Citation : 2025 Latest Caselaw 4176 Mad
Judgement Date : 19 March, 2025
C.S.No.790 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 19.03.2025
CORAM:
THE HONOURABLE MR.JUSTICE A.A.NAKKIRAN
C.S No.790 of 2014
S.Sekar .. Plaintiff
..Vs..
1.E.Dhanapal
2.P.Krishnaveni
3.Poongothai
4.M/s.C.G.Construction
Rep. by its Partner
C.Geetha
No.25/5, Umayal Road
Kilpauk, Chennai-600 010
(Substituted as per order dated
24.06.2022 in A.No.2322 of 2022)
5.A.I.Shaheer
6.R.K.Jalan .. Defendants
Prayer: Civil Suit has been filed under Order VII Rule 1 of C.P.C and
Order IV Rule 1 of Original Side Rules, praying to pass the following
judgement and decree:
i) Directing the defendants 5 and 6 to pay the plaintiff a sum of
Rs.1,02,48,000/- within a prescribed period.
1/24
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
C.S.No.790 of 2014
ii) directing the defendants 5 and 6 to pay the costs of the suit.
(Prayer 2 is deleted as per order dated 08.02.2019 passed in Appl.No.2786
of 2018 and time extended for carrying out amendment as per order dated
21.02.2018.)
For Plaintiff : Mr.Rajamanickam
(For Mr.V.Manoharan)
For Defendants : Mr.S.Ramesh for D1 to D3, D5 & D6
D4-Exparte
*****
JUDGMENT
This Civil Suit has been filed for recovery of money and for costs.
2. The case of the Plaintiff, as set out, in the plaint is as follows:-
(i) The plaintiff was a close associate of the fourth defendant for
more than 20 years and worked as Project Consultant and helped him in
completing number of projects viz., promotion and construction of
apartments and individual houses. His remuneration depended upon the
value of project. The first to third defendants approached the fourth
defendant to identify a good property in and around Madras City and
suburban area. The work was entrusted to the plaintiff and the plaintiff
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
after several visits and efforts found the lands in S.No.1455, St.Thomas
Mount Village measuring about 24 grounds 252 sq.ft. which was
physically occupied by legal representatives of late John Mathias for
several decades. After inspection and satisfaction, the defendants 1 to 4
agreed to purchase the lands from the occupiers namely legal heirs of late
John Mathias and obtain patta from the Revenue Department at their own
cost and expenses. After signing the agreement and parting of advance
amount, the plaintiff was entrusted with the work of getting either regular
patta or assignment patta from the Tahsildar, Tambaram Taluk. The
plaintiff spent his own money going to Taluk Office, R.D.O's office and
later Collector's office at Kancheepuram. Only then, it was found that the
land belonged to one late T.S.Swaminatha Iyer and enjoyed by him at his
own right and after his demise, his legal heirs are the title holder and only
if the land is purchased from the L.Rs of late T.S.Swaminatha Iyer, patta
can be obtained. Hence the defendants 1 to 4 gave up the agreement with
John Mathias and instructed the plaintiff to find out legal heirs of
T.S.Swaminatha Iyer. Late Swaminatha Iyer left more than seven children
and a widow and all of them have been residing in several places in
Tamilnadu. The plaintiff after spending a few lakhs of rupees from his
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
own pocket and after a man hunt in and around Tamilnadu traced the legal
heirs, negotiated with them and obtained pucca sale deeds from them in
favour of D1 to D3. Of course, the sale price, stamp duty etc. met by the
first to four defendants.
(ii).Thereafter, the plaintiff was asked to get regular patta. He tried
his best and made several attempts upto the Revenue Secretary. But due to
the non co-operation among the defendants 1 to 4 who were not prompt in
complying with some of the inevitable expenses, the Revenue Secretary
rejected the claim for patta. The predecessors in title of the defendants 1 to
4 had been in occupation of these lands under registered sale deeds the
first of such sale deed dated back to 1902. Whileso, the rejection of patta
by the government was erroneous. The plaintiff advised the defendants 1
to 4 to file necessary civil suit before the District Judge at Chengalpet for
declaration and mandatory injunction directing the Collector to issue patta
for the said land. Unfortunately, the defendants 1 to 4 did not act as per
the plaintiff's advice. The defendants 1 to 4 wanted quick money and
therefore, they decided to sell the suit property for less profit leaving the
purchaser to take his own course for getting patta. While the plaintiff was
the man behind everything and did all the work, the question of payment
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
to plaintiff was discussed and on 19.09.2003 a M.O.U was signed under
which the defendants 1 to 4 agreed to pay 30% of the profit when the
property was sold to some third party.
