Citation : 2023 Latest Caselaw 9784 Mad
Judgement Date : 7 August, 2023
WP(MD)No.19101 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 07.08.2023
CORAM:
THE HONOURABLE MR.JUSTICE B.PUGALENDHI
WP.(MD).No.19101 of 2023 and
WMP(MD) Nos.15845 & 15848 of 2023
Maria Thangam ... Petitioner
Vs
1.The District Revenue Officer,
Nagercoil,
Kanyakumari District.
2.The Revenue Divisional Officer,
Padmanabhapuram,
Kanyakumari District.
3.The Tahsildar,
Vilavancode Taluk,
Kanyakumari District.
4.Jeyasingh ... Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of
India, praying this Court to issue a Writ of Certiorarified Mandamus, to
call for the records on the files of the first respondents pertaining to its
1/6
https://www.mhc.tn.gov.in/judis
WP(MD)No.19101 of 2023
proceeding bearing Na.Ka.No.M4/31273/2019, dated 30.09.2022 and
to quash the same and consequently direct the respondents to restore
the name of the petitioner in Patta No.14139 and to quash the same.
For Petitioner : Mr.SC.Herold Singh
For R1 to R3 : Mr.G.V.Vairam Santhosh
Additional Government Pleader
ORDER
The grievance of the petitioner is that inspite of pendency
of a civil litigation between the petitioner and the fourth respondent, a
decision has been taken by the District Revenue Officer, Kanyakumari
District.
2.The learned counsel appearing for the petitioner by
referring the order of this Court in WP(MD) No.21314 of 2017 submits
that as per Rule 4(4) of the Tamil Nadu Patta Pass Book Rules, 1987,
the revenue officials are not the competent authority to decide the issue
with regard to the title of the property pending civil litigation between
the parties. According to the learned counsel, the fourth respondent has
https://www.mhc.tn.gov.in/judis WP(MD)No.19101 of 2023
filed a civil suit before the District Munsif Court in OS No.215 of 2008
and the same was decreed in favour of him. However, an appeal has
been filed before the Sub Court, Kulithurai in AS No.8 of 2019 and the
same is pending, when the order impugned in this writ petition has
been passed by the District Revenue Officer. The learned counsel
requests this Court to issue a direction to the first Appellate Court to
dispose of the appeal suit within a stipulated time.
3.Mr.G.V.Vairam Santhosh, learned Additional
Government Pleader, who takes notice for the respondents 1 to 3
submits that the District Revenue Officer has passed the order based on
the materials placed before him.
4.Heard the learned counsel on either side. Since no
adverse order is going to be passed as against the fourth respondent,
notice to the fourth respondent is dispensed with.
https://www.mhc.tn.gov.in/judis WP(MD)No.19101 of 2023
5.The District Revenue Officer appears to have taken a
decision, based on a civil court decree, which has been obtained by the
fourth respondent herein. Though this petitioner has preferred an
appeal before the Sub Court, Kulithurai as against the Judgment and
decree passed in O.S.No.215 of 2008, he has not obtained any interim
order of stay from the first Appellate Court. Therefore, this Court is not
inclined to entertain this writ petition. At the same time, considering
the request of the petitioner's counsel, a direction is hereby issued to
the Sub Court, Kulithurai to dispose of the appeal suit in AS No.8 of
2019 as expeditiously as possible, preferably within a period of five
months from the date of receipt of a copy of this order. No costs.
Consequently, connected Miscellaneous Petitions are closed.
07.08.2023 NCC : Yes / No. Index : Yes / No. Internet : Yes vrn
https://www.mhc.tn.gov.in/judis WP(MD)No.19101 of 2023
To
1.The District Revenue Officer, Nagercoil, Kanyakumari District.
2.The Revenue Divisional Officer, Padmanabhapuram, Kanyakumari District.
3.The Tahsildar, Vilavancode Taluk, Kanyakumari District.
https://www.mhc.tn.gov.in/judis WP(MD)No.19101 of 2023
B.PUGALENDHI, J.
vrn
Order made in WP.(MD).No.19101 of 2023 and WMP(MD) Nos.15845 & 15848 of 2023
07.08.2023
https://www.mhc.tn.gov.in/judis
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!