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

K.Sivakumar vs The District Collector
2022 Latest Caselaw 11407 Mad

Citation : 2022 Latest Caselaw 11407 Mad
Judgement Date : 29 June, 2022

Madras High Court
K.Sivakumar vs The District Collector on 29 June, 2022
                                                                  W.P.(MD)No.13515 of 2022

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 29.06.2022

                                                      CORAM

                                   THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                                   and
                                  THE HONOURABLE MRS.JUSTICE S.SRIMATHY

                                           W.P(MD)No.13515 of 2022
                                                    and
                                      W.M.P(MD)Nos.9624 and 9628 of 2022

                K.Sivakumar                                             ... Petitioner

                                                Vs.


                1.The District Collector,
                  Tiruchirappalli District,
                  Tiruchirappalli – 620 001.

                2.The District Revenue Officer,
                  Tiruchirappalli District,
                  Tiruchirappalli – 620 001.

                3.The Revenue Divisional Officer,
                  Divisional Office, Paramasivapuram,
                  Lalgudi, Tiruchirappalli District 621 601.

                4.The Tahsildar, Mannachanallur Taluk Office,
                  Mannachanallulr, Tiruchirappalli District 621 601.

                5.The Panchayat President,
                  Panchayat Office, Aayikudi Village Panchayat,
                  Mannachanallur Taluk, Tiruchirappalli District 621 601.

                6.The Superintending Engineer,
                  Water Resource Department/PWD,
                  Irrigation Section, Ariyaru Vadinila Kottai,
                  Subramaniyapuram, Tiruchirappalli-620 020.




                1/12
https://www.mhc.tn.gov.in/judis
                                                                           W.P.(MD)No.13515 of 2022


                7.The Executive Officer,
                  Water Resource Department/PWD,
                  Irrigation Section, Ariyaru Vadinila Kottai,
                  Subramaniyapuram, Tiruchirappalli-620 020.

                8.The Assistant Executive Engineer,
                  Water Resource Department/PWD,
                  Irrigation Section, Ariyaru Vadinila Kottai,
                  Subramaniyapuram, Tiruchirappalli-620 020.

                9.The Assistant Engineer,
                  Water Resource Department/PWD,
                  Irrigation Section, Ariyaru Vadinila Kottai,
                  Subramaniyapuram, Tiruchirappalli-620 020.                     ... Respondents

                Prayer: Writ Petition filed under Article 226 of Constitution of India, to
                issue a Writ of Certiorarified Mandamus, to call for the records
                pertaining to the impugned eviction letter issued by the 9th respondent
                herein in his Letter No.Ko.17/2022/Vu.Po(Elaa), dated 30.05.2022 and to
                quash the same as illegal and consequently, to direct the respondents 1
                to 4 to issue house site patta in respect of the petitioner house property
                comprised in Survey No.176/1, to the extent of 4½ cents, situated at
                Aayikudi           Village   Panchayat,   Mannachanallur    Taluk,   Tiruchirappalli
                District by considering his representation, dated 09.05.2022.


                                  For Petitioner             :Mr.C.Abdulkalam Azad
                                  For R1 to R4 and R6 to R9 :Mr.S.P.Maharajan
                                                             Special Government Pleader
                                  For R5                     :Mr.T.Amjad Khan
                                                             Government Advocate
                                                            ***




                2/12
https://www.mhc.tn.gov.in/judis
                                                                           W.P.(MD)No.13515 of 2022


                                                          ORDER

(Order of the Court was made by S.S.SUNDAR, J.)

This Writ Petition is filed for issuance of a Writ of Certiorarified

Mandamus to quash the impugned order passed by the ninth respondent,

dated 30.05.2022 and for a consequential direction to the respondents 1

to 4 to issue house site patta in respect of the petitioner's house property

comprised in Survey No.176/1, to an extent of 4 ½ cents, situated at

Aayikudi Village Panchayat, Mannachanallur Taluk, Tiruchirappalli

District.

2.Heard Mr.C.Abdulkalam Azad, learned Counsel for the

petitioner, Mr.S.P.Maharajan, learned Special Government Pleader, who

takes notice for R1 to R4 and R6 to R9 and Mr.T.Amjad Khan, learned

Government Advocate, who takes notice on behalf of the fifth respondent.

By consent of both parties, this Writ Petition is taken up for final disposal

at the admission stage itself.

