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

S.Ganesh Prabu vs The Thasildar
2023 Latest Caselaw 8589 Mad

Citation : 2023 Latest Caselaw 8589 Mad
Judgement Date : 19 July, 2023

Madras High Court
S.Ganesh Prabu vs The Thasildar on 19 July, 2023
                                                                                      W.P.No.21249 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 19.07.2023

                                                            CORAM

                            THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM

                                                      W.P.No.21249 of 2023

                     S.Ganesh Prabu                                            ... Petitioner

                                                              Vs.

                     1.The Thasildar,
                       Karimangalam Taluk,
                       Dharmapuri District.

                     2.The Head Surveyor,
                       Karimangalam Taluk,
                       Dharmapuri District.                                    ... Respondents

                     Prayer: Writ Petition filed under Article 226 of the Constitution of India for
                     issuance of a Writ of Mandamus, directing the 1st respondent to take steps to
                     measure and demarcate the property being all that piece and parcel of land
                     comprised in Survey Nos.167/1A, 167/1B and 167/1F of an extent of 86 out
                     of a total extent of 1.05 acre situated at Kalappanaalli Village, Karimangalam
                     Taluk, Dharmapuri District based on the petitioner's application dated
                     11.07.2022.
                                     For Petitioner            : Mr.K.Venkateswaran

                                     For R1 & R2               : Mr.C.Jayaprakash
                                                                 Government Advocate


                     Page 1 of 6

https://www.mhc.tn.gov.in/judis
                                                                                          W.P.No.21249 of 2023


                                                             ORDER

The relief sought for in the present writ petition is to direct the 1st

respondent to take steps to measure and demarcate the property being all that

piece and parcel of land comprised in Survey Nos.167/1A, 167/1B and

167/1F of an extent of 86 out of a total extent of 1.05 acre situated at

Kalappanaalli Village, Karimangalam Taluk, Dharmapuri District based on

the petitioner's application dated 11.07.2022.

2. The issues raised in the present writ petition were adjudicated by

this Court in a batch of writ petitions in W.P.No.37519 of 2016 [S.Sakkarai

Vs. The Tashildhar, Dharmapuri District] etc., and batch, and a judgment

was delivered on 19.06.2023 and the relevant paragraphs of the judgment are

extracted hereunder:

“36. Section 9 of the Code of Civil Procedure unambiguously contemplates that “The Courts shall have jurisdiction to try all suits of a civil nature excepting suits of which their cognizance is either expressly or impliedly barred”.

37. Therefore, a special enactment has no

https://www.mhc.tn.gov.in/judis W.P.No.21249 of 2023

relevance with reference to a right of the parties to approach the competent Civil Court of law to resolve all nature of civil disputes including boundary dispute, survey dispute, title dispute, ownership or otherwise. Therefore, neither the parties nor the authorities need to create an impression that in the event of boundary dispute, the parties have to approach the authorities at the first instance. It is not required that the aggrieved persons, in the event of boundary dispute has to approach the authorities for fixing the boundary, they are at liberty to approach the Civil Court of law under Section 9 of the Code of Civil Procedure, which is unambiguous in this regard.

38. Submitting an application for fixing boundary is an option available to the aggrieved persons. Once an application is filed, whether the application is entertainable under the provisions of the Act is to be determined by the authorities and only if it is falling within the ambit of the Act, then alone the survey or fixing of boundary is to be undertaken. Even in this case, the authorities are bound to relegate the parties to the competent Civil Court of law under Section 14 of the Act.

https://www.mhc.tn.gov.in/judis W.P.No.21249 of 2023

39. It is contended by the petitioner that the authorities are making certain findings regarding the title, ownership in their order, while rejecting the applications. Such findings made by the authorities either in the patta proceedings or in the proceedings under the Survey and Boundaries Act are restricted and to be understood only for the purpose of arriving a conclusion under the provisions of the Act and the said patta proceedings or the proceedings under the Survey and Boundaries Act would not confer any title or be taken as a conclusive decision, more specifically under Section 35 of the Evidence Act.

40. Accordingly, the respondents are directed to consider the representations / applications submitted by the petitioners in the order of seniority and by following the procedures as contemplated under the Governmental orders and in consonance with the provisions of the Survey and Boundaries Act, 1923 and pass appropriate orders on merits and in accordance with law. Wherever the applications are already disposed of and appeals provided under the Act has

https://www.mhc.tn.gov.in/judis W.P.No.21249 of 2023

been filed, then such appeals are to be decided on merits and in consonance with the provisions of the Survey and Boundaries Act.”

3. In view of the fact that the case of the petitioner is also similar to

that of the cases (cited supra), the case of the petitioner is also to be

considered on the same line.

4. Accordingly, this Writ Petition stands disposed of. No costs.

19.07.2023

Jeni Index : Yes Neutral Citation : Yes Speaking order

To

1.The Thasildar, Karimangalam Taluk, Dharmapuri District.

2.The Head Surveyor, Karimangalam Taluk, Dharmapuri District.

https://www.mhc.tn.gov.in/judis W.P.No.21249 of 2023

S.M.SUBRAMANIAM, J.

Jeni

W.P.No.21249 of 2023

19.07.2023

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter