Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaliyaperumal vs Latha
2024 Latest Caselaw 19646 Mad

Citation : 2024 Latest Caselaw 19646 Mad
Judgement Date : 19 October, 2024

Madras High Court

Kaliyaperumal vs Latha on 19 October, 2024

                                                                                 C.R.P.(PD).No.2553 of 2024


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 19.10.2024

                                                        CORAM :

                              THE HON'BLE MR.JUSTICE V.LAKSHMINARAYANAN

                                               C.R.P.(PD).No.2553 of 2024
                                               and C.M.P.No.13375 of 2024

                    1. Kaliyaperumal
                    2. Thangamani                                        .. Petitioners
                                                          Versus
                    1. Latha
                    2. Pushpalatha                                 .. Respondents


                    Prayer : Civil Revision Petition filed under Article 227 of the Constitution

                    of India to set aside the impugned order, dated 22.03.2024, made in

                    I.A.No.10 of 2024 in O.S.No.84 of 2012 on the file of the Additional

                    District Munsif Court, Jayankondam and allow this Civil Revision Petition.


                                     For Petitioners    : Ms.Chenthoori Pugazhendhi,
                                                   for Mr.K.Balu

                                     For Respondents : Mrs.Senthil Vadivu, for R1

                                                : No Appearance for R2




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

                    1/10
                                                                                 C.R.P.(PD).No.2553 of 2024


                                                          ORDER

This Civil Revision Petition challenges the order passed by the

learned Additional District Munsif at Jayankondam in I.A.No.10 of 2024 in

O.S.No.84 of 2012, dated 22.03.2024.

2. The civil revision petitioners are the first and second defendants in

the suit. The contesting respondents are the plaintiffs. For the sake of

convenience, the parties are referred to as plaintiffs and the defendant Nos.1

and 2.

3. The plaintiffs presented O.S.No.84 of 2012 seeking for a relief of

partition and separate possession. It is the case of the first plaintiff that her

husband one Ramamoorthy is the son of Kaliyaperumal and the brother of

Thangamani. The second plaintiff is said to be the daughter of

Ramamoorthy. This aspect on the paternity of Ramamoorthy is denied by

the civil revision petitioner. However, I am not entering into that issue as it

is irrelevant for the purpose of disposal of this revision. Pleading that the

suit properties are the ancestral properties and that Ramamoorthy has a

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

share in the same, the plaintiffs came forth with the suit for the aforesaid

relief.

4. On being served with the summons, the defendants filed a detailed

written statement. According to them, Ramamoorthy was given to evil ways

and therefore, it brought disrepute to the members of the family. Therefore,

on 30.05.1990, the properties were divided amongst the family members

and Ramamoorthy received a sum of Rs.1,00,000/- in full quit of his rights

in and over the suit properties. An another plea was raised as regarding the

document said to have been executed on 12.10.1987. That too is said to be

a partition list. However, despite Ms.Chenthoori Pugazhendhi vehemently

contends that the parties pleaded about the said document in the written

statement, I could not find even a whisper about the same.

5. When the matter was listed for trial, the defendant Nos.1 and 2 took

out an application in I.A.No.10 of 2024 seeking the permission of the Court

under Order VIII Rule 1A(3) of the Code of Civil Procedure to permit them

to receive the said document. This application was numbered as I.A.No.10

of 2024.

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

6. The learned Judge issued notice in the said application and

received a counter-affidavit from the plaintiffs. After hearing the arguments

of both the sides, he proceeded to dismiss the said petition. Hence, this

revision at the instance of the defendant Nos.1 and 2.

7. When the matter came up for admission, I directed Ms.Chenthoori

Pugazhendhi to issue notice on the learned Counsel who represents the

plaintiffs in the Court below. Notice was also served through the process of

Court as well as privately. She informed me that the learned Counsel who

represents the plaintiffs in the Court below, Mr.R.Suresh Kumar, had

instructed her that he had briefed Mrs.Senthil Vadivu to appear and oppose

the revision. The matter was adjourned to hear Mrs.Senthil Vadivu.

Mrs.Senthil Vadivu appears today and informs the Court that the plaintiffs

informed her that she need not represent them before this Court. Therefore,

I heard Ms.Chenthoori Pugazhendhi in the revision.

8. Ms.Chenthoori Pugazhendhi draws my attention to the paragraph

No.4 of the written statement filed by the defendants as early as on

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

03.10.2012. She urges that the documents that are sought to be adduced

under the present application, have been specifically pleaded by her in the

said paragraph. Hence, the Court below should have allowed the

application. She adds that the position of law is settled by the judgment of a

Full Bench of the Andhra Pradesh High Court in Chinnappareddigari

Pedda Muthyalareddy Vs. Chinnappareddigari Venkatareddy and Ors.,

AIR 1969 Andhra Pradesh 242, in particular, paragraph No.34 and by a

judgment of the Supreme Court in Yellapu Uma Maheswari and Anr. Vs

Buddha Jagadheeswararao and Ors., (2015) 16 SCC 787. She urges that

the order passed by the learned Trial Judge requires interference.

9. I have carefully considered the arguments of Ms.Chenthoori

Pugazhendhi and have gone through the records.

10. Ms.Chenthoori Pugazhendhi is correct that the defendants have

specifically pleaded as regards the document, dated 30.05.1990. However,

there is no plea in the written statement regarding the other document, dated

10.10.1987 which the defendants want to exhibit. In the absence of a plea,

no amount of evidence, however sterling it may be, can be looked into by

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

the Court. That being the situation, I am not in a position to interfere with

the order insofar as the rejection of the document, dated 10.10.1987 is

concerned.

11. However, with respect to the document, dated 30.05.1990, a

specific plea was raised by the defendants as early as in the year 2012. No

reply seems to have been filed by the plaintiffs to the said plea. I should

hasten to add that a non-filing of a reply statement is not being held against

the plaintiffs. I am referring to the said fact only in order to point out that

the plaintiffs will not be taken by surprise by filing of the said document

during the course of trial. Where a plea exists, the Court must give full

opportunity to the party to substantiate the said plea.

12. The Code of Civil Procedure is not a Procrustean bed to punish a

party for not having approached the Court in time. It is a legislation of

fairness and that requires a uniform flow in the completion of a trial. The

litigation having started in the rural areas of Tamil Nadu, I cannot expect a

litigant to be as vigilant about the records as would be the case in the case of

Metropolitan cities.

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

13. The defendants gave instructions to their lawyer and their lawyer

also took a plea that Ramamoorthy received a sum of Rs.1,00,000/- as early

as on 30.05.1990 and moved away from the family. That being the

situation, the provision relating to leave for receipt of records deserves a

liberal construction. Order VIII Rule 1A(3) of the Code of Civil Procedure

came in by way of an amendment to the Code of Civil Procedure in the year

2022. Prior to the said provision, there was a provision under Order XIII

Rule 2 enabling the Court to condone the delay in filing the documents.

14. The Parliament, in its wisdom, removed the provision for

condonation of delay and substituted it with a provision to grant leave to

receive documents under Order VIII Rule 1A(3). The words that are used

by the Parliament is "to grant leave" and not "to condone the delay". When

it comes to granting leave, it has always given a more liberal construction

than when a Court deals with an application to condone the delay.

15. Now, I turn to the judgments referred to by Ms.Chenthoori

Pugazhendhi namely, Chinnappareddigari Pedda Muthyalareddy's case

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

(cited supra) and Yellapu Uma Maheswari's case (cited supra). The view

taken by a Full Bench of the Andhra Pradesh High Court in

Chinnappareddigari Pedda Muthyalareddy's case (cited supra) is that an

unregistered partition list cannot be looked into as a source of title.

However, the said document can be utilised by the Court in order to point

out the severance of the status between the parties. The defendants cannot

obviously use the said document, dated 30.05.1990 for the purpose of

proving their title to the suit schedule mentioned property. They can

certainly rely upon it in order to show that Ramamoorthy had moved away

from the joint family. It is pertinent to take note here that the view taken by

the Andhra Pradesh High Court referred to above find acceptance at the

hands of the Supreme Court in Yellapu Uma Maheswari's case (cited

supra) (refer paragraph No.16).

16. Ms.Chenthoori Pugazhendhi has produced a photostat copy of the

document, dated 30.05.1990. A perusal of the document shows that it is not

an unstamped document, but, bears a stamp on the same. Had it been an

unstamped, I would not have entertained the revision since an unstamped

document cannot be looked into for any purpose vide Section 35 of the

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

Indian Stamp Act, 1899. If it is an unregistered document, though under

Section 17 of the Registration Act, 1908, it requires a registration, it can still

be used for collateral purpose.

17. In the light of the above discussion, this Civil Revision Petition

stands partly allowed. The order passed by the learned Additional District

Munsif Court, Jayankondam is set aside. The application to grant leave

stands allowed. The defendant Nos.1 and 2 will be entitled to produce the

document, dated 30.05.1990 alone. The revision, insofar as the document,

dated 10.10.1987 is concerned, stands rejected. No costs. Consequently,

connected miscellaneous petition is closed.





                                                                                           19.10.2024
                    Index       : yes/no
                    Speaking order/Non-speaking order
                    Neutral Citation : yes/no
                    grs

                    To

                    The Additional District Munsif Court,
                    Jayankondam.




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





                                  V.LAKSHMINARAYANAN, J.

                                                                  grs










                                                       19.10.2024




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