PETITIONER: SRI-LA-SRI SIVAPRAKASA PANDARA SANNADHI, AVARGAL Vs. RESPONDENT: SMT. T.PARVATHI AMMAL & ORS. DATE OF JUDGMENT: 20/02/1996 BENCH: J.S. VERMA, N.P. SINGH, B.N. KIRPAL ACT: HEADNOTE: JUDGMENT:
( With Contempt Petition No. 103 of 1995)
O R D E R
The only question for decision relates to the
jurisdiction of the Civil Court to entertain the suit which
was filed by the respondents. The Trial Court decreed the
suit. The First appellate Court set aside the decree taking
the view that the civil Court’s jurisdiction was barred. In
the second appeal filed by the present respondents, the High
court has restored the judgment and decree of the Trial
Court taking the view that the Civil Court’s jurisdiction
was not barred.
The plea of exclusion off the Civil Court’s
jurisdiction to adjudicate the title of the parties in the
present case is based on the provisions of the Tamil Nadu
Minor Inam (Abolition and Conversion into Ryotwari) Act,
1963. This Court in a recent decision in R. Manickanaicker
vs. E. Elumalainaicker, 1995 (4) SCC 156, has clearly held
that the Civil Court’s jurisdiction to adjudicate title to
the parties, is not barred by virtue of the provisions of
the said Act. This is a direct decision of this Court on the
provisions of the Act with which we are concerned in the
present case, Learned counsel for the appellant placed
reliance on the decision in Vatticherukuru village Panchayat
vs. Nori Venkatarama Deeshithulu and Ors. , 1991 (Supp. 2)
SCC 228. It is sufficient to observe that this decision
relates to the provisions under a different Act of Andhra
Pradesh. Moreover, in R. Manickanaicker, this decision
relating to the provisions in the Andhra Pradesh Act was
considered and distinguished. In view of the direct decision
of this Court in R. Manickanaicker, there is no merit in
this appeal. The appeal and the contempt petition are
dismissed. No costs.