Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Shanthini vs The Methukummal Village Panchayat
2025 Latest Caselaw 368 Mad

Citation : 2025 Latest Caselaw 368 Mad
Judgement Date : 2 June, 2025

Madras High Court

S.Shanthini vs The Methukummal Village Panchayat on 2 June, 2025

Author: M.Dhandapani
Bench: M.Dhandapani
                                                                                       C.R..P.(PD)(MD).No.1514 of 2025


                              BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 02.06.2025

                                                            CORAM:

                                  THE HONOURABLE MR.JUSTICE M.DHANDAPANI

                                            C.R.P(PD)(MD)No.1514 of 2025
                                                        and
                                              C.M.P.(MD)No.7616 of 2025
                     1.S.Shanthini
                     2.Satheesh
                     3.Satheeja Santhi
                     4.Jebasanthi                                                                    ... Petitioners
                                                                 Vs.

                     1.The Methukummal Village Panchayat,
                       Represented by its President,
                       Methukummal P.O., Killiyoor Taluk,
                       Kanyakumari District.

                     2.The Block Development Officer,
                       Munchirai at Panchayat Union,
                       Munchirai & P.O., Killiyoor Taluk,
                       Pudukkottai District.

                     3.The State of Tamil nadu,
                       Represented by its District Collector,
                       Kanyakumari, Nagercoil,
                       Agasteeswaram Taluk
                       Kanyakumari District.

                     4.The Assistant Divisional Engineer,
                       Highways, Construction and maintenance,
                       Kuzhithurai & P.O., Pin-629 163,
                       Kanyakumari District.                                                        ... Respondents


                     1/7




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 05/06/2025 03:02:39 pm )
                                                                                             C.R..P.(PD)(MD).No.1514 of 2025


                     PRAYER: Civil Revision Petition filed under Article 227 of Constitution of
                     India, to set aside the judgment and decree passed in C.M.A.No.2 of 2023
                     dated 07.03.2025 on the file of the Sub Court, Kuzhithurai reversing the order
                     and decreetal order passed in I.A.No.2 of 2022 in O.S.No.117 of 2022 dated
                     23.01.2023 on the file of the Principal District Munsif Court, Kuzhithiruai.


                                              For Petitioners           : Mr.P.S.Ganesan
                                              For Respondents : Mr.B.Saravanan
                                                                         Additional Government Pleader


                                                                   ORDER

This Civil Revision Petition is filed challenging the judgment and

decree passed in C.M.A.No.2 of 2023 dated 07.03.2025 on the file of the Sub

Court, Kuzhithurai reversing the order and decreetal order passed in I.A.No.2

of 2022 in O.S.No.117 of 2022 dated 23.01.2023 on the file of the Principal

District Munsif Court, Kuzhithiruai.

2.The petitioners as plaintiffs filed a suit for permanent injunction in

O.S.No.117 of 2022 on the file of the Principal District Munsif Court,

Kuzhithurai restraining the respondents from constructing Anganwadi Centre

or Children Park in Survey No.327, Kulappuram Village, in front of a portion

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:39 pm ) C.R..P.(PD)(MD).No.1514 of 2025

of the petitioners 'A' Schedule property obstructing free usage of the said

property and also free access of national highway. The trial Court granted an

order of interim injunction in favour of the petitioners in I.A.No.2 of 2022.

Challenging the same, the respondents herein filed an appeal before Sub

Court, Kuzhithurai in C.M.A.No.2 of 2023. The Lower Appellate Court

allowed the said appeal on 07.03.2025 by setting aside the interim order

granted in favour of the petitioners. Challenging the same, the petitioners

have preferred the present Civil Revision Petition.

3.The learned counsel appearing for the petitioners submits that the

petitioners are the owners of 'A' Scheduled property. They are using 'B'

scheduled property as a pathway to reach the national highway for time

immemorial. The respondents are now trying to put up a construction in the

'B' Schedule property obstructing the petitioners from using the said property

as pathway to reach the national highways, which is not permissible. Even as

per the revenue records, the subject property is classified as 'Arasu

Poromboke'. When the classification of the property itself is as Government

Poromboke, constructing Anganwadi Centre in the said property is uncertain.

The trial Court after considering all these aspects, has granted an order of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:39 pm ) C.R..P.(PD)(MD).No.1514 of 2025

interim injunction in favour of the petitioners. However, the lower Appellate

Court reversed the said order.

4.The learned counsel for the petitioners further submits that if the

Anganwadi Centre is allowed to be constructed, then there will be no purpose

for the suit filed by the petitioners. Hence, he prays that till the disposal of

the civil suit, status quo shall be maintained.

5.The learned counsel for the respondents submits that admittedly, 'B'

schedule property is classified as Government promboke land. Hence, the

Government is entitled to make use of the said property by all means. The

Lower Appellate Court has rightly appreciated the said aspect and set aside

the order of interim injunction granted by the trial Court. Hence, he prays for

dismissal of this revision petition.

6.Heard the learned counsel for the petitioner and the learned

Government Advocate for the respondents.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:39 pm ) C.R..P.(PD)(MD).No.1514 of 2025

7.The petitioners/plaintiffs own 'A' schedule property and they claim

that 'B' schedule property is used as 'vandipathai' to reach Highways.

Whereas, the respondents claim that the land in 'B' schedule is classified as

Arasu Poromboke. However, as per the observation made by the trial Court,

the said Government Poromboke land is used as 'vandipathai'. Whereas the

Lower Appellate Court arrived at a conclusion that the land is classified as

Government Poromboke.

8.In view of the above said confusion, if the order of the First Appellate

Court is allowed to be continued, it will cause great prejudice to the

petitioners/ plaintiffs. If the respondents construct the Anganwadi center in

the property in question, then the suit itself will become infructuous.

Accordingly, the judgment and decree passed by the Sub Court, Kuzhithurai

in C.M.A.No.2 of 2023 is set aside. In order to maintain the balance of

convenience between the petitioners and the respondents, this Court is

inclined to issue a direction to the trial Court to dispose of the suit within a

period of six months from the date of receipt of a copy of this order. Till such

time, the respondents are directed to maintain status quo.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:39 pm ) C.R..P.(PD)(MD).No.1514 of 2025

9.This Civil Revision Petition is allowed on the above terms. No costs.

Consequently, connected miscellaneous petition is closed.





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




                     To

                     1.The Sub Court, Kuzhithurai.

                     2.The Principal District Munsif Court,
                       Kuzhithiruai.

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









https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 05/06/2025 03:02:39 pm )
                                                                            C.R..P.(PD)(MD).No.1514 of 2025



                                                                                  M.DHANDAPANI,J.

                                                                                                         ta




                                                                 C.R.P.(PD)(MD)No.1514 of 2025




                                                                                              02.06.2025









https://www.mhc.tn.gov.in/judis ( Uploaded on: 05/06/2025 03:02:39 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