Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Malli'S Resorts (P) Ltd vs L.Leela
2025 Latest Caselaw 1756 Mad

Citation : 2025 Latest Caselaw 1756 Mad
Judgement Date : 18 January, 2025

Madras High Court

Malli'S Resorts (P) Ltd vs L.Leela on 18 January, 2025

                                                                                          S.A.Nos. 461 & 469 of 2012

IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 18.01.2025

CORAM: THE HONOURABLE Ms. JUSTICE R.N.MANJULA S.A. Nos.461 & 469 of 2012 S.A.No.461 of 2012

Malli's Resorts (P) Ltd., Rep. By its Managing Director, A.V.Vinod Kumar Reddy Flat No.3, Marer Estate, 102 South West Boag Road, T.Nagar, Chennai – 600 017. ... Appellant / Plaintiff

Vs.

L.Leela rep. By her Power Agent Mr.M.B.Prakash Devaneri village, ECR Road, Thirukkalikundram. ...Respondent / Defendant

Second Appeal is filed under Section 100 of Civil Procedure Code,

1908, against the judgment and decree dated 30.05.2011 in A.S.No.30 of

2010 on the file of the Additional Subordinate Judge, Chengalpattu,

confirming the judgment and decree dated 31.08.2010 in O.S.No.43/2002 on

the file of the District Munsif cum Judicial Magistrate, Thirukkalikundram.

1/18

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

S.A.No.469 of 2012

1. V.Ganesan 2. Silviya Sharma 3. Minor Prem 4. Minor Nithra 3 and 4th appellants are represented by their mother Mrs.Silviya Sharma ... Appellants / Defendants

Vs.

L.Leela rep. By her Power Agent Mr.M.B.Prakash Devaneri village, ECR Road, Thirukkalikundram. ...Respondent / Plaintiff

Second Appeal is filed under Section 100 of Civil Procedure Code,

1908, against the judgment and decree dated 30.05.2011 in A.S.No.32 of

2010 on the file of the Additional Subordinate Judge, Chengalpattu,

confirming the judgment and decree dated 31.08.2010 in O.S.No.87/2001 on

the file of the District Munsif cum Judicial Magistrate, Thirukkalikundram.

In both appeals:

For Appellants : Mrs.R.V.Gayathri for Mr.P.B.Ramanujam For Respondents : Mrs.V.Srimathi

2/18

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

COMMON JUDGMENT

The plaintiff is the appellant. A suit in O.S.No.43 of 2002 has been

filed by the plaintiff against the defendant for seeking the relief of permanent

injunction and the same was dismissed by the trial Court and the First

Appeal preferred by the plaintiff also got dismissed by confirming the

judgement of the trial Court. Hence the plaintiff has filed this second appeal.

2.The facts leading to the case of the plaintiff as pleaded in the

plaint are as under:

The suit property was originally belonged to one Saraswathy Ammal

and Munusamy who had sold the same in favour of one Maya Krishnan and

Pattammal through a registered sale deed dated 21.05.1993. The said Maya

Krishnan and Pattammal had sold the suit property in favour of the plaintiff

through a sale deed dated 24.01.1996. The plaintiff has purchased the lands

in Survey Number in S.Nos.55,56,57,60, 61, 62 and 63 which comprises

nearly 27 Acres in one block. The plaintiff had converted 27 Acres which is

inclusive of the suit property into farm resorts measuring 11 Cents each. The

Farm Nos.20 and 33 as shown in the layout sketch forms part of the suit

property in Survey No.60/20. The total extent purchased by the plaintiff from

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

Maya Krishnan and another in S.No.60/20 was 13 cents. Out of the same the

plaintiff has sold 0.07 cents to the third parties and retained 0.06 Cents. He

has got a separate patta in respect of the remaining 6 Cents, which is being

used as a pathway. The plaintiff has been in possession and enjoyment of the

same without any disturbance. All of a sudden the defendant gave out a

threat for forcible dispossession of the plaintiff. The defendant is a total

stranger who has got no interest in respect of the suit property. The plaintiff

had perfected title to the suit property by long continuous and uninterrupted

possession for more than the statuary period. Since the defendant caused

trouble over the plaintiff's possession, the plaintiff has filed a suit for

permanent injunction against the defendants.

3. The averments in the written statement filed by the 1st defendant

in brief :

The defendant is the absolute and exclusive owner of the suit property.

She purchased the suit Survey No.60/20 which comprised an extent of 17

Cents which is inclusive of suit property measuring of 0.06 cents, from

Ranganathan and others through a registered sale deed dated 30.12.1987.

From then onwards the defendant is in possession and enjoyment of the

same. The original patta has been standing in the name of the defendants

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

predecessors in title. Later the defendant got it transferred in his name. By

virtue of a long, continuous and uninterrupted possession and enjoyment

over the suit property, the defendant and her predecessors had perfected title

in the suit property. The alleged vendors of the plaintiff namely Maya

Krishnan and Pattammal have no title or possession or interest in the suit

property. Hence, they cannot pass any title in favour of the plaintiff. The

plaintiff has filed a suit in O.S.No.108/2001 against the defendant and her

husband in respect of the suit property and subsequently had withdrawn the

same. The said fact was suppressed in the suit. The suit property has not

been described properly. The suit is bad for non-joinder of necessary parties

and it is barred by Res judicata.

4. On the basis of the above pleadings, the Trial Court has framed the

following issues:

" 1.tHf;Fiu ml;ltizr; brhj;J jhth njjpapy;

thjpapd; RthjPd mDgtj;jpy; cs;sjh>

2. thjp nfhupa[s;s epue;jpu cWj;Jf;fl;lis ghpfhuk;

thjpf;F fpilf;fToajh>

3.ntW vd;d gupfhuk;> "

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

5. During the course of the trial, on the side of the plaintiff, one

witness has been examined as PW.1 and Exs.A1 to Ex.A11 were marked. On

the side of the defendant, two witnesses have been examined as D.W.1 and

D.W.2 and Ex.B1 to Ex.B13 were marked.

6. After the conclusion of the trial and on considering the materials

available on records, the trial Court has dismissed the suit and the first

appeal preferred by the plaintiff also dismissed by confirming the judgement

of the trial Court. Now the plaintiff has filed the Second Appeal.

S.A.No.467/2002:

7. The other suit in OS.No.87/2001 has been filed by the defendants in

other suit in O.S.No.43 of 2002. The appellants are the defendants. The

plaintiff had filed the suit against the defendants for declaration and

permanent injunction in respect of the suit property and the same was

decreed by the trial Court. The First Appellate Court also dismissed the first

appeal preferred by the defendants by confirming the judgement and decree

of the trial Court and hence, the defendants have preferred this Second

Appeal.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

8. The averments made in the plaint filed by the defendants in

brief:

The plaintiff is the absolute owner of the suit property by purchase

through a registered sale deed dated 30.12.1987 from one Ranganathan and

others and he in enjoyment of the same from the date of its purchase. The

original patta was standing in the name of Munusamy Nayakkar who is the

father of the plaintiff's vendor. After the purchase, the patta has been

transferred in the name of plaintiff. The plaintiff has been in possession and

enjoyment of the suit property by virtue of long, continuous and

uninterrupted enjoyment over the suit property. The plaintiff has perfected

the title through adverse possession also. The plaintiff had executed a power

of attorney deed in favour of M.B.Prakash on 12.09.2001. The defendants do

not have any right or title or interest over the suit property. They have never

been in possession of the suit property. The defendants 1 and 2 have claimed

false claim over the suit property and tried to disturb the plaintiffs possession

and enjoyment, hence the plaintiff has filed the suit for declaration and

permanent injunction.

9. The averments made in the written statement filed by the 1st

defendant and adopted by the 2nd defendant and the legal heirs of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

deceased 1st defendant who have been subsequently impleaded as D3 to

D5, in brief:

It is denied that the suit property was purchased by Leela and

Ranganathan and others under a sale deed dated 30.12.1987. The description

of the property is not correct. The defendants are not in possession and

enjoyment of the same. The suit property has been in possession and

enjoyment of the defendants vendors for several years and they have now

passed title in favour of the defendants through sale deeds dated 15.05.2000

and 05.03.1999 respectively. Subsequent to the purchase, the defendants 1

and 2 have taken possession and they were in enjoyment of the same. The 1st

defendant had put up a farm house and living there by paying house tax and

the 2nd defendant has been enjoying the farm resorts. The suit property is

not vacant as alleged by the plaintiff. The vendors of the defendant had

purchased the suit property which is 13 cents in Survey Number in

S.No.60/20 which has a different boundary. Out of 13 cents in S.No.60/20,

the farm lands and roads were laid. The extent of 17 cents in the boundary

given in the sale deed dated 30.12.1987 is not omitted and it will not

represent the suit property and the suit property is situated in different survey

number in S.No. 57/4. The defendants and his predecessors have perfected

their titled by long, continuous and uninterrupted enjoyment of the suit

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

property. Hence the suit should be dismissed.

11. On the basis of the above pleadings the trial court has framed the

following issues:

" 1.thjp nfhUtJnghy; tHf;Fr; brhj;jpidg; bghWj;J

tpsk;g[if ghpfhuKk;/ mjid bjhlh;e;J epue;ju

cWj;Jf;fl;lis ghpfhuKk; thjpf;F fpilf;fj;jf;fjh>

2. tHf;F brhj;J rh;nt vz; kw;Wk; brhj;J tptu';fs;

rhptu tHf;Fiuapy; Fwpg;gplg;gl;Ls;sjh>

3.jug;gpdh;fSf;F fpilf;ff;Toa ,ju ghpfhuk; vd;d;> "

12. During the course of the trial, on the side of the plaintiff, two

witnesses have been examined as PW.1 and PW.2 and Ex.A1 to Ex.A13

were marked. On the side of the defendants, three witnesses have been

examined as D.W.1 to D.W.3 and Ex.B1 to Ex.B10 were marked.

13. After conclusion of the trial and on considering the materials

available on record, the trial Court decreed the suit and the appeal preferred

by the defendants also got dismissed by confirming the judgment of the trial

Court. Now the defendants have preferred this second appeal.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

14. Both the appeals have been admitted by framing the following

common substantial questions of law are framed:

“a) Whether both the Courts below erred in not properly considering

Ex.A1 which relates to a different survey number (i.e.) that is Survey

No.57/4?

b) Whether both the Courts below went wrong in declaring the title of

the plaintiff to the suit property for which not even boundaries have

been given by the plaintiff?

c) Whether both the Courts below failed to consider the fact that the

defendant did not enter the witness box and the evidence was deposed

only by the Power Agent, who did not have the personal knowledge

about the earlier transactions?

d) Whether the findings of both the Courts below can be termed as

perverse due to improper appreciation of the oral and documentary

evidence? ”

15. For the sake of convenience, the parties are referred to their

original ranking in the original suits filed before the trial Court.

16. Mrs.R.V.Gayathri, the learned counsel for the appellants submitted

that the suits have not been filed clearly. The description of the property

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

dose not have clear boundaries which has no relevance to the issues raised in

these suits. The survey number in S.No.60/20 comprises 17 cents, but the

plaintiff has pleaded that it is only 13 cents. The plaintiff's title deed Ex.A1

itself would show an extent of 17 cents with specific boundaries, but it does

not tally with the description of the property shown in the plaint. The First

Appellate Court has also made an observation in its judgement that the

plaintiff had executed a general power of attorney in favour of one Prakash

through Ex.A13 dated 12.09.2001 in which, the description of the property is

shown with the similar boundaries but with different survey number in

S.No.57/4. That would only show that the plaintiff has got rights only in

survey number in S.No.57/4 and not in S.No.60/20 which was purchased by

the defendants. The defendants' documents Ex.B2 and Ex.B9 which are

pattas for the suit property standing in the name of the defendants have not

been considered by the Courts below. The plaintiff has got no clarity as to

the property for which he is seeking the relief of declaration, as he has

improperly described the property and the suit schedule without any

boundaries and the power of attorney document Ex.A13 also has a different

survey number but with the same boundaries in Ex.A1.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

17. Mrs.V.Srinithi, the learned counsel for the respondents, submitted

that the plaintiff has filed the suit without proper description of the suit

property. As it is seen in the property details, the particulars of the property

in the plaint did not have any boundary details. So it is claimed by the

appellant / defendant that the boundary details would correlate to only

Survey Nos.57/4 which is away from the suit property. But the defendant’s

purchaser Vinoth Kumar has already filed a suit in O.S.No.108/2001 in

respect of the same property claiming that the same has been withdrawn.

D.W.2 has further stated that in respect of the suit property patta has been

originally granted in the name of Munusamy Naicker in Patta No.447.

18. The plaintiffs have purchased the suit property from the legal heirs

of Munusamy Naicker through Ex.A1 sale deed. The defendants who are the

purchasers from D.W.2 can get title only if P.W.2 himself has got title to the

suit property. The defendants relied upon Ex.B5 which is said to be the

Power of Attorney executed in favour of the plaintiff from one Renganathan

and others in respect of Survey No.57/4 and the boundaries for the said

property are also similar to that of the boundary details of the particulars of

property in Ex.A1. By citing the above details it is claimed by the defendants

that the plaintiff had actually purchased the property in S.No.57/4 but

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

claiming title in respect of S.No.60/20. The plaintiff’s predecessor in title

Munusamy had the patta for the property in S.No.60/20 in Patta No.447

which has been subsequently converted in the name of the plaintiff in Patta

No.544.

19. So far as D.W.2 Vinoth Kumar is concerned, the patta number for

the property which he transacted relates to Survey No.446. One pertinent

observation that has been made by the trial Court assumes more relevance. It

has been observed that the defendant’s predecessor Maya Krishnan had

purchased 19 cents from one Saraswathi, Ramalingam and Mani through a

registered sale deed dated 25.09.1993 which has been marked as Ex.B6. In

the said sale deed though the extent has been shown as 19 cents, in the

particulars of the property, the survey number has been corrected. The trial

Court observed that the survey number has been corrected from S.No.60/30

to S.No. 60/20 and the boundary details of the said sale deed does not tally

with the boundaries with the suit property.

20. The learned counsel for the appellant submitted that without a

clear boundary the plaintiff cannot file a suit for declaration. The

Commissioner who has been appointed in this case had visited the suit

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

property and stated in his report that the property has been identified by the

parties and he had also given the boundary details for the property. In his

report it is seen that there are some make belief arrangements made in the

suit property in order to show that it has been planted with saplings and

bordered with pillars fixed on the ground. For the reasons best known to the

defendants they did not chose to mark the Commissioner’s report, through

the Commissioner has been appointed at their instance. In the property

details of the plaintiff’s predecessor in title, the difference in the patta

number, cannot make a better case for the defendant in respect of his right

over the suit property.

21. However the learned counsel for the appellant submitted that it is

the plaintiff who had filed the suit for the declaration and permanent

injunction and hence the burden lies upon the plaintiff to prove the same by

pleading positive evidence. It is true that the plaintiff has the burden to prove

the suit property belongs to him. So far as the survey number and the extent

is concerned, that tallies with Ex.A1. Though the general principle that

boundaries will prevail over the survey number, the contradiction with

respect to the extent has arisen in this suit. So far as the plaintiff is

concerned, he is very much definite about the extent and survey number that

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

he had purchased 13 cents in S.No.60/20.

22. Whatever may be the case the plaintiffs have proved

preponderance in their favour by producing Ex.A1 sale deed which pertains

to S.No.60/20 for an extent of 13 cents and his predecessor in title namely

Munusamy also had the patta for the suit property in Patta No.447. So far as

the defendants are concerned the title deed of their predecessor mentions

about an extent of 19 cents and Survey Number also appears to have been

altered from S.No.60/30 to 60/20. So while applying the principle that

boundaries would prevail over survey number and extent, the above

preponderance in favour of the plaintiff cannot be overlooked. Had the

defendants proved a better case by showing any concrete proof in respect of

the suit property which matches with the extent and survey number, the same

could have been taken into consideration.

23. From the materials available on record the courts below have come

to an inevitable conclusion that the defendants’ predecessor had actually

purchased an extent of 19 cents in S.No.60/30 but later executed sale deed in

favour of P.W.2 (Ex.B7). Though the plaintiff did not come with specific

boundaries he had proved a better title than the defendants as he could

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

produce patta in favour of his predecessor in title. His sale deed Ex.A1 also

tallies with S.No.60/20 and the extent of 13 cents. S.No.60/20 has been sub-

divided and the field map is available to identify the location of S.No.60/20

and that it measures only 13 cents. In fact that forms part of the

Commissioner’s report which was not marked by the defendants.

24. The defendants have claimed that there are 17 cents in S.No.60/20.

In reality S.No.60/20 only has 13 cents and it is a single property. The above

facts has been admitted by D.W.2 also in his evidence. So the courts below

have adopted the rule of preponderance which is the standard of proof for the

civil disputes. Even though the appellant have raised certain technicalities as

to non-mentioning of the boundaries, that do not impact the whole material

available on record.

25. As the documents only reveal that Ex.A1 reflects S.No.60/20 and

not S.No. 57/4 as stated in the substantial question of law, that will not go in

favour of the appellant.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

26. As the lower court has gone with the documentary evidence of the

patta standing in the name of the predecessor of the plaintiff and the

plaintiff’s title deed and also the Commissioner’s report, in arriving at the

conclusion that the suit property belongs to the plaintiff, I do not find any

factual or legal infirmity. As the trial Court had adopted the principle of

preponderance of probabilities as the standard proof for decreeing the suit in

favour of the plaintiff, the substantial questions of laws are answered against

the appellant.

27. In the result, these Second Appeals are dismissed and the

judgment and decree of the lower appellate Court is confirmed. No costs.

30.01.2025

Index:Yes/No Speaking Order / Non-speaking order Neutral Citation Case : Yes / No bkn

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 pm ) S.A.Nos. 461 & 469 of 2012

R.N.MANJULA, J.

bkn

To:

1. TheAdditional Subordinate Judge, Chengalpattu.

2. The District Munsif cum Judicial Magistrate, Thirukkalikundram

S.A. Nos.461 & 469 of 2012

18.01.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/05/2025 07:56:20 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter