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

Ravi vs Pitchammal @ Mookkammal ... 1St
2025 Latest Caselaw 317 Mad

Citation : 2025 Latest Caselaw 317 Mad
Judgement Date : 2 June, 2025

Madras High Court

Ravi vs Pitchammal @ Mookkammal ... 1St on 2 June, 2025

                                                                                        S.A.(MD)No.286 of 2018



                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 02.06.2025

                                                         CORAM

                                  THE HON'BLE MR.JUSTICE G.ARUL MURUGAN

                                             S.A.(MD)No.286 of 2018
                                                      and
                                           C.M.P.(MD)No.8029 of 2018


                     Ravi                                    ... Appellant/2nd Appellant/
                                                                        3rd Defendant
                                                              Vs.

                     1.Pitchammal @ Mookkammal ... 1st Respondent / 1st Appellant /
                                                                  2nd Defendant
                     2.Seenivasaragavan,                 ... 2nd Respondent / 1st Respondent/
                                                                            Plaintiff
                     3.Mallika
                     4. Shanthi                              ... Respondents 3&4/
                                                              Respondents 2&3 / Defendants 4 &5


                     PRAYER : Second Appeal filed under Section 100 Cr.P.C., against the
                     judgment and decree dated 16.04.2018 passed in A.S.No.11 of 2013 on
                     the file of the Principal Subordinate Judge, Tirunelveli, confirming the
                     judgment and decree dated 15.06.2011 passed in O.S.No.191 of 2008 on
                     the file of the Principal District Munsif Court, Tirunelveli.

                     1/16




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 05/06/2025 03:02:40 pm )
                                                                                             S.A.(MD)No.286 of 2018

                                         For Appellant                  : M/s. K.Shwathini
                                                                          for Mr.G.Prabhu Rajadurai

                                         For Respondents                : Mr.T.Selvan for R2

                                                                        : No appearance for R1

                                                                        : R3& R4 Dispensed with


                                                           JUDGMENT

This second appeal has been filed challenging the judgment and

decree dated 16.04.2018 passed in A.S.No.11 of 2013 on the file of the

Principal Subordinate Judge, Tirunelveli, confirming the judgment and

decree dated 15.06.2011 passed in O.S.No.191 of 2008 on the file of the

Principal District Munsif Court, Tirunelveli.

2. The legal heirs of the deceased first defendant, who have been

impleaded as defendants 2 to 5 in the suit, are on appeal.

3. The parties are referred, as per the litigative status before the

trial Court.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

4. It is the case of the plaintiff that his father, viz.

Mr.Poovalingam, had purchased the suit 1 and 2 schedule properties

through a registered sale deed, dated 11.03.1942, in Ex.A1. The father of

the plaintiff died in the year 1979 and among the six legal heirs, a

partition deed was executed on 23.03.2000 in Ex.A2, whereby, the suit

schedule 1 and 2 properties were allotted in favour of the plaintiff.

Pursuant to the partition, the plaintiff had demolished the old house and

had built a house for his own use in Door No.27 and again, he

constructed two commercial properties in Door Nos.27/1 and 27/2 in the

year 2005.

5. It is the case of the plaintiff that earlier his father and thereafter,

himself had been in peaceful possession and enjoyment of the properties

in Schedule 1 and 2 for the past 60 years from the date of purchase in

Ex.A1 and they have been using the C- Schedule property to whitewash

and maintain the B – Schedule property for the past 60 years. It is their

further case that they have got right through prescription to go through

the third item of the property to maintain the 2nd schedule of the property.

According to the plaintiff, the defendants have fixed pipelines to drain

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

waters in the 3rd schedule towards 2nd schedule property and further they

have installed hand pump and taps in the 2nd schedule property. As such,

the plaintiff had come up with the suit, claiming declaration, permanent

injunction and mandatory injunction.

6. The first defendant resisted the suit by filing a written statement

contending that the 2nd item of the suit schedule property is a common

property of both the plaintiff and the defendants. Since it is a common

property, the plaintiff cannot claim an exclusive title or enjoyment over

the 'B' schedule property. Since 'B' schedule property is a common

property belonging to both the plaintiff and the defendants, the claim of

any easementary right to use B schedule property through C schedule

property does not arise. It is their further case that since the C schedule

property absolutely belongs to them, they have every right to lay the

pipeline or install hand pump and the relief of mandatory injunction to

remove the pipeline cannot be sustained and sought for dismissal of the

suit.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

7. During trial, the plaintiff examined himself as P.W.1, one

Sankarakutralam as P.W.2 and Mani Asari as P.W.3 and have marked

Ex.A1 to Ex.A4. The third defendant examined himself as D.W.1 and

examined two other witnesses as D.W.2 and D.W.3 and have marked

Ex.B1. During trial, an Advocate Commissioner was appointed and the

report of the Advocate Commissioner along with plan and surveyor plan

were marked as Court Exhibits, viz., Ex.C1 to Ex.C3.

