Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murugayammal vs Malayappa Gounder (Died)
2025 Latest Caselaw 2879 Mad

Citation : 2025 Latest Caselaw 2879 Mad
Judgement Date : 17 February, 2025

Madras High Court

Murugayammal vs Malayappa Gounder (Died) on 17 February, 2025

Author: R.Vijayakumar
Bench: R.Vijayakumar
                                                                     C.R..P.(NPD)(MD).No.366 of 2025


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 17.02.2025

                                                     CORAM:

                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                          C.R.P(NPD)(MD)No.366 of 2025


                     1. Murugayammal

                     2. Muthammal

                     3. Saraswathi

                     4. Shanmugarajan

                     5. Sangeetha

                     6. Sampoornam

                     7. Parvathi                                     ... Petitioners/Petitioners/
                                                                                 Nil/Nil

                                                       Vs.

                     Malayappa Gounder (Died)
                     S/o. Palanichamy Gounder

                     Chinna Karuppayammal (Died)
                     W/o. (Late) Malaiappa Goundar

                     Kandasamy (Died)
                     S/o. (Late) Malaiappa Goundar



                     1/7
https://www.mhc.tn.gov.in/judis
                                                                        C.R..P.(NPD)(MD).No.366 of 2025


                     1. Ramasamy

                     2. Sivasamy

                     3. Karuppayammal

                     4. Jamunarani

                     5. Parameshwaran                                   ... Respondents 1 to 5/
                                                                            Respondents 4 to 8/
                                                                            Petitioners 4 to 8/
                                                                            Plaintiffs 4 to 8

                     Natarajan (Died)
                     S/o.Krishnasamy Naicker (Late)

                     6. Krishnamoorthy

                     7. Jeyachandran

                     8. Palanichamy

                     9.Saraswathi                                       ... Respondents 6 to 9/
                                                                            Respondents 10 to 13/
                                                                            Respondents 2 to 5/
                                                                            Defendants 2 to 5

                     PRAYER: Civil Revision Petition filed under Article 227 of Constitution of
                     India, to direct the Additional Sub Court, Dindigul District to number the
                     E.A.S.R.No.12314 of 2024 in E.P.No.96 of 2022 in O.S.No.1239 of 1979 as
                     expeditiously as possible and within the time stipulated by this Court.


                                              For Petitioners    : Mr.T.Manikandan



                     2/7
https://www.mhc.tn.gov.in/judis
                                                                              C.R..P.(NPD)(MD).No.366 of 2025


                                                             ORDER

The third parties to O.S.No.1239 of 1979 on the file of the Additional

Sub Court, Dindigul, are the revision petitioners herein.

2. The respondents 1 to 5 herein as plaintiffs have filed the above said

suit for the relief of specific performance and the suit was decreed on

09.09.1985. The defendants have filed A.S.No.1000 of 1985 before the High

Court and the said appeal was dismissed on 19.11.1990. Armed with the said

decree, the decree holder has filed E.P.No.21 of 2008, for execution of sale

deed. The sale deed was executed and the said execution petition was closed

on 14.09.2021. Thereafter, E.P.No.96 of 2022 has been filed to direct the

defendants in the suit to hand over the possession of the property.

3. Pending the said execution proceedings, the revision petitioners

herein have filed O.S.No.132 of 2022 on the file of the District Munsif Court,

Dindigul, for the relief of partition, the permanent injunction and to declare

the sale agreement dated 27.09.1979 as null and void, and to declare the

judgment of the High Court in A.S.No.1000 of 1985 as null and void and for

https://www.mhc.tn.gov.in/judis C.R..P.(NPD)(MD).No.366 of 2025

further reliefs. Pending the said suit, the plaintiffs therein have filed

E.A.S.R.No.12314 of 2024 before the Additional Sub Court, Dindigul under

Section 47 of C.P.C, making a claim over the property which is subject matter

of the specific performance suit. This application has been returned by the

Execution Court on the ground that when O.S.No.132 of 2022 is pending

before the District Munsif Court, Dindigul, how the present E.A is

maintainable. Challenging the said return order, the present Civil Revision

Petition has been filed.

4. A perusal of the records reveal that the suit has been filed in the year

2022 and the present application in E.A.S.R.No.12314 of 2024 has been filed

on 02.10.2024. Though the present application has been filed under Section

47 of C.P.C, the revision petitioners herein being third parties to the civil suit,

it should only be construed to be an application under Order 21 Rule 97 of

C.P.C. In view of Order 21 Rule 104 of C.P.C, in case if any civil suit is

pending with regard to the same property claiming title, any order passed

under Order 21 Rule 97 of C.P.C., will be subject to the result of the said suit.

Therefore, it is clear that an application under Order 21 Rule 97 of C.P.C is

maintainable, even though, a civil suit is pending claiming title to the

https://www.mhc.tn.gov.in/judis C.R..P.(NPD)(MD).No.366 of 2025

properties. In such circumstances, the pendency of O.S.No.132 of 2022

cannot be a legal impediment for entertaining an application. However, any

order passed in Order 21 Rule 97 of C.P.C will always be subject to the result

of the decree in O.S.No.132 of 2022.

5. In view of the above said facts, the learned Additional Subordinate

Judge, Dindigul is directed to number the E.A.S.R.No.12314 of 2024, if it is

otherwise in order. The original petition may be returned to the learned

counsel appearing for the revision petitioners, after obtaining appropriate

acknowledgment.

6. With the above said observations, this Civil Revision Petition stands

disposed of. There shall be no order as to costs.




                                                                                                 17.02.2025
                     NCC      : Yes/No
                     Index    : Yes / No
                     Internet : Yes / No
                     ebsi





https://www.mhc.tn.gov.in/judis
                                                              C.R..P.(NPD)(MD).No.366 of 2025




                     To
                     1. The Additional Sub Court,
                        Dindigul District.

                     2. The Section Officer,
                        Vernacular Records,
                        Madurai Bench of Madras High Court,
                        Madurai.





https://www.mhc.tn.gov.in/judis
                                      C.R..P.(NPD)(MD).No.366 of 2025




                                           R.VIJAYAKUMAR,J.

                                                                 ebsi




                                  C.R.P(NPD)(MD)No.366 of 2025




                                                         17.02.2025





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