2000 INSC 0926 SUPREME COURT OF INDIA Thangamani Vs. Natesan C.A.No.6087 of 1990 (V.N.Khare and S.N.Phukan JJ.) 17.08.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant tenant of respondent. Both parties entered into compromise whereby respondent agree to sale suit land for certain consideration which was to be paid in installment failure of which will result in reversion back of land to respondent. After failure to pay installment appellant asserted possession of land on basis of agreement of sale and as tenant under Cultivating Tenants Protection Act. Supreme Court held that tenancy of appellant came to end after his surrender of possession of land and so he cannot claim protection under Act. Further held that appellant committed default under agreement of sale and thus was under obligation to deliver back possession of land.