Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The President vs /
2024 Latest Caselaw 14 Mad

Citation : 2024 Latest Caselaw 14 Mad
Judgement Date : 2 January, 2024

Madras High Court

The President vs / on 2 January, 2024

Author: G.Jayachandran

Bench: G.Jayachandran

                                                                       W.A.(MD)No.1232 of 2015

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 02.01.2024

                                                    CORAM:

                              THE HONOURABLE DR.JUSTICE G.JAYACHANDRAN
                                                 AND
                               THE HONOURABLE MR.JUSTICE C.KUMARAPPAN

                                           W.A.(MD)No.1232 of 2015
                                                    and
                                            M.P.(MD)No.1 of 2015
                     The President,
                     Sankarapuram Panchayat,
                     Sakkottai Panchayat Union,
                     Karaikudi Taluk,
                     Sivagangai District.                           ...Appellant

                                                          /Vs./
                     1.S.Antonysamy

                     2.The District Collector,
                       Sivagangai District, Sivagangai.

                     3.The Member Secretary / Assistant Director,
                       Town and Country Planning,
                       District Collector Office Campus,
                       Sivagangai – 630 561.

                     4.The Commissioner / Block Development Officer,
                       Sakkottai Panchayat Union,
                       Sivagangai.                                 ...Respondents

                     (R3 & R4 are suo motu impleaded as per the order of this Court dated
                     12.09.2023.)

                     1/11



https://www.mhc.tn.gov.in/judis
                                                                            W.A.(MD)No.1232 of 2015




                     PRAYER:- Writ Appeal - filed under Clause XV of Letters Patent Act, to
                     set aside the order dated 23.06.2015 made in W.P.(MD)No.14603 of 2013
                     on the file of this Court and thereby allow this appeal.


                                  For Appellant      : Mr.M.Saravanan
                                  For Respondents    : Mr.G.Thalaimutharasu (R1)
                                                      Mr.A.K.Manikkam (R2 to R4)
                                                      Special Government Pleader




                                                    JUDGMENT

DR.G.JAYACHANDRAN, J.

AND C.KUMARAPPAN, J.

Heard the learned counsel appearing for the appellant and the

first respondent and the learned Special Government Pleader.

2. The appellant herein is the second respondent in

WP(MD)No.14603 of 2013, who was the President of Sankarapuram

Panchayat at that point of time. The first respondent herein, Antonysamy

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

had purchased a piece of land in a layout for residential purpose and

when he sought for building permission, it was denied by the President of

the Panchayat, who is the appellant herein on the ground that as per the

original approved layout in the year 1983, the portion in dispute was

allotted for establishing post office. Hence, Antonysamy, the first

respondent herein filed a writ of cerfiorarified mandamus to quash the

impugned order passed by the President of Panchayat dated 04.02.2023

and sought for building permission for constructing a house at S.No.

9/6A, 2A, 1B1, Re.S.No.9/62 at Sekkalalikottai village, Sankarapuram

Panchayat.

3. The learned Single Judge, on considering the facts and

records allowed the writ petition on 23.06.2015 holding that the gift deed

alleged to have been executed by the promoters in favour of the

Panchayat is an unregistered deed and after the deed of gift dated

19.04.1983, there was reconsideration of the approval in respect of the

piece of land earmarked for post office. The Commissioner of Panchayat

Union had issued proceedings dated 02.04.1991 subdividing 22 cents of

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

land falling within S.Nos.9/1A, 2A, 3A and 4A. Subsequent to

subdivision, Antonysamy, writ petitioner had purchased a piece of land

and therefore, there cannot be impediment for him to construct the

building. Hence, the impugned order passed by the President of

Sankarapuram Panchayat was quashed and the writ petitioner was

permitted to resubmit the building plan for approval along with required

fee. On such application being submitted, the same was directed to be

considered by the respondent within a period of four weeks. Being

aggrieved by the order, the present writ appeal is filed.

4. The learned counsel appearing for the appellant / second

respondent in writ petition, namely, the President, Sankarapuram

Panchayat submitted that the writ petition was disposed of without

affording opportunity to the appellant. The proceedings of the

Commissioner dated 02.04.1991 is contrary to law. Once a piece of land

is gifted for public purpose under a layout plan approval, the said piece

of land cannot be altered or utilized for any other purpose and the

Commissioner of Panchayat has no authority to subdivide the piece of

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

land. Therefore, the reference to the proceedings dated 02.04.1991

passed by the Commissioner is erroneous and unsustainable.

5. The learned counsel appearing for the first respondent / writ

petitioner submitted that the first respondent / writ petitioner is a

bonafide purchaser of the piece of land, which has been permitted to be

alienated, since the said piece of land though earmarked for the purpose

of establishing post office, neither gifted to Postal Department nor

claimed by the Postal Department. The piece of land which was

earmarked for post office as per the original layout plan approval in the

year 1983 has not been needed by the Postal Department and therefore,

the proceedings dated 02.04.1991 was issued by the Commissioner of

Panchayat permitting the title holder to subdivide it into residential plots

and accordingly, after subdivision, the first respondent / writ petitioner

has purchased the property and there is no violation of any layout plan

approval.

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

6. This Court, after hearing the submissions to ascertain

whether there was a revised layout plan approval, after the proceedings

of the Commissioner of Panchayat dated 02.04.1991, suo motu

impleaded the Member Secretary / Assistant Director, Town and Country

Planning, District Collector Office Campus, Sivagangai, and The

Commissioner / Block Development Officer, Sakkottai Panchayat Union,

Sivagangai, vide order dated 12.09.2023.

7. The core issue involved in this writ appeal is that whether

the sale of piece of land in favour of the first respondent / writ petitioner

is permissible under law, since it forms part of the land earmarked for

post office as per the original layout plan approval dated 06.04.1983.

8. The records on perusal reveal that on 06.04.1983, layout

plan was approved subject to certain conditions and one such condition is

to gift the portion earmarked for public purpose which includes park,

primary health centre, post office and roads. After seven years of the said

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

approval, since the Postal Department has not shown any interest in

establishing post office in the portion earmarked and the gift deed though

executed in favour of the Commissioner of Panchayat Union, but not

registered, a request has been made by the promoters to subdivide 22

cents of land earmarked for post office.

9. Accordingly, the Commissioner of Panchayat has

reconsidered his earlier layout plan approval, and permitted for

subdivision of 22 cents of land into four residential plots. Thereafter, the

first respondent / writ petitioner in the year 2002 had purchased plot

number 1A measuring 702 sq. fts. and got the sale deed registered on

27.05.2002 and sought for building permission. The elected President of

the Panchayat at that point of time had refused to grant building

approval, which has given a cause of action for filing writ petition by

Anthonysamy, the first respondent herein.

10. After a lapse of more than 12 years, when the writ appeal

came up for final hearing, the President, who contested the writ petition

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

is nomore in the office and interestingly, his wife is the present elected

President and she entered into the shoes of the erstwhile President and

wants to contest the appeal. The right of the Panchayat President in this

matter is very limited locus, more so when the Commissioner of

Panchayat, who has granted layout plan approval in the year 1983 had

reconsidered and permitted for subdivision of 22 cents of land originally

earmarked for post office.

11. The elected President of the Panchayat questions the

validity of the proceedings passed by the Commissioner of Panchayat in

Mu.Mu.No.1500/91 dated 02.04.1991. The order impugned by the first

respondent in the writ petition does not take note of the subsequent

proceedings of the Commissioner passed eight years after the original

layout approval. Suppressing that proceedings, the impugned order has

been passed and that has been pointed out by the learned Single Judge. If

at all the President has any grievance about the proceedings of the

Commissioner of Panchayat dated 02.04.1991, he / she should have

questioned it at that point of time and cannot wait for the first respondent

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

herein to purchase the land and try to put a spoke in his attempt to

construct building after purchasing the land for valuable consideration.

12. In the light of the above facts and circumstances, the

learned Single Judge of this Court has rightly appreciated the facts and

quashed the impugned proceedings issued by the erstwhile President of

the Panchayat vide order dated 04.02.2013. This Court on considering

the facts of the case does not find any error in the order passed by the

learned Single Judge and therefore, uphold the said order.

13. In the result, this writ appeal is dismissed as devoid of

merits. No costs. Consequently, connected miscellaneous petition is

closed.



                                                                [G.J.J.,] & [C.K.J.,]
                                                                    02.01.2024
                     NCC      :Yes/No
                     Index    :Yes/No
                     Internet :Yes
                     sm








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


                     TO:-

                     1.The District Collector,
                       Sivagangai District,
                       Sivagangai.

2.The Member Secretary / Assistant Director, Town and Country Planning, District Collector Office Campus, Sivagangai – 630 561.

3.The Commissioner / Block Development Officer, Sakkottai Panchayat Union, Sivagangai.

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

DR.G.JAYACHANDRAN, J.

AND C.KUMARAPPAN, J.

sm

Judgment made in

Dated:

02.01.2024

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 : MAIMS

 
 
Latestlaws Newsletter