High Court Madras High Court

Smt.Avudaiparvathi Alias Sugana … vs The District Revenue Officer on 11 April, 2011

Madras High Court
Smt.Avudaiparvathi Alias Sugana … vs The District Revenue Officer on 11 April, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 11/04/2011

CORAM
THE HONOURABLE MR.JUSTICE D.HARIPARANTHAMAN

Writ Petition (MD).No.10719 of 2007
&
Writ Petition (MD).No.527 of 2008

W.P.(MD).No.10719 of 2007

Smt.Avudaiparvathi alias Sugana Devi
					    .. Petitioner
Vs.

1.The District Revenue Officer,
  Tirunelveli.

2.The Tahsildar,
  Sivagiri Taluk,
  Tirunelveli District.

3.N.Kasturi Gandhi			    ..  Respondents

Prayer

Writ petition is filed under Article 226 of the Constitution of India
to issue a writ of Certiorari calling for the records relating to proceedings in
U3/48346/2005, dated 11.09.2007 on the file of the first respondent and quash
the same as illegal.

!For Petitioner ... Mr.K.Srinivasan
		    Senior Counsel
^For Respondents... Mr.Pala Ramasamy for R1 & R2
		    Special Government Pleader
		    Mr.R.Muthukumarasamy for R3
		    Senior Counsel for
		    Mr.R.Natesh Raja
W.P.(MD).No.527 of 2008

M.Pallayya Naicker	          .. Petitioner

Vs.

1.The District Revenue Officer,
  Tirunelveli.

2.The Tahsildar,
  Sivagiri Taluk,
  Tirunelveli District.

3.N.Kasthuri Gandhi
4.Aavudai Parvathi		  ..  Respondents

Prayer

Writ petition is filed under Article 226 of the Constitution of India
to issue a writ of Certiorari calling for the records pertaining to the impugned
order of the first respondent made in U3/48346/2005, dated 11.09.2007, quash the
same, and pass such further or other orders as this Court deems fit and proper
in the circumstances of the case.

For Petitioner ... Mr.R.Nandakumar
For Respondents... Mr.Pala Ramasamy for R1 & R2
		   Special Government Pleader
		   Mr.R.Muthukumarasamy for R3
		   Senior Counsel for
		   Mr.R.Natesh Raja			  			  	
	 	
     		  		
:ORDER

The petitioner in W.P.(MD).No.10719 of 2007 is the daughter-in-law of one
Tmt.Subbammal and the third respondent is the daughter of one Tmt.Guruvammal.
Tmt.Subbammal and Tmt.Guruvammal are the daughters of one Thiru.Shanmugasundara
Thevar. The land in Survey No.237 covering an extent of 10 cents, T.N.Pudhukudi
Village, Sivagiri Taluk, Tirunelveli District belong to Shanmugasundara Thevar
by virtue of the sale deed, dated 15.09.1928. In the year 1959, a partition was
entered into between the members of Thiru.Shanmugasundar Thevar by a partition
deed, dated 30.03.1959 and the same was registered in the Sub Registrar Office,
Puliyangudi. The said document contains 11 Schedule.

2. According to the third respondent, 10 cents in S.No.237 mentioned in
the 11th schedule was allotted to the father of the third respondent in the
partition deed, who is the husband of Tmt.Guruvammal. According to the third
respondent, while 10 cents is a private property, the same was also classified
as ‘Manthai Poramboke’ in revenue records. According to her, while S.No.237
shows that 74 cents as ‘Manthai Poramboke’, the afore-said land of 10 cents
forming part of the 74 cents is wrongly classified as ‘Manthai Poramboke’.

3. The third respondent made representations to the first respondent to
correct the error in the revenue records by correctly classifying her land as
‘grama natham’. The first respondent directed the Assistant Settlement Officer
to conduct survey and find out the truthfulness of the complaint made by the
third respondent. Accordingly, the Assistant Settlement Officer has conducted
survey and submitted a report on 31.05.2005 stating that 10 cents in S.No.237 is
a private land and it could not be classified under ‘Manthai Poramboke’.

4. The first respondent also sought a report from the second respondent,
the Tahsildar. The second respondent, the Tahsildar, after holding enquiry, he
has also given a report to the first respondent endorsing the view of the
Assistant Settlement Officer. That is, the second respondent also stated in his
report that 10 cents in S.No.237, in Puliyangudi, Sivagiri Taluk is a private
land.

5. While so, the petitioner in W.P.(MD).No.10719 of 2007, gave objections
to the first respondent not to grant exclusive patta to the third respondent and
sought joint patta for the afore-said 10 cents in S.No.237. The first respondent
heard the petitioner as well as the third respondent on the objections made by
the petitioner. After hearing both sides, the first respondent passed the
impugned order dated 11.09.2007 holding that 10 cents in S.No.237 is a private
land and the third respondent has established the possession of the said land.
In these circumstances, he directed the Tahsildar to grant patta in favour of
the third respondent. The petitioner has filed the writ petition
W.P.(MD).No.10719 of 2007 to quash the afore-said order.

6. When the Government wanted to put up construction for a godown for
agriculturists in the ‘Manthai Poramboke’, the same was objected in a
representative capacity by one Muthiah Naicker and he filed a suit in O.S.No.81
of 1980 before the District Munsif, Sankarankovil for a declaration that land
comprised in S.No.237 is ‘Manthai Poramboke’ and also sought for permanent
injunction restraining the Collector and the Commissioner of Vasudevanallur
Panchayat Union from constructing godown in S.No.237, which is a ‘Manthai
Poramboke’. The suit was dismissed on 26.02.1986. Thereafter, an appeal was
filed in A.S.No.84 of 1986 before the Sub Court, Tenkasi. The appeal was
disposed of on 24.02.1990 holding that the construction was made only in 5 cents
in ‘Manthai Poramboke’ and therefore, the villagers could use the rest of the
land for grazing purposes. One Thiru.M.Pallayya Naicker filed W.P.(MD).No.527 of
2008 to quash the afore-said order dated 11.09.2007 of the first respondent on
the ground that the order of the first respondent is contrary to the order of
the Sub Court, Tenkasi in A.S.No.84 of 1986, dated 24.02.1990.

7. The learned Senior Counsel appearing for the third respondent narrated
the afore-said facts and fairly submits that the issue as to the ownership of 10
cents in S.No.237 relating to the 11th Schedule in partition deed, dated
30.03.1959 could be agitated by the writ petitioner (W.P.(MD).No.10719 of 2007)
before the competent civil Court and the findings of the first respondent could
not come in the way of the decision to be rendered by the Competent Civil Court
as to the ownership.

8. The learned counsel for the petitioner submits that though the writ
petitioner sought to quash the entire order dated 11.09.2007 of the first
respondent, the petitioner confines for quashing of the order as to the grant of
patta to the third respondent and not relating to the finding of the first
respondent as to the fact that the land in 10 cents in S.No.237 in the 11th
Schedule claimed by the third respondent as private land. However, the learned
counsel for the petitioner submits that the order of the first respondent could
be set aside insofar as grant of patta to the third respondent and issue
relating to the ownership can be decided before the competent civil Court.

9. The learned counsel for the petitioner in W.P.(MD).No.527 of 2008
reiterated his plea as found in the affidavit filed in support of the writ
petition.

10. I have considered the submissions made by both sides.

11. In my view, after hearing both sides, the first respondent came to the
prima facie conclusion that the possession of the land was with the third
respondent. In any event, as fairly submitted by the learned Senior Counsel for
the third respondent that if the writ petitioner establishes her title before
the competent civil Court, that could give her automatic right over the property
concerned and she could have joint patta.

12. In these circumstances, I am of the view that there is no infirmity in
the order of the first respondent and the writ petitioner is at liberty to
approach the competent civil Court to establish her title and whatever is stated
in the impugned order could not come in the way of the decision of the civil
Court in the title suit that can be filed by the writ petitioner. The writ
petition W.P.(MD).No.10719 of 2007 is disposed of in the above terms.

13. In W.P.(MD).No.527 of 2008, it is true that a suit in O.S.No.81 of
1980 was filed in a representative capacity of one Muthiah Naicker seeking
declaration that S.No.237 is ‘Manthai Poramboke’ and also he sought for
permanent injunction restraining the authorities from proceeding with the
construction of a Godown. The suit was dismissed on 26.02.1986. Against which an
appeal was filed in A.S.No.84 of 1986 and the same was also disposed of on
24.02.1990 holding that the construction of godown was only to an extent of 5
cents and therefore, the villagers could have balance land for grazing purposes.
In the afore-said suit proceedings, the third and fourth respondent in
W.P.(MD).No.527 of 2008 were not parties. Further more, the issue that arose in
the suit was not relating to whether 10 cents of private land were also
classified as ‘Manthai Poramboke’. In any event, it is made clear that the
villagers concerned or Muthiah Naicker or any body else can agitate before the
competent Court disputing the title of property of 10 cents in S.No.237. In view
of the afore-said finding, the villagers concerned are given liberty to approach
the competent civil Court to dispute the title of the third and fourth
respondent in W.P.(MD).No.527 of 2008, if they are so advised. The writ petition
No.527 of 2008 is disposed of in the above terms. No costs.

jikr

To

1.The District Revenue Officer,
Tirunelveli.

2.The Tahsildar,
Sivagiri Taluk,
Tirunelveli District.