Citation : 2024 Latest Caselaw 20453 Mad
Judgement Date : 29 October, 2024
S.A.No.1115 of 2003
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 29.10.2024
CORAM
THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN
S.A.No.1115 of 2003
Arumugam ... Appellant/Appellant/Plaintiff
Vs.
1.Kamuthai ... 3rd Defendant/1st Respondent/
1st Respondent
2.Vellaiammal
3.Jeyammal
4.Chinnaiya
5.Dharman
6.Karupayee ... Respondents 2 to 6/
Respondents 3 to 6/
Defendants 4 to 8
Prayer: Second Appeal filed under Section 100 of the Code of Civil
Procedure against the judgment and decree, dated 26.06.2001 passed
in A.S.No.55 of 1998 on the file of the Additional Sub Court, Dindigul,
confirming the judgment and decree dated 18.03.1997 passed in
O.S.No.1654 of 1990 on the file of the II Additional District Munsif
Court, Dindigul.
For Appellant : Mr.V.K.Vijayaraghavan
For RR 3 to 6 : Mr.P.Thiyagarajan
1/22
https://www.mhc.tn.gov.in/judis
S.A.No.1115 of 2003
JUDGMENT
The Judgments and decrees passed in O.S.No.1654 of 1990
on the file of the II Additional District Munsif Court, Dindigul and in
A.S.No.55 of 1998 on the file of the Additional Sub Court, Dindigul, are
being challenged in the present Second Appeal.
2.The appellant herein as plaintiff instituted a suit in
O.S.No.1654 of 1990 on the file of the trial Court against the
respondents/defendants seeking for the relief of declaration that the
plaintiff is entitled to the rights and for an injunction restraining the
defendants from preventing the above use by the plaintiff. Further, the
suit was also amended for mandatory injunction for reconstruction of
the cart track.
3.For the sake of convenience, the parties are referred to
herein, as described before the trial Court.
https://www.mhc.tn.gov.in/judis
4.According to the plaintiff, Survey No.659/1, 5 acres 42
cents with a well and an electric motor, Survey No.622/1, 1 acre 33
cents and Survey No.559/2, 6 cents with the usual footpath, vari,
vaikkal, irrigation channel, mavadi, maravadai rights belonged to
Venthu Moopanar, father of the plaintiff and the defendants 1 and 2.
After his death in the year 1971, the plaintiff and the defendants 1 and
2 orally partitioned the property among themselves. In that partition,
the plaintiff was allotted 1 acre 73 cents in Survey No.622/1, 21 cents
in Survey No.659/1 and 6 cents in Survey No.659/2. On 29.08.1974,
the plaintiff mortgaged his property to one Chellammal, who assigned
it to Kumaravel. After that, the plaintiff leased it to a cultivating tenant
Gopal. The plaintiff has mortgaged the property to Subramania
Moopanar, who was in possession. The oral partition was reduced to a
registered written partition deed on 25.03.1987. According to the said
oral partition, the plaintiff was entitled to take water from the common
well through an irrigation channel indicated as 'ABCDE' in the rough
plan and also through another channel indicated as 'ARS'. Similarly, the
plaintiff was entitled to a right of pathway and cart track over the path
indicated in the rough sketch as 'WXYZ'. Neither the defendants nor
others can prevent such use. In these circumstances, the third
defendant claimed that the second defendant had fabricated a false
https://www.mhc.tn.gov.in/judis
document in the third defendant's favour, in which, the third defendant
intended to demolish the cart track and irrigation channel. The plaintiff
was not bound by any agreement between the defendants. In the suit
property belonging to the second defendant, there was a burial ground
of their ancestor and a Temple, where the plaintiff and the defendants
offered their prayers periodically. During the pendency of the suit, the
defendants 1 and 2 died. Hence, the defendants 4 to 8 were impleaded
as their representatives. Hence, the plaintiff has filed the said suit for
the abovestated relief.
5.The third defendant had filed a written statement and
admitted that the suit property originally belonged to one Venthu
Moopanar and also admitted the oral partition. The third defendant was
the purchaser of the sharers of the first defendant. However, all
transactions of the plaintiff's share through othi or tenancy were
denied. The existence and irrigation right of the plaintiff through
'ABCDE' channel and 'ARS' channel was also in damaged state. But the
cart track 'WXYZ' was non-existence and was never in existence and it
is only created by the collusive registered partition between the
plaintiff and the other defendants, who are all brothers, to defeat the
interest of the third defendant. It has been created subsequent to the
https://www.mhc.tn.gov.in/judis
sale by the second defendant to the third defendant. There was no
temple in the suit property as alleged. The third defendant never
obstructed the irrigation channel and no cause of action had arisen.
6.The third defendant filed an additional written statement
and stated that it was not true to say that the third defendant had
destroyed 'WXYZ' cart track. The plaintiff had left for Delhi a long time
ago. A Commissioner was appointed which report would show that no
such cart track ever exists. The Commissioner's report also confirms
the claim. The rights given as per the partition deed are not correct. It
was subsequent to the sale deed obtained by the third defendant. On
the date of the agreement, the third defendant's vendor had no right to
execute the above said deed and they colluded with the plaintiff and
remained exparte. The description of the non-existing 'WXYZ' cart
track was a pure imagination on the part of the plaintiff. The plaintiff is
not entitled to any cart track through the easement of necessity or
easement of prescription and prayed for the dismissal of the suit.
7.Before the trial Court, on the side of the plaintiff, he
himself was examined as P.W.1 and Exs.A1 to A9 were marked. On the
https://www.mhc.tn.gov.in/judis
side of the defendants, D.W.1 and D.W.2 were examined and Ex.B.1
was marked.
8.On the basis of the rival pleadings made on either side,
the trial Court, after framing necessary issues and after evaluating both
the oral and documentary evidence, has decreed the suit with regard
to the declaration of the plaintiff's right over the well, irrigation
channels and footpath and permanent injunction was granted with
regard to the declaration. The suit was dismissed with regard to
mandatory injunction and declaration for the right of cart track.
9.Aggrieved by the Judgment and decree passed by the
trial Court, the plaintiff herein as appellant, had filed an Appeal Suit in
A.S.No.55 of 1998 on the file of the first Appellate Court.
10.The first Appellate Court, after hearing both sides and
upon reappraising the evidence available on record, has dismissed the
appeal and confirmed the Judgment and decree passed by the trial
Court.
https://www.mhc.tn.gov.in/judis
11.Challenging the said Judgments and decrees passed by
the Courts below, the present Second Appeal has been preferred at the
instance of the plaintiff as appellant.
12.At the time of admitting the present second appeal, this
Court had framed the following substantial questions of law for
consideration:
'1) Whether the Court below is right in negativing
the relief of declaration regarding cart track and for
mandatory injunction viz., restoration thereof especially
when it has been amply proved by Ex.A.4 and evidence of
plaintiff?
2) Whether non-examination of the lessee of the
plaintiff is fatal to the case of the plaintiff?'
https://www.mhc.tn.gov.in/judis
13.Pending the Second Appeal, the plaintiff/appellant has
filed a petition in C.M.P(MD)No.205 of 2024 in S.A.No.1115 of 2003 to
accept the additional substantial questions of law and this Court, vide
order dated 12.01.2024 allowed the petition, wherein the following
additional substantial questions of law were raised for consideration:
'i) Whether the Courts below are right in
rejecting the plea of declaration of plaintiff's right to
the suit cart track and the consequential relief of
injunction, especially when the plaintiff has
established that when in case of division of
property, one party for purpose of enjoying own
property, has to have access to other portion of
property, easement of necessity springs in
existence and also he proved the existence of the
suit cart track and the user thereof by the plaintiff?
ii) The non-consideration of the plaintiff's
declaratory right and the user thereof by the lower
Appellate Court without even framing the point for
consideration is substantially erroneous in law?
iii) Whether the Courts below is right in
negativing the relief of declaration regarding cart
track and for mandatory injunction viz., restoration
https://www.mhc.tn.gov.in/judis
thereof especially when it has been amply proved
by Ex.A.4 and evidence of plaintiff?
iv) Whether non-examination of the lessee of
the plaintiff is fatal to the case of the plaintiff?
v) Whether the plaintiff is not entitled to the
right of pathway by easement of necessity and on
the admission of D.W.1 the entire properties belong
to Vendhu Moopanar and partitioned among his
children?
vi) Whether the plaintiff is not entitled to the
right of pathway by easement of necessity on the
admission of D.W.1 who admits there is no other
pathway to the plaintiff's property?'