3.The petitioner herein is the resident of Mela Vangaram Lake

near Samayapuram in Trichy District. Challenging the order of eviction

directing the petitioner and others to remove the encroachment from the

Government water body, namely, Mela Vangaram Lake, after issuance of

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

Form-I, Form-II and Form-III under the provisions of the Tamil Nadu

Protection of Tanks and Eviction of Encroachments Act, 2007, the above

Writ Petition is filed.

4.The learned Counsel for the petitioner submitted that many

poor people, like, the petitioner, have occupied and residing with their

family by putting up a small structure for more than 100 years and that

their fore-fathers have, in-fact, constructed such small thatched or tiled

houses in the water body. It is further stated that the petitioner and

others have obtained electricity service connection from the Electricity

Department and also water connection from the local body.

5.Stating that all the houses put up by the petitioner and others

in the water body are assessed to property tax and the petitioner is

paying the property tax and other dues, the petitioner claims possessory

right in respect of the land, which is in his enjoyment. The petitioner's

residential address is given by referring to the street name indicating

that the respective portion of the tank is in existence as a residential

colony for a considerable time. It is admitted that the enjoyment and

encroachment of the petitioner is in the water body, known as Mela

Vangaram Lake.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

6.However, it is admitted that small extent of land, which is also

the part of Mela Vangaram Lake, has been re-classified as Natham and

that patta has been given to some of the persons by re-classifying the

said portion of the land as Natham. It appears that they got patta either

by misrepresentation to the Government or the Government by re-

classifying the land has wrongly protected individual, who had also

encroached land the. This is not permissible as per the judgment of

Honourable Supreme Court, which clearly indicates that the water bodies

should be protected and the encroachment in any form should be

removed. Encroachment in water bodies cannot be regularised.

7.Mela Vangaram lake is classified as a water body as per the

survey records and the water body exist as a Lake even before

settlement. The entire extent of lake is 21.46.5 hectares in S.No.176/1

and during UDR survey, the lake was classified as PWD lake. Based on

the classification of a small extent in S.No.176/2, as Natham, it appears

that others also have encroached the same on the hope that they would

also get patta in future, if they are in enjoyment of the property.

8.This Court, having regard to the facts narrated in the affidavit

filed in support of this Writ Petition, is unable to accept the case that the

entire extent of land, in which the petitioner and others are in

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

encroachment, should be treated and classified as Natham. Merely

because, another portion of water body is encroached by the villagers

and an attempt is made to get patta subsequently on the strength of their

possession by putting up construction, this Court cannot permit the

encroachers, to claim possessory right or title on the basis of their

enjoyment. The Public Works Department has failed to take action,

despite the fact that the encroachment by several persons was under

their nose. It is unfortunate to notice that revenue authorities have also

failed in their responsibility and duty preventing encroachment in water

bodies by their inaction.

9.The case of the petitioner that one aided school, ration shops

and temples are located in the water body cannot be taken advantage to

regularise the encroachment by the petitioner and others to continue the

encroachment in water body. However, the learned Counsel for the

petitioner submitted that the petitioner and other encroachers were

called upon to vacate the houses within 21 days. In view of the fact that

the petitioner is unable to get alternative accommodation and shifting of

family and belongings is very difficult, the learned Counsel for the

petitioner submitted that the time given by the respondents to vacate the

premises is too short and seeks sufficient time to vacate the premises.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

10.Except the last submission seeking further time to vacate,

this Court is unable to consider any of the submissions of the learned

Counsel for the petitioner. The statement of facts found in the affidavit

are contrary to the admitted facts and the records produced by the

petitioner. The petitioner and other encroachers may have permanent

address and their possession for a long time cannot be considered, as

everyone knows that they are encroaching the water body at the time

when they entered into possession. It is admitted that the petitioner and

others have made representations for patta. Payment of property

tax/house tax, water charges and electricity charges for their enjoyment

will not confer the petitioner and other encroachers any right or title,

especially when their encroachment is in the water body, which has to be

protected by us for the future generation.

11.This Court in the case of R.Gurusamy vs The Government

of Tamil and others, in W.P.(MD)No.11825 of 2022, dated

15.06.2022, held as follows:

“9.The Division Bench of this Court in the case of T.S.Senthil Kumar vs. Government of Tamil Nadu reported in 2010 (3) MLJ 771, held that the encroachment should be identified after conducting survey. The Hon'ble Supreme Court in Madhav Rao Schindia v. Ramesh Jatav [(2006) 1 SCC 379] has held that such survey to identify encroachment shall be done in the presence of the persons, who are interested or the persons, who are found to be encroachers. However, the respondents have not taken care to comply with the directions of this Court. Hence, the impugned Form-III notice, dated 03.06.2022, which is contrary to the statute as held by the Division Bench of this Court, is set aside.”

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

12.In this case, the petitioner and others have admitted their

enjoyment over the water body in S.No.176/1 and that therefore, there is

no requirement of identifying the encroachment. It is not in dispute that

all the encroachers have received notice in Form-III, dated 28.04.2022.

In response to the same, the petitioner has submitted a detailed

representation on 09.05.2022. It is only after considering the

representation of the petitioner, the impugned order has been passed,

which is challenged in this Writ Petition. Since the procedure

contemplated under the provisions of the Tamil Nadu Protection of Tanks

and Eviction of Encroachments Act, 2007, has been scrupulously

followed, this Court is unable to find any illegality in the final order

passed by the ninth respondent. Hence, this Writ Petition is dismissed.

and the impugned order of eviction passed by the ninth respondent under

the provision of Tamil Nadu Protection of Tanks and Eviction of

Encroachments Act, 2007, is confirmed.

13.As regards the time to vacate the premises, the learned

Counsel for the petitioner seeks six months time. However, this Court

has to consider the fact that the respondents have initiated proceedings

long time earlier. Further, due to various reasons and the intervention of

Court, they were unable to proceed with the eviction of encroachment in

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

water body by the petitioner and others, who are aware that they have

encroached into the water body. Despite several notices and warnings

given to the petitioner and other encroachers, they did not choose to

vacate the place by finding an alternative place.

14.However, this Court is inclined to grant six months time to

vacate the premises provided the petitioner submit an undertaking

affidavit indicating that he/she will remove the encroachment by taking

away their belongings on or before the end of December 2022. In case of

failure to give such undertaking, it is open to the respondents to remove

the encroachment, as per the impugned order, which is confirmed by this

order.

15.Considering the fact that there will be further encroachment

in future, the respondents shall put up a notice board clearly indicating

that removal of encroachment by passing orders has been upheld by this

Court and giving a warning that there shall be no further encroachment.

The same shall be monitored by the respondents by employing a

temporary staff with the specific instruction to report any encroachment

immediately, so that such encroachment is dealt with accordingly.

16.As regards alternative accommodation, irrespective of the

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

order passed by this Court, it is open to the petitioner to approach the

District Collector for any alternative accommodation, which can be

considered by them independently. However, this Court does not find any

statutory or constitutional right guaranteed to the petitioner for claiming

alternative accommodation, as he/she is just an encroacher. The

petitioner or other encroachers cannot be permitted to squat over the

water body any further on the basis of their representations, which will

not give them a fresh cause of action to file a Writ Petition regarding

their possession or removal of encroachment. No costs. Consequently,

connected miscellaneous petitions are closed.

                                               [S.S.S.R., J.]    [S.S.Y., J.]
                                                          29.06.2022
                Index             : Yes / No         (9/9)

                cmr





https://www.mhc.tn.gov.in/judis
                                                                 W.P.(MD)No.13515 of 2022


                To

                1.The District Collector,
                  Tiruchirappalli District,
                  Tiruchirappalli – 620 001.

                2.The District Revenue Officer,
                  Tiruchirappalli District,
                  Tiruchirappalli – 620 001.

                3.The Revenue Divisional Officer,
                  Divisional Office, Paramasivapuram,

Lalgudi, Tiruchirappalli District 621 601.

4.The Tahsildar, Mannachanallur Taluk Office, Mannachanallulr, Tiruchirappalli District 621 601.

5.The Panchayat President, Panchayat Office, Aayikudi Village Panchayat, Mannachanallur Taluk, Tiruchirappalli District 621 601.

6.The Superintending Engineer, Water Resource Department/PWD, Irrigation Section, Ariyaru Vadinila Kottai, Subramaniyapuram, Tiruchirappalli-620 020.

7.The Executive Officer, Water Resource Department/PWD, Irrigation Section, Ariyaru Vadinila Kottai, Subramaniyapuram, Tiruchirappalli-620 020.

8.The Assistant Executive Engineer, Water Resource Department/PWD, Irrigation Section, Ariyaru Vadinila Kottai, Subramaniyapuram, Tiruchirappalli-620 020.

9.The Assistant Engineer, Water Resource Department/PWD, Irrigation Section, Ariyaru Vadinila Kottai, Subramaniyapuram, Tiruchirappalli-620 020.

https://www.mhc.tn.gov.in/judis W.P.(MD)No.13515 of 2022

S.S.SUNDAR, J.

and S.SRIMATHY, J.

cmr

W.P(MD)No.13515 of 2022

29.06.2022

(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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter