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

J.Dheepakkumaran vs The District Collector
2025 Latest Caselaw 5213 Mad

Citation : 2025 Latest Caselaw 5213 Mad
Judgement Date : 23 June, 2025

Madras High Court

J.Dheepakkumaran vs The District Collector on 23 June, 2025

Author: M.Sundar
Bench: M.Sundar
                                                                                                   W.P.No.22144 of 2025

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED : 23.06.2025

                                                                 CORAM

                                       THE HONOURABLE MR.JUSTICE M.SUNDAR
                                                      and
                                      THE HONOURABLE MR.JUSTICE R.SAKTHIVEL

                                                       W.P.No.22144 of 2025

                     J.Dheepakkumaran                                                                    ... Petitioner

                                                                      vs.

                     1.           The District Collector
                                  District Collectorate
                                  Villupuram, Villupuram District

                     2.           The Revenue Divisional Officer
                                  Revenue Divisional Office
                                  Villupuram, Villupuram District

                     3.           The Tahsildar
                                  Tindivanam Taluk
                                  Villupuram District – 604 001

                     4.           Udhaykumar

                     5.           Nirmala

                     6.           Mr.Thirugnanam

                     7.           M.Perumal                                                  ... Respondents




                     Page Nos.1/9




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 26/06/2025 06:37:09 pm )
                                                                                             W.P.No.22144 of 2025

                            Writ Petition filed under Article 226 of the Constitution of India
                     seeking a writ of mandamus, directing the respondents 1 to 3 to remove the
                     encroachments in S.No.7/10, Old Survey No.175, classified as Kuttai
                     Poramboke situated at T.Panchalam Village, Tindivanam Taluk, Villupuram
                     and S.No.224 classified as government poramboke situated at Melpakkam
                     Village, Tindivanam Taluk, Villupuram District encroached by Respondents
                     4 to 7 within a time to be stipulated by this Court.

                                  For Petitioner     :         Mr.S.S.Karthikeyan
                                                               for M/s.Jury Brain Law Offices

                                  For Respondents :            Mr.T.K.Saravanan
                                                               Additional Government Pleader
                                                               for R1 to R3


                                                                ORDER

[Order of the Court was made by M. SUNDAR, J.]

Captioned 'Writ Petition' has been filed with a mandamus prayer qua

removal of alleged encroachment in S.No.7/10, Old Survey No.175,

classified as Kuttai Poramboke situated at T.Panchalam Village, Tindivanam

Taluk, Villupuram and S.No.224 classified as government poramboke

situated at Melpakkam Village, Tindivanam Taluk, Villupuram District.

2. Inaction on the part of official respondents has necessitated

captioned WP is learned counsel's say.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

3.Issue notice to official respondents (R1 to R3).

4. Mr.T.K.Saravanan, learned Additional Government Pleader accepts

notice for official respondents.

5. As regards S.No.7/10, learned State counsel submits that it is patta

land and patta has been granted in favour of one Nirmala (R5). Learned

State counsel has placed before us a photo copy of the patta. A scanned

reproduction of the same is as follows:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

6. Learned counsel for writ petitioner adverting to 'A' Register

submits that S.No.7/10 was originally S.No.175 which in its entirety has

been classified as 'Kulam'. We express no opinion on this but we leave open

all the rights of the writ petitioner including the rights to seek cancellation

of patta. Though obvious, we make it clear that if such proceedings are

initiated, the patta holder has to be put on notice and given an opportunity.

7. As regards S.No.224, learned State counsel submits that the same

has been classifed as 'Odai', survey is in the anvil and depending on the

survey outcome, action for removal of encroachment (if found) will be

initiated vide 'the Tamil Nadu Protection of Tanks and Eviction of

Encroachment Act, 2007 (Tamil Nadu Act 8 of 2007)' (hereinafter 'Tanks

Act' for the sake of brevity).

8. Though obvious, this Court deems it appropriate to make it clear

that due process of law vide Tanks Act necessarily means adherence to

procedure put in place by a Hon'ble Full Bench of this Court vide

T.K.Shanmugam case [T.K.Shanmugam Vs. State of Tamil Nadu] reported

in 2015 (5) LW 397. As regards T.K. Shanmugam principle, relevant

paragraphs are sub sub-paragraphs (i) to (iii) of subparagraph (f) of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

paragraph 15 and the same reads as follows:

'15.Certain provisions of Tank Act namely, Sections 4 to 10 were challenged in a Writ Petition with a prayer to declare those provisions as null and void and contrary to Article 14 of the Constitution of India on the ground that those provisions confer upon the executive, unguided and uncanalised discretionary power, since they denied to the persons aggrieved an opportunity of being heard. The said Writ petition was heard by a Division Bench to which one of us (M.Sathyanarayanan,J.) was a party. The Division Bench took note of the various decisions including the decision in the case of Sivakasi Region Tax Payers Association (supra), disposed of the Writ Petitions without declaring the provisions of the Act as unconstitutional, since no opportunity is given and held that there is nothing in the Act which excludes the principles of natural justice, the Act (Tank Act) does not specifically indicate that the encroachers do not have right to be heard and issued the following directions vide judgment dated 10.02.2010, reported in 2010 3 MLJ 771.

(a) .....

(b) .....

(c) .....

(d) ......

(e) .....

(f) We uphold the Act, while we provide for observance of principles of natural justice within the Act itself, as under.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

(i) When the officer of the Public Works Department publishes the notice in Form-II in the notice boards of the offices of Village Administrative Officer, Village Panchayat Office and the Water Resources Organization, notice shall also be issued to the alleged encroacher to the effect that the survey indicates that the place in his/her occupation is an encroachment and secondly, the notice in Form-III of the Rules may be issued.

(ii) On receipt of the said notice, the encroacher may give his/her objections relating to the classification of the land in his/her occupation and the nature of the encroachment within a period of two weeks.

(iii) Thereafter, the authorities shall consider the objections and pass appropriate orders, in accordance with the provisions of the Act, giving time to the encroachers to remove the encroachment.'

To be noted, T.K.Shanmugam reiterates T.S.Senthil Kumar principle

[T.S.Senthil Kumar Vs. Government of Tamil Nadu reported in (2010) 3

MLJ 771] rendered by Hon'ble Coordinate coequal Division Bench.

9. The above means that the private respondents (R4 to R7) who are

alleged encroachers and / or any other encroacher/s will be put on

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

notice/show caused, given an opportunity and action will be subject to and

depending on cause shown / response of noticee/s. Therefore, captioned

main WP is taken up with the consent of learned counsel for writ petitioner

and State counsel, dispensing with notice to private respondents. Though

obvious, it is made clear that this order does not touch upon the rights of

private respondents and / or any other noticee/s under the Tanks Act. This

means that all the rights and contentions of private respondents and/or any

other noticee/s stand preserved for responding suitably when show caused /

visited with notices. Though obvious, for the sake of specificity, it is

clarified that this Court, in instant order, has not expressed any view or

opinion one way or the other regarding alleged encroachment qua said water

body.

10. In the light of the narrative thus far, captioned main WP is

disposed of in the aforesaid manner, recording the stated position of learned

State counsel that survey will be done within a period of six weeks from

today, i.e., on or before 04.08.2025 and action if any, under the Tanks Act

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/06/2025 06:37:09 pm )

will be commenced as expeditiously as the business of official respondents

would permit but in any event within a period of six weeks therefrom i.e.,

on or before 15.09.2025. There shall be no order as to costs.

                                                                                 (M.S.,J.)           (R.S.V.,J.)
                                                                                          23.06.2025
                     Index : Yes / No
                     Neutral Citation : Yes / No
                     Speaking / Non-speaking
                     gpa

                     To

                     1.           The District Collector
                                  District Collectorate
                                  Villupuram, Villupuram District

                     2.           The Revenue Divisional Officer
                                  Revenue Divisional Office
                                  Villupuram, Villupuram District

                     3.           The Tahsildar
                                  Tindivanam Taluk
                                  Villupuram District – 604 001









https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 26/06/2025 06:37:09 pm )


                                                                                  M.SUNDAR, J.,
                                                                                          and
                                                                               R.SAKTHIVEL, J.,

                                                                                                gpa









                                                                                         23.06.2025









https://www.mhc.tn.gov.in/judis     ( Uploaded on: 26/06/2025 06:37:09 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