Citation : 2022 Latest Caselaw 3911 Mad
Judgement Date : 2 March, 2022
SA.No.154/2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 02.03.2022
CORAM:
THE HONOURABLE MR.JUSTICE S.S.SUNDAR
SA.No.154/2022 & CMP.No.3107/2022
[Virtual Mode]
1.M.Manikandan
2.Sathya
3.Ramya
4.Madhammal .. Appellants /
Defendants 1 to 4
Vs.
1.C.Kamatchi .. 1st Respondent /
Plaintiff
2.Kandasamy
3.Munivel
4.Manickam
5.Ramachandran .. Respondents /
Defendants 5 to 8
Prayer:- Second Appeal preferred under 100 of CPC against the judgment
and decree made in AS.No.41/2016 dated 04.09.2021 by the learned
Additional Subordinate Judge, at Dharmapuri, reversing the judgment and
decree in OS.No.260/2012, dated 27.03.2015 by the learned District
Munsif, Dharmapuri.
https://www.mhc.tn.gov.in/judis 1
SA.No.154/2022
For Appellants : M/s.D.Ranjana
JUDGMENT
(1) This Second Appeal is preferred by the defendants in the suit in
OS.No.260/2012 as against the judgment and decree of the Lower
Appellate Court, namely, the learned Subordinate Judge,
Dharmapuri, in AS.No.41/2016, dated 04.09.2021, reversing the
judgment and decree of the Trial Court, namely, the learned
District Munsif, Dharmapuri, dated 27.03.2015, dismissing the suit
in OS.No.260/2012.
(2) The 1st respondent in this Second Appeal, as plaintiff, filed the suit
in OS.No.260/2012 for declaration of her title and for
consequential injunction in respect of the suit properties which
were described by two items. The 1st item is an extent of 0.07.5
Hectares in S.No.243/4 in Tokkupothanahalli Village, Dharmapuri
Taluk and the 2nd item is an extent of 0.37.0 Hectares in
S.No.245/B2A in the same village.
SA.No.154/2022
(3) The case of the plaintiff in the plaint are as follows: The suit
properties originally belonged to one Shanthamani Ammal, who is
the grandmother of plaintiff. Defendants 1 to 3 are the daughters
of one Madhaiyan who is the son of one Krishnan and
Shanthamani Ammal. The 4th defendant is the wife of the said
Madhaiyan. Plaintiff's mother, Tmt.Dhanalakshmi is the daughter
of Krishnan and sister of Madhaiyan. since Dhanalakshmi, the
mother of plaintiff died when she was four months old, the plaintiff
was brought up by her grandmother Shanthamani Ammal. The said
Shanthamani Ammal purchased the properties by a document dated
21.07.1977 and obtained patta for the suit properties and they are
the self acquired properties of the said Shanthamani Ammal. Since
the plaintiff was her granddaughter, the said Shanthamani Ammal
executed a Settlement Deed in favour of plaintiff in respect of the
suit properties on 25.05.2005. In view of the settlement in favour
of plaintiff, the defendants have no right over the suit properties.
Defendants 1 to 4 had earlier filed a suit in OS.No.107/2008
claiming partition in respect of several properties including the suit
SA.No.154/2022
properties in the present suit in OS.No.260/2012. The said suit was
dismissed by the Trial Court in respect of suit properties and
thereafter, no further appeal was preferred as against the judgment
and decree dated 21.01.2012. A specific finding was given by the
Court in the previous suit that the suit properties belonged to
Shanthamani Ammal and she had already executed a Settlement
Deed in favour of the plaintiff herein. Since the title had already
been decided in the previous suit in OS.No.107/2008 in favour of
the plaintiff herein, the plaintiff's title cannot be disputed by the
defendants. However, the defendants tried to interfere with the
plaintiff's possession and enjoyment which was sorted out by the
plaintiff with the help of villagers. Stating that the defendants may
interfere with her possession and enjoyment in future, the plaintiff
came forward with the suit in OS.No.260/2012 for declaration of
her title and consequential injunction.
(4) The suit was contested by the defendants denying the averments
made in the plaint. However, the relationship between the parties
are admitted.
SA.No.154/2022
(5) It is the case of the defendants that the suit properties did not
belong to the said Shanthamani Ammal and the Sale Deed
executed by her in favour of plaintiff is fraudulent. The defendants
also disputed the Settlement Deed executed by Shanthamani
Ammal on 25.05.2005 in favour of the plaintiff. It is stated that the
suit properties are ancestral properties of Krishnan and the
document of Settlement Deed had been created by Krishnan and
Shanthamani Ammal without exclusive title.
(6) The Trial Court, after framing necessary issues, decreed the suit in
respect of the suit 1st item, but dismissed the suit in respect of the
suit 2nd item on the ground that Shanthamani Ammal was not the
owner of the suit 2nd item. Referring to the Sale Deed and the
Settlement Deed under Ex.A1 dated 25.05.2005, the Trial Court
held that the said Shanthamani Ammal had not purchased the suit
2nd item under the Sale Deed dated 21.07.1977. The Trial Court
further held that the said Shanthamani Ammal cannot execute a
Settlement Deed in respect of suit 2nd item. With regard to the
SA.No.154/2022
judgment and decree made in OS.No.107/2008, the Trial Court
gave a peculiar reason that the judgment in the previous suit was
on the basis that defendants 1 to 4 are not in possession of the
properties and that there is no finding in the previous suit regarding
the title of the plaintiff. Unfortunately, the Trial Court did not even
consider the issues decided, but observed that the Court did not
discuss elaborately how the plaintiff is entitled to the suit property
in the previous suit. Holding that the plaintiff had failed to prove
how the suit 2nd item belonged to the plaintiff's grandmother Tmt.
Shanthamani Ammal , the suit was dismissed by the Trial Court in
respect of the suit 2nd item only. Aggrieved by the judgment and
decree of the Trial Court in respect of suit 2nd item, the
plaintiff/appellant preferred an appeal in As.No.41/2016 before the
learned Additional Subordinate Judge, Dharmapuri.
(7) The Lower Appellate Court elaborately discussed the issues and
found that Shanthamani Ammal is the exclusive owner of the suit
2nd item based on the judgment of the previous suit in
OS.No.107/2008. The Lower Appellate Court found that the
SA.No.154/2022
defendants have not produced even a scrap of paper to show that
the suit 2nd item of properties is ancestral in chareacter and that the
same was in joint possession and enjoyment of the plaintiff and
defendants 1 to 4. While considering the judgment in the suit in
OS.No.107/2008, it was found that the appellants/defendants have
filed the said suit for partition against Krishnan, Shanthamani
Ammal and the plaintiff/1st respondent herein who was then a
minor. It is not in dispute that the suit properties in the present suit
are also the subject matter of the suit in OS.No.107/2008. The suit
for partition filed by the appellants was dismissed specifically
holding that the suit properties, particularly the properties which
are covered under the Settlement Deed are the exclusive properties
of Shanthamani Ammal. Though it is admitted that the
Shanthamani Ammal purchased only the suit 1st item, the suit 2nd
item was also held to be the property of Shanthamani Ammal as the
revenue records and documents proved her exclusive title and
possession. Since the suit for partition filed by the appellants was
dismissed by recording the finding that the suit 2nd item is the
SA.No.154/2022
exclusive property of Shanthamani Ammal and the said
Shanthamani Ammal had settled the suit properties in favour of her
granddaughter namely 1st respondent herein, the Lower Appellate
Court held that the issue regarding title had already been decided in
the previous suit in OS.No.107/2008. It was found in the previous
suit that patta stands in the name of Shanthamani Ammal and she
had every right to execute a Settlement Deed in favour of the
plaintiff. Applying the principle of res judicata, the Lower
Appellate Court has concluded that the plaintiff had established her
right, title and interest in respect of both the suit items and that the
judgment of the Trial Court without properly considering the issues
and the decision in the previous suit in OS.No.107/2008 is not
sustainable.
(8) It is to be noted that in the Settlement Deed under Ex.A1 certainly
establishes the title and possession of the plaintiff over the suit
properties. The judgment in the previous suit also would show that
the plaintiff's title and enjoyment under the Settlement Deed had
been accepted. Therefore, the appellants are estopped from
SA.No.154/2022
contending once again in the present suit disputing title and
enjoyment of the suit property by the plaintiff. Challenging the
well considered judgment of the Lower Appellate Court, the above
Second Appeal has been preferred by defendants 1 to 4.
(9) In the Memorandum of Grounds of Appeal, the appellants have
raised the following substantial questions of law:-
1) Whether the Lower Appellate Court is correct in finding that when the Settlement Deed is created for the property belong to the Santhamani, it should be enquired about the mother document of the Schedule Property SF.No.245/B2A?
2) Whether the Lower Appellate Court is correct in reversing the decree of the Trial Court when the title of the Settlement Deed enquired about the absolute owner of the item 2 of the Schedule property SF.No.245/B2A is not proved which is a primary requirement for grant of decree to declare a absolute owner?
SA.No.154/2022
3) Whether the Lower Appellate Court has committed an error on verifying the item 2 of the suit property SF.No.245/B2A was belong to Kondi @ Perumal Gounder only. The Perumal Gounder was not executed any Sale Deed to Santhamani. Kandhan alone executed a Sale Deed to Santhamani on 21.07.1977 document No.646/1977 for the item 1 of the Suit property SF.No.243/4?
4) Whether the Lower Appellate Court has committed an error in casting the burden on the defendant to prove that the suit property was not belong to the executor of Settlement Deed late Mrs.Santhamani?
5) Whether the Lower Appellate Court has committed any error in granting a decree of absolute ownership without rendering a clear cut finding as to whether the defendant claims that the title as well as possession is with them?
SA.No.154/2022
(10) Except referring to the fact that the previous Sale Deed was not in
respect of the suit 2nd item, no other valid ground is raised by the
appellants in the whole Memorandum of Grounds.
(11) As seen from the records, Shanthamani Ammal has purchased the
suit 1st item with a larger extent under the Sale Deed dated
21.07.1977. In the Settlement Deed, it is seen that Shanthamani
Ammal described the properties as self acquired and in possession
and enjoyment by getting patta. She claimed title de hors the Sale
Deed based on revenue records in her name including patta.
(12) When the issue was specifically considered in the previous suit
filed by the appellants and a decision was rendered in favour of the
plaintiff/1st respondent herein, upholding the title of Shanthamani
in respect of both items, the judgment of the Lower Appellate
Court is perfectly in order. By applying the principle of res
judicata, the Lower Appellate Court, decreed, the suit in toto.
Though there is a reference to the judgment in OS.No.107/2008 in
the Memorandum of Grounds of Appeal, it is to be noted that the
appellants have pleaded that they are illiterate persons and
SA.No.154/2022
therefore, failed to file an appeal as against the judgment and
decree in the previous suit. It is further stated that the present suit
which is purely on the basis of the Settlement Deed executed by
Shanthamani, the Court can consider the issue independently as the
issue in the earlier suit is not relevant. This submission is
unsustainable having regard to the settled principles of law. The
previous suit in OS.No.107/2008 is the suit filed by the appellants
for partition. Their claim that the property belonged to the joint
family was specifically rejected holding that the said Shanthamani
Ammal is the absolute owner of both the items of suit properties.
When the finding has become final, this Court is unable to consider
the arguments of the learned counsel for the appellants.
(13) None of the substantial questions of law raised by the appellants
have merits in view of the factual findings of the Lower Appellate
Court which is supported by material documents and admission
during the course of proceedings.
(14) This Court, therefore, finds no merit in this Second Appeal.
SA.No.154/2022
(15) In find, the Second Appeal is dismissed. Consequently, connected
miscellaneous petition is closed.
02.03.2022 AP Internet : Yes
To
1.The Additional Subordinate Judge Dharmapuri.
2.The District Munsif, Dharmapuri.
3.The Section Officer VR Section, High Court Chennai.
S.S.SUNDAR, J.,
AP
SA.No.154/2022
SA.No.154/2022
02.03.2022
https://www.mhc.tn.gov.in/judis 14
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!