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

N.Pichai Udayar (Died) vs Pitchaiammal
2025 Latest Caselaw 494 Mad

Citation : 2025 Latest Caselaw 494 Mad
Judgement Date : 4 June, 2025

Madras High Court

N.Pichai Udayar (Died) vs Pitchaiammal on 4 June, 2025

Author: M.Dhandapani
Bench: M.Dhandapani
                                                                                     C.R.P.(MD)Nos.583 & 584 of 2010


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 04.06.2025

                                                        CORAM

                                  THE HON'BLE MR. JUSTICE M.DHANDAPANI

                                      C.R.P.(MD)Nos.583 & 584 of 2010
                                                   and
                                     C.M.P.(MD).Nos.3362 & 3364 of 2024

                C.R.P.(MD).No.583 of 2010

                1.N.Pichai Udayar (died)

                2.Kumaravel

                3.Alamelu Mangai

                4.Sornambiga                                                    ...Petitioners

                                                  Vs.

                1.Pitchaiammal

                2.Nagendran

                3.Rajagopal

                4.Bakiyam

                5.Vadivel

                6.Latha (died)

                7.Kunju Pillai

                8.Baskar

                9.Hariharan

                10.Prabhakaran


                1/7
https://www.mhc.tn.gov.in/judis            ( Uploaded on: 10/06/2025 03:12:09 pm )
                                                                                       C.R.P.(MD)Nos.583 & 584 of 2010


                11.Monika                                                            ...Respondents

                (Petitioner Nos.2 to 4 are brought on record as legal representatives of the
                deceased sole petitioner vide Court order dated 07.04.2022 made in C.M.P.
                (MD).Nos.10749, 10751 and 10752 of 2021 in C.R.P.(MD).No.583 of 2010)

                (Respondent Nos.8 to 11 are brought on record as legal representatives of the
                deceased 6th respondent vide Court order dated 07.06.2024 in C.M.P.(MD).Nos.
                6245, 6247 and 6248 of 2024 in C.R.P.(MD).No.583 of 2010)

                 PRAYER: Civil Revision Petition is filed under Article 227 of Constitution of
                India, to set aside the fair and decreetal order dated 21.10.2009 made in
                R.C.A.No.39 of 1998 on the file of the learned Principal Sub Judge-cum-
                Appellate Authority, Trichirappalli, confirming the fair and decreetal order
                dated 19.02.1998 made in R.C.O.P.No.255 of 1992 on the file of the Rent
                Controller-cum-Additional District Munsif, Trichirappalli.
                                   For Petitioners                   : Mr.V.George Raja
                                                                      for M/s.Ajmal Associates


                                   For Respondent No.2               : Mr.S.Vinayak


                C.R.P.(MD).No.584 of 2010

                1.N.Pichai Udayar (died)

                2.Kumaravel

                3.Alamelu Mangai

                4.Sornambiga                                                    ...Petitioners

                                                  Vs.

                Venugopal                                                ...Respondent

                (Petitioner Nos.2 to 4 are brought on record as legal representatives of the
                deceased sole petitioner vide Court order dated 21.03.2024 made in C.M.P.
                (MD).Nos.3854 to 3856 of 2022 in C.R.P.(MD).No.584 of 2010)

                2/7
https://www.mhc.tn.gov.in/judis            ( Uploaded on: 10/06/2025 03:12:09 pm )
                                                                                         C.R.P.(MD)Nos.583 & 584 of 2010




                PRAYER: Civil Revision Petition is filed under Article 227 of Constitution of
                India, to set aside the fair and decreetal order dated 21.10.2009 made in
                R.C.A.No.51 of 1999 on the file of the learned Principal Sub Judge-cum-
                Appellate Authority, Trichirappalli, confirming the fair and decreetal order
                dated 17.11.1998 made in R.C.O.P.No.36 of 1992 on the file of the Rent
                Controller-cum-Additional District Munsif, Trichirappalli.
                                      For Petitioners                    : Mr.V.George Raja
                                                                          for M/s.Ajmal Associates


                                      For Respondent                   : Mr.M.R.Murugesan
                                                  *****
                                             COMMON ORDER

These petitions have been filed seeking to set aside the fair and decreetal

common order dated 21.10.2009 made in R.C.A.Nos.39 of 1998 and 51 of 1999

on the file of the Principal Sub Judge-cum-Appellate Authority, Tiruchirappalli,

confirming the fair and decreetal order dated 19.02.1998 and 17.11.1998

respectively made in R.C.O.P.Nos.255 and 36 of 1992 on the file of the Rent

Controller-cum-Additional District Munsif, Tiruchirappalli.

2. The first petitioner filed a petition in R.C.O.P.No.255 of 1992 before

the Rent Controller-cum-Additional District Munsif, Tiruchirappalli, against the

respondents seeking eviction of the respondents from the petition mentioned

premises and to order delivery of vacant possession to the first petitioner from

the respondents with costs. The said petition was allowed on 19.02.1998

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/06/2025 03:12:09 pm ) C.R.P.(MD)Nos.583 & 584 of 2010

directing the respondents herein to vacate the premises and hand over the

possession to the first petitioner within a period of three months. Against

which, the respondent Nos.1 to 6 filed an appeal in R.C.A.No.39 of 1998 before

the learned Principal Sub Judge-cum-Appellate Authority, Tiruchirappalli and

the said appeal was allowed on 21.10.2009. Challenging the same, C.R.P.

(MD).No.583 of 2010 has been filed before this Court.

3. The first petitioner filed R.C.O.P.No.36 of 1992 before the Rent

Controller-cum-Additional District Munsif, Tiruchirappalli, against the

respondent seeking eviction against the respondent and to direct the respondent

to vacate the premises and to put the first petitioner in possession of the same.

The said petition was dismissed by the Rent Controller, Trichirappalli on

17.11.1998. Aggrieved against the same, the first petitioner filed an appeal in

R.C.A.No.51 of 1999 on the file of the Principal Sub Judge-cum-Appellat

Authority, Trichirappalli and the same was dismissed on 21.10.2009.

Challenging the same, C.R.P.(MD).No.584 of 2010 has been filed before this

Court.

4. The learned counsel appearing for the petitioners would submit that the

deceased N.Pitchai Udaiyar is a landlord and the respective respondents are

tenants for wilful default and challenging the title of the deceased N.Pitchai

Udaiyar, the first petitioner filed R.C.O.P.Nos.255 and 36 of 1992 on the file of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/06/2025 03:12:09 pm ) C.R.P.(MD)Nos.583 & 584 of 2010

the Rent Controller-cum-Additional District Munsif, Tiruchirappalli, as against

the respective respondents herein. The Rent-Controlling Authority by its order

dated 19.02.1998 and 17.11.1998 dismissed R.C.O.P.No.36 of 1992 and

allowed R.C.O.P.No.255 of 1992. As against the dismissal order of

R.C.O.P.No.36 of 1992, the first petitioner preferred an appeal in R.C.A.No.51

of 1999 and also against the decree granted by the Rent Controlling Authority

in R.C.O.P.No.255 of 1992, the tenants preferred an appeal in R.C.A.No.39 of

1998 and the appeal filed by the first petitioner in R.C.A.No.51 of 1999 was

dismissed and the appeal filed by the tenants in R.C.A.No.39 of 1998 was

allowed. As against the concurrent finding and reversal finding of the lower

Court and the lower appellate Courts, the present petitions have been filed.

5. The learned counsel appearing for the petitioners would submit that

during the pendency of the appeals in R.C.A. Nos. 39 of 1998 and 51 of 1999,

the suit filed by third parties against the petitioners ended in their favour. As

against that judgment, the petitioners preferred an appeal before the lower

appellate Court with a delay. In view of the subsequent developments regarding

the title to the suit property, the petitioners seek liberty from this Court to file a

fresh RCOP against the respondents, in the event he succeeds in the appeal

before the lower appellate Court.

6. Heard the learned counsels appearing for the respondents.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/06/2025 03:12:09 pm ) C.R.P.(MD)Nos.583 & 584 of 2010

7. Accordingly, these Civil Revision Petitions stand dismissed, with

liberty to the petitioners to work out their remedy against the respondents after

the disposal of the appeal by the lower appellate Court, if they succeed in

establishing their title. No costs. Consequently, the connected miscellaneous

petitions are closed.

04.06.2025

Internet:Yes/No Index:Yes/No TSG To

1.The Principal Sub Judge-cum-Appellate Authority, Trichirappalli.

2.The Rent Controller-cum-Additional District Munsif, Trichirappalli

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/06/2025 03:12:09 pm ) C.R.P.(MD)Nos.583 & 584 of 2010

M.DHANDAPANI, J.

TSG

C.R.P.(MD)Nos.583 & 584 of 2010

04.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/06/2025 03:12:09 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