Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaveri vs The District Collector
2022 Latest Caselaw 7943 Mad

Citation : 2022 Latest Caselaw 7943 Mad
Judgement Date : 18 April, 2022

Madras High Court
Kaveri vs The District Collector on 18 April, 2022
                                                                           W.P.(MD).No.20907 of 2021


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 18.04.2022

                                                    CORAM

                             THE HONOURABLE MR. JUSTICE ABDUL QUDDHOSE

                                            W.P.(MD).No.20907 of 2021


                Kaveri                                                  ... Petitioner

                                                       Vs.
                1.The District Collector,
                  Kanyakumari District,
                  Collector's Office,
                  Nagercoil,
                  Kanyakumari District.

                2.The Tahsildar,
                  Aagastheeswaram Taluk,
                  Collector's Office Campus,
                  Nagercoil,
                  Kanyakumari District.                                 ...Respondents

                Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Mandamus, directing the second
                respondent to correct the revenue records subject to the property measuring
                7.30 Acre in Old Survey No.222/9 (Resurvey No.35/8 extent of 0.85.5 ares and
                Resurvey No.35/9 extent of 2.10.5 Hectares) situated at Leepuram Village,
                Agasteeswaram Taluk, Kanyakumari District and subsequently to grant patta in
                the petitioner's name regarding the said property based on petitioner's
                representation dated 14.10.2021.


                1/6
https://www.mhc.tn.gov.in/judis
                                                                              W.P.(MD).No.20907 of 2021




                                  For Petitioner        : Mr.G.Kannan
                                  For Respondents       : Mr.B.Saravanan,
                                                           Additional Government Pleader.


                                                    ORDER

This Writ Petition has been filed for a Mandamus seeking for a direction

to the second respondent to correct the revenue records in respect of the

property measuring 7.30 acres in Old Survey No.222/9 (Re-survey No.35/8

extent of 0.85.5 ares and Re-survey No.35/9 extent of 2.10.5 Hectares) situated

at Leepuram Village, Agasteeswaram Taluk, Kanyakumari District and

subsequently to grant patta in the name of the petitioner based on the

petitioner's representation dated 14.10.2021 within a time frame to be fixed by

this Court.

2. The petitioner claims that she is entitled for patta pursuant to a

judgment and decree dated 24.01.2019 passed in S.A.No.SR24311 of 2002 by

this Court. According to the petitioner, O.S.No.540 of 1986 was filed by the

petitioner's family members before the Additional District Munsif Court,

Nagercoil seeking for declaration of their title for the aforementioned property.

The said suit came to be dismissed on 26.04.1999. Aggrieved by the same, the

https://www.mhc.tn.gov.in/judis W.P.(MD).No.20907 of 2021

petitioner's family members preferred an appeal in A.S.No.9 of 2000 before the

Additional Sub Court, Nagercoil and the same was allowed on 29.11.2000

reversing the judgment and decree of the Trial Court. The respondents

thereafter preferred a Second Appeal before this Court and the said Second

Appeal in S.A.No.SR24311 of 2002 came to be dismissed by this Court on

24.01.2019. Therefore, according to the petitioner, her title over the subject

property has been declared by the Civil Court and she is the absolute owner. In

such circumstances, she has submitted a representation dated 14.10.2021

seeking for correction of the revenue records for the aforementioned property

and for issuance of patta in her name. Since the said representation has not

been considered till date, she has filed this Writ Petition.

3. Heard Mr.G.Kannan, learned counsel for the petitioner and

Mr.B.Saravanan, learned Additional Government Pleader, who accepts notice

on behalf of the respondents.

4. The learned Additional Government Pleader appearing for the

respondents, on instructions, would submit that the petitioner's representation

has already been forwarded by the second respondent to the first respondent for

https://www.mhc.tn.gov.in/judis W.P.(MD).No.20907 of 2021

further action. He would further submit that since a final call will have to be

taken by the Land Administration Department, which is at Chennai, sufficient

time is required for the respondents to consider the petitioner's representation

on merits and in accordance with law. He would also submit that a minimum of

one year period is required for considering the petitioner's representation.

5. Learned counsel for the petitioner has also not raised any serious

objection for the time sought for by the learned Additional Government Pleader.

6. No prejudice would be caused to the respondents, if the petitioner's

representation is considered on merits and in accordance with law within a

period of one (1) year from the date of receipt of a copy of this order after

affording a fair hearing to the petitioner and other necessary parties.

7. For the foregoing reasons, this Court directs the second respondent to

consider the petitioner's representation dated 14.10.2021 requesting the second

respondent to correct the revenue records pertaining to the property measuring

7.30 acres in Old Survey No.222/9 (Re-survey No.35/8 extent of 0.85.5 ares

and Re-survey No.35/9 extent of 2.10.5 Hectares) situated at Leepuram Village,

https://www.mhc.tn.gov.in/judis W.P.(MD).No.20907 of 2021

Agasteeswaram Taluk, Kanyakumari District and subsequently to grant patta in

the name of the petitioner and pass final orders on merits and in accordance

with law, after affording a fair hearing to the petitioner including granting her

the right of personal hearing, within a period of one (1) year from the date of

receipt of a copy of this order.

8. With the aforesaid direction, this Writ Petition is disposed of. There

shall be no order as to costs.


                                                                           18.04.2022
                Index             : Yes / No
                Internet          : Yes/ No
                Lm

                To

                1.The District Collector,
                  Kanyakumari District,
                  Collector's Office,
                  Nagercoil,
                  Kanyakumari District.

                2.The Tahsildar,
                  Aagastheeswaram Taluk,
                  Collector's Office Campus,
                  Nagercoil,
                  Kanyakumari District.





https://www.mhc.tn.gov.in/judis
                                         W.P.(MD).No.20907 of 2021


                                     ABDUL QUDDHOSE,J.


                                                             Lm




                                  W.P.(MD).No.20907 of 2021




                                                    18.04.2022





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