Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mariappan vs The Revenue Divisional Officer
2023 Latest Caselaw 8523 Mad

Citation : 2023 Latest Caselaw 8523 Mad
Judgement Date : 18 July, 2023

Madras High Court
Mariappan vs The Revenue Divisional Officer on 18 July, 2023
                                                                        W.P.(MD)No.17227 of 2023

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 18.07.2023

                                                       CORAM:

                               THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                               and
                       THE HONOURABLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY

                                                W.P(MD)No.17227 of 2023
                                                         and
                                               W.M.P(MD)No.14429 of 2023

                Mariappan                                                   ... Petitioner

                                              Vs.
                1.The Revenue Divisional Officer,
                  Sankarankovil Revenue Division,
                  Sankarankovil,
                  Tenkasi District.

                2.The Tahsildar,
                  Sankarankovil Taluk,
                  Sankarankovil,
                  Tenkasi District.                                        ... Respondents

                Prayer: Writ Petition filed under Article 226 of Constitution of India, to issue a
                Writ of Mandamus, forbearing the respondents and their subordinates in the
                revenue Departments by taking any coercive steps without disposing this
                petitioner’s objection petition dated 04.11.2022 with respect to the property the
                parotta stall shop building and house in Natham S.No.357/1A1A, in
                Veerasigamani Village in Sankarankovil Taluk in Tenkasi District.
                                  For Petitioner    :Mr.F.X.Eugene
                                  For R-1 & R-2    :Mr.M.Lingadurai,
                                                   Special Government Pleader

https://www.mhc.tn.gov.in/judis
                1/8
                                                                                W.P.(MD)No.17227 of 2023



                                                             ORDER

(Order of the Court was made by S.S.SUNDAR, J.)

Heard Mr.F.X.Eugene, learned counsel for the petitioner and

Mr.M.Lingadurai, learned Special Government Pleader, who takes notice for

respondents 1 and 2.

2. The writ petition is filed by the petitioner seeking for issuance of a

Writ of Mandamus, forbearing the respondents from taking any coercive steps

without disposing of the objection petition filed by the petitioner, dated

04.11.2022 with respect to the property in which the petitioner is running a

parotta stall in Natham S.No.357/1A1A of Veerasigamani Village,

Sankarankovil Taluk, Tenkasi District.

3. The case of the petitioner is that he is running parotta stall in the

building bearing Door No.77 in Veerasigamani Village and the parotta stall is

facing towards the main road and on the rear side of the parotta stall, the

petitioner is having his residential house.

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

W.P.(MD)No.17227 of 2023

4. The further case of the petitioner is that he is in possession of the

said shop for more than three decades and he purchased the said property vide

registered sale deed, dated 18.09.2017. He admitted that he has filed a civil suit

in O.S.No.53 of 2014 against the second respondent and the then District

Collector of Tirunelveli District for permanent injunction. Though the suit in

O.S.No.53 of 2014 was dismissed and the appeal filed by the petitioner in

A.S.No.1 of 2016 was also dismissed, it is stated that the second appeal filed by

the petitioner was allowed and the judgment and decree of the appellate Court

confirming the judgment and decree of the trial Court, was set aside by this

Court with a direction that the petitioner should be evicted in the manner

known to law and that, his possession shall not be disturbed till then.

5. It is on the basis of the judgment made in the second appeal, the

petitioner has now challenged the notice which is issued under Section 7 of the

Tamil Nadu Land Encroachment Act, 1905 (hereinafter referred to as ‘the Act’),

in this writ petition.

6. The petitioner earlier claimed title to the property and on the basis

of his title, he prayed for permanent injunction against the respondents herein

in the suit in O.S.No.53 of 2014 before the Principal District Munsif Court,

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

W.P.(MD)No.17227 of 2023

Sankarankovil. The said suit was dismissed and the appeal preferred by the

petitioner was also dismissed. Later, when the petitioner filed a second appeal,

ultimately, the second appeal was disposed of on the question of law raised by

the petitioner.

7. It is seen that the civil Court has categorically held that the

petitioner, who was the plaintiff in the suit is an encroacher. The findings of the

Courts below categorizing the petitioner as an encroacher, was confirmed by

this Court in the second appeal. However, the respondents were directed to

resort to the provisions of the Tamil Nadu Land Encroachment Act, 1905. Till

such time the petitioner is evicted by due process of law, this Court directed the

respondents not to disturb his possession. The second appeal was disposed of

by this Court vide judgment, dated 22.09.2020. After the disposal of the second

appeal, the second respondent Tahsildar, has issued a show cause notice under

Section 7 of the Act. The petitioner has treated this notice as an order under

Section 7 of the Tamil Nadu Land Encroachment Act and filed an appeal before

the District Collector under Section 6 of the Act. When the appeal is pending

before the District Collector, the petitioner has moved the above writ petition

for the relief prayed for.

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

W.P.(MD)No.17227 of 2023

8. The facts narrated in the affidavit filed in support of this writ

petition is misleading. When the petitioner's possession is not lawful and the

civil Courts have categorically rejected the plea of title, this Court in the second

appeal filed by the petitioner, has directed that the petitioner cannot be

dispossessed otherwise than by due process of law. When the respondents have

taken action for eviction by following due process of law, the petitioner has

immediately approached this Court by filing this writ petition challenging the

show cause notice issued under Section 7 of the Act.

9. The conduct of the petitioner cannot be appreciated. The petitioner

who is an encroacher has been squatting over the public property for several

years and has now made an attempt to stall the proceedings in which he has no

defence.

10. In that view of the matter, this Court finds that this writ petition is

devoid of merits and the petitioner has approached this Court with unclean

hands by suppressing the material facts. The entire affidavit filed by him in this

writ petition is not only misleading but also mischievous in the sense that the

petitioner, who has no defence in the proceedings initiated for eviction, has

made an attempt to stall the eviction by due process of law.

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

W.P.(MD)No.17227 of 2023

11. Therefore, this writ petition is dismissed with costs of

Rs.5,000/-(Rupees Five Thousand Only) payable by the petitioner within a

period of two weeks from the date of receipt of a copy of this order, to the

account to be opened by the Registrar Judicial, Madurai Bench of Madras High

Court, Madurai, in the Indian Bank, High Court Branch, Madurai, for donating

law books to a Separate Section in the name of “Madurai Bench of Madras

High Court” in Kalaignar Centenary Library, Madurai. Out of the funds

collected under this Account, the Honourable Administrative Judge in

consultation with the Committee of Judges consisting of three senior

Honourable Judges, who are permanently stationed at Madurai will purchase

the books of their choice and hand over the same to Library. Consequently,

connected miscellaneous petition is closed.

                                                            [S.S.S.R., J.]    [D.B.C., J.]
                                                                    18.07.2023
                Index         : Yes / No
                NCC           : Yes/No

                pm




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

                                                        W.P.(MD)No.17227 of 2023

                To:


                1.The Revenue Divisional Officer,
                  Sankarankovil Revenue Division,
                  Sankarankovil,
                  Tenkasi District.

                2.The Tahsildar,
                  Sankarankovil Taluk,
                  Sankarankovil,
                  Tenkasi District.

                3.The Registrar Judicial,
                  Madurai Bench of Madras High Court,
                  Madurai.




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

                                           W.P.(MD)No.17227 of 2023

                                                   S.S.SUNDAR, J.
                                                               and
                                  D.BHARATHA CHAKRAVARTHY, J.
                                                                pm




                                          W.P(MD)No.17227 of 2023




                                                        18.07.2023


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