8. After analyzing the documents and evidences, the trial Court

decreed the suit in respect of declaration and also partly decreed the suit

insofar as the mandatory injunction to remove the hand pump and pipes,

except the water outlet pipes and consequential permanent injunction

were also granted. The trial Court also came to the conclusion that when

both the documents in Ex.A1 and Ex.A2 do not refer to the items 1 and 2

as common property, the defence or claim made by the defendants that it

is a common property cannot be sustained and they have not established

their claim through evidence that they have any right over the B

Schedule property. The trial Court has also come to the conclusion that

once the declaration is granted in respect of item Nos.1 and 2 schedule

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

properties, then the permanent injunction and the easementary right to

maintain the property through C Schedule is incidental to the relief

granted.

9. Aggrieved by the decree of the trial Court, the defendants

preferred an Appeal. The First Appellate Court by judgment dated

16.04.2018 confirmed the judgment and decree of the trial Court, placing

reliance on the cross examination of D.W.1 and also the documents in

Ex.A1 and Ex.A2 and also Ex.B1. The First Appellate Court had also

placed reliance mainly on the specific admission of D.W.1 that even

prior to the purchase of the property, the 2nd Schedule of the property was

inexistence. Assailing the concurrent findings of fact, the third defendant

is before this Court on appeal.

10. The Second Appeal has not been admitted and this Court by

order dated 24.10.2018 had only issued notice to the parties.

11.Ms.K.Shwathini, learned counsel appearing for the appellant

submitted that even though the declaration, mandatory injunction and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

permanent injunction have been granted, the appellant is specifically

aggrieved only by the easementary right granted in favour of the plaintiff

insofar as allowing them to use 3rd suit schedule property, for two days in

a year to whitewash the 2nd Schedule property. The learned counsel

asserted that if a relief of declaration in respect of easementary right is to

be granted, then it is for the plaintiff to specifically plead and prove that

they have been in possession and enjoyment of the right through the

property of the defendants, whereby, they acquired the right by

prescription for the statutory period of 20 years. The Courts below have

not considered the legal provision for grant of easementary right, as the

plaintiff has not established or proved the usage as per the provision

under Section 15 of the Indian Easements Act, 1882 and therefore, the

decisions of both the Courts below are perverse and are liable to be set

aside.

12. Mr.T.Selvan, learned counsel appearing for the second

respondent argued that the property has been originally purchased by the

plaintiff's father as early as in the year 1942, which was allotted to the

plaintiff through the partition effected in 2000 and the plaintiff has

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

specifically pleaded the fact that they have been using the C- Schedule

property to whitewash the B Schedule property for the past 60 years, ie.,

from the date of purchase. When a party has been using a right over the

other person's property, for a period of 20 years, then the parties are

entitled to claim the right of easement by prescription and in the instant

case, when the plaintiff has been using the right through C- Schedule

property for the past 60 years, the Courts below have rightly appreciated

the evidence and have granted decree for easementary right to have an

access through the C Schedule property for a period of two days in a year

for the sole purpose of whitewashing the B Schedule property.

13. The learned counsel further contended that all along it was the

defence of the defendants that B schedule property is only a common

property and only in such circumstances, they have claimed that the relief

of easementary right through the C- Schedule property cannot be granted.

But once the Court had granted declaration in respect of the B schedule

property in favour of the plaintiff, then the relief of permanent injunction

and the easementary right to whitewash the B Schedule property is

incidental. The learned Counsel contended that both the Courts below

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

have arrived at a finding of fact based on the pleadings and documents,

needs no interference and sought for dismissal of the appeal.

14. Heard the respective counsels and perused the materials

available on record. Admittedly, the suit A and B Schedule properties

have been purchased by the plaintiff's father through a sale deed, dated

11.03.1942 in Ex.A1. The boundaries to the sale deed in Ex.A1 contains

that on the southern side, it is bounded by the Manthiram Asari pathai,

which shows that a way is in existence on the southern side of the

property purchased by the plaintiff's father. It is also admitted that after

the plaintiff's father died in the year 1979, there had been partition

effected among the legal heirs of Poovalingam and in the partition deed,

dated 23.03.2000 in Ex.A2, Schedule A and B suit property were allotted

in favour of the plaintiff. Even in the partition deed in Ex.A2, the

boundaries to the properties had been shown that is bounded with

Balakrishnan's (first defendant) pathway.

15.Admittedly, after the properties were allotted to the share of the

plaintiff, the plaintiff has demolished old structure available in the A and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

B Schedule and thereafter, had constructed a house with Door No.27 and

also constructed two other structures for commercial purposes with Door

Nos.27/1 and 27/2 in the year 2005. From the above documents, it is

evident that the plaintiff's father and thereafter, the plaintiff are the

owners and in enjoyment of the Schedule 1 and 2 of the properties for the

past 60 years from the date of purchase by the plaintiff's father in Ex.A1

dated 11.03.1942. It is the specific case of the plaintiff that there was an

old house available in the Schedule A and B and they have been using

the pathway in C - Schedule to whitewash B Schedule property. The

plaintiff has specifically pleaded that they have been using the property

in the C – Schedule for the past 60 years to whitewash the properties in B

Schedule. It was only the claim of the defendants that the B Schedule

property is not an absolute property belonging to the plaintiff and it is a

common property and both the plaintiff and the defendants have right

over the B - Schedule property. It was their further claim that the B -

Schedule property was only a common wall and therefore, they were

entitled to instal the pipelines and hand pump, which they have done so

and when it is a common wall, the question of declaration for exclusive

ownership or any easementary right through the C – Schedule property to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

maintain B – Schedule property does not arise.

16. The plaintiff examined himself as P.W.1 and had specifically

given evidence that B – Schedule is the absolute property of the plaintiff

and the plaintiff's father and the plaintiff had been using the C- Schedule

for the past 60 years for the purpose of whitewashing B- Schedule

property. The defendants even in the cross-examination had only sought

to justify the claim that the B-Schedule property is only a common

property and they have not resisted or suggested any specific

examination in respect of non-usage of the C- Schedule property for the

past periods.

17. Further, the third defendant had examined himself as D.W.1,

who had admitted that the 2nd Schedule property had been in existence

even prior to the purchase of the C- Schedule property by his father.

When it is a specific assertion on the part of the defendants that even

prior to the purchase by the defendants, the plaintiff's father and the

plaintiff were having the property in the A and B Schedule, then the

claim that the B- Schedule property is a common property belonging to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

both the plaintiff and the defendants is without any legal basis. Further,

as rightly found by the Courts below through the documents in Ex.A1

and Ex.A2, which are the sale deed and the partition deed executed in

favour of the plaintiff's father and the plaintiff would amply demonstrate

that it is an exclusive property of the plaintiff and the B- Schedule has

not been shown as common property or any rights were given to any

third party. By documents, it has been established that the plaintiff is the

absolute owner of the B Schedule property and the Courts below have

rightly declared the title of the A and B Schedule property to the

plaintiff.

18.To claim an easementary right by prescription, as per Section

15 of the Indian Easements Act, 1882, the party can claim a right of

way or any other easement if it has been peacefully and openly enjoyed

by any person claiming title thereto, as an easement, and as of right,

without interruption, and for a period of twenty years. In the case on

hand, the plaintiff has specifically pleaded that they have been in usage

of the C – schedule property to whitewash the building in the B-Schedule

property and the plaintiff has also given specific evidence asserting the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

right for a period of 60 years. In fact, the defendants had not even

chosen to suggest that the plaintiff had not used the property in the C-

Schedule property to whitewash the property in B- Schedule property for

the past 60 years or even after their purchase or after re-construction was

made. All along it was the claim of the defendants that the B- Schedule

property is only a common property, which is a common Wall, that has

been negatived and established by the plaintiff that it is an exclusive

property.

19. When the appellant has not resisted the Appeal insofar as

granting of declaration, permanent injunction and mandatory injunction

in respect of B- Schedule property and also the pipelines installed in the

C- Schedule property, the only argument raised in the appeal that the

easementary right granted in the C- Schedule property to have access for

whitewashing B- Schedule property for a period of two days in a year is

without any basis and cannot be sustained. Both the Courts below have

appreciated the pleadings and evidences let in and having found that the

plaintiff is the absolute owner of the A and B Schedule property and also

the C- Schedule property has been used to carry out whitewashing B

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 pm )

Schedule property. The findings of the fact arrived at by the Courts

below are based on available evidences.

20. In view of the findings of the fact arrived at by both the Courts

below, this Court does not find any illegality or perversity in the decision

arrived at. There is no question of law, much less than the substantial

question of law that arises in the appeal for the consideration in this

Appeal.

21. In fine, the Second Appeal is dismissed. However, there shall

be no order as to costs. Consequently, connected Miscellaneous Petition

is closed.

                     NCC      : Yes / No                                                       02.06.2025
                     Internet : Yes / No
                     Index    : Yes / No
                     LS









https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 05/06/2025 03:02:40 pm )




                     To

                     1.The Principal Subordinate Judge,
                      Tirunelveli.

                     2.The Principal District Munsif,
                       Tirunelveli.

                     3.The Section Officer,
                       VR Section,
                       Madurai Bench of Madras High Court,
                       Madurai.









https://www.mhc.tn.gov.in/judis             ( Uploaded on: 05/06/2025 03:02:40 pm )




                                                                      G.ARUL MURUGAN,J.

                                                                                              LS









                                                                                    02.06.2025








https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:40 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