14.The learned counsel appearing for the appellant/plaintiff
would submit that the Court below failed to see that Ex.A.4-partition
deed is only an affirmation of oral partition which has been accepted by
parties and it is amply substantiated by the evidence of P.W.1 who
speaks about the existence of cart track; the learned Judge has not
considered the report of the Commissioner from proper perspective
and coupled with the objections filed by the plaintiff to Commissioner's
https://www.mhc.tn.gov.in/judis
report, it would be seen that cart track was in existence and it was
destroyed; the Court below failed to see that when the parties divided
the properties the plaintiff got the eastern most portion and his access
to the suit property can only through the cart track; the learned Judge
ought to have seen that it is only the third defendant's father who has
colluded with the third defendant by selling the property and entering
into A4 partition deed, nevertheless the actual state of affairs has been
spoken to by P.W.1 and the report of the Commissioner confirming the
same.
15.The learned counsel appearing for the appellant/plaintiff
would submit that the third defendant admitted in her written
statement that the plaintiff's right over the well irrigation channels in
'ABCDE' and 'ARS' and also admitted the right to use the footpath
adjacent to the above irrigation channel, which form part of the ridges
to reach the plaintiff's property. On that basis, the trial Court passed
the decree for an injunction restraining the defendants from making
any obstruction for drawing water through the irrigation channels in
'ABCDE' and 'ARS' and the footpath over the ridges of the channel and
dismissed the suit with regard to the mandatory injunction and prayed
for allowing the Second Appeal.
https://www.mhc.tn.gov.in/judis
16.The learned counsel appearing for the appellant/plaintiff
relied upon the following Judgements:
'i) In Koolan @ Munusamy Vs. Chennammal
reported in 2019 (2) MWN Civil 336;
ii) In Jasmine Ennasi Vs. Thaiyalnayagi Ammal and
others reported in 2019 (3) MWN (Civil) 568;
iii) In T.Sampath Kumar and others Vs.
K.Pushpalatha and others reported in 2018 (3) MNW
(Civil) 727;
iv) In R.Subbaiah Vs. Maheshwari and others
reported in 2021 (1) MWN (Civil) 79;
v) In Karmegam (died) and others Vs. Parvathi and
others reported in 2021 (3) MWN (Civil) 696;
vi) Kuruvilla Joseph and others Vs. Devagiri
Plantation Limited and others reported in 2021 (2) MWN
(Civil) 290 and
vii) Tamil Nadu Police Housing Corporation and
others Vs. R.Dhanalakshmi reported in 2018 (1) MWN
(Civil) 259.'
https://www.mhc.tn.gov.in/judis
17.Heard the learned counsel appearing for the
appellant/plaintiff and also perused the records carefully.
18.According to the plaintiff, Survey No.659/1, 5 acres 42
cents with a well and an electric motor, Survey No.622/1, 1 acre 33
cents and Survey No.559/2, 6 cents with the usual footpath, vari,
vaikkal, irrigation channel, mavadi, maravadai rights belonged to
Venthu Moopanar, father of the plaintiff and the defendants 1 and 2.
After his death in the year 1971, the plaintiff and the defendants 1 and
2 orally partitioned the property among themselves. In that partition,
the plaintiff was allotted 1 acre 73 cents in Survey No.622/1, 21 cents
in Survey No.659/1 and 6 cents in Survey No.659/2. On 29.08.1974,
the plaintiff mortgaged his property to one Chellammal, who assigned
it to Kumaravel. After that, the plaintiff leased it to a cultivating tenant
Gopal. The plaintiff has mortgaged the property to Subramania
Moopanar, who was in possession. The oral partition was reduced to a
registered written partition deed on 25.03.1987. According to the said
oral partition, the plaintiff was entitled to take water from the common
well through an irrigation channel indicated as 'ABCDE' in the rough
plan and also through another channel indicated as 'ARS'. Similarly, the
plaintiff was entitled to a right of pathway and cart track over the path
https://www.mhc.tn.gov.in/judis
indicated in the rough sketch as 'WXYZ'. Neither the defendants nor
others can prevent such use. In these circumstances, the third
defendant claimed that the second defendant had fabricated a false
document in the third defendant's favour, in which, the third defendant
intended to demolish the cart track and irrigation channel. The plaintiff
was not bound by any agreement between the defendants. In the suit
property belonging to the second defendant, there was a burial ground
of their ancestor and a Temple, where the plaintiff and the defendants
offered their prayers periodically.
19.According to the third defendant, she had admitted that
the suit property originally belonged to one Venthu Moopanar and also
admitted the oral partition. The third defendant was the purchaser of
the sharers of the first defendant. However, all transactions of the
plaintiff's share through othi or tenancy were denied. The existence
and irrigation right of the plaintiff through 'ABCDE' channel and 'ARS'
channel was also in damaged state. But the cart track 'WXYZ' was non-
existence and was never in existence and it is only created by the
collusive registered partition between the plaintiff and the other
defendants, who are all brothers, to defeat the interest of the third
defendant. It has been created subsequent to the sale by the second
https://www.mhc.tn.gov.in/judis
defendant to the third defendant. There was no temple in the suit
property as alleged. The third defendant never obstructed the irrigation
channel and no cause of action had arisen. She further stated that it
was not true to say that the third defendant had destroyed 'WXYZ' cart
track. The plaintiff had left for Delhi a long time ago. A Commissioner
was appointed which report would show that no such cart track ever
exists. The Commissioner's report also confirms the claim. The rights
given as per the partition deed are not correct. It was subsequent to
the sale deed obtained by the third defendant. On the date of the
agreement, the third defendant's vendor had no right to execute the
above said deed and they colluded with the plaintiff and remained
exparte. The description of the non-existing 'WXYZ' cart track was a
pure imagination on the part of the plaintiff. The plaintiff is not entitled
to any cart track through the easement of necessity or easement of
prescription.
20.On a perusal of the materials available on record, it is
seen that the plaintiff's title is not denied or disputed by the
defendants. Under Ex.A.4-partition deed, the plaintiff claimed his right
and in which, the third defendant denies as not binding because it is
subsequent to Ex.B.1 through which she acquired title to the property.
https://www.mhc.tn.gov.in/judis
The third defendant herself has acknowledged that there is no
structure as alleged in the plaint for the worship of the ancestors. The
third defendant does not deny the plaintiff's 1/3rd right of irrigation
from the suit well and the defendant also acknowledged the plaintiff's
right of irrigation through the channels shown in the rough plan as
'ARS'. Ex.A.4 was executed in the year 1987 by the second defendant
after he had sold out his share of the property in the year 1981.
According to the defendants, the plaintiff had no subsisting right on the
date of execution of the document and he cannot validly create any
right in favour of the plaintiff through Ex.A.4. Moreover, the third
defendant is not a party to the said document and hence, the recitals
thereon are not binding on her. According to the plaintiff, the existence
of the cart track was not mentioned in the original sale deed or
partition deed as it is the land belonging to the brothers. The irrigation
channel and footpath were also not mentioned and rights were all to be
implied, the cart track was also implied and as was not mentioned
originally, since the third defendant created troubles, it has to be
reduced in the form of written document. The other defendants are
none other than the brothers of the plaintiff. The other defendants and
the plaintiff have created Ex.A.4 collusively. As Ex.A.4 is subsequent to
Ex.B.1 and the third defendant is not a party to it, it is not binding on
https://www.mhc.tn.gov.in/judis
the third defendant. The plaintiff has not proved through other
documents or witnesses that a cart track exists. The Commissioner's
report does not indicate a cart track or signs of a destroyed cart track.
The mere fact that one place near the well is at lower topography
cannot establish the existence of the cart track. There is no evidence to
show that the cart track was destroyed by the third defendant. D.W.2
has stated that no such cart track existed. The submission of the
learned counsel for the plaintiff that the plaintiff is not a party to the
sale but between D.2 and D.3, he has not knowledge of the sale and
hence, it is not bound by the above sale and hence, Ex.A.4 is valid and
the submission of the learned counsel cannot be sustained in law.
According to the plaintiff, the third defendant admitted Survey No.
659/2 belongs to the plaintiff. D.W.1 denies the existence of the above
land of the plaintiff. Hence, she is not a trustworthy witness. D.W.1 is a
totally illiterate lady, without any knowledge of the survey numbers.