(iii).At this juncture, the defendants 5 and 6 and one Jalaludeen
approached the defendants 1 to 4 and offered to purchase these lands
measuring 24 grounds at a price of Rs.25 lakhs per ground and a M.O.U
was signed on 07.09.2006 between the defendants. The responsibility of
obtaining patta was taken by the defendants 5 and 6. A fat advance also
was received by defendants 1 to 4. But they did not tell anything to the
plaintiff and kept him in dark in order to avoid payment of 30% to him.
Admittedly, the plaintiff is entitled to 30% of the profit and he personally
contacted fourth defendant and pressed him for payment. The fourth
defendant explained to the plaintiff that the first, second and third
defendants had to make payment and he is only their agent and that he
would get their instruction regarding the payment to the plaintiff. Again
on 11.09.2006 when the plaintiff contacted the fourth defendant, he told
that 30% out of profit was not possible in view of their profit fallen short
of their expectation and that first to third defendants agreed to give
Rs.60,00,000/- in full settlement of all the claims of the plaintiff. He also
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
offered to give the same in writing and accordingly, on 11.09.2006 the
fourth defendant as power agent of defendants 1 to 3 signed an agreement
to pay Rs.60,00,000/- in full settlement of all the claims of the plaintiff.
The salient feature of the agreement is as follows:
1. Rs.60,00,000/- shall be paid to the plaintiff by D1 to D4.
2. Rs.1,00,000/- paid as advance on 11.09.2006 and the balance will be paid when 6th defendant settles and pay entire sale price.
3. Whatever amounts received by vendors D1 to D4 from D5 and D6 proportionately plaintiff also shall be paid.
4. In case of the defendants/vendors 1 to 4 fails, the plaintiff has been authorized to recover the entire amount from D5 and D6 directly.
(iv).The plaintiff believed the words of the fourth defendant and
satisfied with the assurances and was keeping quiet hoping that he would
be paid promptly. But all his hopes failed. The defendants 1 to 4 have
been frequently met D6 and received part payments towards the sale price.
But they did not make proportionate payment to the plaintiff. Hence the
plaintiff issued a legal notice on 22.11.2006 to the defendants 1 to 4
calling upon them to pay the assured amount of Rs.60,00,000/- . To the
shock of the plaintiff, the defendants 1 to 3 sent a reply on 26.12.2006
rejecting the claim of the plaintiff since the power given to fourth
defendant on 26.10.2005 was cancelled on 07.09.2006 and therefore, his
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
agreement to pay Rs.60,00,000/- to the plaintiff on their behalf, on
11.09.2006 was not binding on them. The plaintiff sent a rejoinder on
12.02.2007. In the meanwhile, fifth and sixth defendant promised that they
would make direct payment to the plaintiff when final settlement of
payment to D1 to D4. The agreement dated 11.09.2006 signed by fourth
defendant, as power agent of the defendants 1 to 3 is valid and binding on
the defendants 1 to 3. The alleged cancellation of power on 07.09.2006 is
not correct. The power was cancelled only on 18.09.2006. Hence the
vendors/defendants 1 to 4 are liable to pay Rs.60,00,000/- to the plaintiff
as otherwise the defendants 5 and 6 are liable to pay out of the sale price.
(v). As per agreement dated 11.09.2006, the defendants 1 to 4
ought to have paid amounts to the plaintiff proportionately to the amounts
received by them on various dates from the purchasers/D5 & D6. But they
have not done so except small amounts. The plaintiff understands now that
out of Rs.6,02,62,500/- being the sale price, the vendors/defendants 1 to 4
received entire sale price from the purchasers and passed on a full and final
settlement letter on 16.06.2008 and D5 and D6 also took possession of the
suit property. As per that letter of final settlement, the defendants 5 and 6
agreed to pay Rs.50 lakhs to the plaintiff from and out of sale price. On
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
the same day, the defendants 1 to 3 executed a power of attorney in favour
of D5 in lieu of sale deed. The plaintiff contacted several times in person
the 6th defendant along with the 4th defendant to receive the payment of
Rs.50 lakhs. But the sixth defendant always gave evasive replies inspite of
several demands including telegrams.
(vi).The following clause at Page No.3 of the agreement dated
11.09.2006 is very clear.
"In case the payment is delayed, Mr.Sekar is authorized to recover the same from the purchaser directly on account of first party".
The plaintiff has authority to receive Rs.60,00,000/- from the 5th and 6th
defendants and late Jalaludeen who are the purchasers of the property. He
had already received Rs.18 Lakhs. The balance amount is only R.42 Laksh.
The defendants know about the agreement dated 11.09.2006. They have
admittedly retained the above amount out of sale price. The plaintiff
stepped into the shoes of the vendors D1 to D3 sofar as the payment of
Rs.60 Lakhs which is a part of sale price. The plaintiff is therefore entitled
to recover the amount of Rs.42,00,000/- being balance from the
purchasers/defendants 5 and 6 and from the suit property as unpaid vendor
and the plaintiff has got a lien on the property as unpaid vendor.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
vii.)The defendants 5 and 6 in the final settlement letter dated
16.06.2008 has admitted that they have paid only a sum of
Rs.6,02,62,500/- towards the sale price of Rs.6,02,62,500/- and retained a
sum of Rs.2,03,00,000/- agreeing to pay the same to several persons
including the plaintiff. The balance of said amount retained by the
defendants 5 and 6 is a charge on the suit property comprised in S.No.1455
of St.Thomas Mount Village, Chennai-600 016. Unless the said charge is
cleared the defendants 5 and 6 will not get proper title to the property. .As
per the letter dated 16.06.2008 under which the charges created the
plaintiff is entitled to get a sum of Rs.50,00,000/-. But the actual amount
payable is only Rs.42,00,000/- which is the balance amount. The plaintiff
is entitled to interest at 24% per annum from the date of charge created
viz., 16.06.2008 which works out to Rs.60,48,000/-. The total amount
including the interest payable by the defendants is Rs.1,02,48,000/-. Since
the defendants failed and neglected to pay the said amount, the plaintiff is
constrained to file the present suit.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
3. The case of the Defendants 1 to 3 and 5 to 6 in a nutshell, as set
out in his written statement, is as follows:-
(i). The plaintiff is an employee of the 4th defendant. The 4th
defendant to support the plaintiff has colluded and created records namely
Memorandum of Understanding dated 11.09.2006 without any authority
and has remained exparte in the suit. The defendants 1 to 3 did not engage
services of the plaintiff on regular basis as a real estate agent and he on his
own volunteered to secure the property in question for the defendants 1 to
3. Believing the words of plaintiff, defendants 1 to 3 purchased the
property in question at Survey No.1455, St. Thomas Mount Village.
Subsequently, the defendants noticed that the said property has been
entangled in several litigations. Though the title in respect of the property
was traceable by way of registered documents from 1902, patta had not
been issued by the government and in the government records, the land has
been classified as 'puramboke'. Since the plaintiff was the person who
identified so called owners and facilitated the sale, he was made
responsible for clearing the litigations and to obtain patta in favour of the
defendants 1 to 3. The plaintiff relies on an agreement dated 19.09.2003
and surprisingly has not filed the same before this Court. The defendants 1
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
to 3 have invested huge amount expecting to develop the property and
make some income from the same. However, on account of inability of
plaintiff to obtain patta, the defendants could not deal with the property
and enjoy the property by developing the same.
(ii)The defendants 1 to 3 suffered huge loss in the transaction
as they were not able to develop the property and they were forced to sell
the property for a pittance since they could not withstand further losses.
As the plaintiff is responsible for losses, the quantum of any payment for
his alleged services would not arise. In fact the plaintiff has not done any
service by securing the property for defendants but straddled them with a
dispute which till date has not been cleared. As the land in question has
been classified as 'Puramboke' in government records, no authority is ready
to give planning permission and consequently the defendants are unable to
do anything with the property thereby negating the very purpose of its
purchase. It would be clear that the role of plaintiff is not merely
identifying property but also facilitating entire aspect of the transaction
including legal clearance. The plaintiff has abandoned his work halfway
and is now seeking service charge which is highly unethical. The 4th
defendant was never agent of defendants 1 to 3 consequent to cancellation
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
of power of attorney with the knowledge and consent of the 4th defendant.
Once power of attorney stands cancelled, the 4th defendant cannot validly
create a binding agreement on behalf of the defendants 1 to 3. Therefore,
the reference to the agreement dated 11.09.2006 is misplaced and
mischievously created for the purpose of suit. A bare perusal of agreement
would reveal that when all the agreements in the transaction have been
computer print outs, this agreement alone has been hastily typed in a
typewriter. The plaintiff was aware of cancellation of power of attorney as
he was present when the memorandum of understanding dated 07.09.2006
was executed. In fact, the 4th defendant is party to MOU dated 07.09.2006
which specifically speaks about cancellation of power of attorney. The
plaintiff being employee of 4th defendant for obvious reasons MOU dated
11.09.2006 has been created. Now the 4th defendant has also chosen to
remain silent in the suit. At no point of time, the 5th and 6th defendants
agreed to settle the plaintiff directly when the final settlement is being
made to the defendants 1 to 3.
(iii).This suit is hopelessly barred by limitation. Even as per the
averments contained in the plaint, the sale in favour of 5th and 6th
defendants was completed in June 2008 and the legal notices have been
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
exchanged as early as in November 2006. After a period of more than 8
years after denial of liability, the present suit filed in 2014 is barred by
limitation. Further, the suit is not maintainable before this Court for want
of territorial jurisdiction. The suit being one for land in the light of the 2nd
relief sought for in the plaint and there being repeated pleadings in plaint
that a charge has been created over the property, the property being
situated outside the territorial jurisdiction of this Court, the suit suffers for
want of territorial jurisdiction. No charge has been created in respect of
the property and the claim of the plaintiff based on the letter dated
16.06.2008 is factually and legally incorrect. The 5th and 6th defendants
herein did not at any point of time admit personal liability to plaintiff for
the sums claimed in the suit. In fact there is no privity of contract between
the defendants 5 and 6 and the plaintiff. Therefore, the plaint is liable to be
rejected in sofar as it concerns the defendants 5 and 6.
(iv).The government by G.O Ms. No.99 Revenue LD-I(1)
department dated 28.03.2013 rejected the claim of patta and W.P No.10423
of 2013 is pending in this regard on the file of this Court. After October
2008, parties knew that there is no possibility of plaintiff obtaining patta
and therefore, all agreements in this regard were treated as cancelled. It is
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
only on account of this fact that no claims were made inter se amongst
defendants and other persons named under the document dated 16.6.2008
have not made any claim. Now the plaintiffs wants to resurrect a dead
claim which was consensually treated as closed by all parties in 2008.
Hence the suit is liable to be dismissed with exemplary costs.
4.On the pleadings of the parties and hearing the learned counsel
on either side, the following issues were framed for determination:-
(1) Whether the plaintiff is entitled to 30% of sale consideration in respect of sale transaction of the property in Survey No.1455, St. Thomas Mount amounting to Rs.42 lakhs with further interest from the defendants?
(2) Whether there was any agreement between the plaintiff and defendants 1 to 3 to pay 30% of the sale price for facilitation of sale of property at S.No.1455, St. Thomas Mount, Chennai to third parties?
(3) Whether the agreement dated 11.09.2006 filed by the plaintiff is true, valid and binding on the defendants 1 to 3?
(4) Whether the full and final settlement letter dated 16.06.2008 is
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
true and valid and binding on the defendants 1 to 3 and 5 & 6?
(5) Whether the plaintiff has colluded with the 4th defendant, to create the agreement dated 11.09.2006 for claiming share in sale consideration?
(6) Whether the plaintiff is entitled to claim as claimed in plaint without completing his duty, namely obtaining patta for the property comprised at S.No.1455, St. Thomas Mount, Chennai?
(7) Whether the suit is barred by limitation?
(8) Whether the defendants are liable to pay a sum of Rs.1,02,48,000/- along with interest to the plaintiff?
5. On the side of the Plaintiff, the plaintiff examined himself as
PW1 and marked Ex.P1 to Ex.P8. On the side of the Defendants, the 5th
defendant was examined as DW1 and Ex.D1 to D3 were marked. The 4th
defendant was set exparte on 02.09.2022.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
Issue No.6:
6.Learned counsel for the plaintiff submitted that the plaintiff
acted as Project Consultant to D4 and instrumental to arrange for sale. The
defendants 1 to 3 purchased the property at a cost of about Rs.2 crores
from the legal heirs of Swaminatha lyer under several sale deeds and D1 to
D3 became the owners of the 74 grounds. In this regard, the plaintiff spent
nearly 2 years on this project going to various places to find out the legal
heirs of Swaminatha lyer and completed the sale transaction. Again the
Plaintiff's service was utilized for getting patta for the land. He visited
Tahsildar Office, R.D.O. Office and also the D.R.O. at Kancheepuram.
However, patta could not be obtained for this piece of land in spite of
clear title by way of registered documents. The Plaintiff advised D1 and
D3 to file civil suit in appropriate Court to established the title.
Unfortunately, D1 to D3 did not take the Plaintiffs advice and they tried to
sell the property to D5 and D6.
7. It has been further submitted that as per the above M.O.U.
Dated 07.09.2006, the 5th defendant purchased the property along with 6th
defendant for Rs.6,02,62,500/- Instead of pucca sale deed a registered
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
power of attorney was given by the Defendants 1 to 3 in favour of
Defendants 5 and 6 and the sale transaction was completed. the Defendants
1 to 3 sold the property at a profit only. Since the Plaintiff worked on the
project for several years, and the Defendants 1 to 4 offered to give 30% of
the profit to Plaintiff as compensation agreeing to give 60 lakhs and
executed an agreement to this effect on 11.9.2006. (Ex. P.3), they have not
fulfilled their promises. However, since the defendants 5 and 6 have not
paid full sale consideration, to the defendants 1 to 4, the seller confirming
party nominated plaintiff and five other persons to receive the balance of
sale price of Rs.2.3 crores. Under this full and final payment receipt dated
16.06.2008, the Defendants 5 and 6 agreed to pay Rs.50 lakhs to the
Plaintiff as services charges, from and out of the balance of sale price
which is in continuance of the earlier agreement dated 11.09.2006.
(Ex.P.3), however, the said amount was also not paid to the plaintiff since
the patta has not been obtained by him while the defendants 5 and 5 are
responsible to obtain the Patta for the suit property as per the said MOU.
8. The Learned counsel for the plaintiff submitted that the
defendants 1 to 4 agreed to give 30% of the profit. The 4th defendant
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
executed an agreement on 11.9.2006 (Ex. P.3) undertaking to pay Rs.60
lakhs in full settlement. Out of this amount Rs.18 lakhs were received.
Hence the defendants 5 and 6 are liable to pay to Plaintiff only
Rs.42,00,000/- with interest @18% per annum from 16.06.2008 to the date
of filing the suit on Rs.42 Lakhs which come to Rs.1,02,48,000. Thus, he
prays the relief as sought in the suit.
9.The learned counsel for the defendants has submitted that
there is no document filed for engaging the services of plaintiff to procure
the property and also for the services to obtain patta. Only document
relied on by the plaintiff is Exhibit P-3 which one agreement dated
11.09.2006 relied on by the plaintiff is a fabricated one. Further, Exhibit P-
3 has been entered into with the 4th defendant claiming to be power agent
of defendants 1 to 3 wherein 4th defendant agrees to pay a sum of Rs.60
Lakhs by referring to an agreement dated 19.09.2003. When an agreement
has been disputed the person claiming benefit under the agreement will
have to prove the same by examining witness to the agreement. In the
present case witnesses to agreement dated 19.9.2003 has not been
examined. The power of attorney executed in favour of the 4th defendant
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
by defendants 1 to 3 was cancelled under agreement dated 07.09.2006 to
which 4th defendant was a party. Therefore the 4th defendant could not
have executed any agreement as a power agent of the defendants 1 to 3 on
11.09.2006.
10. It has been further submitted that as per the contention of the
plaintiff, the plaintiff has not complied with his part since the Patta in
respect of the property could not be obtained, and property has been
classified as Government purambake. In this regard, the Hon'ble Court in
W.P. No.10423 of 2013 rejected the claim of Patta made by the defendants
1 to 3. Vide Ex.D1. Hence, the question of payment for his service would
not arise.
11.The learned counsel for the defendants further submitted that
as per the averments of the plaintiff, there is a denial of liability on the part
of defendants in 2006 followed by June 2008, the suit filed in 2014 is
barred by limitation. Further, Exhibit P-7 is the document executed
amongst Defendants 1 to 3, 4th defendants and Defendants 5 & 6. It would
be noticed from the said document that Rs.50 Lakhs has been paid by
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
defendants 5 and 6 for the services of plaintiff. Thereby, the Plaintiff was
aware of this document from 2008 as he has given a paper publication
under Exhibit P-8 on 18.04.2009. Therefore, the plaintiff having
knowledge of the document in the year 2008 itself, must have enforced the
same within 3 years from the date thereon. Hence, the suit is liable to be
dismissed.
12.On perusal of the records, it is seen from Ex.P1 dated
25.09.2003 that an Agreement of Sale has been executed between the
defendants 1 to 4 and one Mathias family for the sale of the suit schedule
property. In the plaint, the plaintiff himself averred that the suit schedule
property is not belonged to Mathias Family and it is belonged to one
Swamynatha Iyer. From the beginning itself, it seems that the said sale
transaction is not clear. In this regard, the plaintiff has not given proper
explanation. On perusal of the records, it is seen that subsequent to
Ex.P1, various sale deeds have been executed and thereafter a Power of
Attorney dated 26.10.2005 has been executed. However, the plaintiff has
not filed certified copy of the same.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
13. On perusal of Ex.P3 in which no date has been mentioned,
it is seen that the Plaintiff seeks the suit claim based on agreement dated
19.09.2003. However, even though this document is vital document to
claim the amount, the plaintiff has not filed the said document. On seeing
the Ex.P3, one of the clause enumerates that In case the payment is delayed
Mr.Sekar is authorized to recover the same from the Purchaser directly on
account of First Party, it seems that is an unilateral clause.
14.On perusal of Ex.P8- Paper Publication, it is seen that the
plaintiff claims a sum of Rs.48 Lakh to be entitled. However, the plaintiff
in his plaint seeks claim of Rs.42 Lakhs. The aforesaid difference is not
explained properly. In the plaint, it is said that out of 60 Lakhs, Rs.18
Lakhs has been received. However, the plaintiff has not produced any
document to substantiate the same.
15. Further, the government by G.O Ms. No.99 Revenue LD-
I(1) department dated 28.03.2013 rejected the claim of patta and in this
regard, this Court has passed the order dated 17.10.2022 in W.P.No.10423
of 2013 vide Ex.D3, observing that the suit property is Government
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
Poramboke and dismissed the same. While the suit property is declared as
Government Poramboke, the entire conveyance itself is illegal thereby
claiming of commission is an illegal transaction. There cannot be any
contract which is against Law. Hence, the plaintiff is not entitled to claim
as sought in the plaint. Accordingly, Issue No.6 is answered. Since Issue
No.6 is answered against the plaintiff having observed the aforesaid facts,
other issues need not be considered.
16. In the result, this Civil Suit is dismissed. No costs.
19..03..2025
Index:Yes/No Web:Yes/No Speaking/Non Speaking lbm/uma
1.List of Witnesses examined on the side of the Plaintiff:-
PW1 S.Sekar
2. List of Exhibits marked on the side of the Plaintiff:-
Ex.P1 25.09.2003 Original Agreement.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
Ex.P2 07.09.2006 Photocopy of M.O.U
Ex.P3 11.09.2006 Original Agreement
Ex.P4 22.11.2006 Copy of legal notice
Ex.P5 26.12.2006 Copy of reply letter
Ex.P6 12.02.2007 Copy of rejoinder
Ex.P7 16.06.2008 Photocopy of full and final settlement letter
Ex.P8 18.04.2009 Original paper publication in 'Deccan chronicle
3. List of Witnesses examined on the side of the Defendant:-
DW1 A.I.Sageer
4. List of Exhibits marked on the side of the Defendant:-
Ex.D1 17.10.2022 Webcopy of order in W.P.No.10423 of 2013
Ex.D2 07.09.2006 Original Memorandum of Understanding
Ex.D3 16.06.2008 Original receipt
19..03..2025
lbm
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
A.A.NAKKIRAN, J.
lbm/uma
Pre-Delivery Judgement in
19..03..2025
https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/03/2025 06:32:53 pm )
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!