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

Kaliyaperumal vs The District Collector
2025 Latest Caselaw 6042 Mad

Citation : 2025 Latest Caselaw 6042 Mad
Judgement Date : 25 August, 2025

Madras High Court

Kaliyaperumal vs The District Collector on 25 August, 2025

Author: C.Saravanan
Bench: C.Saravanan
                                                                                      W.P.(MD)No.8483 of 2024


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED : 25.08.2025

                                                          CORAM:

                                  THE HONOURABLE MR.JUSTICE C.SARAVANAN

                                            W.P.(MD)No.8483 of 2024
                                                      and
                                       W.M.P.(MD)Nos.7672 and 7673 of 2024

                 Kaliyaperumal                                                           ... Petitioner

                                                               -vs-

                 1.The District Collector,
                   Pudukkottai, Pudukkottai District.

                 2.The Revenue Divisional Officer-cum-The President,
                   Tribunal for the Maintenance and Welfare of Parents and
                    Senior Citizens Act, 2007, Pudukkottai,
                   Pudukkottai District.

                 3.The Thasildar,
                   Gantharvakottai Taluk,
                   Pudukkottai District.

                 4.The Inspector of Police,
                   Gantharvakottai Police Station,
                   Pudukkottai District.

                 5.Banumathi                                                             ... Respondents




                 ____________
                 Page 1 of 7




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 28/08/2025 12:47:57 pm )
                                                                                             W.P.(MD)No.8483 of 2024


                 Prayer:- Writ Petition filed under Article 226 of the Constitution of India, to
                 issue a Writ of Certiorarified Mandamus, calling for the records relating to the
                 impugned order passed by the first respondent in Na.Ka.C6/E-609844/2023 dated
                 18.12.2023 and quash the same and consequently, direct the respondents 1 to 4 to
                 ensure re-possession of the petitioner in his house at Door No.160, Yathavar
                 Street, Kantharva Kottai, Pudukkottai District.


                                  For Petitioner            :    Mr.R.Jegadeeswaran

                                  For R1 to R3              :     Mr.D.Ghandiraj
                                                                  Special Government Pleader

                                  For R4                    :     Mr.M.Vaikam Karunanithi
                                                                  Government Advocate (Criminal side)

                                  For R5                    :     No Appearance


                                                                     ORDER

Heard the learned counsel for the petitioner; the learned Special

Government Pleader for the respondents 1 to 3; and the learned Government

Advocate (Criminal side) for the fourth respondent.

2. Despite service of notice on the fifth respondent and the counsel entering

appearance, there is no representation on behalf of the fifth respondent.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

3. In this writ petition, the petitioner is aggrieved by the impugned order

dated 18.12.2023, bearing reference Na.Ka.C6/E-609844/2023 of the first

respondent, whereby the petitioner's appeal against the order dated 29.05.2022 of

the second respondent has been dismissed.

4. The petitioner had earlier approached the second respondent under the

provisions of the Maintenance and Welfare of Parents and Senior Citizens Act,

2007 [hereinafter referred to as "the Act"]. In the proceedings before the second

respondent, the petitioner sought the removal of the fifth respondent from the

property standing in his name in the revenue records (patta).

5. The fifth respondent is stated to be the estranged daughter-in-law of the

petitioner, who is married to the petitioner's son, Ramesh. It appears that the said

Ramesh has obtained an ex parte decree of divorce in H.M.O.P.No.36 of 2018

before the Principal Sub Court, Pudukottai. Although a copy of the judgment and

decree has not been produced, it is asserted by the learned counsel for the

petitioner that the decree remains unchallenged and has not been reversed till

date.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

6. It is further submitted that the property presently in occupation by the

fifth respondent belongs to the petitioner. The second respondent, however, had

concluded that the fifth respondent is entitled to remain in the property as long as

she is not being maintained by her husband, Ramesh.

7. The learned counsel for the petitioner contends that the conclusion

arrived at by the first respondent that the property stands in the name of the

petitioner's son, is factually incorrect. Prima facie, the conclusion in the

impugned order dated 18.12.2023 appears to be based on an erroneous

appreciation of facts. Unless the patta has been formally transferred in favour of

the petitioner's son, it cannot be presumed that he is the owner of the land.

8. This issue requires detailed reconsideration. Therefore, I am inclined to

set aside the impugned orders of the first and second respondents and remit the

matter back to the second respondent for fresh adjudication, specifically, on the

question of ownership and the status of the patta as of today.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

9. Pending such re-determination, the second respondent shall ensure that

the petitioner and his wife, both senior citizens, are permitted to reside in the

subject property.

10. Accordingly, the impugned orders are set aside and the matter is

remitted back to the second respondent for fresh consideration in accordance with

law.

11. The Writ Petition stands disposed of with the above observations. No

costs. Consequently, connected Miscellaneous Petitions are closed.

                 NCC              : Yes / No                                             25.08.2025
                 Index            : Yes / No
                 smn2

                 To:-

                 1.The District Collector,
                   Pudukkottai, Pudukkottai District.

2.The Revenue Divisional Officer-cum-The President, Tribunal for the Maintenance and Welfare of Parents and Senior Citizens Act, 2007, Pudukkottai,

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

Pudukkottai District.

3.The Thasildar, Gantharvakottai Taluk, Pudukkottai District.

4.The Inspector of Police, Gantharvakottai Police Station, Pudukkottai District.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

C.SARAVANAN, J.

smn2

25.08.2025

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:47:57 pm )

 
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