Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs Sivakami Ammal (Died)
2025 Latest Caselaw 8897 Mad

Citation : 2025 Latest Caselaw 8897 Mad
Judgement Date : 25 November, 2025

Madras High Court

Unknown vs Sivakami Ammal (Died) on 25 November, 2025

                                                S.A.Nos.489, 657 & 658 of 2000

       IN THE HIGH Court OF JUDICATURE AT MADRAS

                      DATED : 25.11.2025

                                  CORAM

  THE HONOURABLE MR.JUSTICE V.LAKSHMINARAYANAN

                  S.A.Nos.489, 657 & 658 of 2000

S.A.No.489 of 2000:

  Mohamed Kasem Sahib (died)

2.S.Iasama Bivi

3.M.Mohammed Ali

4.M.Sheik Dawood

5.M.Hussain Moideen

6.S.Ramisa Bivi

7.M.Mohammed Buhari

8.M.Shamsudeen

9.M.Nagoor Meeran (died)

10.S.Subitha Bivi

11.N.Saabeera

12.Kaalesha (Major)

13.Kareem (Major)

14.Khafruddin (Major)

15.Khaleel Rahman (Major)

16.N.Kaadarma
1/42




                      ( Uploaded on: 27/11/2025 11:00:04 am )
                                               S.A.Nos.489, 657 & 658 of 2000




17.Dowlath Begum (Major)

18.M.Mohammed Razack                              .. Appellants

(Appellants 2 to 10 and respondent 12
brought on record as LRS of the deceased
sole appellant vide order of this Court dated
01.02.2013 made in C.M.P.No.438 to 440 of
2009 in C.M.P.Nos. 15988 to 15990 of 2005
in S.A.No.489 of 2000)

(Appellants 11 to 17 brought on record as
LRS of the deceased 9th appellant vide order
of this Court dated 01.02.2013 made in
C.M.P.No.509 of 2010 in C.M.P.No.1413 of
2008 in S.A.No.489 of 2000)

(Appellants 12 to 15 and 17 are declared as
major and their guardians are discharged
vide order of this Court dated 11.01.2021
made in C.M.P.Nos. 6890 to 6894 of 2020 in
S.A.No.489 of 2000)

(12th respondent transposed as 18th appellant
vide order of this Court dated 24.07.2019
made in C.M.P.No.8168 of 2019 in
S.A.No.489 of 2000)

                                     Vs.

  Sivakami Ammal (died)

2.Wahab Sahib

3.Abdul Khader Sahib (died)

4.K.P.M.Mohideen Meera Sahib (died)

5.Alima Bee (died)

6.M.Johara Muthu

2/42




                     ( Uploaded on: 27/11/2025 11:00:04 am )
                                              S.A.Nos.489, 657 & 658 of 2000

7.M.Avula Muthu

8.M.Muhammed Hussain (died)

9.M.Shamsudeen

10.Asma

11.Sherifa

12.G.Gunasekari

13.B.Umapathi

14.S.B.Suryakumar

15.B.Yuvarajan

16.Sameera

17.H.Imran

18.M.H.Murthasa

19.M.H.Hasbiya Fathima                           .. Respondents

(RR 6 to 11 are recorded as LRS of the
deceased 5th respondent viz., Alima Bee
vide order of this Court dated 17.03.2020
made in S.A.No.489 of 2000 as per memo
dated 17.03.2020 are recorded)

(RR 12 to 15 brought on record as LRS of
the deceased R1 vide order of this Court
dated      07.03.2020       made      in
C.M.P.No.12770, 12773 and 12774 of
2019 in S.A.No.489 of 2000)

(RR 16 to 19 are brought on record as LRS
of the deceased 8th respondent vide order
of this Court dated 12.01.2023 made in
C.M.P.Nos.981 & 986 of 2023 in
S.A.No.489 of 2000)

3/42




                    ( Uploaded on: 27/11/2025 11:00:04 am )
                                                  S.A.Nos.489, 657 & 658 of 2000



Prayer: Appeal filed under Section 100 of CPC, praying to set
aside the judgment and decree dated 31.08.1999 made in
A.S.No.24 of 1998 on the file of the Sub Court, Madurantakam
reversing the judgment and decree dated 30.01.1997 made in
O.S.No.123 of 1985 on the file of the District Munsif Court,
Madurantakam and allow the Second Appeal with costs through
out by dismissing A.S.No.24 of 1998.

       For Appellants             : Mr.M.S.Subramanian

       For RR 6 to 11             : Mr.V.Chandrakanthan

       For RR 12, 14 & 15         : Mr.L.J.Krishnamurthy

       For R16                    : Mr.Haja Nazirudeen,
                                    Senior Counsel,
                                    for Mr.R.Tholgappian


S.A.No.657 of 2000:

  K.P.M.Mohideen Meera Sahib (died)

2.Alima Bee (since died)

3.M.Johara Muthu

4.M.Avula Muthu

5.M.Muhammed Hussain (deceased)

6.M.Shamsudeen

7.Asma

8.Sherifa



4/42




                        ( Uploaded on: 27/11/2025 11:00:04 am )
                                              S.A.Nos.489, 657 & 658 of 2000

(Appellants 2 to 8 are brought on record as
LRS of the deceased sole appellant vide
order of this Court dated 13.06.2019 made
in C.M.P.Nos.3347 to 3349 of 2007 in
S.A.No.657 of 2000)

9.A.Sameera

10.H.Imran

11.M.H.Murthasa

12.M.H.Hasbiya Fathima                           .. Appellants

(Appellants 9 to 12 brought on record as LRS
of the deceased 5th appellant vide order of
this Court dated 12.01.2023 made in
C.M.P.No.1039 of 2023 in S.A.No.657 of
2000)

                                    Vs.

  Sivakami Ammal (died)

2.Wahab Sahib (Exparte)

3.Mohammed Kasim Sahib (died)

4.Abdul Khader Sahib (died)

(R4 remained exparte in A.S.No.24 of 1998,
there was no need to implead the LRS of R4
vide order of this Court dated 20.12.2022
made in S.A.No.657 of 2000)

5.S.Iasama Bivi

6.M.Mohammed Ali

7.M.Sheik Dawood

8.M.Hussain Moideen


5/42




                    ( Uploaded on: 27/11/2025 11:00:04 am )
                                               S.A.Nos.489, 657 & 658 of 2000

9.S.Ramisa Bivi

10.M.Mohammed Razack

11.M.Mohammed Buhari

12.M.Shamsudeen

13.M.Nagoor Meeran (died)

14.S.Subitha Bivi

15.G.Gunasekari

16.B.Umapathi

17.S.B.Suryakumar

18.B.Yuvarajaj

(R1 died. RR 15 to 18 brought on record as
LRS of the deceased R1 and S.A.No.657 of
2000 restored vide order of this Court dated
28.09.2022 made in C.M.P.Nos.16556,
16548, 16550, 16544 & 16559 of 2022 in
S.A.No.657 of 2000)

19.N.Saabira

20.N.Kaalesha

21.N.Kareem

22.N.Khafruddin

23.N.Khaleel Rahman

24.K.Kaadarma

25.N.Dowlath Begam                       .. Respondents

(RR 19 to 25 brought on record as LRS of
the deceased R13 vide order of this Court

6/42




                     ( Uploaded on: 27/11/2025 11:00:04 am )
                                                  S.A.Nos.489, 657 & 658 of 2000

dated 12.01.2023 made in C.M.P.No.1029 of
2023 in S.A.No.657 of 2000)
Prayer: Appeal filed under Section 100 of CPC, praying to set
aside the judgment and decree dated 31.08.1999 made in
A.S.No.24 of 1998 on the file of the Sub Court, Madurantakam
reversing the judgment and decree dated 30.01.1997 made in
O.S.No.123 of 1985 on the file of the District Munsif Court,
Madurantakam and allow the Second Appeal with costs through
out by dismissing A.S.No.24 of 1998.
       For Appellants             : Mr.V.Chandrakanthan

       For RR 5 to 12, 14,
             19, 20, 22 to 25: Mr.M.S.Subramanian

       For RR 15, 17 & 18         : Mr.L.J.Krishnamurthy

       For R13                    : Mr.Haja Nazirudeen,
                                    Senior Counsel
                                    for Mr.R.Tholgappian

S.A.No.658 of 2000:

  K.P.M.Mohideen Meera Sahib (died)

2.Alima Bee (since died)

3.M.Johara Muthu

4.M.Avula Muthu

5.M.Muhammed Hussain (deceased)

6.M.Shamsudeen
7.Asma

8.Sherifa

(Appellants 2 to 8 are brought on record as
LRS of the deceased sole appellant vide

7/42




                        ( Uploaded on: 27/11/2025 11:00:04 am )
                                              S.A.Nos.489, 657 & 658 of 2000

order of this Court dated 13.06.2019 made
in C.M.P.Nos.3347 to 3349 of 2007 in
S.A.No.657 of 2000)

9.A.Sameera

10.H.Imran

11.M.H.Murthasa

12.M.H.Hasbiya Fathima                           .. Appellants

(Appellants 9 to 12 brought on record as LRS
of the deceased 5th appellant vide order of
this Court dated 12.01.2023 made in
C.M.P.No.1039 of 2023 in S.A.No.657 of
2000)

                                    Vs.

  Sivakami Ammal (died)

2.G.Gunasekari

3.B.Umapathi

4.S.B.Suryakumar

5.B.Yuvarajaj                  .. Respondents
(R1 died. RR 2 to 5 brought on record as
LRS of the deceased R1 viz., Sivakami
Ammal vide order of this Court dated
28.09.2022 made in C.M.P.Nos.5211 to
5213, 5196 & 5204 of 2021 in S.A.No.658 of
2000)

Prayer: Appeal filed under Section 100 of CPC, praying to set
aside the judgment and decree dated 31.08.1999 made in
A.S.No.23 of 1998 on the file of the Sub Court, Madurantakam
reversing the judgment and decree dated 30.01.1997 made in
O.S.No.144 of 1985 on the file of the District Munsif Court,

8/42




                    ( Uploaded on: 27/11/2025 11:00:04 am )
                                                   S.A.Nos.489, 657 & 658 of 2000

Madurantakam and allow the Second Appeal with costs through
out by dismissing A.S.No.23 of 1998.
       For Appellants              : Mr.V.Chandrakanthan

       For RR 2, 4 & 5             : Mr.L.J.Krishnamurthy

       For R3                      : Mr.Haja Nazirudeen,
                                     Senior Counsel
                                     for Mr.R.Tholgappian

                COMMON JUDGMENT

These three second appeals impugn the judgment and

decree of the Court of the learned Subordinate Judge at

Madurantakam in A.S.No.23 of 1998 & A.S.No.24 of 1998 dated

31.08.1999 in reversing the judgment and decree in O.S.Nos.123

& 144 of 1985 on the file of the District Munsif Court at

Madurantakam, dated 30.01.1997.

2. Since all the three appeals are connected to each other,

they are disposed of by this common judgment.

3. For the sake of convenience, the parties shall be referred

to as per their ranks in O.S.No.123 of 1985.

4. The facts gleaned from the pleadings are as follows:

The properties situated in Old Survey No.68/5, 68/6 and

68/7 of Vilambur Village, Kadapakkam Firka, Madurantakam

Taluk, Chengalpattu District, belonged to the 4th defendant,

K.P.M.Mohideen Meera Sahib. He had mortgaged the property in

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

favour of one Balasundara Mudaliar, the husband of the

plaintiff-Sivagami Ammal. Balasundara Mudaliar brought forth a

suit for foreclosure in O.S.No.410 of 1962, on the file of the

learned District Munsif at Chengalpattu. A preliminary decree

was passed on 18.08.1966. Subsequently, a final decree also

came to be passed. As the mortgagor failed to comply with the

decree by defaulting in payment, Balasundara Mudaliar

presented an execution petition in E.P.No.278 of 1968. The

petition sought the sale of the mortgaged properties. The Court

ordered sale and the property were sold on 11.02.1970.

Balasundara Mudaliar, being a permitted decree holder,

successfully bid in the auction and knocked the auction in his

favour. The sale was confirmed in his favour on 23.08.1970. He

took out an application in E.A.No.163 of 1971 to take possession

of the property. The learned District Munsif ordered the

application and Balasundara Mudaliar / the successful auction

purchaser took possession of the same on 09.08.1971. Pending

the litigation, the mortgagor / 4th defendant sold the property in

favour of the defendants 2 & 3.

5. The plaintiff alleged that Balasundara Mudaliar was in

possession and enjoyment of the property till he passed away on

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

04.11.1982. She pleaded that her husband had orally gifted the

property to her and that, she had been in possession and

enjoyment of the same on and from that date. She pleaded that

she mutated the revenue records in her favour and paid kist for

the properties.

6. The plaint further alleged that the defendants, who have

no right, title, or interest in the property, approached her to

alienate the same in their favour. The plaintiff refused to do so.

Angered by the same, the defendants attempted to trespass into

the suit properties. One such attempt was made on 17.04.1985,

which the plaintiff's watchman successfully prevented. Fearing

that they would be successful on the next occasion, she

presented a suit for declaration of title and for injunction on

19.04.1985.

7. Pending the suit, she had taken out an application for

injunction. The said application I.A.No.285 of 1985 came to be

dismissed. The plaintiff pleaded that the defendants, thereafter,

trespassed into the property. Consequently, she amended the

plaint into one for delivery of possession in I.A.No.844 of 1991.

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

8. Suit summons were served on the defendants. The

defendants 2 & 3 filed a written statement. They admitted that

the property belonged to the 4th defendant, K.P.M.Mohideen

Meara Sahib. They pleaded that they purchased an extent of

2.60 acres in Survey No.198/5, by way of a registered sale deed

dated 07.06.1965. They pleaded that they are in possession and

enjoyment of the property by paying the revenue charges. They

added that the revenue records continues to stand in the name

of the vendor, Mr.K.P.M.Mohideen Meara Sahib. They pleaded

that they removed the trees standing in the land and have been

raising casuarina crops and were generating funds by cutting

and selling the same.

9. They pleaded that they were not parties to the suit in

O.S.No.410 of 1962 or to the execution proceedings in

E.P.No.278 of 1968. Hence, they urged that the decree and the

Court auction sale, which took place in 1970, would not bind

them. They took a plea that the decree in O.S.No.410 of 1962

might be a collusive one and the Court auction sale does not

have any force in law. They denied the fact that Balasundara

Mudaliar took possession of the property as pleaded in the

plaint. Instead, they asserted that they have been in continuous

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

possession and enjoyment of the property from the date of

purchase, without interruption from anybody, at any time and

hence, they had perfected title by adverse possession.

10. They denied the fact that the defendants had

approached the plaintiff for purchasing the property. They added

that the remaining 68 cents continues to be in possession of

their vendor's family. They denied that the plaintiff had any

right, title or interest over the property and stated that there is

no cause of action for the suit and pleaded that the same may be

dismissed.

11. The 4th defendant entered appearance in the suit. He

filed a separate written statement. He admitted to the sale to an

extent of 2.60 acres in favour of the defendants 2 & 3. He

pleaded that he retained the balance of 68 cents. On this 68

cents, he added that he had put up a hut and was paying house

tax for the same. He also stated that his sister's son Ibrahim,

and his family members are residing therein. He denied that

Balasundara Mudaliar ever took possession of the property and

that the delivery was merely a paper delivery. He further pleaded

that the plaintiff has no title to the property and the defendants

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

had never attempted to trespass into the same.

12. He further pleaded, he had filed a suit in O.S.No.144 of

1985 against the plaintiff herein as she attempted to dispossess

him from the property. He pointed out that Advocate

Commissioner's report in that suit would point out that he is in

possession and enjoyment of the same. Insofar as the revenue

records are concerned, he added that the plaintiff had exerted

influence with the officers of the Revenue Department and

procured the patta in her favour. This too, was just before the

filing of the suit. Hence, he had initiated proceedings before the

revenue authorities to cancel the patta in favour of the plaintiff.

As he alleged that as the plaintiff does not have title to the suit

property and that, she is not in possession for the same, there is

no cause of action for the suit and that the suit should be

dismissed with costs.

13. More or less on the same pleas, the 4th defendant as

the plaintiff presented O.S.No.144 of 1985 seeking declaration of

title with respect to 68 cents out of 3.28 acres. The plaintiff

Sivagami Ammal filed a written statement which mirrors her

plea in O.S.No.123 of 1985.

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

14. Both the parties filed a memo for joint trial of

O.S.Nos.123 of 1985 and 144 of 1985. The learned District

Munsif ordered the memo. The evidence was recorded in the

primary suit in O.S.No.123 of 1985.

15. In order to substantiate her case, the plaintiff

examined herself as PW1 and her son as PW2. The 4th defendant

examined himself as DW1 and the 2nd defendant was examined

as DW2. Two other persons were examined as DW3 & DW4. On

the side of the plaintiff, Exs.A1 to A7 were marked. On the side

of defendants, Ex.B1 to B41 were marked. The report of the

Advocate Commissioner and the plan drawn by him were

received by the Court as Exs.C1 & C2.

16. The learned Trial Judge framed the following issues to

be answered in O.S.No.123 of 1985:-

“1/thjp jhth brhj;ij cilikapy; bgWtjw;Fupatuh>

2/thjp jhth brhj;ij mDgt ghj;jpak; K:yk; vjpupil mDgt cupik te;Jtpl;ljhfr; brhy;tJ cz;ikah>

3/thjp jhth brhj;jpy; tpsk;g[if cupik bgWtjw;Fupatuh>

4/gpujpthjpfs; jhth brhj;jpy; mDgt ghj;jpaij K:yk; vjpupil mDgt cupik te;Jtpl;ljhfr; brhy;tJ cz;ikah>

5/ 9/8/71y; jhthr; brhj;ij thjpapd; fztu; ePjpkd;w blyptup K:yk; RthjPdj;jpy; vLj;Jf; bfhz;ljhfr; brhy;tJ cz;ikah>

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

6/thjp epue;ju jila[j;jput[ bgw mUfij cilatuh>

7/ntW vd;d gupfhuk;>”

17. Similarly, he framed the following issues to be

answered in O.S.No.144 of 1985:-

“1/thjp jhth 'gp' ml;ltizr; brhj;jpy; tpsk;g[if nfhu jFjp cilatuh>

2/thjp epue;ju jila[j;jut[ nfhu jFjp cilatuh>

3/vjpupil RthjPd cupik K:yk; vjpupil RthjPd cupik thjp bgw jFjp cilatuh>

4/,we;Jnghd gpujpthjpapd; fztuhd ghyRe;ju Kjypahu; br';fw;gl;L khtl;l ePjpkd;w m/t/vz;/410-62y; 11/2/70?f;F tplg;gl;l ePjpkd;w Vy cj;jutpd;go jhth brhj;ij bgw;whuh>

5/gpujpthjpapd; fztu; jhth brhj;jpy; RthjPdk; vLj;Jf; bfhz;lhuh>

6/thjp jhth brhj;jpy; RthjPdj;jpy; cs;shuh>

7/ntW vd;d gupfhuk;>”

18.The learned Trial Judge came to a conclusion as

follows:-

(i)The other legal heirs of Balasundara Mudaliar had not

been impleaded and hence, the suit was bad for non-joinder of

necessary parties;

(ii)No evidence had been let in to show that Balasundara

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

Mudaliar had been in possession and enjoyment of the property;

(iii)The plaintiff had not filed the “co-relation register” to

prove that old Survey Nos.68/5, 68/6 & 68/7 correspond to new

Survey Nos.198/5 and had not described the suit schedule of

property in a proper manner; and finally,

(iv)The alleged oral gift had not been proved by Sivagami

Ammal – the plaintiff.

Consequently, he dismissed O.S.No.123 of 1985 and decreed

O.S.No.144 of 1985.

19. Aggrieved by the judgment and decree, Sivagami

Ammal preferred an appeal before the Principal Subordinate

Judge at Chengalpattu. This appeal was received as A.S.No.47 of

1997. This appeal corresponds to O.S.No.144 of 1985. She also

preferred an appeal against the dismissal of her suit in

O.S.No.123 of 1985 before the Principal Subordinate Judge at

Chengalpattu. This appeal was numbered as A.S.No.48 of 1997.

Subsequently, both the appeals were transferred to the file of the

Sub Court at Madurantakam and re-numbered as A.S.No.23 of

1998 and A.S.No.24 of 1998.

20. The learned Subordinate Judge by a judgment dated

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

31.08.1999, allowed both the appeals. By allowing A.S.No.23 of

1998, he dismissed the suit in O.S.No.144 of 1985 and by

allowing A.S.No.24 of 1998, he decreed the suit in O.S.No.123 of

1985 and declared the title of the plaintiff and directed delivery

of possession.

21. Aggrieved by the same, three second appeals have been

preferred. S.A.Nos.657 & 658 of 2000 have been preferred by the

original owner of the property, namely, K.P.M.Mohideen Meera

Sahib and S.A.No.489 of 2000 has been preferred by the 2nd

defendant against the judgment and decree in A.S.No.24 of

1998.

22. Being appeals which impugn the same judgment and

decree, this Court clubbed the appeals and heard them together.

23. At the time of admission, the following substantial

questions of law were framed in all the appeals:

“1.When the plaintiff has claimed title under a settlement from her husband, can there be a decree declaring her title when admittedly she has not proved any such settlement?

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

2.Is not the suit bad for non-joinder of parties?

3.Have not the defendants prescribed title by adverse possession when it is proved they have been in possession from 1965 (prior to Court auction purchase)?”

24. I heard Mr.M.S.Subramanian for the appellant in

S.A.No.489 of 2000, Mr.V.Chandrakanthan for the appellants in

S.A.Nos.657 & 658 of 2000. They were opposed by Mr.Haja

Nazirudeen, Senior Counsel appearing for

Mr.L.J.Krishnamurthy.

25. Mr.M.S.Subramanian and Mr.V.Chandrakanthan

submitted that the Lower Appellate Court had erred in allowing

the appeals. They pleaded that the said court ought to have

come to a conclusion that the appellants have perfected title by

adverse possession with respect to 2.60 acres and 68 cents,

respectively. They pleaded that the plaintiff, Sivagami Ammal

had failed to prove that Balasundara Mudaliar had taken actual

possession of the property. Though the plaintiff claimed title to

the property by virtue of a settlement deed, she had not proved

the same. They pointed out that Balasundara Mudaliar had left

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

behind the plaintiff, five sons and a daughter and since the

remaining legal heirs have not been impleaded as parties to the

suit, it is fatal to the case. In addition, Mr.M.S.Subramanian

urged that Balasundara Mudaliar was aware of the purchase

that had been made by the defendants 2 & 3, in the year 1965

and as he had not taken any steps to take actual possession of

the property, they have perfected title to the property by adverse

possession. Both the counsels pleaded that the Trial Judge had

properly appreciated the case, whereas the Lower Appellate

Court had neither discussed and considered the documents filed

by the defendants nor the witnesses produced by them and had

erroneously allowed the appeal.

26. Per contra, Mr.Haja Nazirudeen, learned Senior

Counsel pleaded that there is no dispute with regards the

identity of the property, yet the learned Trial Judge held to the

contrary. He urged that Balasundara Mudaliar had acquired title

to the property by way of a Court auction sale and had taken

delivery under Ex.A3. Ex.A3 being a record of the Court, carries

the presumption under Section 114(e) of the Indian Evidence

Act, 1872, and the defendants had not let in any evidence to

displace the presumption, attached to the said document.

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

27.He added that the defendants 2 & 3 are purchasers

pendente lite and therefore, they are bound by the decree passed

against their vendor, the 4th defendant. He took a plea that even

assuming that the delivery was a paper delivery, by virtue of the

Court auction sale, title vests with Balasundara Mudaliar and

not with the 4th defendant. He added that though the plaintiff,

Sivagami Ammal had pleaded an oral gift, however, that becomes

immaterial as it is undisputed, she is the wife of the auction

purchaser and as a co-owner of the property, she is entitled to

maintain a suit for title and recovery of possession. In such a

suit, he states other co-owners are not necessarily to be made

parties.

28. With respect to the plea of adverse possession, he

argued that it is a settled position of law that a person pleading

adverse possession would have to specifically state the starting

point, when his possession became adverse to the owner and in

what manner the property was enjoyed by him in an open,

continuous, and hostile manner to the knowledge of

Balasundara Mudaliar and his wife, Sivagami Ammal. He

pointed out that the defendants 2 & 3 had pleaded ignorance

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

about the mortgage suit and the execution proceedings and

delivery of possession, which indicates that they did not know,

who the actual owner of the property was and consequently,

cannot plead adverse possession. He pointed out that the

documents relied upon by the defendants are all revenue

receipts and they utmost point out the possession of the

defendants 2 to 4 and are not helpful to substantiate the plea of

adverse possession. Consequently, he urged that the plea of the

defendants is absolutely moonshine and that the judgment and

decree of the Lower Appellate Court deserves to be confirmed

and sought for dismissal of the second appeals.

29. I have carefully considered the submissions of both

sides and have gone through the records. I have paid anxious

consideration to the submissions made by the respective

counsels.

30. Before I delve into the facts of the case, the previous

proceedings become relevant.

31. It is not in dispute that the entire extent of 3.28 acres

belonged to one K.P.M.Mohideen Meera Sahib. He executed a

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

mortgage in favour of one S.M.Mohideen Kasim Sahib, who in

turn, made over this mortgage in favour of one, Balasundara

Mudaliar. On account of the defaults committed by the debtor;

the creditor, Balasundara Mudaliar presented O.S.No.410 of

1962. Summons was served in the suit on both the defendants.

They remained exparte. Consequently, a preliminary decree had

been passed by the learned District Munsif at Chengalpet.

32. Ex.A7 reveals that K.P.M.Mohideen Meera Sahib filed

an application to set aside the exparte decree and the exparte

decree was set aside. As the exparte decree had been set aside,

the final decree application, which was filed on the basis of the

original exparte decree, was not prosecuted and it was dismissed

for default. After restoration, a fresh preliminary decree came to

be passed on 18.08.1966. Balasundara Mudaliar filed an

application for passing of final decree in I.A.No.1087 of 1967.

Final decree also was passed on 18.03.1969.

33. The suit register extract of O.S.No.410 of 1962

indicates that an appeal had been preferred to the Sub Court,

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

Chengalpet in A.S.No.375 of 1966. It came to be dismissed on

07.04.1967. It also shows that a second appeal had been

presented to this Court in SA.No.1496 of 1967, which came to be

dismissed on 06.12.1967.

34. As the preliminary and final decree had attained

finality, Balasundara Mudaliar presented E.P.No.278 of 1968 on

the file of the District Munsif Court at Chengalpet. With the

decree not being satisfied, the Execution Court ordered sale.

Balasundara Mudaliar, being a permitted decree holder,

participated in the auction and purchased the entire extent of

the property on 11.02.1970. The sale was also confirmed in his

favour on 23.03.1970. In order to take possession of the

property, pursuant to the sale, Balasundara Mudaliar filed an

application in E.A.No.163 of 1971. Delivery was ordered and he

took delivery on 09.08.1971. Balasundara Mudaliar died on

04.11.1982.

