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

Rajalakshmi vs The District Collector
2023 Latest Caselaw 10597 Mad

Citation : 2023 Latest Caselaw 10597 Mad
Judgement Date : 17 August, 2023

Madras High Court
Rajalakshmi vs The District Collector on 17 August, 2023
                                                                               W.P(MD)No.584 of 2015



                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 17.08.2023

                                                   CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                            W.P(MD)No.584 of 2015


                Rajalakshmi                                                    ... Petitioner


                                                      Vs


                1.The District Collector,
                  Nagercoil,
                  Kanyakumari District.

                2.The Tahsildar,
                  Thuckalay,
                  Kalkulam Taluk,
                  Kanyakumari District.

                3.Subash chandram                                               ... Respondents

                Prayer: Writ Petition filed under Article 226 of the Constitution of India
                praying to issue a Writ of Certiorarified Mandamus, to call for the records
                relating to the impugned order in Na.Ka.No.47/7880/2013 dated 18.03.2013 on
                the file of the second respondent quash the same, and consequently direct the
                second respondent to issue Patta in favour of the Petitioner herein in respect of
                9 cents of land in R.S.No.41/7 of Villukuri village, Kalkulam Taluk,
                Kanyakumari District.

https://www.mhc.tn.gov.in/judis
                1/7
                                                                                  W.P(MD)No.584 of 2015




                                      For Petitioner      : No Appearance
                                      For Respondents : Mr.S.Shanmugavel
                                                        Additional Government Pleader
                                                        for R.1 & R.2

                                                           Mr.B.Brijesh Kishore for R.3


                                                        ORDER

None appears for the writ petitioner.

2. The counsel had reported no instructions. I went through the

averments set out in the affidavit filed in support of the writ petition.

3. The petitioner purchased the petition mentioned property vide

registered sale deed dated 05.04.2011 from one S.Gandhan. The said

S.Gandhan purchased the same in Court auction held on 06.11.2009 which was

confirmed on 28.01.2010 in E.P.No.118 of 2006 in O.S.No.764 of 1992 on the

file of the Principal District Munsif Court, Padmanabhapuram. The petitioner

applied for issuance of patta in her name. Since it was not considered, the

petitioner filed W.P(MD)No.13595 of 2011. It was disposed of on 29.11.2011

in the following terms:

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

W.P(MD)No.584 of 2015

“3. The petitioner is the purchaser of two properties from a person who purchased them in a Court auction on sale held in execution of a decree passed in O.S.No.764 of 1992. For one property purchased by the petitioner she has already been issued with Patta No.134. But for the other property, no patta is issued so far. No reasons are also stated and the application is also not returned or rejected. Hence, the above Writ Petition.

4. Considering the facts and circumstances, this Writ Petition is disposed of directing the second respondent to consider the representation of the petitioner dated 21.09.2011, conduct an enquiry and pass appropriate orders in accordance with law within a period of four weeks from the date of receipt of a copy of this order. No costs.”

Pursuant to the said direction, the Tahsildar, Kalkulam held enquiry and

negatived the petitioner's request vide letter dated 18.03.2013. Challenging the

same, this writ petition came to be filed.

4. The learned Additional Government Pleader appearing for the official

respondents submitted that the impugned order is well reasoned and that it does

not warrant interference.

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

W.P(MD)No.584 of 2015

5. The learned counsel appearing for the third respondent submitted that

the petition mentioned property was settled in his favour by his father way back

in the year 2006. The auction sale took place subsequently. The petitioner's

vendor's name was never entered in the revenue record. Delivery of possession

was also not taken. As on date, the third respondent is very much residing in

the petition mentioned property. He had put up construction also. Taking note

of the ground reality, the Tahsildar, Kalkulam passed the impugned order and

the learned counsel appearing for the third respondent called upon this Court to

sustain the same and dismiss of the writ petition.

6. I carefully considered the contentions advanced by the learned

counsel appearing for the respondents and went through the materials on

record.

7. It is not in dispute that the father of the third respondent was the

judgment debtor. O.S.No.764 of 1992 was decreed on 01.08.1996.

Subsequently, E.P.No.118 of 2006 was filed and the petition-mentioned

property was brought to sale on 2009. The father of the third respondent was

very much a pattadhar. The decree passed against the third respondent’s father

had not been set aside. The auction sale confirmed in favour of S.Gandhan /

the vendor of the petitioner has also not been set aside. Therefore, S.Gandhan https://www.mhc.tn.gov.in/judis

W.P(MD)No.584 of 2015

was entitled to enter his name in the revenue record. Merely because

S.Gandhan failed to get his name entered in the revenue record will not take

away the rights of the petitioner who had purchased the property from the said

S.Gandhan. The petitioner is entitled to step into the shoes of S.Gandhan who

had stepped into the shoes of Sivasankaran, the father of the third respondent.

The second respondent / Tahsildar failed to take into account the sequence of

events. He had instead gone by who was in physical possession. That is an

irrelevant consideration. Having purchased the property from S.Gandhan, the

petitioner is entitled to enter her name as a joint pattadhar. The order impugned

in this writ petition is set aside.

8. The second respondent shall pass order including the name of the

petitioner in the revenue record in respect of the property comprised in Survey

No.41/7 for an extent of 9 cents in Villukuri Village. This shall be done within

a period of eight weeks from the date of receipt of a copy of this order. I make

it clear that the only relief that has been granted in this writ petition is that the

petitioner's name shall also be entered as a joint pattadhar. It is for the

petitioner to work out her rights in the manner known to law as against the third

respondent before the jurisdictional civil Court.

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

W.P(MD)No.584 of 2015

9. This writ petition is allowed on these terms. There shall be no order

as to costs.




                                                                                 17.08.2023
                Index             : Yes / No
                Internet          : Yes / No
                NCC               : Yes / No
                MGA

                To

                1.The District Collector,
                  Nagercoil,
                  Kanyakumari District.

                2.The Tahsildar,
                  Thuckalay,
                  Kalkulam Taluk,
                  Kanyakumari District.




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

                                         W.P(MD)No.584 of 2015




                                  G.R.SWAMINATHAN, J.

                                                       MGA




                                   W.P(MD)No.584 of 2015




                                                17.08.2023




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