The alleged prevention and use of the irrigation channel by the
defendants are also negatived from P.W.1's deposition itself, as he
stated that the alleged act was done only now ie., after the suit. Hence,
there is no cause of action on the date of filing of the suit regarding the
irrigation channel. The existence of a pathway through ridges is
established from the Commissioner's report only footpath leading to
https://www.mhc.tn.gov.in/judis
the plaintiff's land. Hence, the alternative path is not pleaded and the
defendants cannot introduce a new ground of defence at the trial
stage. In the circumstances, the plaintiff is entitled to a declaration
that he is entitled to 1/3rd share over the sale in Survey No.659/1, he
is entitled to his 1/3rd share in the irrigation channel marked as
'ABCDE' in the plaint plan, he is entitled to Survey No.659/2 to the
extent of 6 cents, he is entitled to the irrigation channel shown as 'ARS'
in the plan and he is entitled only to the footpath leading to his land
adjacent to the above irrigation channel forming part of the ridges. No
injunction can be given with regard to the cart track indicated as
'WXYZ' in the plaint plan, as its existence has not been proved. As the
plaintiff and the defendants all have equal rights over the well and
above mentioned irrigation channels and footpath, they have to use it
without hindrance or nuisance to others. Hence, a permanent
injunction is granted in this regard. As the plaintiff had never proved
the existence of the cart track nor the fact that the same has been
destroyed by the defendant, the relief of mandatory injunction is not
granted.
21.The right of way has been given as a footpath and not
as a cart track when the plaintiff has come to access other portions of
https://www.mhc.tn.gov.in/judis
the property, whether easement of necessity was in existence has to
be proved by the plaintiff. Since the plaintiff was not in a position to
prove that there existed an easement of necessity, as the plaintiff was
not in possession of the property for a quite long time, as he has given
it for lease and then the brothers have sold their portion. Whether any
declaration can be granted as a right of way by the co-parcener when
the property is divided into three parts has to be proved by him that he
was using such a way ie., cart track which was in existence by
evidence. In the absence of any such evidence and after selling the
property which belongs to their brothers to the third parties ie., the
defendants, the plaintiff now comes and pleads that there existed a
cart track which has been ruined by the defendants are to be proved
and in the absence of any such evidence that there existed a cart
track, the declaratory right cannot be granted in favour of the plaintiff.
Ex.A4 and the evidence of the plaintiff alone is not sufficient. Ex.A.4 is
a partition deed after the sale deed executed by the brothers in favour
of the third parties and only to overcome the difficulties, they have
come out with a partition deed in Ex.A.4 and mere evidence of the
plaintiff is not sufficient but ought to have examined other third parties
to prove that there existed a cart track. Whether the plaintiff had right
of easement of necessity or whether he was using the cart track earlier
https://www.mhc.tn.gov.in/judis
while he handed over the property to others by way of a lease that
should have been proved by the examination of the said lessee and in
the absence of any such evidence and non-examination of the lessee is
really fatal as no evidence to support the claim made by the plaintiff
other than the pleadings. It is agreed that the property belonged to
Venthu Moopanar and was partitioned among the children and the
same was by oral partition and not been reduced into writing and
claimed based on the oral partition, it is found that other brothers have
sold their share in the disputed property to a third parties and after the
sale, now they are entering into a written partition in which they have
come out with the said clause as if there existed a cart track is not
acceptable, as they are not the present owners of the said property
who can execute such a right. It is submitted that there is a footpath
available along with the channel which can be used by the plaintiff and
the only necessity to have access has been provided by this Court, he
can use the footpath along with the channel and not as a cart track as
it was not mentioned anywhere during the partition and established the
said right as per the oral partition. The said contention if existed it
would have been mentioned in the earlier sale made by his brother in
favour of the defendants.
https://www.mhc.tn.gov.in/judis
22.From the above, this Court is of the view that the
Judgments and Decrees of the Courts below are accompanied with
sufficient reasons, in which, this Court does not want to make any
interference. Accordingly, the substantial questions of law framed are
ordered as against the plaintiff and in favour of the defendants.
23.In the result, the Second Appeal stands dismissed. No
costs.
29.10.2024
Index : Yes/No
Internet : Yes/No
ps
https://www.mhc.tn.gov.in/judis
To
1.The Additional Sub Court,
Dindigul.
2.The II Additional District Munsif Court,
Dindigul.
3.The Record Keeper,
V.R. Section,
Madurai Bench of Madras High Court,
Madurai.
https://www.mhc.tn.gov.in/judis
V.BHAVANI SUBBAROYAN, J.
ps
Judgment made in
29.10.2024
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!