(MD)No.15 of 2017

demolished by the contesting defendants on the strength of the injunction order

obtained by them in a subsequent suit filed in respect of the suit property.

14.From the arguments of both side counsels and records produced before the

Court, it is seen that a suit in O.S.No.105 of 2013 is pending before the learned

Principal Sub Court, Kumbakonam between the contesting defendants and the

parties to the sale agreement. In fact, this suit ought to have been stayed until

the result of the suit in O.S.No.105 of 2013 or atleast, the learned trial Judge

ought to have conducted simultaneous trial in both the suits. But this suit was

disposed earlier, even though the contesting defendants were parties to the

present suit as well. Unless the other suit is disposed, no executable decree can

be granted even if it is found that the appellant is entitled to the relief of

specific performance. The materials and contentions raised in this suit are

relevant and appropriate only to decide the title suit pending in O.S.No.105 of

2013. Despite there is land acquisition proceedings in the same survey

numbers, the Government was not arrived as party to the suit for title in

O.S.No.105 of 2013. It is advisable that the Government can also be added as a

party to the suit in order to avoid multiplicity of proceedings. If any finding is

rendered about the title or incidental to the tile of the parties, that would

prejudice the rights in the other suit pending in O.S.No.105 of 2013. If the

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

A.S.(MD)No.15 of 2017

question of title is not adverted in this suit and mere decree for specific

performance is granted, that cannot be an executable decree because of the

pending suit with regard to the title of the suit property.

15.In this context, I feel it is appropriate to remand the matter to the file of the

trial Court itself in order to deliver judgment after the disposal of the suit in

O.S.No.105 of 2013 and subject to the outcome of that suit. Though the trial is

completed, the learned trial Judge can wait and deliver the judgment in this suit

after the disposal of the other suit in O.S.No.105 of 2013. Since the result of

O.S.No.105 of 2013 would have an impact in this suit, I deem it appropriate to

remand the matter to the file of the trial Court in terms of the observations made

as above.

16.In the result, the Appeal Suit is allowed and the judgment and decree of the

learned Additional District Judge (Fast Track Court), Kumbakonam, dated

29.11.2016 made in O.S.No.13 of 2013 is set aside and the matter is remitted

back to the file of the learned trial Judge for considering the materials afresh

and delivering the judgment after the disposal of the suit in O.S.No.105 of

2013. Since the Government also seems to be a necessary party in O.S.No.105

of 2013, it is advisable that appropriate steps be taken to implead the

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

A.S.(MD)No.15 of 2017

Government as a party to the above proceedings. Since the trial is already

concluded, it is not obligatory on the part of the learned trial Judge to try the

suit afresh. It is open to the learned trial Judge to deliver the judgment basing

on the evidence already recorded and the evidence already received. However,

the judgment in this suit should be delivered only after the disposal of O.S.No.

105 of 2013. No costs.



                                                                          13.04.2022
                Index             : Yes / No
                Internet          : Yes/ No
                ias


                To:

                The Additional District Court (Fast Track Court),
                Kumbakonam.

                Copy to:

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




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

                                        A.S.(MD)No.15 of 2017



                                     R.N.MANJULA, J.

                                                         ias




                                  A.S.(MD)No.15 of 2017




                                               13.04.2022




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter