Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakshmi Ammal vs Gurunathan
2022 Latest Caselaw 16824 Mad

Citation : 2022 Latest Caselaw 16824 Mad
Judgement Date : 26 October, 2022

Madras High Court
Lakshmi Ammal vs Gurunathan on 26 October, 2022
                                                                                    Appeal Suit No.54 of 2016

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 26.10.2022

                                                            CORAM :

                       THE HON'BLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY

                                                   Appeal Suit No.54 of 2016

                     1.Lakshmi Ammal
                     2.Palaniammal                                                  ... Appellants

                                                             Versus

                     1.Gurunathan
                     2.Murugan
                     3.Mariappan                                                    ... Respondents

                                  Appeal Suit is filed under Section 96 of the Code of Civil Procedure,
                     to set aside the Judgment and Decree passed in O.S.No.107 of 2011, dated
                     29.04.2015, on the file of the III-Additional District and Sessions Judge,
                     Salem.
                                        For Appellants  :        No Appearance
                                        For Respondents :        No Appearance

                                                          JUDGMENT

This Appeal Suit arises out of the Judgment and Decree of the III-

Additional District and Sessions Judge, Salem, in O.S.No.107 of 2011,

dated 29.04.2015, in and by which the suit for partition filed by the

Appellants/plaintiffs, was dismissed by the Trial Court.

https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

2.In this Appeal Suit, notices were served to the respondents and

thereafter none entered appearance on behalf of the respondents. Therefore,

their names have been printed and the matter was being posted for hearing.

When this matter was called on 14.09.2022, the learned Counsel for the

Appellants reported that there was no instructions for him and therefore the

name of the Learned Counsel was deleted and the appellants' names are

printed in the cause list and the matter is taken up for hearing today. There

was no representation on behalf of both sides. Under these said

circumstances, since the Appeal Suit is pending from the year 2016, the

matter is taken up for final disposal by perusing the material records in

this case.

3.On perusal of the material records of the case, the case of the

plaintiffs is that the suit schedule properties were originally belonging to

One Sennan Chetty, he having purchased the said suit properties by

registering a sale deed dated 27.05.1948. The said Sennan Chetty died

approximately about 40 years prior to the filing of the suit. The plaintiffs 1

& 2 and the first defendant, are the three children of the said Sennan

Chetty. Therefore, the plaintiffs 1 & 2 and the first defendant are entitled to https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

1/3rd each, in the suit schedule properties. While so, six months prior to the

filing of the suit the plaintiffs came to know that the first defendant along

with his son namely, the second defendant had sold the properties in favour

of the third defendant. The said sale is not binding on the plaintiffs.

Therefore, the plaintiffs issued a legal notice on 26.01.2011, to which, the

third defendant, sent a reply notice on 22.02.2011, containing

unsustainable averments. Therefore, a suit in O.S.No.107 of 2011 was

filed, before the III-Additional District Judge, Salem, seeking for partition

of separate possession in the suit schedule properties into three shares and

allottment of 2/3 shares to the plaintiffs.

4.Only the third defendant alone resisted the suit, by filing a written

statement. The case of the third defendant is that, the plaintiffs' father died

40 years ago and thereafter, the first defendant/Gurunathan, was in

exclusive possession and enjoyment of the suit property. The Revenue

records all stood in the name of Gurunathan alone. The plaintiffs who are

claiming shares in the suit properties on the death of their father ought to

have claimed immediately within a period of three years from date of the

death of the father. Therefore, the plaintiffs' suit is barred by limitation.

Even the third defendant, purchased the property by a registered sale deed https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

dated 30.01.2022 and all the revenue records were mutated in the name of

the third defendant. The third defendant is in possession and enjoyment of

the suit properties. The possession is well to the knowledge of the

plaintiffs, therefore, this suit is barred by limitation and the plaintiffs have

not approached this Court with clean hands.

5.On the strength of the said pleadings, the Trial Court framed five

issues, which are as follows:-

" i) Whether the plaintiffs are entitled to 2/3 shares in the suit schedule properties?

ii) Whether the third defendant has purchased the suit property from the first and second defendant and is in possession of the suit property?

iii) Whether this suit for the partition filed by the plaintiffs without claiming prayer for relief of setting aside the settlement deed, is proper?

iv) Whether the suit is barred by limitation?

v) To what relief the plaintiffs are entitled to?"

https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

6.On the strength of the said issues, the first plaintiff examined

herself as P.W.1 and Exs.A-1 to A-4, were marked, on behalf of the

plaintiffs. The third defendant was examined as D.W.1 and one Boopathi,

was examined as D.W.2 and Exs.B-1 to B-14, were marked, on behalf of

the defendants.

7.Thereafter, the Trial Court proceeded to hear the learned Counsel

on either side and by Judgment dated 29.04.2015, found that the plaintiffs

father had died 40 years before filing of the suit. Thereafter, the suit

property was exclusively in possession of the first defendant. The separate

Patta in the name of the first defendant was entered in the A-Register and

all the consequential revenue documents were mutated in the name of the

first defendant. The Trial Court found that not only the suit property was

exclusive possession of the first defendant alone, more than possession and

enjoyment, the possession has also been hostile by the first defendant so as

to extinguish the rights of the plaintiffs.

8.The Trial Court also found that the version of the plaintiffs that

they came to know about the sale of the first defendant in favour of the

third defendant only six months before the filing of the suit as unbelievable https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

and as they were also in exclusive possession of the property and revenue

records had been mutated in their names. On both grounds, it was held that

the plaintiffs' suit is hopelessly barred by limitation and answered all the

issues in favour of the defendants and against the plaintiffs, and dismissed

the suit. Aggrieved by the same, the present Appeal Suit is filed before this

Court.

9.In the memorandum of grounds of appeal, the appellants have

contended that being Class -I heirs of the deceased Sennan Chetty, the

Trial Court ought to have held that both the plaintiffs are entitled to the

2/3rd share in the suit property. It is their further contention that when the

plaintiffs are entitled to 2/3rd share of the suit property, the alleged sale

deed in favour of the third defendant is not binding on them. Therefore, the

Trial Court erred in holding that the relief for setting aside the sale deed

must also have prayed for and also in dismissing the suit on the ground of

limitation.

10.I have considered the aforementioned grounds of the appeal

raised in the Appeal Suit and perused the material records of this case.

https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

11.While there may be a force in the contentions of the learned

Counsel for the appellants/plaintiffs as to whether or not a specific relief as

to the setting aside the sale deed has to be made or not, however, it has to

be seen that the suit was filed in the year 2011. Even the alleged illegal

sale in favour of the third party namely the third defendant took place in

the year 2002. The suit properties are agricultural lands. The third

defendant, by producing Exs.B2 to B14, has categorically proved that they

were in exclusive possession and were cultivating in the suit property. The

plaintiffs, have miserably failed to prove that they came to know about the

sale only six months prior to the filing of the suit. There are no averments

in the plaint that the plaintiffs are in joint or constructive possession of the

suit property. It is not their case that the first defendant was holding the

property on their behalf also or sharing the mesne profits even though their

father died 40 years ago prior to the filing of the suit. When the first

defedant had obtained exclusive patta and thereafter when third defendant

was put in exclusive possession in 2002 pursuant to the sale, atleast at that

stage, the cause of action for the suit arose for the plaintiffs and since they

did not take any action whatsoever till the year 2011 the suit is barred by

limitation. The Trial Court has also found so, therefore, the Appeal Suit is https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

bound to fail.

13.In that view of the above findings, I answer the issue No.4

framed by the Trial Court in the affirmative that the suit is barred by

limitation. In that view of the matter, the other issues need not to be

answered. Thus, I do not find any merit in the Appeal Suit.

14.In the result,

(i) The Appeal Suit in A.S. No. 54 of 2016 stands dismissed;

(ii) There shall be no order as to costs.

26.10.2022 Index : yes Speaking order

klt

To

1.The III-Additional District and Sessions Judge, Salem.

2.The Section Officer, V.R. Section, High Court of Madras.

https://www.mhc.tn.gov.in/judis

Appeal Suit No.54 of 2016

D.BHARATHA CHAKRAVARTHY, J.

klt

A.S.No.54 of 2016

26.10.2022

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