Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unnamalai vs Siva Palanivel
2022 Latest Caselaw 1698 Mad

Citation : 2022 Latest Caselaw 1698 Mad
Judgement Date : 3 February, 2022

Madras High Court
Unnamalai vs Siva Palanivel on 3 February, 2022
                                                                    S.A.No.815 of 2021

                            IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                        DATED : 03.02.2022
                                               CORAM

                           THE HON'BLE Mr. JUSTICE G.CHANDRASEKHARAN

                                          S.A.No.815 of 2021
                                                 and
                                        C.M.P.No.15711 of 2021
               Palaniammal (Deceased)
               Palaniyayi (Deceased)
               1. Unnamalai
               2. Sivagami
               3. Easwari
               4. R.Mathappan
               5. R.Alamelu                                           …Appellants
               [Çause title accepted vide order dated
               08.04.2021 made in C.M.P.No.6620 of 2021 in
               S.A.SR.No.9214 of 2020]

                                                  Vs.
               1. Siva Palanivel
               2. Siva Perumal                                       ...Respondents
               PRAYER: Second Appeal is filed under Section 100 of the Code of Civil
               Procedure, against the Judgment and Decree of the Subordinate Judge,
               Bavani, made in A.S.No.4 of 2014 dated 17.03.2015 confirming the
               judgment and decree of the Principal District Munsif, Bavani made in
               O.S.No.150 of 2011 dated 13.12.2012.



              1/14
https://www.mhc.tn.gov.in/judis
                                                                              S.A.No.815 of 2021

                                     For Appellants    :   Mr.C.Chokkalingam

                                     For Respondents :     Mr.M.Rajeev Gandhi

                                                           For R1 & R2.

                                                  JUDGMENT

This Second Appeal is filed challenging the judgment of Subordinate

Judge, Bavani in A.S.No.4 of 2014, confirming the judgment of the Principal

District Munsif, Bavani in O.S.No.150 of 2011.

2. The appellants/plaintiffs filed the suit claiming the relief of

declaration that the suit properties absolutely belong to them and for

permenant injunction restraining the respondents from interfering with their

possession and enjoyment of the suit properties.

3. Palaniammal and her four daughters, filed the aforesaid suit. After

disposal of the appeal, it appears that Palaniyammal and her daughter

Palaniyayee died. The legal representatives of Palaniyayee (deceased) were

impleaded as appellants 4 & 5 in this Second Appeal.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

4. The case of the appellants is that the suit properties were assigned to

Annamalai under the Tamil Nadu Minor Inams (Abolition and Conversion

into Ryotwari) Act, 1963. He was granted patta in respect of the suit

properties. Annamalai died 25 years back and thereafter, his legal heirs were

enjoying the suit properties. The respondents demanded the appellants to sell

the suit properties for a meagre price. When the appellants refused their

demands, the respondents tried to interfere with the appellants' possession

and enjoyment of the suit properties. Hence, a legal notice dated 03.11.2010

was issued to the respondents in this regard. The first respondent received the

notice on 10.11.2010 and second respondent received the notice on

08.11.2010. They have not sent any reply. After knowing that the description

of the properties was incorrectly given in the notice dated 03.11.2010,

rejoinder notice dated 23.06.2011 was issued and that was received by the

respondents on 30.03.2011. They have sent a reply dated 18.04.2011 for the

rejoinder notice. In such circumstances, the suit was filed for the aforesaid

reliefs.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

5. The case of the respondents from the written statement and

additional written statement is that they have denied that the suit properties

were assigned to Annamalai under the Tamil Nadu Minor Inams (Abolition

and Conversion into Ryotwari) Act, 1963. The claim of the appellants that

they are enjoying the suit properties, is also denied. The respondents and

certain other third parties are also entitled to the suit properties. It is a case

where Annamalai's name is found in the joint patta and hence, the suit cannot

be filed for the relief of declaration and for injunction. Sriranga Gounder

gifted the house sites measuring 40 cents to Annamalai with the specific

boundaries and except that property, Annamalai has no right in any other

properties. In Item No.6 of the suit properties, the first respondent

constructed a house. The appellants have already filed a suit in O.S.No.389 of

1984, seeking the relief of declaration of title and for permanent injunction,

in respect of the suit properties against one Sriranga Goundar, father of the

first respondent and one Ramasamy Goundar. The said suit was dismissed for

default on 21.02.1989. Annamalai's sister Palaniyayee also filed a suit in

O.S.No.788 of 1991 against these appellants Sriranga Goundar and the legal

heirs of Ramasamy Goundar seeking the relief of partition in respect of this

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

suit property. The said suit was also dismissed for default on 28.01.1992.

Appellants have no right in the suit properties and therefore, both the suits

were dismissed for default. It is further submitted that the properties situated

in RS.Nos.55/5, 55/9, 61/1 were given to Annamalai's wife as gift by

Sriranga Goundar. There are no merits in this case and therefore, the suit has

to be dismissed.

6. The fourth plaintiff / second appellant has filed reply statement,

refuting the allegations with regard to the suit filed in O.S.No.389 of 1984

and O.S.No.788 of 1991.

7. On the basis of the aforesaid pleadings, the trial Court framed the

following issues:-

“(i) Whether the plaintiffs are entitled for the relief of declaration as prayed for?

(ii) Whether the plaintiffs are entitled for the relief of permanent injunction as prayed for?

(iii) To what other reliefs the plaintiffs are entitled to?”

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

8. In the trial Court, PW1 was examined and Exs.A1 to A13 were

marked on the side of the appellants/plaintiffs. DW1 was examined and

Exs.B1 to B21 were marked on the side of the respondents/defendants.

9. The trial Court, on going through the oral and documentary evidence

found that the documents filed by the appellants, especially, in support of

their claim of the absolute title in the suit properties, would reflect that the

pattas are not granted in the individual name of Annamalai, but the pattas

were given in joint names viz., Annamalai, defendants and other third parties.

The appellants have failed to establish their independent title in respect of the

suit properties and dismissed the suit.

10. In the appeal filed by the appellants in A.S.No.4 of 2014, the

learned First Appellate Judge, on appreciation of the oral and documentary

evidence, found that the appellants failed to establish independent title over

the suit properties. Since, the suit properties are in joint names viz.,

appellants, Annamalai and other persons, the First Appellate Court dismissed

the appeal confirming the judgment of the trial Court.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

11. Challenging the said Judgment of the First Appellate Court, this

Second Appeal is filed by the plaintiffs.

12. The learned counsel for the appellants submitted that the

documents produced by the appellants prove that they are in possession and

enjoyment of the suit properties and the patta was granted under Tamil Nadu

Minor Inams (Abolition and Conversion into Ryotwari) Act, 1963. The First

Appellate Court observed that the appellants produced the patta granted

under Tamil Nadu Minor Inams (Abolition and Conversion into Ryotwari)

Act, 1963. The orders were passed as per enquiry notice sent, which were

marked as Exs.A10 to A12 & A13. It is further submitted that both the Courts

below have not appreciated the oral and documentary evidence properly and

dismissed the suit. Praying to set aside the judgments of the Courts below, the

appellants have come up with this Second Appeal.

13. In response, the learned counsel for the respondents submitted that

the appellants have produced only joint pattas and notice issued under

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

Tamil Nadu Minor Inams (Abolition and Conversion into Ryotwari) Act,

1963, which would not reflect their exclusive title over the suit property.

Appellants cannot claim any independent title over the suit properties. It is

further submitted that both the Courts have rightly considered the evidence

and dismissed the suit and he prayed for dismissal of the Second Appeal.

14. Considered the rival submissions and also perused the records. It is

clear from the evidence produced that the joint pattas were issued in respect

of the suit properties in the names of Annamalai, respondents and other

persons. Admittedly, the appellants have not produced any evidence to show

that they are entitled for the properties as described in the schedule of the

properties with four boundaries. Absolutely, there are no documents

produced to show that the appellants are entitled to the properties as defined

with four boundaries.

15. Item No.1 of the suit properties is in Survey No.61/1. Appellant

produced Exs.A4 to A13 to claim right in respect of item No.1 of the suit

properties. Ex.A4 shows that patta was granted in respect of RS.No.61/1 for

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

13 persons including Annamalai and names of respondents also appeared in

this patta. Ex.A13 notice was issued to 8 persons including Annamalai.

16. Item No.2 is in RS.No.60/1. Appellants produced Ex.A8 patta to

show their independent right over this property. Ex.A8 does not reflect the

name of Annamalai. It reflects only the name of the respondents.

17. Item No.3 is in RS.No.55/9. Appellants produced Ex.A3 patta to

prove the title in respect of this property. This document shows the name of

Annamalai, respondents and two other persons. Appellants claim Southern

30 cents from the larger extent of 0.28.5 hectares.

18. For Item No.4, boundaries are given with regard to this property.

Ex.A9 patta relates to item No.4 of the suit properties. It reflects the name of

Annamalai, respondents and in total 8 persons. Ex.A10 notice under the

Tamil Nadu Minor Inam (Abolition and Conversion into Ryotwari) Act, 1963

was given to Annamalai and 10 other persons.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

19. Ex.A1 patta relates to item No.5 of the suit properties. It shows that

it bears the names of the Annamalai, respondents and other four persons.

Ex.A11- Tamil Nadu Inam Abolition notice connected with this property was

issued in respect of four persons including Annamalai.

20. Ex.A2 patta relates to item No.6 of the suit property in S.No.46/11.

Ex.A12 is the notice under Tamil Nadu Minor Inam (Abolition and

Conversion into Ryotwari) Act, 1963. Ex.A2 shows the names of Annamalai,

respondents and two other persons, totally five persons. Ex.A12 was issued to

Annamalai and three other persons.

21. The documents produced before the Court clearly show that the

patta was issued not only to Annamalai, but also to the respondents and third

parties. Notice was also issued to these persons. Appellants have not

produced any single piece of evidence to show that they have absolute and

independent right over the suit properties. Hence, the relief of declaration of

title and consequential reliefs cannot be granted on the basis of the joint patta

produced by them.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

22. In view of the reasons stated above, this Court is of the considered

view that both the Courts below have rightly found that appellants failed to

prove their claim of absolute title and right over the suit properties and the

reliefs for declaration and injunction, was rightly rejected.

23. This Court finds no reason to interfere with the judgments of the

Courts below and no substantial question of law arises for consideration.

24. In the result, this Court confirms the judgment of the Subordinate

Judge in A.S.No.4 of 2014, confirming the judgment of the Principal District

Munsif, Bavani in O.S.No.150 of 2011 and this Second Appeal shall stand

dismissed. No costs. Consequently, connected miscellaneous petitions are

closed.

25. The learned counsel for the appellants submitted that the appellants

may be given liberty to file a fresh suit for partition. Appellants have certain

right in the suit properties and that is the reason why joint patta was given in

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

the name of Annamalai also. Therefore, the appellants are given liberty to

workout their legal remedy in the manner known to law.

03.02.2022 kmm

Index:Yes/No Internet:Yes/No Speaking Order: Yes/No Note: Issue order copy on 29.03.2022

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

To

1. The Principal District Munsif, Bavani

2. The Subordinate Judge, Bavani

3. The Section Officer, VR Section, High Court of Madras.

https://www.mhc.tn.gov.in/judis S.A.No.815 of 2021

G.CHANDRASEKHARAN.J,

kmm

S.A.No.815 of 2021

03.02.2022

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