35. O.S.No.123 of 1985 was initially presented for

declaration and injunction. Subsequently, it was amended to the

relief of recovery of possession was presented on 09.08.1985.

When the suit was originally presented, the owner,

K.P.M.Mohideen Meera Sahib, had not been impleaded as a

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

party to the suit. K.P.M.Mohideen Meera Sahib, in order to

protect his alleged possession, presented O.S.No.144 of 1985 on

the file of the District Munsif Court at Madurantakam.

Subsequently, he was impleaded as a party to the first suit.

36. The facts and pleadings have already been adverted to

and hence, are not been reiterated in this portion of judgment.

Non-impleading of other legal heirs to the suit

37. It is not in dispute that Balasundara Mudaliar left

behind several heirs including, Sivagami Ammal. In fact, the

person, who deposed as PW2, is his son. The trial court, on the

basis of the plea taken by the defendants and the admission of

the plaintiff Sivagami Ammal that there are other legal heirs,

dismissed the suit on the point that other legal heirs had not

been impleaded.

38. The view taken by the learned District Munsif is

against the settled position of law of this court, which has been

holding the fort for nearly a century or more. The earliest of the

judgments I am able to trace is Syed Ahamed Sahib Suttari v.

Magnacite Syndicate Limited, (1915) 2 LW 460. It was urged

before the Mr.Justice Seshagiri Ayyar that one of the lessors is

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

not competent to maintain a suit for ejectment in law without

impleading the other co-lessors. Referring to the judgment in Sri

Raja Simhadri Appa Rao v. Prattipati Ramayya ILR (1906)

29 Mad 29 and Korapalu v. Narayana, (1913) 25 MLJ 315,

Justice Ayyar held that one of the several tenants, in common,

can sue to recover possession of his share from the joint lessee.

39. In that case, the plaintiff, as a tenant in common with

others in respect of the suit property. He sued for ejectment and

damages. He alleged that the first defendant had trespassed

upon the property over which he did not have a right. The

defendants denied the same. Parties proceeded to trial and the

learned Principal District Munsif at Salem decreed the suit.

Aggrieved by the same, the defendants preferred an appeal to

the District Court at Salem. The learned District Judge

dismissed the suit, holding that one co-owner cannot, maintain a

suit for ejectment of a trespasser without impleading the co-

owners. The appeal came up before a Division Bench consisting

of Seshagiri Ayyar and Kumaraswamy Sastri, JJ. The learned

Judges held that as against a trespasser, any one of the co-

owner can maintain an action.

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

40. Following this verdict, the Hon'ble Mr.Justice

M.Srinivasan, (as His Lordship then was) held in

Ramachandran and two others. v. Valliammal and two

others, (1992) 2 LW 470 that a suit by one co-owner can

certainly be maintained for ejecting trespassers and recovering

possession. He pointed out that such a suit was for the benefit of

all the co-owners, in the event there being other co-owners. The

view taken by the Division Bench in Syed Ahmed Sahib

Shutari's case has been consistently followed by this court as is

clear from the judgment reported in Palani Ammal v.

L.Sethurama Aiyangar. (1949) 62 LW 204. This position

having been settled, this issue need not detain us any further.

This Court, applying these precedents has to conclude the suit

filed by Sivagami Ammal, as a legal heir of Balasundaram

Mudaliyar, to recover the property from the defendants is

perfectly maintainable. The view taken by the learned District

Munsif, as pointed by Mr. Justice Seshagiri Ayyar, is

unsupported by any authority to the contrary.

Lis Pendens

41. The defendants 2 and 3 (Appellants in SA.No..489 of

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

2000) are purchasers of the property from the fourth defendant.

It is a plea of Mr.M.S.Subramanian that the defendants 2 and 3

had purchased the property by way a registered document on

05.06.1965 and therefore, this amounts to notice to

Balasundara Mudaliar of the fact that they were in possession of

the property and hence, they have been holding the property

adverse to the purchaser. Though this argument appears

tantalising in the beginning, on the scrutiny, it becomes clear

that there is nothing more in this argument than a cotton candy

held in the hands of a child.

42. The suit filed by Balasundara Mudaliar against the

fourth defendant commenced in 1962. Lis pendens commences

with the presentation of a plaint and continues till the execution

is terminated. There is a difference between the word

'presentation' and 'institution'. 'Institution' occurs when a plaint

is found to be in order and the court furnishes a number to the

plaint. Lis pendens does not commence when the suit is

numbered, but commences much earlier when a plaint is filed

before a court of competent jurisdiction. Though this clarification

does not make a difference to the present case, I am doing so in

order that I must not be understood to have held lis pendens

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

commences only when the suit is taken on file by the court. Lis

Pendens commenced with the filing and is not postponed till the

papers are scrutinized and the case is numbered.

43. The defendants 2 and 3, by virtue of the sale deed

dated 05.06.1965, acquired the equity of redemption that the

mortgagor-the fourth defendant possessed. They could have,

under the sale deed, extinguished the mortgage and obtained

clear title to the property. They did not do so. Though

Mr.M.S.Subramanian pleaded that the defendants 2 and 3 had

filed an application to implead themselves in O.S.No.410 of 1962

and the application had been dismissed, a perusal of the records

do not reflect the same.

44. Taking the submissions of the learned counsel to be

true, I feel that, it would still not make a difference to the case.

This is because, having purchased the property from the

mortgagor, the purchasers merely step into his shoes. The sale

deed does not act adverse to the interest of Balasundara

Mudaliar. Post the sale, Balasundara Mudaliar, merely had two

more persons, who are entitled to discharge the mortgage.

45. The sale deed dated 05.06.1965 will not operate as an

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

adverse document as against the mortgagee. For adverse

possession to operate, there must exist a true owner and

another person acting in adverse to his interest. One person

cannot hold the property in adverse possession against oneself.

Similarly, a purchaser of the mortgaged property from the

mortgagor cannot hold the property in adverse possession

against the mortgagee. Therefore, from 05.06.1965, till the EP

was terminated, after Balasundaram Mudaliyar took possession,

the lis continued. Hence, the purchase by the defendants 2 and

3 attract the doctrine of lis pendens. Consequently, they are

bound by the decree in O.S.No.410 of 1962 and the execution

proceedings initiated on that decree.

Adverse Possession

46. When this aspect was pointed to Mr.M.S.Subramanian,

he pleaded that post the purchase by Balasundara Mudaliar,

adverse possession commences. For the purpose of proving

adverse possession, the possession must not be a passive one. It

must be proven to be hostile, open, continuous, and with an

intention to possess the property as the owner Animus

Possidendi. Merely because possession has been for a long

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

duration in a passive form, it is insufficient to extinguish the

rights of the true owner. The defendants 2 to 4 ought to have let

in evidence to show that they held the property nec vi, nec clam,

nec precario with animus possidendi in that capacity. In the view

of this court, they have failed to do so.

47. Though the Supreme Court in Hemaji Waghaji Jat v.

Bhikabhai Khengarbhai Harijan, (2009) 16 SCC 517

criticised that the doctrine of adverse possession, as being unfair

to the true owner and called for a legislative review,

nevertheless, the doctrine holds field. Continuing this view,

Mr.Justice Dalveer Bhandari renewed his call for amendment to

the Limitation Act to remove the concept of adverse possession

in State of Haryana v Mukesh Kumar and Others (2011) 10

SCC 404. He declared that the theory of adverse possession is

perceived by the general public as a dishonest way to obtain a

title to the property. He pointed out that when a court deals with

adverse possession, it should remember the person raising such

plea has no equity in his favour, since he seeks to defeat the

right of the true owner. He pointed out that it is for a person

claiming title by adverse possession to clearly plead and

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

establish all necessary facts to substantiate that claim. The

principles laid down by the learned Judge found acceptance in

Ravinder Kaur Grewal v. Manjit Kaur and others, (2019) 8

SCC 729.

48. As long as the Doctrine of adverse possession remains

in the books, this court will have to apply the principles laid

down by the Supreme court in T.Anjanappa & Others v.

Somalingappa, (2006) 7 SCC 570. The court observed as

follows:

“20. … The classical requirements of acquisition of title by adverse possession are that such possession in denial of the true owner's title must be peaceful, open and continuous. The possession must be open and hostile enough to be capable of being known by the parties interested in the property, though it is not necessary that there should be evidence of the adverse possessor actually informing the real owner of the former's hostile action.”

49. It is here that the written statement filed by the

defendants 2 and 3 in S.A.No.489 of 2000 becomes relevant.

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

They pleaded that, after purchasing the property from the

fourth defendant on 07.06.1965, they had been raising

casuarina crops over the suit property, harvesting and selling

the same. They pleaded that, as on the date of filing of the suit,

they had raised casuarina crops. They wanted the suit to be

dismissed on the ground that they were not parties to the

foreclosure suit in O.S.No.410 of 1962 or the execution petition

in E.P.No.268 of 1968. They pleaded that, as they are in

continuous possession of the property, they perfected title by

adverse possession. However, There is not even a sentence in the

written statement that the defendants held the property in a

hostile manner. Though they have pleaded that they have been

raising casuarina crops on four occasions, absolutely no

evidence has been let in before the court to establish that plea.

50. Continuous possession, as pointed out above, does not

by itself amount to adverse possession. All the three ingredients

have to be satisfied. Since adverse possession, being a plea to

defeat the legal title of the actual owner, the court would have to

be very cautious while appreciating and granting the said plea. If

there is a lack of pleading, or if the evidence is bereft of the legal

requirements, a court cannot accept the plea of adverse

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

possession. The defendants not having produced any document

to substantiate their plea of adverse possession, I am

constrained to hold against them.

Paper Delivery

51. A faint attempt had been raised by the defendants that

the delivery that has been taken by Balasundara Mudaliar is

only a paper delivery and not an actual delivery. On the aspect of

delivery, there are few observations that I have to make.

52. If the decree-holder, holds out at the time of taking

delivery that he is satisfied with symbolic delivery and not with

actual delivery, then he cannot turn around and file a second

execution petition and seek for actual delivery alleging that there

is no legal, complete or effective delivery on the earlier occasion.

Once actual delivery is recorded, the court has to come to a

conclusion that it has been so. This is because, the court is

permitted to presume that judicial and official acts have

regularly been performed. Delivery effected by a bailiff is not a

judicial act, but it is certainly an official act. There has been one

instance of this Court calling for a finding from the trial court as

regards, who is actually in possession of the property, despite

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

the plea of delivery. Such an exercise is undertaken only in

exceptional cases, as pointed out in K.Ramalingam and others

v. K.N.Krishna Reddi and Another, (1974) 87 LW 63. Even in

such cases, the learned Judge held that calling for a report from

the trial court, when there is a delivery athatchi is not warranted

in every case, where the petitioner alleges that he or she is in

actual possession and that the delivery is only a paper delivery.

The court is entitled to ask for a report, when the time gap

between the actual delivery and the grant of an interim order by

the appellate court is short. That is not the situation in the

present case. Here, the delivery was taken in 09.08.1971 and the

suit came to be filed in the year 1985.

53. The fourth defendant had taken a plea that the delivery

receipt is only a paper delivery and not an actual delivery. The

defendants 2 and 3 did not even plead to that effect. They

attempted to circumvent the decree in O.S.No.410 of 1962

pleading it is a collusive decree. When allegations are made that

the decree is only a paper decree, a mere averment in the written

statement to that effect is wholly insufficient.

54. The Hon'ble Mr.Justice M.Srinivasan has held that a

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

bald allegation that delivery is only a paper delivery and the

appellant continuous to be in possession is hardly sufficient to

direct an enquiry as to, whether there has been actual delivery

or not. In addition, to such a plea, the party pleading that the

delivery is a paper delivery should plead fraud with full

particulars in order to support such a plea. He cautioned that in

every case, the judgment debtor is interested in stating that

there is no physical delivery in order to obtain an order from the

appellate court (See, C. Ramasami v. Kuruva Boyan, 1991 (1)

LW 244).

55. Insofar as the plea of fraud is concerned, there must be

specific averments to that effect in the pleadings. Order VI Rule

4 of the Code of Civil Procedure demands that in all cases where

a party pleading relies upon any misrepresentation, fraud,

breach of trust, wilful default or undue influence and in all other

cases, where particulars may be necessary, beyond those such

are exemplified in the appendix particulars (dates and items if

necessary) should be included in the pleadings. The reason for

the Code demanding such an averment is because, when a party

alleges a fraud is said to have been practised by the other party

utilising the offices of the Bailiff, an opportunity should be given

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

to the person relying upon such a report to let in evidence to

prove to the contrary. A vague or a general plea can never be a

substitute for a specific pleading. The precise nature of a fraud

exercised, the manner of use of influence by the deceased

Balasundara Mudaliar on the Bailiff and the unfair advantage

obtained by him should have been specifically stated.

56. The Code of Civil Procedure is a code of fairness and a

litigant, who has been charged with improper contact, should not

be taken by surprise. I need not expound this principle as the

Constitution Bench has clearly held so in Ladli Parshad

Jaiswal v. Karnal Distillery Co. Ltd. And Others, AIR 1963

SC 1279. The view taken in this judgment has been recently

followed by the Supreme Court in Electrosteel Castings Ltd. v.

UV Asset Reconstruction Co. Ltd. And Others, (2022) 2 SCC

573. Hence, I am of the view that the verdict of Mr.Justice

M.Srinivasan in C. Ramasami v. Kuruva Boyan, cited supra

applies to the facts of the present case.

57. I also take support of the view expressed in the

following judgment:

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

(i) Shenbagavalli v. Nagooran and Another, (2022) 3

MLJ 159 paragraph Nos.14 and 15;

(ii) Thiruvaduthurai Adheenam Gurumaha

Sannithanam v. K. Manickam, (2008) 6 CTC 215; and

(iii) Govindaswamy Pillai v. Marudan, (2002) 1 LW 113.

58. In the light of the above discussion, I answer the

substantial questions of law in the following terms:

Question No.1:-When the plaintiff has claimed title under

a settlement from her husband, can there be a decree declaring

her title when admittedly she has not proved any such

settlement?

As the plaintiff is a co-owner of the property, on the death

of her husband, Balasundara Mudaliar, she is entitled to

maintain the suit for declaration of title and for recovery of

possession against third parties/trespassers. She maintains the

suit, for and on behalf, of the co-owners. Therefore, this

substantial question of law is answered against the appellants.

Question No.2:- Is not the suit bad for non-joinder of

parties?

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

Since the question of law No.1 is answered against the

appellant, the fact that the other legal heirs of Balasundara

Mudaliar were not impleaded as parties to the suit becomes

irrelevant and loses significance. Accordingly, this question too,

is answered against the appellant.

Question No.3:- Have not the defendants prescribed title

by adverse possession when it is proved they have been in

possession from 1965 (prior to Court auction purchase)?

As the defendants have not proved their open, hostile and

continuous possession of the property, they have not proved

their title by adverse possession.

59. In fine, all the second appeals stand dismissed.

Accordingly, the judgment and decree dated 31.08.1999 passed

in A.S.Nos.24 of 1998 on the file of the Sub Court,

Madurantakam reversing the judgment and decree dated

30.01.1997 passed in O.S.No.123 of 1985 on the file of the

District Munsif Court, Madurantakam, and A.S.Nos.23 of 1998

on the file of the Sub Court, Madurantakam reversing the

judgment and decree dated 30.01.1997 passed in O.S.No.144 of

1985 on the file of the District Munsif Court, Madurantakam are

( Uploaded on: 27/11/2025 11:00:04 am ) S.A.Nos.489, 657 & 658 of 2000

hereby confirmed. Costs throughout.



                                                               25.11.2025

krk/nl

Index            : Yes / No
Internet         : Yes / No
Speaking Order : Yes / No
Neutral Citation : Yes / No




To






                     ( Uploaded on: 27/11/2025 11:00:04 am )
                                               S.A.Nos.489, 657 & 658 of 2000



1.The Subordinate Judge,
  Sub Court,
  Madurantakam.

2.The District Munsif,
  District Munsif Court,
  Madurantakam.




                                             V.LAKSHMINARAYANAN, J.

                                                                      krk/nl









                     ( Uploaded on: 27/11/2025 11:00:04 am )
                                  S.A.Nos.489, 657 & 658 of 2000




                           S.A.Nos.489, 657 & 658 of 2000




                                                   25.11.2025









        ( Uploaded on: 27/11/2025 11:00:04 am )

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter