Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.M.Chockalingam vs Karaikudi Municipality
2023 Latest Caselaw 15520 Mad

Citation : 2023 Latest Caselaw 15520 Mad
Judgement Date : 1 December, 2023

Madras High Court

R.M.Chockalingam vs Karaikudi Municipality on 1 December, 2023

Author: Battu Devanand

Bench: Battu Devanand

                                                                            C.R.P(MD)No.3150 of 2023


                      BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 01.12.2023

                                                         CORAM:

                           THE HONOURABLE MR.JUSTICE BATTU DEVANAND

                                          C.R.P(MD)No.3150 of 2023
                     R.M.Chockalingam            ... Petitioner/Petitioner/Plaintiff
                                                     Vs.
                     Karaikudi Municipality,
                     Represented by its Commissioner,
                     Karaikudi,
                     Sivagangai District.        ... Respondent/Respondent/Defendant

                     PRAYER: Civil Revision Petition is filed under Article 227 of the
                     Constitution of India, to direct the learned District Munsif Court,
                     Karaikudi, to dispose of the Execution Petition in E.P.No.75 of 2022
                     in O.S.No.188 of 2005 within a time frame as fixed by this Court.
                                       For Petitioner    : Mr.P.Mani Anandh

                                                        ORDER

This Civil Revision Petition has been filed seeking a direction

to the District Munsif, Karaikudi, to dispose of the Execution

Petition in E.P.No.75 of 2022 in O.S.No.188 of 2005 within a time

frame as fixed by this Court.

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

2. In view of the relief sought for in this revision, notice to the

respondent is dispensed with. This Civil Revision Petition is taken

up for final disposal at the admission stage itself.

3. The learned counsel for the petitioner submits that a sale

deed dated 23.06.2004 was executed in favour of the petitioner

through power agent one S.Kumar S/o.Sankaranarayanan in respect

of the property in Plot No. 10A comprised in Sub- Divided Town

S.No.511/1A1A1A1B having an extent of 4429 Sq.ft situated at

Sekkalai Kottai Village, Karaikudi, Sivagangai District. The learned

counsel for the petitioner would further submit that the officials of

the respondent Municipality prevented the petitioner from fencing

and trespassed into the property, put up compound wall on the

eastern side and put up Gymnastic Bar, Cement Slab Benches, Motor

Room and Platforms for Footpath. The petitioner filed a suit in

O.S.No. 188 of 2005 on the file of the Principal District Munsif cum

Judicial Magistrate Court, Karaikudi, for permanent and mandatory

injunction against the respondent.

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

4. The learned counsel for the petitioner submits that after

full-fledged trial, the Principal District Munsif cum Judicial

Magistrate, Karaikudi decreed the suit in favour of the petitioner. In

A.S.No.51 of 2011, the learned Subordinate Judge, Devakottai,

confirmed the said judgment and decree. This Court, in S.A.

(MD).No.382 of 2020 by its judgment dated 24.10.2020, had once

again confirmed the same. Even thereafter, the respondent

municipality did not comply the direction issued by the trial court.

5. The learned counsel for the petitioner also submits that in

the meanwhile, power agent namely,S.Kumar S/o.Sankaranarayanan

passed away and in the month of November 2020, the petitioner

filed an Execution Petition in E.P.No.44 of 2020 and thereafter, the

same was transferred to the file of the District Munsif Court,

Karaikudi and re-numbered as E.P.No.75 of 2022. The learned

counsel would further submits that in the said Execution Petition,

notice was served on 03.02.2021 and though the respondent

appeared on 18.03.2021 itself, the case has been repeatedly

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

adjourning for more than 15 hearings for filing of vakalat and

counter by the respondent and finally, on 26.08.2022, the respondent

filed his counter. The learned counsel would contend that even

thereafter, the Execution Petition is kept pending till now without

any valid reasons. He prays for a direction to dispose of the said

Execution Petition.

6. Heard the learned counsel for the petitioner and perused the

records available on record.

7. Initially, the suit was filed in the year 2005 and the

Execution Petition was filed in the year 2020. Though the petitioner

was successful in all the further proceedings, the petitioner could not

enjoy the fruit of the decree till now.

8. Considering the facts and circumstances of the case, this

Court is inclined to issue a direction to the court below in the

interest of justice.

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

9. Accordingly, the District Munsif, Karaikudi, is directed to

dispose of E.P.No.75 of 2020 within a period of two months from

the date of receipt of a copy of this order.

10. In the result, this Civil Revision Petition is disposed of.

11. No costs.




                                                                                     01.12.2023
                     NCC                : Yes / No
                     Index              : Yes / No
                     Internet           : Yes / No
                     CM



                     To,
                     1.The District Munsif Court, Karaikudi

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

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

BATTU DEVANAND, J.

CM

01.12.2023

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter