Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Venklataraj Traders vs Shanmugasundaram
2026 Latest Caselaw 1044 Mad

Citation : 2026 Latest Caselaw 1044 Mad
Judgement Date : 10 March, 2026

[Cites 11, Cited by 0]

Madras High Court

Venklataraj Traders vs Shanmugasundaram on 10 March, 2026

                                                                      C.R.P.(MD)Nos.3446 and 3447 of 2025


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 10.03.2026

                                                        CORAM

                             THE HONOURABLE MR.JUSTICE V.LAKSHMINARAYANAN

                                      C.R.P.(MD)Nos.3446 and 3447 of 2025
                                                      and
                                          C.M.P.(MD)No.18637 of 2025


                     C.R.P.(MD)No.3446 of 2025:

                     1.Venklataraj Traders,
                       a partnership firm Represented
                       through one of its partner Sridhar,
                       Venkatraj traders,
                       Door No.71, West Masi Street,
                       Madurai – 625 001.

                     2.Sridhar

                     3.Rajamurali

                     4.Ravi

                     5.Pradeep Sakthi

                     6.Harish Kumar                                                    ... Petitioners
                                                            vs.
                     1.Shanmugasundaram

                     2.Palaniandhavar                                                  ... Respondents

                     PRAYER: Civil Revision Petition filed under Article 227 of the
                     Constitution of India to set aside the fair and decreetal order dated
                     02.08.2025 in I.A.No.2 of 2025 in R.L.T.O.P.No.21 of 2024 on the file
                     of the Principal District Munsif, Madurai Town, by allowing this Civil
                     Revision Petition.

                     1/11


https://www.mhc.tn.gov.in/judis            ( Uploaded on: 12/03/2026 03:11:01 pm )
                                                                       C.R.P.(MD)Nos.3446 and 3447 of 2025



                                  For Petitioner        : Mr.N.Mariappan

                                  For Respondents : Mr.V.N.Arjun for
                                                    Mr.Vallinayagam

                     C.R.P.(MD)No.3447 of 2025:

                     1.Venklataraj Traders,
                       a partnership firm Represented
                       through one of its partner Sridhar,
                       Venkatraj traders,
                       Door No.71, West Masi Street,
                       Madurai – 625 001.

                     2.Sridhar

                     3.Rajamurali

                     4.Ravi

                     5.Pradeep Sakthi

                     6.Harish Kumar                                                     ... Petitioners
                                                             vs.
                     1.Shanmugasundaram

                     2.Palaniandhavar                                                   ... Respondents

                     PRAYER: Civil Revision Petition filed under Article 227 of the
                     Constitution of India to set aside the fair and decreetal order dated
                     02.08.2025 in I.A.No.3 of 2025 in R.L.T.O.P.No.21 of 2024 on the file
                     of the Principal District Munsif, Madurai Town, by allowing this Civil
                     Revision Petition.


                                  For Petitioner        : Mr.N.Mariappan

                                  For Respondents : Mr.V.N.Arjun for
                                                    Mr.Vallinayagam



                     2/11


https://www.mhc.tn.gov.in/judis             ( Uploaded on: 12/03/2026 03:11:01 pm )
                                                                             C.R.P.(MD)Nos.3446 and 3447 of 2025

                                                                  *****



                                                    COMMON O R D E R

Heard Mr.N.Mariyappan for the petitioner and Mr.V.N.Arjun, for

Mr.N.Vallinayagam for the respondent.

2. These Civil Revision Petitions challenge the order passed by

the learned Principal District Munsif, Madurai in I.A.No.2 and I.A.No.3

of 2025 in R.L.T.O.P.No.21 of 2024, dated 02.08.2025.

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

as landlord and tenant.

4. The landlord approached the Rent Court under the Tamil

Nadu Regulation of Rights and Responsibilities of Landlords and

Tenants Act, 2017, seeking eviction. He sought eviction on multiple

grounds. The first ground being that the landlord and tenant had

failed to enter into an agreement, as required, under Section 4(2) of

TNRRRLT Act. The second ground being that the premises is required

for rebuilding, as addition or alteration cannot be carried out without

the premises being vacated. The last ground being that the tenant

sublet the property to a third party.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

5. The tenant had filed a detailed counter denying the said

allegations.

6. Considering the pleas of the respective parties, the learned

Rent Controller felt that recording of evidence, in a summary manner,

was essential. Consequently, the landlord entered the witness box and

deposed as PW1 on 05.06.2025. On his side, the landlord marked

Ex.P.1 to Ex.P.4. The matter was listed for cross examination on

10.06.2025.

7. On that day, the Counsel for tenant requested the Court that

the matter be adjourned to another day, so as to enable him to cross

examine PW1. It is averred that the Court had called upon the

Counsel for tenant to bring the counsel for the landlord, before

granting, adjournment. Post lunch session, the Counsel for the tenant

was held up before this Court. Hence, he was not in a position to

cross examine P.W.1. When he rushed to the rent Court at about

3.45 PM., he came to know that the evidence of P.W.1 had been closed

and the matter was listed for evidence on the side of the tenant.

8. Immediately on 23.06.2025, he filed two petitions in I.A.No.2

and I.A.No.3 of 2025 seeking orders of the Court to re-open the side of

landlord and to recall P.W.1. The learned trial Judge called upon the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

landlord to file a counter. The landlord filed a counter stating that

even when the proof affidavit was served on the Counsel for the

tenant, it was informed that landlord is proceeding to Netherlands and

hence, it would not be possible for him to be present before the Court

after the first week of June. It was further averred that the tenant had

been keeping away from the Court, only in order to drag on the matter

and to delay the proceedings.

9. The learned Rent Court cum Principal District Munsif,

Madurai considered the affidavit petition and the judgment of this

Court in Thennarasu vs Anita Nalliah (CRP(PD).No.2532 of 2021,

dated 05.08.2022). He held that the cross examination of P.W.1

cannot be held to be an inherent right, in cases of non-existence of a

registered agreement and consequently dismissed the applications.

Aggrieved by the same, the present revisions.

10. Mr.N.Mariappan relying upon the very same judgment,

referred to by the learned trial Judge, invites my attention to the

tabular column setforth by the learned Judge in Paragraph No.8 and

urges that the learned Trial Judge had referred only to that

corresponding portion of the judgment which relates to Section 21(2)

(a) and not with respect to scope of cross examination under 21(2)(e).

Hence, he pleads that the order is vitiated. He further states that he

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

could not be present on that day to cross examine P.W.1., on account

of pressing work he had before the High Court.

11. Per Contra, Mr.V.N.Arjun urges that the intention of the

tenant is to only to indefinitely squat on the property. He states that,

admittedly, there is no written agreement between the landlord and

tenant after the notified date. He relies upon a judgment of this Court

in V.S.Mohan vs Sarath Naseera and others [C.R.P(PD).No.782 of

2023, dated 30.07.2024], to urge that in case of Section 21(2)(a), no

question of cross examination arises. Hence, he pleads the dismissal

of the revision.

12. I have carefully considered the submissions on both sides

and gone through the records.

13. I agree with Mr.V.N.Arjun that if an eviction petition is filed

only under Section 21(2)(a) of the Act, no question of cross

examination arises. The axe falls the minute the landlord shows to

the Court that no agreement as required under Section 4(1) exists

between the landlord and tenant. Fortunately for Mr.N.Mariappan, the

petition is not confined to Section 21(2)(a) alone. In addition to

Section 21(2)(a), the landlord has sought eviction on the grounds of

Section 7 and Section 21(2)(e).

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

14. Section 7 is a provision which prohibits sub-letting of the

demised premises by the tenant to a third party. Section 21(2)(e)

more or less corresponds to Section 14(1)(b) of the erstwhile Tamil

Nadu Buildings (Lease and Rent Control) Act, 1960. The relaxation

granted under Section 21(2)(e) is that the landlord need not prove his

bona fides or his financial capacity as required under the old

provision. Nonetheless, he still has to prove to the satisfaction of the

Court that the building is in such a condition that it cannot be

repaired or rebuilt unless and until the premises is vacated.

15. On the aspect of Section 7 and Section 21(2)(e), the tenant,

under certain circumstances, would be entitled to cross examine the

landlord to demonstrate that there is no subletting or that the

building is not in such a condition that the tenant has to be vacated

in order to carry out the repairs or re-building.

16. An additional factor which goes in favour of the tenant is

that, the landlord, having entered the witness box and marking

documents, though it is a summary procedure and there is no

inherent right for cross examination, in case the tenant does not cross

examine the landlord, despite an opportunity having been granted by

the Court, the evidence given by the landlord would go uncontroverted

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

and would have the result of being deemed to have been admitted.

That will put the tenant in an extremely unenviable position.

17. It is not as if the tenant had not taken steps to engage a

Counsel to cross examine P.W.1. The affidavit reads that the Counsel

had made the request for adjournment on two occasions on the same

day to the Court. It was not granted, since P.W.1 was ready to depart

for Netherlands. The Counsel giving priority to the High Court, had

rushed here to conduct the matter. By the time he went back, the

evidence had been closed. The absence of the Counsel at the time

when it was called for the third time can be considered as a

substantial ground for re-opening the evidence. In this part of the

country, cross examination is carried on through the assistance of a

lawyer. The parties do not conduct the said exercise.

18. When this aspect is pointed out, Mr.V.N.Arjun states the

proceedings is of the year 2024 and the landlord is suffering on

account of pendency. He prays that, in the event of this Court setting

aside the order, some direction may be given to the Rent Court to

dispose of the RLTOP at an early date. I find this request reasonable.

Mr.N.Mariappan too states that he will cooperate with the Rent Court

for early disposal.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 pm ) C.R.P.(MD)Nos.3446 and 3447 of 2025

19. In the light of the above discussion, the Civil Revision

Petitions are allowed, with the following directions:

(i) The order passed in I.A.No.2 and I.A.No.3 of 2025 in

R.L.T.O.P.21 of 2024 dated 02.08.2025 is set aside.

(ii) Both the Counsel agree that P.W.1 will be present in Court

on 18.03.2026. P.W.1 will be cross examined in full on 18.03.2026.

The cross examination will be confined to Section 7 and Section

21(2)(e) alone. In other words, the tenant cannot question the

landlord on Section 21(2)(a).

(iii) Once the evidence of P.W.1 is over, the Respondent evidence

must be concluded by 17.04.2026.

(iv) After hearing the arguments of both sides, the Rent Court

shall pronounce the judgment in R.L.T.O.P.No.21 of 2024 itself by

30.04.2026.

The learned District Munsif cum Rent Court, Madurai shall act

on a web copy of this order and shall not wait for a certified copy to be

received by the said Court. No costs. Consequently, the connected

miscellaneous petition is closed.

                     Index      :Yes / No                                                     10.03.2026
                     Internet   :Yes / No
                     NCC        :Yes / No
                     Nsr
                     Note: Upload order copy by 12.03.2026.





https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 12/03/2026 03:11:01 pm )
                                                                      C.R.P.(MD)Nos.3446 and 3447 of 2025

                     To:
                     The Principal District Munsif, Madurai







https://www.mhc.tn.gov.in/judis            ( Uploaded on: 12/03/2026 03:11:01 pm )
                                                             C.R.P.(MD)Nos.3446 and 3447 of 2025


                                                               V.LAKSHMINARAYANAN, J.

                                                                                            Nsr




                                                                      Order made in
                                                 C.R.P(MD)Nos.3446 and 3447 of 2025




                                                                                  10.03.2026







https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/03/2026 03:11:01 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter