Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muneeswari vs The District Collector
2026 Latest Caselaw 730 Mad

Citation : 2026 Latest Caselaw 730 Mad
Judgement Date : 24 February, 2026

[Cites 1, Cited by 0]

Madras High Court

Muneeswari vs The District Collector on 24 February, 2026

                                                                                     W.P.(MD)No.5073 of 2026


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 24.02.2026

                                                         CORAM:

                                  THE HONOURABLE MR.JUSTICE K.SURENDER

                                            W.P.(MD)No.5073 of 2026

                 Muneeswari                                                             ... Petitioner

                                                              -vs-

                 1.The District Collector,
                   Ramanathapuram District.

                 2.The Tahsildar,
                   Rameshwaram Taluka,
                   Ramanathapuram District.

                 3.The Village Administrative Officer,
                   Rameshwaram Revenue Village,
                   Rameshwaram Taluka,
                   Ramanathapuram District.

                 4.The Revenue Divisional Officer,
                   Ramanathapuram District.                                             ... Respondents

                 [R4 is suo motu impleaded vide order of
                   this Court dated 24.02.2026]
                 PRAYER: Writ Petition filed under Article 226 of the Constitution of India, to
                 issue a Writ of Mandamus, directing respondents to issue a Patta to the
                 petitioner's husband namely, Nambu @ Namburajan at G.R.Survey No.627/778-1


                 ____________
                 Page 1 of 5




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 27/02/2026 08:05:18 pm )
                                                                                             W.P.(MD)No.5073 of 2026


                 and 627/778-2, Rameshwaram Revenue Village, Rameshwaram Taluka,
                 Ramanathapuram District, based on the petitioner's sale deed in Document No.
                 663/2004 on the file of the Rameswaram Sub Registrar Office, by considering the
                 petitioner's representation 01.12.2025 within a time stipulated by this Court.
                                  For Petitioner                     :    Mr.B.Mahendrarajan

                                  For Respondents                    :    Mr.B.Ramanathan
                                                                          Additional Government Pleader


                                                                     ORDER

This Writ Petition has been filed seeking issuance of a Writ of Mandamus,

directing respondents to issue a Patta to the petitioner's husband namely, Nambu

@ Namburajan in respect of G.R.Survey No.627/778-1 and 627/778-2,

Rameshwaram Revenue Village, Rameshwaram Taluk, Ramanathapuram District,

based on the petitioner's sale deed in Document No.663/2004, on the file of the

Rameswaram Sub Registrar Office, by considering the petitioner's representation

01.12.2025 within a time stipulated by this Court.

2. By consent, the Writ Petition is taken up for final disposal at the

admission stage itself.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 08:05:18 pm )

3. The learned counsel appearing for the petitioner would submit that the

subject properties originally belonged to the petitioner's father-in-law and after

the death of the petitioner's husband, the petitioner and her children are in

peaceful possession and enjoyment thereof. Seeking to transfer Patta in the name

of her husband, the petitioner submitted a representation dated 01.12.2025, but no

action has been taken by the respondents. Hence, the present Writ Petition.

4. The learned Additional Government Pleader appearing for the official

respondents would submit that, in the present case, the Revenue Divisional

Officer, Ramanathapuram District, is the competent authority to consider the

grievance raised by the petitioner.

5. In view of the above, this Court suo motu impleads the Revenue

Divisional Officer, Ramanathapuram District, as the fourth respondent in the

present writ petition.

6. Considering the above submissions, and without expressing any opinion

on the merits of the matter, this writ petition is disposed of with a direction to the

petitioner to file an application along with all the necessary documents before the

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 08:05:18 pm )

fourth respondent within a period of two weeks from the date of receipt of a copy

of this order. In the event of filing a fresh application along with the necessary

documents within the aforesaid time limit, the same shall be considered and

disposed of by the fourth respondent on merits and in accordance with law, after

affording due opportunity to all the parties concerned, within a period of ten

weeks thereafter. No costs.

                 NCC              : Yes / No                                        (K.SURENDER, J.)
                 Index            : Yes / No                                           24.02.2026
                 smn2

                 To:-


                 1.The District Collector,
                   Ramanathapuram District.

                 2.The Tahsildar,
                   Rameshwaram Taluka,
                   Ramanathapuram District.

                 3.The Village Administrative Officer,
                   Rameshwaram Revenue Village,
                   Rameshwaram Taluka,
                   Ramanathapuram District.

                 4.The Revenue Divisional Officer,
                   Ramanathapuram District.

                 ____________





https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 08:05:18 pm )



                                                                                   K.SURENDER, J.

                                                                                                  smn2









                                                                                           24.02.2026




                 ____________





https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 08:05:18 pm )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter