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

S.P.Chandran (Died) vs Muniyayee
2025 Latest Caselaw 3753 Mad

Citation : 2025 Latest Caselaw 3753 Mad
Judgement Date : 10 March, 2025

Madras High Court

S.P.Chandran (Died) vs Muniyayee on 10 March, 2025

                                                                                        SA(MD)No.133 of 2005

                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


                                                 Dated: 10/03/2025
                                                              CORAM
                                        The Hon'ble Mr.Justice G.ILANGOVAN
                                               SA(MD)No.133 of 2005

                     1.S.P.Chandran (Died)
                     2.S.P.Mohan (Died)
                     3.Thiyagavali
                     4.Poongothai
                     5.Renganayaki                                     : A1 to A6/Appellants/
                                                                         Plaintiffs 2 to 6
                     6.Amaravathy
                     7.S.P.C.Jeeva
                     8.S.P.C.Balu                     : LR.s of the deceased
                                                        1st appellant
                       (A6 to A8 are brought on record
                        as LR.s of the deceased 1st appellant
                        vide court order, dated 26/10/2016
                        in CMP(MD)No.2553 of 2016 in SA(MD)
                        No.133 of 2005)
                     9.M.Renugadevi
                     10.M.Indajith
                     11.M.Jayasri
                     12.M.Periyakaruppan              : LR.s of the deceased
                                                        2nd appellant

                         (Appellants 9 to 12 are brought
                          on record as LR.s of the deceased
                          2nd appellant, vide court order,
                          dated 26/11/2021 made in CMP(MD)
                          No.2930 to 2932 of 2021 in SA(MD)
                          No.133 of 2005)

                                                              Vs.

                     1.Muniyayee
                     2.Somasundaram (Died)
                     3.Narayanan Ambalam
                     4.Sankaranarayanan
                     5.Velayutham
                     6.Pandidurai                                        : Respondents 1 to 4/
                                                                           Respondents/
                                                                           Defendants



https://www.mhc.tn.gov.in/judis               ( Uploaded on: 24/03/2025 03:37:43 pm )
                     1/23
                                                                                           SA(MD)No.133 of 2005

                         (R4 to 6 are brought on record
                         as LR.s of the deceased 2nd respondent
                         vide Court order, dated 10/02/2021
                         made in CMP(MD)No.2933, 2936 and 2937
                         of 2021 in SA(MD)No.133 of 2005)


                                  PRAYER: Second Appeal is filed under Section 100 of
                     the Civil Procedure Code, to set aside the judgment and
                     decree passed in AS No.48 of 2003 on the file of the
                     District Judge, Sivagangai, dated 20/07/2004 confirming
                     the judgment and decree passed in OS No.86 of 1995, dated
                     21/02/2003 on the file of the Principal District Munsif,
                     Manamadurai.


                                     For Appellants : Mr.Natarajan
                                                      Senior counsel
                                                      for M/s.Vijayakumari Natarajan

                                      For R4 to R6         : Mr.D.P.Sundara Raj
                                                             for Mr.A.Sivaji

                                      For R1 and R3        : Ex-parte

                                      For R2               : Died


                                                       J U D G M E N T

This second appeal is filed against the judgment and

decree passed in AS No.48 of 2003 by the District Judge,

Sivagangai, dated 20/07/2004, confirming the judgment and

decree passed in OS No.86 of 1995, dated 21/02/2003 by

the Principal District Munsif, Manamadurai.

2.The plaint:-A portion of the suit property

situated in Survey No.326/118 measuring about 0.11.34

Hectare belongs to the plaintiffs ancestors. Another https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

portion was purchased by the father of the 2 nd plaintiff

on 23/06/1945. After purchase, they are enjoying the

property without any division and partition, in

occupation and possession by constructing the house,

cattle shed, etc. They were issued with patta No.1607.

The defendants have no right over the property. They are

having house and vacant site on the north of the suit

property. When the defendants started constructing a

house in the vacant site, attempted to encroach upon the

suit property. Hence, the suit for permanent injunction

and costs.

3.The second defendant filed written statement

adopted by the first defendant:- The title and possession

of the plaintiffs are denied. The suit property belongs

to the second defendant ancestrally. They were dealing

with the property right from the beginning and enjoying

the same by paying kist. It was locally called as

'Kalangarai Thottam'. The enjoyment of the second

defendant was objected. So, a panchayat was arranged, in

which the possession and enjoyment of the second

defendant's ancestors were recognized and issued a

receipt by the objectors. In the receipt, Sevugan Ambalam

the grand father of the plaintiffs 2 and 3 signed as a

witness. Similarly in various documents, the possession

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

and title of this defendant are mentioned and they were

in the habit of mortgaging and redeeming the same. Apart

from that, it is also stated that the suit is bad for

non-joinder of necessary parties and the suit simpliciter

for permanent injunction is not valid, since the title of

the plaintiff is denied.

4.Additional statement filed by the second defendant

states that the description of the property is not proper

and correct. In the property measuring about 6 cents,

wherein one SP.Sekaran, the brother of the 3rd plaintiff

and Kannathal constructed houses. The remaining 22 cents

belonged to the second defendant as mentioned in the

written statement. In the suit, the father of the second

plaintiff is not added as party, since the sale deed

dated 23/06/1945 was standing in his name. In the main

plaint, the sale deed, dated 23/06/1945 was suppressed.

But they have stated in the petition before the DRO

during patta transfer proceedings. The sale deed, dated

23/06/1945 is fabricated one. The suit property was not

mentioned in the partition that took place between the 1st

plaintiff's father and his sharer in 1950. Right from

1937 onwards, the document was available to show the

title and possession of the defendants. The second

defendant is in enjoyment of the property by constructing

cattle shed, raising trees, dumping yard.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

5.On the basis of the pleadings, the following

issues were framed by the trial court:-

(1)Whether the suit property is the ancestral property of the plaintiffs?

(2)Whether the plaintiffs are entitled for injunction as prayed for?

                                                (3)Whether         the       suit        property      is
                                         property       owned       by      the       2nd     plaintiff
                                         ancestrally?


                                                (4)Whether the suit is bad for non-
                                         joinder of necessary parties?


                                                (5)Whether           the         plaintiffs            are
                                         barred by estoppel?


                                                (6)To      what        other          reliefs,         the
                                         plaintiffs are entitled to?


                                                (7)Whether         the       sale        deed,    dated
                                         23/06/1945 is a genuine document?




6.During trial, on the side of the plaintiffs, 2

witnesses were examined and 7 documents marked. On the

side of the defendants, 4 witness were examined and 36

documents marked. The Commissioner's report & plan are

marked as Exs.C1 to C4.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

7.At the conclusion of the trial, the trial court

dismissed the suit without any costs. Against which, the

plaintiffs filed appeal before the District Court, which

confirmed the judgment and decree of the trial court.

8.Against which, this second appeal is preferred.

9.At the time of admission, the following

substantial questions of law are framed:-

(1)When the plaintiffs' lawful possession on the date of and prior to the filing of the suit is established, whether the courts below are right in dismissing the suit for bare injunction?

(2)When the suit is for mainly against the 1st defendant, who is the owner of the property which is north of the suit property and attempting to encroach into the suit property and when she has not contested the suit and further remained ex-parte in the appeal, whether the courts below are right in not passing decree for injunction against the 1 st defendant?



                                                 (3)Whether the view of the courts
                                         below    that     by     attesting             the     document

https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 24/03/2025 03:37:43 pm )



                                       Ex.B3     by     the         grand-father              of     the
                                       plaintiffs       2     and       3     will          amount    to
                                       admission,       is     in     consonance             with     the

settled principles under section 115 of Evidence Act and the Judicial Pronouncement in 2003(1)MLJ (DB)?

10.Heard both sides.

Substantial question of law No.2:-

11.This question of law is taken up first before

proceeding further for clarity.

12.The learned Senior counsel appearing for the

appellants would repeatedly contend that in the plaint,

permanent injunction was sought primarily against the

first defendant. But she did not contest the matter.

Remained ex-parte before the appellate court. So, both

the courts committed an error on law and in-fact in not

passing the order of permanent injunction against him.

Whether this argument is correct on record is to be

clarified first.

13.In the plaint, there is specific plea that the

defendants are having property on the north. They

attempted to encroach upon the suit property at the time

of constructing the house.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

14.But there is no specific plea in the plaint to

the effect that the first defendant namely Muniyaee

attempted to encroach upon the property. It has been

simply stated that the defendants attempted to encroach

upon the property. Even in the prayer portion, injunction

was sought against all the defendants and not against the

first defendant alone. So, the argument raised by the

appellants at the first instance is not correct on

record.

15.Now coming to the next question, whether the

first defendant did not contest the matter before the

trial court is concerned, this is also not correct on

record. The statement was filed by the second defendant

on the ground that he claimed exclusive title and

possession over the suit property. The first defendant

adopted the written statement. She was represented by

Counsel before the trial court. But did not appear before

the appellate court. When the plaint is filed against all

the defendants claiming permanent injunction, now it is

too late for the appellants to say that primarily it was

against the first defendant. Simply because the first

defendant did not file any independent written statement

and lead evidence, it does not mean that she remained ex-

parte or she ought to have been set ex-parte by the trial

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

court. This argument does not appeal to me. There is no

compulsion of law that a party to the suit must lead

evidence, failure will amount to remain ex-parte. Such a

course is not at all available. So, this primary

contention made by the appellants is devoid of merit and

rejected outright. So, the judgments cited by the

appellants in Ramachandra Keshav Adke (Dead) by Lrs. Vs.

govind Joti Chavare and others {AIR 1975 SUPREME COURT

915); and Chintaman Sukhdeo Kaklij and others Vs. Shivaji

Bhausaheb Gadhe and others [2004(4)MHLJ 739] have no

application at all. So, this argument is rejected

outright and this substantial question of law does not

arise at all.

Substantial question law No.1:-

16.Since it is the concurrent finding by the trial

court and appellate court with regard to the possession

and title of the plaintiffs, it is submitted by the

learned Senior Counsel appearing for the appellants that

by virtue of law settled by the Hon'ble Supreme Court in

State of Rajasthan and others Vs. Shiv Dayal and another

[2019(5)CTC 843], there is no bar for this court to

interfere if the following conditions as narrated in para

21 and 22 of the judgment attract.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

“21.When any concurrent finding of fact is assailed in Second Appeal, the Appellant is entitled to point out that it is bad in law because it was recorded de hors the pleadings or it was based on no evidence or it was based on misreading of material documentary evidence or it was recorded against any provision of law and lastly, the decision is one which no Judge acting judicially could reasonable have reached (See observation made by learned Judge Vivian Bose,J., as His Lordship then was a Judge of the Nagpur High Court in Rajeshwar Vishwanath Mamindwar and others Vs. Dashrath Narayan Chilwelkar and othrs, AIR 1943 Nag. 117, Para 43).

22.In our opinion, if any one more ground, as mentioned above, is made out in an appropriate case on the basis of the pleadings and evidence, such ground will constitute Substantial Question of Law within the meaning of Section 100 of the Code.”

17.So, according to him, when the finding of the

trial court and the appellate court are not in consonance

of the principles set out above, this court can

interfere. According to him, the trial court and the

appellate court non-suited the plaintiff mainly based

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

upon the boundary recitals in various documents and the

attestation made in Ex.B3 by the grand-father of the 2 nd

plaintiff. So, according to him, re-appreciation of the

facts is required.

18.Before we go into the main issue, one primary

point which requires to be addressed first is absent of

declaratory relief in the plaint. In a suit for

injunction simpliciter, when a genuine plea is raised

regarding the title, it is the duty of the plaintiffs to

amend the plaint. This is the settled proposition of law.

19.The learned counsel for the respondents 4 to 6 is

referring to the judgment of the Hon'ble Supreme Court in

Anathula Sudhakar Vs. P.Buchi Reddy [2008(6)CTC 237(SC)],

which is a classics on this point, wherein it has been

held as follows:-

“21.To summarize, the position in regard to suits for prohibitory injunction relating to immovable property, is as under:

(a) Where a cloud is raised over plaintiff's title and he does not have possession, a suit for declaration and possession, with or without a consequential injunction, is the remedy.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

Where the plaintiff's title is not in dispute or under a cloud, but he is out of possession, he has to sue for possession with a consequential injunction. Where there is merely an interference with plaintiff's lawful possession or threat of dispossession, it is sufficient to sue for an injunction simpliciter.

                                        (b)As        a       suit          for         injunction
                                  simpliciter         is      concerned                only     with

possession, normally the issue of title will not be directly and substantially in issue. The prayer for injunction will be decided with reference to the finding on possession. But in cases where de jure possession has to be established on the basis of title to the property, as in the case of vacant sites, the issue of title may directly and substantially arise for consideration, as without a finding thereon, it will not be possible to decide the issue of possession.

(c)But a finding on title cannot be recorded in a suit for injunction, unless there are necessary pleadings and appropriate issue regarding title [either specific, or implied as noticed in Annaimuthu Thevar (supra)]. Where the averments regarding title are absent in a plaint and where there is no issue https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

relating to title, the court will not investigate or examine or render a finding on a question of title, in a suit for injunction. Even where there are necessary pleadings and issue, if the matter involves complicated questions of fact and law relating to title, the court will relegate the parties to the remedy by way of comprehensive suit for declaration of title, instead of deciding the issue in a suit for mere injunction.

                                              (d)Where         there           are          necessary
                                      pleadings          regarding                 title,            and

appropriate issue relating to title on which parties lead evidence, if the matter involved is simple and straight- forward, the court may decide upon the issue regarding title, even in a suit for injunction. But such cases, are the exception to the normal rule that question of title will not be decided in suits for injunction.”

20.Against this judgment, the learned counsel

appearing for the appellants would rely upon the judgment

of the Hon'ble Supreme Court in Iqbal Basith and others

Vs. N.Subbalakshmi and others [2021(2)CTC 104] and would

contend that since the title of the plaintiffs is not

disputed and the possession is proved on the basis of the https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

evidence on record, both the courts committed illegality

in dismissing the suit.

21.But in the judgment reported in 2021(2)CTC 104,

there was no issue with regard to the title of the

property. But in spite of that, the suit was dismissed

stating that title was not established. Only on that

circumstance, the Hon'ble Supreme Court allowed the suit

for permanent injunction. Here, it is not the case. As

mentioned above, the title was disputed by the defendants

in a bona-fide and genuine manner as the documents and

the discussion made by the trial court and the appellate

court indicates. With this background, we will go

further.

22.Another important feature is that the trial court

and the appellate court committed an error in

appreciating the documentary evidence. They relied upon

the boundary recitals in various documents filed by the

defendants. Now it is well settled principles of law,

boundary recitals in a document, which is not inter party

is not an evidence in the absence of examination of

executants V.Amaiappa Nainar died and others Vs.

A.Annamalai Chettiar (died) and others (1972(1)MLJ 317

(DB).

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

23.We can eschew or remove those documents from

consideration and takn up only title document relied on.

24.So, before we go into the documents of the

defendants, it is the duty of the plaintiffs to prove the

possession and of course, the title prima facie. Before

that, we will take up the physical feature available in

the suit property as brought by the Commissioner. In a

portion of the suit property, houses of one Kannathaal,

SP.Sekaran (who are not parties) and the third plaintiff

are situated. Here and there, we find some trees and

haystack on the north of the third plaintiff's house and

on the south-east. The importance of the physical feature

is that when SP.Sekaran and Kannathal houses are

situated, the suit is filed for permanent injunction

without impleading them as parties.

25.It is admitted by the defendants that the

plaintiffs are entitled for 6 cents situated on the

north- east side. Even during the course of the argument,

it was fairly conceded that they have no objection in

respect of their 6 cents on the north-east. On that

account, the learned Senior counsel appearing for the

appellants would submit that the trial court as well as

the appellate court have committed an error in not

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

granting the limited prayer in respect of the admitted

portion. But a valid reason was assigned by the trial

court for not granting this limited portion of injunction

and we will discuss about that point later.

26.Now coming back to the case of the plaintiffs, as

mentioned above, they are claiming title over the

property by virtue of the sale deed, dated 23/06/1945 for

a portion, which covers 6 cents, which is admitted by the

defendants. So, we can concentrate on the remaining

portion. Whether the plaintiffs established the title

and possession, the trial court has traced the genealogy

of the plaintiffs. As per the trial court finding, one

Karuthan Ambalam was the ancestor. He had two sons namely

Sevugan Ambalam and Krishnan Ambalam. Sevugan Amablam

had two childrens namely Periya Karuppan and Chinna

Karuppan. The plaintiffs 2 and 3 are the children of

Peria Karuppan. Krishnan had a son by name Paulchamy.

Paulchamy's wife is Kannathal. The daughter was Ayyammal.

The plaintiffs 1 and 2 are the childrens of the deceased

first plaintiff. The first plaintiff is the maternal

Uncle of the plaintiffs 2 and 3.

27.This is not disputed by the parties. As mentioned

above, the house of Kannathal is situated in a portion of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

the suit property. Now coming to the second defendant's

case is that the first defendant ancestor purchased the

property from one Yegal. From the legal heirs of Yegal,

the first defendant purchased the property under Ex.B1,

on 03/12/1991 and we will go to the evidentiary value of

Ex.B1 later. So, except Ex.A1, no other title document is

produced by the plaintiffs. Ex.A4 is the patta standing

in the name of SP.Mohan and Vellaichamy. Ex.A5 is Natham

survey patta issued in the name of SP.Mohan and

Vellaichamy. This, according to the defendants, was

cancelled under the order, dated 07/06/1996 by the DRO.

28.At this juncture, the learned Senior counsel

appearing for the appellants would submit that against

the order passed by DRO, he filed writ petition before

this court. That writ petition was allowed and the order

passed by the DRO was set aside. The matter was remitted

back to the DRO. But so far, no order was passed. This

was not noticed by the appellate court. So, according to

him, when the order was set aside and so far no proper

order was passed, the patta granted under Ex.A5 will show

their possession.

29.Since the revenue proceedings are still pending,

no definite finding can be recorded by this court in

respect of the relevancy of the pattas.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

30.Now ignoring the patta, we will go to the other

documents produced on the side of the defendants to show

that the suit property did not belong to the plaintiffs.

They would rely upon Ex.B2 partition deed took place in

the family of the plaintiffs, which is dated 01/06/1950.

31.It is contended on the side of the defendants

that if really the property belongs to the plaintiffs

family and in enjoyment, they would have definitely

partitioned the property under Ex.B2, wherein specific

recital is made to the effect that except the property

mentioned in the partition deed, no other properties are

available, ancestral in character for division. So, this

was admitted by PW1 during the course of the evidence

that in the partition deed under Ex.B2, this property was

not shown.

31.Another indirect plea raised by the defendants is

that Ex.B3 arose, when the possession of the second

defendant was disputed by the third party. A panchayat

was convened, in which they received Rs.25/-, recognized

the possession of the second defendant, in which the

plaintiffs' grand father signed as a witness. In respect

of which, the 3rd substantial question of law was framed.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

32.In this context, the learned Senior counsel

appearing for the appellants would submit that mere

attestation to a document will not operate as estoppel

that too against the interest of the plaintiffs and for

that purpose, he would rely upon the judgment of the

Hon'ble Supreme Court reported in K.A.Selvanachi and

another Vs. Dr.S.R.Sekar and another [(2003)5 MLJ 769].

33.No doubt that mere estoppel will not create any

title in favour of any party. More over, the document

Ex.B3 under was not executed in the presence of the

plaintiffs. Only their grand-father signed as a witness

in the document. More over, none was examined on the side

of the defendants to prove the document that it was

executed in the presence of the grandfather of the

plaintiffs. So, that document need not be taken into

account.

34.But the documents filed by the defendants in the

form of mortgage, redemption and more particularly, the

suit in OS Nos.69/1945, 124/1962, 142/1962 and 331/1994

between the parties, it was admitted by the plaintiff

himself, which shows that he has knowledge about the

previous suits. Para 24 of the trial court judgment is

devoted to this pervious suits. When the plaintiff's

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

predecessor-in-title or ancestors as the case may be are

parties to the above said proceedings, now the plaintiffs

are estopped from disputing the correctness of those

findings.

35.More importantly, ignoring all those things, the

present plaintiffs are the parties in the partition deed,

dated 01/06/1950. As mentioned above, the present suit

property was not mentioned in the partition deed, which

fact is also admitted by the plaintiffs. The relevancy of

this document is elaborately discussed by the trial court

in para 18. Wherein a specific admission by the

plaintiff's ancestor that the suit property belongs to

the defendants. This finding of fact was approved by the

appellate court also. So, this record of finding with

regard to the factual aspect clearly shows that the

plaintiffs or their ancestors were not having any right,

title or possession over the suit properties. Without any

basic document, it appears that the suit has been filed

for mere injunction. When a genuine dispute of title is

raised by the defendants, it is the duty of the

plaintiffs to amend the plaint for declaratory relief.

But they failed to do so. So, the judgment of the Hon'ble

Supreme Court in Anathula Sudhakar's case clearly

applies. On that ground also, the suit is not

maintainable.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

36.Now coming back to the limited request made by

the plaintiffs regarding north-east 6 cents, as mentioned

above, that request of the plaintiffs or limited prayer

was rejected by the trial court for valid reasons.

37.Now we will see the reason assigned by the trial

court for negativing the limited request. As mentioned

above, within the north-east 6 cents, the house of

Kannathal and SP.Sevugan Ambalam are situated. Kannathal

was allotted with the property as per Ex.B2, partition

deed. When this being the position, how the plaintiffs

are entitled for injunction in respect of north-east 6

cents is not satisfactorily explained by the plaintiffs.

The plaintiffs are not entitled to get injunction,

wherein they had no houses, but the houses of third

parties are available. It is also the finding of the

trial court, which requires no interference.

38.Accordingly, the first substantial question of

law is answered that the plaintiffs failed to establish

the possession and title on the date of filing of the

suit. The finding of fact recorded by the trial court as

confirmed by the appellate court are sustained and no

substantial question of law arises.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 pm )

39.The second substantial question of law does not

arise at all for the reasons or discussion made above.

40.The third substantial question of law is also

answered that dehors Ex.B3 the title and possession of

the defendants are established. On the contra, the

plaintiffs were not.

41.In the result, this second appeal is dismissed

with costs, confirming the judgment and decree passed by

the courts below.

                     Index:Yes/No                                                                  10/03/2025
                     Internet:Yes/No
                     er




                     To,

                     1.The Principal District Munsif,
                       Sivagangai.

                     2.The District Judge,
                       Sivagangai.

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




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 24/03/2025 03:37:43 pm )





                                                                              G.ILANGOVAN, J

                                                                                             er









                                                                                   10/03/2025




https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/03/2025 03:37:43 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