Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijayakumar vs The Tahsildar
2026 Latest Caselaw 841 Mad

Citation : 2026 Latest Caselaw 841 Mad
Judgement Date : 26 February, 2026

[Cites 1, Cited by 0]

Madras High Court

Vijayakumar vs The Tahsildar on 26 February, 2026

Author: Abdul Quddhose
Bench: Abdul Quddhose
                                                                                             WP No. 7994 of 2026


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                      DATED: 26-02-2026
                                                               CORAM
                                  THE HON'BLE MR JUSTICE ABDUL QUDDHOSE
                                                      WP No. 7994 of 2026
                Vijayakumar
                                                                                              ..Petitioner(s)
                                                                    Vs
                1. The Tahsildar
                   Panruti Taluk,
                   Cuddalore district

                2. The Taluk Head Surveyor,
                   Panruti Taluk,
                   Cuddalore district

                3. The Inspector of police
                   Kadampuliyur police station,
                   Cuddalore district

                4. Vijayakanth
                                                                                             ..Respondent(s)

                          Writ petition is filed under Article 226 of the Constitution of India
                seeking for issuance of a writ of mandamus to direct the respondents 1 and 2 to
                consider the petitioner’s online application dated 18.09.2025 and thereby direct
                the respondents 1 and 2 to measure the property with the help of 3rd respondent
                and erect the mile stones in Survey No. 206/2B to an extent of 10.40 Ares
                situated at Kadampuliyur village, Panruti Taluk, Cuddalore district.


                              For Petitioner(s):               Mr.B.Sundarapandiyan

                              For Respondent(s):               Mr.D.Ravichander, SGP
                                                               For R1 & R2
                                                               Mr.R.Venkatesa Perumal
                                                               Govt. Advocate (Crl.Side) (R3)

                                                                                                    __________
                                                                                                     Page1 of 4
https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 26/02/2026 06:03:08 pm )
                                                                                         WP No. 7994 of 2026




                                                           ORDER

This writ petition has been filed seeking for a direction to the respondents

1 and 2 to survey and demarcate the property, which according to the petitioner

is owned by him, within a time frame to be fixed by this Court.

2. The petitioner had submitted a representation dated 18.09.2025 seeking

for survey and demarcation of the property morefully described in the prayer to

this writ petition. Since the said representation has not been considered till date,

the petitioner has filed this writ petition.

3. Mr.D.Ravichander, learned Special Government Pleader, accepts

notice on behalf of the respondents 1 and 2. Since no adverse orders are passed

against the fourth respondent, notice to the fourth respondent in this writ

petition is dispensed with.

4. No prejudice will be caused to the first respondent, if the aforesaid

representation of the petitioner is considered, on merits and in accordance with

law, after hearing the objections if any from the fourth respondent as well as

any other party whom the first respondent deems it fit to enquire. Accordingly,

this writ petition is disposed of in the following manner:-

(a) Before surveying the land in question, the first

__________ Page2 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/02/2026 06:03:08 pm )

respondent is directed to issue notice to the fourth respondent,

and also to any other party, whom the first respondent deems

it fit to enquire.

(b) After receiving objections if any and after considering

the same, the first respondent shall conduct survey and

demarcate the boundaries of the property morefully described

in the prayer to this writ petition, on merits and in accordance

with law, within a period of 12 weeks from the date of receipt

of a copy of this order.

(c) If any need arises, the first respondent is permitted to

submit a petition for police assistance, and upon receipt of

such request, the third respondent police shall render

necessary police assistance for conducting survey and

demarcation of the subject property.

No Costs.

26-02-2026 Neutral Citation: Yes/No RKM To

1. The Tahsildar Panruti Taluk, Cuddalore district

2. The Taluk Head Surveyor, Panruti Taluk, Cuddalore district.

3. The Inspector of police Kadampuliyur police station, Cuddalore district.

__________ Page3 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/02/2026 06:03:08 pm )

ABDUL QUDDHOSE, J.

RKM

26-02-2026

__________ Page4 of 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/02/2026 06:03:08 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