Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms. Sahana vs Mrs. Rajalakshmi Selvarangan
2022 Latest Caselaw 10684 Mad

Citation : 2022 Latest Caselaw 10684 Mad
Judgement Date : 21 June, 2022

Madras High Court
Ms. Sahana vs Mrs. Rajalakshmi Selvarangan on 21 June, 2022
                                                                        O.S.A.No.157 of 2022



                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 21.06.2022

                                                   CORAM :

                                  THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                   AND
                                  THE HON'BLE MR. JUSTICE SUNDER MOHAN

                                             O.S.A.No.157 of 2022
                                           and C.M.P. No.9549 of 2022
                     1. Ms. Sahana
                     2. S. Siddarth                                      .. Appellants
                                                       v.

                     1. Mrs. Rajalakshmi Selvarangan
                     2. Ms. B. Sudisha
                     3. Ms. B. Meghana
                     4. M/s. Vaya Life Private Limited,
                        Represented by its Director Mr. Vasathakumar
                        Sripathy Ground Floor,
                        No.129, Harrington Road,
                        Chetpet, Chennai – 600 030.

                     5. K.P. Ramakrishna
                     6. Thangairasu
                     7. Senguttuvan
                     8. Mahaboob Basha


                     Page 1/9
https://www.mhc.tn.gov.in/judis
                                                                                O.S.A.No.157 of 2022

                     9. Abraham Varghese
                     10. Subbu
                     11. Ms. A.P. Hemavathi
                     12. C.Lalitha                                             .... Respondents


                     Original Side Appeal filed under Clause 15 of Letters Patent and Order
                     36 Rule 1 of Original Side Rules to set aside the Judgment and decree
                     dated 07.04.2022 passed in Original Application Nos. 121 of 2022 in
                     Tr.C.S.No.31 of 2022.


                                  For Appellant    : Mr.V.Lakshminarayanan

                                  For Respondents : Mrs.Chithra Sampath, Senior Counsel
                                                    for Mr. D.R. Raghunath – R1
                                                       JUDGMENT

(Order of the Court made by M.DURAISWAMY,J.)

Challenging the order passed by the learned Single Judge in

O.A.No. 121 of 2022 in Tr.C.S.No.31 of 2022 [suit originally filed

before the 6th Assistant Judge, City Civil Court, Chennai and numbered

as O.S. No.7792 of 2021], the defendants 1 and 2 have filed the above

Original Side Appeal.

Page 2/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

2. The 1st respondent-plaintiff has filed the suit in Tr.C.S.No.31 of

2022 for th following reliefs:-

a. for a declaration that the plaintiff is entitled to receive the lease rentals in respect of the suit schedule property during her life ;time in terms of the settlement deeds dated 04.07.2002 registered as document Nos. 1300/2002, 1301/2002, 1305/2002 and 1306/2002 in the office of the Sub-Registrar, Periamet;

b. mandatory Injunction directing the5th to 13th defendants, being the tenants in the suit schedule properties to pay the existing rent online for their respective leased out properties payable from 30th August 2021 in favour of the Plaintiff. |

c.permanent Injunction restraining the 1st to 4th defendants, their respective heirs, successors-in- interest, representative/agents and/or any men under them from collecting the lease rentals with regard to the suit property during the life time of the plaintiff;

d. for the cost of the suit; and

Page 3/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

e. for such further or other reliefs as this Hon'ble court may deem fit and proper in the circumstances of the case and thus render justice.

3. The 1st respondent-plaintiff is the grandmother of the

appellants, who are defendants 1 and 2 in the suit. The 1 st respondent

filed the suit based on the settlement deed executed by her husband on

04.07.2002 settling the properties in favour of his grand children and

giving life interest to his wife, viz., the 1st respondent-plaintiff.

4. On a reading of the recitals found in the settlement deed dated

04.07.2002, it is clear that the 1st respondent has got life interest without

any power on her part of alienation by way of sale, gift or exchange but

with liberty to lease, mortgage and collect the rents and profits arising

therefrom the said property, to defray there out the taxes and charge for

its repairs and other statutory dues, she shall be entitled to apply that net

income for her own absolute use and benefit.

Page 4/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

5. In the suit filed by the 1st respondent, she has filed an

application in O.A.No.121 of 2022 to grant an order of interim

injunction restraining the respondents 1 to 4 /appellants 1 and 2 and

respondents 3 and 4 from collecting the lease rentals with regard to the

suit property. The 1st respondent also filed another application in

O.A.No.122 of 2022 to grant an order of interim injunction restraining

the respondents 4 to 12 to deposit their rent in respect of the property

to the credit of the suit pending disposal of the suit.

6. It is not in dispute that the respondents 4 to 12 are the tenants in

respect of the suit properties. It is the contention of the appellants and

the respondents 2 and 3 that they are entitled to the suit property hence,

they are also entitled to receive the rent from the tenants. The 1 st

respondent-grandmother contended that since the settlement executed by

her husband is very clear about the life interest given to her and that she

is entitled to receive the monthly rent from the tenants, her grandchildren

are not entitled to receive the same.

7. The learned Single Judge, taking into consideration the case of

Page 5/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

both sides, relying upon the recitals found in the settlement deed dated

04.07.2002 executed by the 1st respondent's husband and the grandfather

of the appellants and the respondents 2 and 3, allowed the applications

and directed the tenants to deposit their respective rent before this court

on or before 5th of every succeeding month to the credit of the suit in

Tr.CS.No.31 of 2022 including arrears, if any, till the disposal of the suit.

Challenging this order, the appellants, who are the defendants 1 and 2 in

the suit, have filed the above Original Side Appeal.

8. Heard Mr.V.Lakshminarayanan, learned counsel appearing for

the appellants and Mrs.Chithra Sampath, learned Senior Counsel

appearing for the 1st respondent.

9. On a careful consideration of the materials available on record

and the submissions made by the learned counsel on either side, as

already stated, since the recitals found in the settlement deed dated

04.07.2002 is very clear as to the life interest in favour of the 1st

respondent-grandmother and that she is entitled to receive the monthly

Page 6/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

rent during her life time for her own use and benefit, the appellants and

the respondents 2 and 3 cannot take a different stand now and deny the

monthly rents payable by the tenants to the 1st respondent. The

grandchildren of the 1st respondent would get the absolute right only after

the life time of the 1st respondent. During the life time of the 1st

respondent-grandmother, she is entitled to receive the monthly rents from

the tenants as per the recitals found in the settlement deed dated

04.07.2002.

10. Taking into consideration all these aspects, the learned Single

Judge has rightly allowed the applications directing the tenants to deposit

their respective rents before this court to the credit of the Civil Suit in

Tr.C.S.No.31 of 2022 including arrears, if any, till the disposal of the

suit.

11. In these circumstances, we do not find any ground to interfere

with the order passed by the learned Single Judge. We request the

learned Single Judge, to dispose of the suit as expeditiously as possible.

Page 7/9 https://www.mhc.tn.gov.in/judis O.S.A.No.157 of 2022

No costs. Consequently, the connected Miscellaneous Petitions are

closed.

                                                               [M.D., J.]      [S.M., J.]
                                                                       21.06.2022



                     Index        : Yes/No
                     Speaking Order/Non Speaking Order
                     Rj




                     Page 8/9
https://www.mhc.tn.gov.in/judis
                                             O.S.A.No.157 of 2022

                                     M. DURAISWAMY, J.
                                            and
                                     SUNDER MOHAN, J


                                                              Rj




                                       O.S.A.No.157 of 2022
                                  and C.M.P. No.9549 of 2022




                                                  21.06.2022




                     Page 9/9
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 : MAIMS

 
 
Latestlaws Newsletter