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

Mugesh vs Rayappan
2023 Latest Caselaw 3419 Mad

Citation : 2023 Latest Caselaw 3419 Mad
Judgement Date : 29 March, 2023

Madras High Court
Mugesh vs Rayappan on 29 March, 2023
                                                                            S.A.(MD).No.566 of 2022


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                           DATED : 29.03.2023

                                                 CORAM

                            THE HONOURABLE MR. JUSTICE ABDUL QUDDHOSE

                                         S.A.(MD).No.566 of 2022


                1.Mugesh

                2.Meganathan                              ... Appellants/Appellants/Plaintiffs


                                                       Vs.


                1.Rayappan

                2.Amalajothi

                3.Samsan

                4.Prince

                5.Sakthivel

                Ramar (died)

                6.Azhagarsamy

                7.Suruli                              ...Respondents/Respondents/Defendants


                Prayer: Second Appeal is filed under Section 100 of CPC to set aside the
                Judgment and decree passed in A.S. No.12/2013 dated 18.12.2013 on the file of
                the learned Subordinate judge, Uthamapalayam confirming the judgment and
https://www.mhc.tn.gov.in/judis
                1/6
                                                                                   S.A.(MD).No.566 of 2022


                decree        passed   by   the    learned   District   Munsif,   Uthamapalayam        in
                O.S.No.17/2010 dated 22.11.2012 and allow the above Second Appeal.


                                  For Appellants     : Mr.C.Jeganathan
                                  For R-1 to R-4     : Mr.P.Santhosh Kumar


                                                     JUDGMENT

This Second Appeal has been filed challenging the concurrent findings of

the Courts below. The plaintiffs in the suit in O.S.No.17 of 2010 on the file of

the District Munsif Court, Uthamapalayam are the appellants herein. The suit

was filed for declaration to declare the plaintiffs as the absolute owners of the

suit schedule property and for a consequential recovery of possession from the

respondents/defendants.

2. A written statement was also filed by the respondents/defendants

denying the title of the appellants/plaintiffs. They claimed ownership of the

suit schedule property and they also claimed that they are in possession of the

same.

3. Before the Trial Court, the plaintiffs filed seven documents, which

were marked as exhibits A1 to A7. But none of the documents filed by the

plaintiffs relate to the suit schedule property. The plaintiffs claim ownership of

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

S.A.(MD).No.566 of 2022

the eastern side of the suit schedule property, which is the subject matter of

dispute by virtue of an oral sale deed which has been rejected by the Trial Court

while dismissing the suit as any conveyance in favour of the plaintiffs will have

to be only by way of a registered document. On the other hand, the

respondents/defendants have filed documents which have been marked as

exhibits B1 to B14, which all pertain to the property which is the subject matter

of dispute in the suit. The documents include EB receipts, house tax receipts

and patta (Ex.B8) standing in the name of the first defendant in respect of

Survey No.556/1, which is the subject matter of the dispute.

4. The suit schedule property is on the east of the property under Ex.A1.

Even though the plaintiffs have subsequently relied upon the Commissioner's

report and plan (Ex.C1 and Ex.C2), the Trial Court has rightly rejected the

plaintiffs' contention on the ground that they have not chosen to seek for

amendment of the plaint and have not produced any documentary evidence in

respect of their ownership over the suit schedule property. The Trial Court,

after observing that the documents produced by the defendants in respect of the

suit schedule property are standing in the name of the first defendant, has

rightly dismissed the suit. Accordingly, since the plaintiffs have not proved

their title over the suit schedule property, the Trial Court has given a finding

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

S.A.(MD).No.566 of 2022

that the plaintiffs are not entitled for the relief of declaration as prayed for in

the plaint and consequently, the relief of recovery of possession also cannot be

granted. This Court does not find any infirmity in the findings of the Trial

Court.

5. The Lower Appellate Court, namely, the Sub Court, Uthamapalayam

by its judgment and decree dated 18.12.2013 in A.S.No.12 of 2013 has also

rightly confirmed the findings of the Trial Court by dismissing the first appeal

filed by the plaintiffs.

6. The substantial questions of law raised by the appellants in the

grounds of this Second Appeal are all factual issues, which have been correctly

considered by the Courts below against the plaintiffs. There are no debatable

issues of fact or law involved, which calls for interference by this Court under

Section 100 of CPC. In the result, there is no merit in this Second Appeal.

Accordingly, this Second Appeal is dismissed. There shall be no order as to

costs.


                                                                          29.03.2023
                NCC               : Yes / No
                Index             : Yes / No
                Internet          : Yes/ No
                Lm

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

                                                                 S.A.(MD).No.566 of 2022



                To
                1.The Sub Court,
                  Uthamapalayam.

                2.The District Munsif Court,
                  Uthamapalayam.

                3.The Section Officer,
                  V.R.Section,

Madurai Bench of Madras High Court, Madurai.

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

S.A.(MD).No.566 of 2022

ABDUL QUDDHOSE, J.

Lm

S.A.(MD).No.566 of 2022

29.03.2023

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