Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Jothi & Company vs M/S.General Commercial Agencies
2025 Latest Caselaw 1145 Mad

Citation : 2025 Latest Caselaw 1145 Mad
Judgement Date : 5 June, 2025

Madras High Court

M/S.Jothi & Company vs M/S.General Commercial Agencies on 5 June, 2025

Author: C.V.Karthikeyan
Bench: C.V.Karthikeyan
                                                                    1


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        Dated : 05.06.2025

                                                                Coram

                                       The Hon'ble Mr. Justice C.V.KARTHIKEYAN

                                                      S.A.No.723 of 2009


                     M/s.Jothi & Company
                     Rep. by its Partner Mr.Manoharan
                     Carrying on business at No.32,
                     Kandappa Chetty Street,
                     Chennai – 600 001.
                                                                    ...Appellant / 1st Respondent / Plaintiff


                                                       Vs.
                     1.M/s.General Commercial Agencies,
                     Rep. by its Partner S.M.Ahamed Kabeer,
                     2nd Floor, No.144/1,
                     Nungambakkam High Road,
                     Chennai – 600 034.               ...1st Respondent/Appellant/1st Defendant

                     2.Udaya Kumar                 ...2nd Respondent / 2nd Respondent / 2nd Defendant



                                  The Second Appeal filed under Section 100 of CPC, against the
                     judgment and decree made in A.S.No.323 of 2003 dated 19.03.2004 on the
                     file of the V Additional City Civil Court, Chennai, reversing the judgment
                     and decree made in O.S.No.3528 of 1999 dated 27.06.2003 on the file of the
                     V Assistant Judge, City Civil Court, Chennai.




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 13/06/2025 02:01:53 pm )
                                                                       2




                                        For Appellant          : Mr.A.C.Kumaragurubaran

                                        For R2                 : Mr.S.Suresh Kumar



                                                              JUDGMENT

The Second Appeal had been filed on 19.01.2009 and came up for an

admission on 05.08.2009 and thereafter, it had been adjourned and had

finally, on 25.08.2009 notice regarding admission to the respondent was

directed. Till this date, the appeal has not yet been admitted.

2.The plaintiff is the appellant. The parties would be referred in the

same nomenclature as in the plaint. The plaintiff is a Partnership Firm and a

tenant under the 1st defendant in the ground floor of premises at No.31

Kandappa Chetty Street, George Town, Chennai – 600 001, on a monthly

rent of Rs.1,850/-. It is contended by the plaintiff that the 1st defendant had

however, recognized that the 2nd defendant as a tenant in the very same

ground floor portion which was under the occupation of the plaintiff.

Objecting to such recognition, the suit had been filed for declaration that the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )

plaintiff is the lawful tenant of the ground floor portion of No.31 Kandappa

Chetty Street, George Town, Chennai – 600 001 and for vacant possession.

A further direction was sought for a declaration that the tenancy created

between the 1st and 2nd defendants is illegal and for a mandatory injunction

restraining the 1st defendant from collecting monthly rent from the 2nd

defendant.

3.The suit in O.S.No.3528 of 1999 came up for consideration before

the VI Assistant City Civil Court, Chennai and by a judgment dated

27.06.2003, the suit was decreed with costs. The 2nd defendant then filed

A.S.No.323 of 2003 and the 1st defendant filed A.S.No.375 of 2003. Both

the Appeal Suits came up for consideration before the V Additional City

Civil Court, Chennai. By a common judgment dated 19.03.2004, the appeals

were allowed. The Appellate Court held that the plaintiff had surrendered

possession and that therefore, the plaintiff cannot maintain the suit any

further and seek a declaration that the plaintiff is a lawful tenant. A finding

was returned that the plaintiff was not in possession of the property. That is

a specific finding on fact.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )

4.The suit had been purportedly filed that on the basis that the

plaintiff was in occupation of the ground floor portion of the property at

No.31 Kandappa Chetty Street, George Town, Chennai – 600 001. However

even in the plaint, the plaintiff had admitted that the 1st defendant had

entered into a tenancy agreement with the 2nd defendant and that the 1st

defendant is collecting rents from the 2nd defendant. The plaintiff had also

sought delivery of vacant possession of the suit property.

5.The learned counsel for the appellant, stated that on personal

inspection of the premises, he was not able to locate the plaintiff firm

which also evidently means that the plaintiff is not in possession any further

in the premises.

6.Once the plaintiff is not in possession, a declaration that he is a

tenant cannot be granted. The plaintiff, as a tenant, cannot question the right

of the landlord to recognize the 2nd defendant as their lawful tenant. The

reliefs sought in the suit are not maintainable. The judgment of the trial

Court proceeded on perverse grounds, by holding that, since the plaintiff is

a registered Partnership Firm, the plaintiff could maintain the suit and seek

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )

declaration. But the primary issue is with respect to possession and one of

the relief sought in the plaint is for recovery of possession. Once the

plaintiff is not in possession, he cannot claim a declaration seeking

recognition as a tenant.

7.The findings of the First Appellate Court are cogent, clear and

precise. I find no reason to admit the Second Appeal. The Second Appeal is

dismissed at the stage of admission, as no Substantial Question of Law

arises for consideration. No costs.

05.06.2025

Index:Yes/No Internet:Yes/No smv

To

1.The V Additional City Civil Court, Chennai.

2.The VI Assistant City Civil Court, Chennai.

3.Section Officer, VR Section, Madras High Court.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 pm )

C.V.KARTHIKEYAN,J.

Smv

05.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 13/06/2025 02:01:53 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