Citation : 2023 Latest Caselaw 14416 Mad
Judgement Date : 21 November, 2023
S.A.No.1042 of 2002
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 21.11.2023
CORAM
THE HONOURABLE MRS.JUSTICE R.KALAIMATHI
S.A.No.1042 of 2002
1.Kavelikan
2.P.Thirumalai Rajkumar
3.Veluchamy
4.Chellasamy
...Appellants
(for themselves and on as administrators of
Kallakondasamy Temple belonging to Yadava
Community of South Sankarankoil Village and
Thalavaipuram Village and as representatives
of the Devotees)
(Appellants 1 to 3 are substituted in the place of
the deceased appellants 1 to 3 vide Court order
dated 10.10.2023 in C.M.P.(MD)No.13684 of 2023
in S.A.No.1042 of 2002)
vs.
1.Shanmugavel Mudaliar (died)
2.Ramalinga Mudaliar
3.Subramania Mudaliar
4.The Assistant Electrical Engineer (Supply) (Rural)
Tamil Nadu Electricity Board,
Sankarankoil.
5.Tamil Nadu Electricity Board,
Through its Superintending Engineer,
Tirunelveli Kattabomman District.
6.Saraswathi
7.Subramanian
8.Vijayalakshmi
Page 1 of 5
https://www.mhc.tn.gov.in/judis
S.A.No.1042 of 2002
9.Valliammal
10.Arumugam
11.Gayathri ... Respondents
(Respondents 6 to 11 are brought on record as
LRs of the deceased 1st respondent vide Court
order dated 07.11.2023 in C.M.P.(MD)nos.
15105 to 15107 of 2023 in S.A.No.1042 of 2002)
Prayer: Second Appeal filed under Section 100 of the Code of Civil
Procedure against the Judgment and Decree dated 20.02.2002 in
A.S.No.15 of 2002 on the file of the Sub Judge, Sankarankoil reversing
the Judgment and Decree dated 17.08.2001 in O.S.No.364 of 1996 on
the file of the Principal District Munsif Court, Sankarankoil.
For Appellants : Mr.M.P.Senthil for A1 to A3
Mr.J.Antony Jesus for A4
For Respondents : Mr.V.Ramajegadeesan for R2 & R3
Mr.B.Ramanathan for R4 & R5
Mr.D.Srinivasaraghavan for R6 to R11
R1 - Died
JUDGMENT
This Second Appeal was referred to Mediation and Conciliation
Centre at the request of both sides counsel.
2. A Joint Compromise Memo was entered into between the
parties and the same is filed before this Court.
https://www.mhc.tn.gov.in/judis
3. The learned counsel on both sides would submit that there are
two wells situated in the suit property, one in the northern side and
another one in the southern side, over which, the well situated in the
northern side is agreed to be used by the respondents, i.e., the well
mentioned in this Joint Compromise Memo is only the well situated in
the northern side of the suit property.
4. In view of the Joint Compromise Memo filed between the
parties, this Second Appeal is disposed of. No costs.
21.11.2023
NCC:Yes/No Index:Yes/No Speaking/Non-speaking order
mbi
https://www.mhc.tn.gov.in/judis
To
1.The Sub Judge, Sankarankoil
2.The Principal District Munsif Court, Sankarankoil
3.The Section Officer, Vernacular Records Section, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
R.KALAIMATHI, J.
mbi
21.11.2023
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!