Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Vijaya vs The District Collector
2024 Latest Caselaw 15918 Mad

Citation : 2024 Latest Caselaw 15918 Mad
Judgement Date : 16 August, 2024

Madras High Court

M.Vijaya vs The District Collector on 16 August, 2024

Author: N.Sathish Kumar

Bench: N.Sathish Kumar

                                                                          W.P.(MD)No.17885 of 2022


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 16.08.2024

                                                     CORAM:

                                  THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                              W.P.(MD)No.17885 of 2022
                                           and WMP(MD) No.13042 of 2022
                M.Vijaya
                                                                                 ... Petitioner

                                                       Vs

                1. The District Collector,
                Tenkasi, Tenkasi District.

                2. The Revenue Divisional Officer,
                Sankarankovil,
                Tenkasi District.

                3. The District Registrar,
                District Registrar Office,
                Tenkasi, Tenkasi District.

                4. The Sub Registrar,
                Sub Registrar Office, Kalugumalai,
                Tenkasi District.

                5. The Tahsildar,
                Sankarankovil Taluk Office,
                Tenkasi District.

                6. The Block Development Officer,
                Kuruvukulam Panchayat Union,
                Tenkasi District..


                1/6
https://www.mhc.tn.gov.in/judis
                                                                                  W.P.(MD)No.17885 of 2022


                7. The Inspector of Police,
                Kurivikulam Police Station,
                Tenkasi District.

                8. M.Mariappan

                9. Kanagaraj

                10. Manoharan

                11. Ganesan

                12. Kadarkarai

                13. S.Shanmugathai

                14. Sakkaiyah
                                                                                     ... Respondents


                PRAYER: Writ Petition is filed under Article 226 of the Constitution of India,
                praying for the issuance of a Writ of Mandamus, directing the respondents 3 and 4
                to implement the order of Land Reforms Commissioner, Tirunelveli made in his
                proceedings No.X6. Aa9. 9925/1988, dated 21.07.1988 and T.Ke.8A 34/96, dated
                18.02.1987 and to conduct an enquiry under section 77-A of Registration Act to
                cancel the illegal sale documents registered in respect of property situated in S.
                No.67/1A1 in patta No.416, in K.Alangulam Village, Sankarankovil Taluk,
                Tenkasi District by considering the petitioner representation dated 15.06.2022 and
                27.06.2022 within a stipulated time may be fixed by this Court.
                                  For Petitioner           : Mr. M.Saravanakumar
                                  For Respondents          : Mr.P.Subbaraj (R1 to R6)
                                                             Special Government Pleader


                2/6
https://www.mhc.tn.gov.in/judis
                                                                                      W.P.(MD)No.17885 of 2022


                                                            Mr.M.Vaikkam Karunanidhi (R7)
                                                            Government Advocate (Crl.Side)

                                                            Mr.S.Palanivelayutham (R8 to R10, R12)

                                                            Mr.M.Ramu (R11)

                                                         ORDER

This Writ Petition has been filed seeking direction to the respondents

3 and 4 to implement the order of Land Reforms Commissioner, Tirunelveli made

in his proceedings No.X6. Aa9. 9925/1988, dated 21.07.1988 and T.Ke.8A 34/96,

dated 18.02.1987 and to conduct an enquiry under section 77-A of Registration

Act to cancel the illegal sale documents registered in respect of property situated

in S. No.67/1A1 in patta No.416, in K.Alangulam Village, Sankarankovil Taluk,

Tenkasi District by considering the petitioner representations dated 15.06.2022

and 27.06.2022.

2.Heard Mr.M.Saravanakumar, learned counsel appearing for the

petitioner, Mr.P.Subbaraj, learned Special Government Pleader appearing for R1 to

R6, Mr.M.Vaikkam Karunanidhi, learned Government Advocate (Crl.Side)

appearing for R7, Mr.S.Palanivelayutham, learned counsel appearing for R8 to

R10, R12 and Mr.M.Ramu, learned counsel appearing for R11.

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

3. It is the grievance of the petitioner that the sale deed sought to be

cancelled is not valid in the eye of law, since the assignment given to vendor has

already been cancelled. The learned counsel for the petitioner submitted that he

has already filed a suit in O.S.No.92 of 2012 on the file of Sub Court,

Sankarankovil for declaration and mandatory injunction and the same has been

decreed in his favour.

4.Since the very registering authorities is not having power to go into

the issue of cancellation of document, it is for the petitioner to present the decree

and judgment obtained in his favour for registration. On such presentation of

decree and judgment, the same shall be registered by the registering authorities.

5. With the above direction, this writ petition is disposed of. No

costs. Consequently, connected miscellaneous petition is closed.

16.08.2024 NCC : Yes/No Index : Yes/No PNM

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

To

1. The District Collector, Tenkasi, Tenkasi District.

2. The Revenue Divisional Officer, Sankarankovil, Tenkasi District.

3. The District Registrar, District Registrar Office, Tenkasi, Tenkasi District.

4. The Sub Registrar, Sub Registrar Office, Kalugumalai, Tenkasi District.

5. The Tahsildar, Sankarankovil Taluk Office, Tenkasi District.

6. The Block Development Officer, Kuruvukulam Panchayat Union, Tenkasi District..

7. The Inspector of Police, Kurivikulam Police Station, Tenkasi District.

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

N.SATHISH KUMAR, J.

PNM

ORDER IN

16.08.2024

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