Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devaraj vs Thankappan
2022 Latest Caselaw 16571 Mad

Citation : 2022 Latest Caselaw 16571 Mad
Judgement Date : 18 October, 2022

Madras High Court
Devaraj vs Thankappan on 18 October, 2022
                                                                                  S.A(MD)No.657 of 2009

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 18.10.2022

                                        CORAM: JUSTICE N.SESHASAYEE

                                                S.A(MD).No.657 of 2009

                     Devaraj                                 ... Appellant/Appellant/Defendant

                                                            Vs.

                     Thankappan                              ... Respondent/Respondent/Plaintiff

                     Prayer :     Second Appeal is filed under Section 100 of Code of Civil
                     Procedure, against the judgment and decree dated 21.04.2009 in A.S.No.78
                     of 2007 on the file of the first Additional Subordinate Judge's Cort, at
                     Nagarkoil at Padmanabhapuram confirming the judgment and decree dated
                     09.06.2007, made in O.S.No.314 of 2003 on the file of the Court of the
                     Additional District Munsif, at Padmanabhapuram.


                                  For Appellant         : Mr.Gomathi Sankar

                                  For Respondent        : Mr.A.Prabhu Rajadurai


                                                    JUDGMENT

The defendant in O.S.No.314 of 2003 is the appellant herein. The suit was

initially laid for prohibitory injunction seeking to restrain the defendant not

to interfere with the plaintiff's possession of the suit property.

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

2. A commission came to be appointed by the trial court and the

Commissioner's report has indicated that the defendant is in possession of

247 sq links in excess of his entitlement. This apart, the defendant has also

put up a shopping complex in his plot. In these circumstances, the plaintiff

amended the plaint to include the relief of mandatory injunction to remove

the construction so put up by encroaching into his property and also for

recovery of possession.

3. The facts fall within a narrow compass and it does not require large

discussion or deliberation in view of the conclusion to be indicated later in

this judgment. For narrative convenience, the parties would be referred to as

per their rank before the trial court.

4. A certain Chellaiah Nadar owned 11.600 cents in S.No.259/13 of

Veeyannoor Village. He died in 1992 and his 4 sons namely, the plaintiff,

the defendant, one Paulraj and another Sundararaj succeeded to this

property. Under Ext.A.1 partition deed dated 02.12.1998, the 4 brothers

divided this property into 4 different plots. Under the partition deed, the

plaintiff was allotted 'C' schedule property and the plot allotted to him has

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

been referred to as plot 13-C. This plot is said to have an extent of 2 cents

and 900 sq.links. This substantially matches the description as to the extent

of the suit property as given in the plaint. The defendant was allotted 'A'

schedule property in Ext.A.1 and his plot is referred to as 13-E and he is

given 2 cents and 400 sq.links. When the plaintiff apprehended that his

brother, the defendant herein, might have encroached his property, he laid

the suit.

5. As earlier stated, a Commission came to be appointed and the

Commissioner in his report has indicated that the defendant is in occupation

of an extent of 247 sq links in excess of his own entitlement, which he

obtained under Ext.A.1 partition deed. The Commissioner has also indicated

to the extent that there is shortage of area available for the plaintiff. Based

on this, the suit came to be decreed and the same was confirmed by the First

Appellate Court. Hence, this Second Appeal.

6. This Second Appeal is admitted for considering the following substantial

questions of law:

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

i) Whether he plaintiff was not entitled to the grant of permanent injunction and mandatory injunction under Sections 38,39 and 41 of the Specific Relief Act?

ii) Whether the Court below following the Ruling in AIR 1981 Mad. ought to have refused the discretionary relief of mandatory injunction since the acquiescence of the plaintiff in the construction of the defendant's first and second floors?

iii) Whether by his conduct in encroaching on the defendant's property the courts allowing the cross claim of the defendant the plaintiff was not entitled to the equitable relief of injunction?

7. Heard the learned counsel for the appellant and the learned counsel for

the respondent.

8. It is now indisputable fact that the defendant has put up a shopping

complex in his property. But, demolition of building at this point of time

would cause grave inconvenience besides financial loss to the defendant.

Therefore, in fitness of things, it is only appropriate to direct the defendant

to pay compensation to the extent of value of the property that he had

encroached. Indeed, there is also another difficulty in granting a decree for

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

recovery of possession since the Commissioner has not indicated where

exactly in the plot allotted to the plaintiff the encroachment by the defendant

had taken place.

9. Accordingly, this Court allows this appeal by setting aside the judgment

and decree dated 21.04.2009 in A.S.No.78 of 2007 on the file of the first

Additional Subordinate Judge's Court, at Nagarkoil at Padmanabhapuram

confirming the judgment and decree dated 09.06.2007, made in O.S.No.314

of 2003 on the file of the Court of the Additional District Munsif, at

Padmanabhapuram. This Court modifies the decree to one for payment of

compensation by the defendant to the plaintiff and remands the matter back

to the trial court, which shall grant an opportunity to both sides to determine

the current market value for computing the compensation amount. The

parties are directed to appear before the trial court on 03.11.2022. No costs.

18.10.2022 Index : Yes/No Internet: Yes/No CM Note: Issue order copy on 20. 10.2022

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

To

1.The Additional Subordinate Judge's Cort, at Nagarkoil at Padmanabhapuram

2.The Additional District Munsif, at Padmanabhapuram.

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

N.SESHASAYEE, J.,

https://www.mhc.tn.gov.in/judis S.A(MD)No.657 of 2009

CM

S.A(MD).No.657 of 2009

18.10.2022

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