Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.M.Jagadeeswari vs K.Manoharan
2026 Latest Caselaw 2015 Mad

Citation : 2026 Latest Caselaw 2015 Mad
Judgement Date : 20 April, 2026

[Cites 7, Cited by 0]

Madras High Court

Smt.M.Jagadeeswari vs K.Manoharan on 20 April, 2026

                                                                             AS No. 540 of 2017


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                     RESERVED ON                 PRONOUNCED ON
                                       02.03.2026                   20.04.2026


                                                      CORAM
                                  THE HON'BLE MR.JUSTICE K.KUMARESH BABU
                                                  AS No. 540 of 2017
                                              and CMP.No.17905 of 2017

                1. Smt.M.Jagadeeswari
                   W/o Late R.Mannappan

                2. Dhana Vasuki Alias Poongodi
                   D/o Late R.Mannappan

                3. M.Karthikeyan
                   S/o Late R.Mannappan

                                                                             ..Appellant(s)
                                                         Vs
                1. K.Manoharan
                   S/o Kuppusamy

                2. Devandran
                3. Punniakodi
                4. Babu
                5. Bhaskar
                6. Raju
                7. Shankar
                                                                            ..Respondent(s)

                PRAYER:- First Appeal filed under Section 96 of the Civil Procedure Code r/w
                Order XLI Rule 1 of Code of Civil Procedure, to set aside the judgement and
                decree dated 29/07/2016 made in OS.No.12039/2010, on the file of the
                Additional Judge - IV, City Civil Court, Chennai.
                              For Appellant(s):       Mr. R. Thiagarajan

                              For Respondent(s):      Ms.R.Gayatri for R1
                                                                                  __________
                                                                                  Page1 of 19
https://www.mhc.tn.gov.in/judis
                                                                                 AS No. 540 of 2017


                                                      for M/s.P.B.Ramanujam Associates
                                                      RR2 to 7 – Given up
                                                      vide Court order dated 11.12.2017
                                                      -------------

                                                   JUDGMENT

The Appeal has been filed challenging the judgement and decree dated

29/07/2016 made in OS.No.12039/2010, on the file of the Additional Judge -

IV, City Civil Court, Chennai.

2. The appellants, being the wife and children of late R. Mannappan,

instituted a suit seeking a declaration that the registered Sale Deed dated

27.03.2002 executed by Mannappan in favour of the first respondent in respect

of the suit property is null and void and not binding upon them. Consequential

reliefs of recovery of possession, mesne profits and permanent injunction were

also sought. The appellants traced the title of the property to a settlement deed

dated 01.09.1945 executed by K. Thiruvenkada Mudaliar, under which life

interest and remainder rights were created. Pursuant to the said settlement, the

property devolved through successive holders and ultimately vested with K.T.

Ramachandran and thereafter with his son, R. Mannappan. Upon Mannappan’s

death on 01.08.2002, the appellants claimed succession as his legal heirs.

3. The appellants pleaded that during his lifetime Mannappan had raised

loans by creating mortgages over the property. These mortgages were

__________ Page2 of 19 https://www.mhc.tn.gov.in/judis

subsequently discharged. A simple mortgage in favour of the first respondent

for a sum of Rs.1,00,000/-, executed subsequent to the mortgage with Vellala

Co-operative Bank Ltd., was also stated to have been discharged on 27.03.2002.

According to the appellants, immediately after such discharge the impugned

Sale Deed dated 27.03.2002 came to be executed in favour of the first

respondent for a stated consideration of Rs.14,50,000/-.

4. The appellants contended that the alleged consideration was never

actually paid and that the recital acknowledging receipt of consideration was

sham and nominal. It was further alleged that Mannappan was a chronic

alcoholic and as a reason was never in a sound state of mind even during the

time of execution of the document. The first respondent, taking advantage of the

close relationship and alleged dominance over Mannappan, is said to have

obtained the Sale Deed through fraud and misrepresentation. The appellants

also claimed that possession was never delivered pursuant to the sale and that

they continued to occupy the premises until they were forcibly dispossessed on

16.08.2002. On these grounds, cancellation of the Sale Deed and recovery of

possession were sought.

5. The first respondent denied the allegations and contended that the

plaint was based on vague and unsupported claims aimed at invalidating a

lawful transaction. According to the respondent, the property was purchased __________ Page3 of 19 https://www.mhc.tn.gov.in/judis

under a duly executed and registered Sale Deed dated 27.03.2002 for a valid

consideration of Rs.14,50,000/-. The document was executed before the

competent Sub-Registrar and contained a clear recital acknowledging receipt of

the entire sale consideration.

6. It was also stated that Mannappan was facing significant financial

liabilities and was compelled to sell the property to discharge his debts. In this

connection, an advertisement offering the property for sale was published in the

Tamil daily “Dinamalar” on 21.02.2002. Despite such attempts to find a

purchaser, no immediate buyer came forward. It was further pleaded that the

property was subject to several mortgage liabilities prior to the sale. Among

them was a simple mortgage in favour of the first respondent, well as an earlier

mortgage with the Vellala Co-operative Bank Ltd. These mortgage debts were

discharged on the very date of execution of the Sale Deed, thereby ensuring that

the property was conveyed free from encumbrances. According to the

respondent, these circumstances clearly demonstrate that the sale was prompted

by financial necessity and not by any fraudulent design.

7. The respondent also claimed that the appellants had executed consent

affidavits and letters of no objection prior to the sale, thereby indicating their

knowledge and approval of the proposed transaction. It was further stated that

the first respondent was closely related to Mannappan, his wife being the __________ Page4 of 19 https://www.mhc.tn.gov.in/judis

younger sister of the deceased, and that all family members were aware of the

debts and the attempts to sell the property.

8.The allegations that Mannappan was incapable of understanding the

transaction due to alcoholism were specifically denied. The respondent asserted

that Mannappan executed the Sale Deed voluntarily and in a sound state of

mind. The allegation of forcible dispossession on 16.08.2002 was also denied,

the respondent stating that Mannappan and his family were allowed to continue

residing in the property even after the sale was out of familial consideration.

The respondent further contended that Mannappan was the absolute owner of

the property and had full power of alienation during his lifetime. Upon

execution of the Sale Deed, the property ceased to form part of his estate and no

right of succession could arise in favour of the appellants.

9. On the aforesaid pleadings the following issues were framed:

1) Whether the Sale Deed dated 27.03.2002 executed by late R.

Mannappan in favour of the first defendant is vitiated by fraud,

undue influence or misrepresentation?

2) Whether the Sale Deed dated 27.03.2002 is supported by

valid consideration?

3) Whether late R. Mannappan was competent to execute the

Sale Deed in respect of the suit property?

__________ Page5 of 19 https://www.mhc.tn.gov.in/judis

4) Whether the plaintiffs are entitled to declaration, recovery of

possession and mesne profits as prayed for?

5) To what other reliefs are the parties entitled?

10. On the Plaintiffs’ side, PW1 was examined as the sole witness and

documents Ex. A1 to Ex. A13 were marked. On the Defendants’ side, DW1 was

examined and documents Ex. B1 to Ex. B9 were marked

11. After considering all the pleadings, oral & documentary evidence, the

Trial Court held that the burden of proving fraud or undue influence rested

entirely on the Plaintiffs. The Court observed that such allegations require strict

proof. Since the Plaintiffs failed to produce medical records or other

independent evidence showing that Mannappan lacked capacity to execute the

document, the plea of incapacity was rejected. On the second issue, the Court

relying upon the recital contained in the registered Sale Deed marked as Ex. A9,

which acknowledged receipt of consideration, in the absence of convincing

evidence disproving payment, the Court concluded that the sale was supported

by valid consideration. On the third issue, the Court found that Mannappan was

the absolute owner of the property and possessed full authority to alienate it

during his lifetime. Consequently, the execution of the Sale Deed was held to be

legally valid. In view of these findings, the Court held that the plaintiffs were

not entitled to the relief of declaration or recovery of possession and dismissed __________ Page6 of 19 https://www.mhc.tn.gov.in/judis

the suit in its entirety, against which the present Appeal Suit.

12. Heard Mr. R. Thiagarajan, learned counsel for the appellants and

Ms.R.Gayatri, learned counsel appearing for M/s. P.B.Ramanujam Associates,

on behalf of the first respondent.

13. The learned counsel for the appellant would submit that they are the

rightful owners and successors to the suit schedule property. He contended that

the entire case of the respondents hinges on the alleged fabricated Sale Deed

dated 27.03.2002 registered as Document No.937 of 2002 on the file of the Sub-

Registrar, Royapuram. The appellants have specifically challenged that

document as having been brought into existence by fraud, misrepresentation and

undue influence. According to him, the first respondent, being the brother-in-

law of late R. Mannappan, occupied a position of trust and confidence and used

his fiduciary relationship to obtain the impugned sale deed under suspicious

circumstances when the executant was in a vulnerable state of mind and under

severe financial distress.

14. It was pointed out by him that the recitals in the sale deed themselves

disclose serious inconsistencies. Though the document claimed payment of

Rs.14,50,000/- as sale consideration, divided over several dates, no details of

the same was indicated. No documentary proof such as receipts, bank entries, __________ Page7 of 19 https://www.mhc.tn.gov.in/judis

vouchers or account statements were produced to substantiate the same. The

absence of proof of payment, coupled with the highly inadequate value of

consideration in respect of the schedule property, rendered the transaction

intrinsically doubtful.

15. He would further contend that the burden of proving the genuineness

of such a transaction lies squarely upon the beneficiary especially where the

executant’s capacity/state of mind is questioned and the transaction is

challenged as vitiated by fraud. According to him, the first respondent having

failed to enter the witness box, invites an adverse inference under Section

114(g) of the Evidence Act. His wife who was examined as DW1, whose

testimony that her husband was engaged in money-lending activities and that

she managed his accounts suggested that the alleged sale was, in truth, a money

transaction disguised as conveyance.

16. It was further submitted that the so-called consent letters of the

appellant, marked as Ex. B1, were not proved in accordance with law,

unsupported by admissible evidence, and appear to be fabricated for the

litigation. Mere marking of a document, it was argued, does not amount to proof

of its contents under the provisions of the Indian Evidence Act, 1872. Reliance

was placed on the decision in the case of N. Krishna Gowda Vs T. Rangan

reported in (2013) 6 MLJ 175, where it was held that production or marking of __________ Page8 of 19 https://www.mhc.tn.gov.in/judis

a document alone is insufficient unless the same is properly proved by

admissible evidence.

17. The appellants further submitted that late R. Mannappan died on

01.08.2002, scarcely four months after the alleged execution of the sale deed.

Immediately after his death and funeral, the respondents attempted to dispossess

the appellants from the property on 16.08.2002, which exposes the ulterior

motive behind the purported transaction.

18. The learned counsel for the appellants also emphasized that their

possession and enjoyment of the property were established through the oral

evidence of PW1 and PW2, and that the Trial Court failed to properly

appreciate or assign due weight to these testimonies. The alleged voluntariness

of the transaction, the adequacy of consideration, and the payment thereof

remained wholly unproved. The learned counsel for the appellants contended

that the impugned Sale Deed dated 27.03.2002 was a sham and nominal

document created to deprive the appellants of their lawful inheritance.

19. Per contra, the learned counsel for the respondents submitted that the

appellants had miserably failed to discharge the burden of proving fraud, undue

influence or misrepresentation. The Sale Deed dated 27.03.2002, executed by,

late R. Mannappan, was duly registered before the competent Sub-Registrar __________ Page9 of 19 https://www.mhc.tn.gov.in/judis

after satisfaction of legal formalities, and contained an explicit acknowledgment

of receipt of Rs.14,50,000/-. In law, such recital carries evidentiary presumption

of truth unless disproved by cogent evidence. Hence the onus is on the

appellants/ plaintiffs that the same was a sham and nominal document.

20. The learned counsel for the respondents contended that late

Mannappan was heavily indebted and under compelling necessity to discharge

multiple mortgages. Efforts had been made to sell the property through public

notice in Dinamalar newspaper dated 21.02.2002, well before the sale. Since no

adequate purchaser came forward, the first respondent, being related to the

family, agreed to purchase the property to enable repayment of debts. This

clearly established the bona fide nature of the sale. The discharge of earlier

mortgage debts and other encumbrances on the same date further corroborated

the genuineness of the transaction.

21. It was further contended that the appellants were fully aware of the

sale proposal. Consent letters and no-objection affidavits had been obtained in

2001 and again before the execution of the deed. The assertion that they were

ignorant of the sale was therefore false. The respondents emphasized that the

deceased was in full possession of his faculties, visited the Sub-Registrar’s

office personally, admitted the execution and the consideration. The appellant’s

allegations on mental incapacity due to alcoholism were unsupported by __________ Page10 of 19 https://www.mhc.tn.gov.in/judis

medical or expert evidence. They did not examine any witness or produced

contemporaneous proof to rebut the statutory presumptions attached to a

registered document.

22. The argument regarding non-production of the first respondent as a

witness was refuted by relying on Section 120 of the Evidence Act, which

renders a spouse to be a competent witness in civil proceedings. DW1 is the

wife of the first respondent and sister of the deceased who has testified the

background of the sale, the existence and discharge of mortgage debts,

publication of advertisement, and the voluntary nature of the transaction.

23. She further pointed out that the appellant’s allegation of forcible

dispossession on 16.08.2002 was wholly unsubstantiated. No police complaint

or contemporaneous correspondence supported such a claim. On the contrary,

until his death, late Mannappan and his family were permitted to reside in the

premises on compassionate grounds, and possession was peacefully taken

thereafter.

24. It was also emphasized by the learned counsel of the respondents that

there was nearly a two-year delay before the institution of the suit, which

undermined the appellant’s credibility and strengthened the inference that the

suit was an afterthought intended to disturb a concluded sale.

__________ Page11 of 19 https://www.mhc.tn.gov.in/judis

25. I have considered the submissions made by the learned counsel for the

respective parties & perused the materials available on record, on which basis

the following issues arise for the consideration: -

a) Issue No.1 – Whether the evidence of DW1, being the wife of

the first respondent, can be relied upon to establish the

genuineness of the transaction and surrounding circumstances?

b) Issue No.2 – Whether the Sale Deed dated 27.03.2002 is

vitiated by fraud, undue influence or misrepresentation on account

of an alleged fiduciary relationship between Mannappan and the

first respondent, and whether the said transaction is supported by

valid consideration?

c) Issue No.3 – Whether the documentary evidence on record,

including Ex. A9, Ex. B7 and Ex. B9, corroborates the case of the

respondent regarding the genuineness and validity of the

transaction?

26. On Issue 1, The Appellants had contended that the testimony of DW1

is liable to be discarded on the ground that she is an interested witness, being

the spouse of the first respondent. It is submitted that her evidence lacks

independence and is inherently biased in favour of the respondent. According to

the appellants, such testimony cannot be safely relied upon to prove material

aspects such as the financial condition of Mannappan, the circumstances leading

__________ Page12 of 19 https://www.mhc.tn.gov.in/judis

to the sale, and the alleged discharge of mortgage liabilities.

27. The respondent had contended that the mere fact that a witness is

related to a party does not render her evidence inadmissible or unreliable. DW1,

who was examined on behalf of the defence, was the wife of the first

respondent. Her testimony was admissible under Section 120 of the Indian

Evidence Act, which recognises the competence of a spouse to testify in civil

proceedings. In her evidence, DW1 described the financial difficulties faced by

Mannappan, the existence of mortgage liabilities and the steps taken to sell the

property, including publication of the advertisement in “Dinamalar”. She also

spoke about the execution of the registered Sale Deed dated 27.03.2002 marked

as Ex. A 9.

28. It is contended that DW1 has spoken consistently with regard to the

financial distress of Mannappan, the issuance of the public advertisement in

“Dinamalar,” and the discharge of mortgage encumbrances prior to the

execution of the Sale Deed. The cross-examination of DW1 did not reveal any

material contradiction regarding the execution or validity of Ex. A 9. Her cross-

examination has not elicited any materials to her not being aware of the facts

and circumstances of the case nor there was contradiction or inconsistency so as

to discredit her testimony. The testimony of DW1 finds corroboration from the

documentary evidence on record, particularly Ex. A9, Ex. B7, and Ex. B9,

__________ Page13 of 19 https://www.mhc.tn.gov.in/judis

which collectively support the case of the respondent. Hence this issue is

answered against the appellants sustaining the evidence of DW1.

29. On Issue 2 & 3, The learned counsel for the appellants contended that

the first respondent occupied a position of dominance and confidence over late

Mannappan by virtue of a close fiduciary relationship, as the respondent’s wife

was the younger sister of the deceased. It was argued by the counsel of

appellants that such proximity created a fiduciary relationship, enabling the

respondent to wield undue influence over Mannappan. The appellants further

submit that Mannappan was a habitual alcoholic and was not in a sound and

disposing state of mind to comprehend the nature and consequences of the

transaction. On this basis, it is alleged that the Sale Deed dated 27.03.2002 is

not a genuine transaction but one procured through exploitation of his

vulnerable condition. Ex. B9, the reply notice dated 29.04.2002, formed part of

the contemporaneous correspondence between the parties. The Trial Court

noted that no effective rejoinder contradicting Ex. B9 was produced, and relied

on the exchange of notices to conclude that the transaction was not clandestine.

30. The plea of fiduciary relationship was rejected as the appellants failed

to prove that the respondent exercised any dominant influence over Mannappan.

The evidences instead suggested that Mannappan acted independently as the

owner of the property. The allegation of forcible dispossession was also

__________ Page14 of 19 https://www.mhc.tn.gov.in/judis

unsupported by documentary/oral evidence.

31. In addition, the appellants challenged the genuineness of the

consideration stated in the Sale Deed, contending that the sum of Rs.14,50,000/-

is merely nominal and that no actual payment was made. According to them, the

recital acknowledging receipt of consideration is false and inserted only to lend

credibility to an otherwise sham transaction. PW1, examined on behalf of the

appellants, reiterated the allegations in the plaint and deposed that the Sale Deed

was obtained by fraud and undue influence. PW1 asserted that Mannappan was

a habitual alcoholic and lacked the capacity to execute the document. However,

no medical records, hospital documents or expert testimony were produced to

substantiate this claim. In cross-examination, PW1 was unable to produce

contemporaneous evidence showing that Mannappan was incapable of

understanding the transaction.

32. The mere fact of relationship as brother-in-law would not give rise to

any presumption of dominance or control. There is absolutely no material on

record to show that the 1st Respondent was in a position to dominate the will of

Mannappan or that the transaction in question was unconscionable. In the

absence of such foundational facts, the plea of undue influence is wholly

untenable, as laid down by the Hon’ble Supreme Court in Anil Rishi v.

Gurbaksh Singh (2006) 5 SCC 5. Ex. B9 (reply notice dated 29.04.2002), would __________ Page15 of 19 https://www.mhc.tn.gov.in/judis

show that the late Mannapan has offered the property to be sold to Respondent 1

for the amount payable by him to Respondent 1.

33. The learned counsel for the respondent would also submit that the

documentary evidence available on record clearly establishes that the

transaction was a bona fide one, supported by valid consideration and

necessitated by compelling financial circumstances. In this regard, reliance is

placed on Ex. B6, which evidences acknowledgment of substantial debt, Ex. B7

and Ex. B9, which are legal notices indicating subsisting liabilities, and Ex. B8,

being a public notice offering the property for sale. These documents clearly

demonstrate that Mannappan was under severe financial distress and had

consciously decided to alienate the property to discharge his liabilities. 33.The

Trial Court has rightly relied upon Ex. A2, Ex. A5 and Ex. A13, which are prior

mortgage transactions, to conclude that Mannappan alone was treated as the

absolute owner of the property. The appellants were only formal parties to such

transactions and had no independent right therein. Significantly, Ex. A13

contains a clear admission on the part of the appellants disclaiming any

ownership right. The Ex. B1 series (affidavits dated 13.08.2001) would clearly

show that the appellants had expressly consented to the mortgage and possible

sale of the property. The signatures contained therein have been admitted during

cross examination. Having once consented to the alienation and acknowledged

the authority of Mannappan, the appellants cannot now be permitted to __________ Page16 of 19 https://www.mhc.tn.gov.in/judis

approbate and reprobate. Hence the contention that no consideration was passed

that the sale was a nominal sale on coercion cannot stand. It is a settled principle

of law that a registered document carries a presumption of genuineness and due

execution. The Hon’ble Supreme Court in Hemalatha (D) by LRs v. Tukaram

(D) by LRs has held that such presumption can be displaced only by cogent and

convincing evidence. Therefore, Issue 2& 3 is answered confirming the findings

of the trial court. In the present case, the appellants have utterly failed to adduce

any such evidence, and therefore the presumption in favour of the Sale Deed

remains wholly unrebutted.

34. In fine, the appeal deserves no merit and is accordingly dismissed.

Consequently the connected miscellaneous petitions stands closed. There shall

be no orders as to costs.

20.04.2026 Index: Yes/No Speaking/Non-speaking order Neutral Citation: Yes/No

PBN

__________ Page17 of 19 https://www.mhc.tn.gov.in/judis

To

1.The Additional Judge - IV, City Civil Court, Chennai.

2. The Section Officer, VR Section, High Court of Madras, Chennai.

__________ Page18 of 19 https://www.mhc.tn.gov.in/judis

K.KUMARESH BABU, J.

PBN

A Pre-delivery order made in

20.04.2026

__________ Page19 of 19 https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter