High Court Madras High Court

T.M. Dandapani Ayya vs The Special Commissioner & on 18 April, 2002

Madras High Court
T.M. Dandapani Ayya vs The Special Commissioner & on 18 April, 2002
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Date: 18/04/2002 

Coram: 

THE HONOURABLE MR. B. SUBHASHAN REDDY, CHIEF JUSTICE               

and 

THE HONOURABLE MRS. JUSTICE PRABHA SRIDEVAN              

Writ Appeal No.791 of 2002 

T.M. Dandapani Ayya                            ...     Appellant

Vs.

1.The Special Commissioner &  
Commissioner, HR & CE Department,    
Nungambakkam, CHENNAI - 600 035.     

2.The Addl. Commissioner, 
HR & CE Department,  
Nungambakkam, CHENNAI - 600 035.     

3.The Joint Commissioner/Executive Officer,
Sri Dhandayuthapaniswami Temple   
Palani.

4.The Joint Commissioner, 
HR & CE Department,  
Madurai.

5.The Assistant Commissioner, 
HR & CE Department,  
Madurai.                                ...     Respondents



For Appellant                          :       Mr. W.C. Thiruvengadam

For Respondents                        :       Mr. G. Sukumar,
Spl. Government Pleader 

Appeal against the order dated 15.3.2002 of the learned single Judge  in  W.P.
No.13196 of 2002. 

:J U D G M E N T 

(The Judgment of the Court was delivered by The Honourable The Chief Justice)

This Writ Appeal is directed against the order of the learned single
Judge and arises out of the Tamil Nadu Hindu Religious and Charitable
Endowments Act, 1959, hereinafter referred to as the Act. The cause arose
because of the appointment of a fit person under the Act. The power has been
exercised by the Commissioner.

2. Mr. W.C. Thiruvengadam, learned counsel for the appellant,
very vehemently contended that the order of appointment of fit person is
devoid of jurisdiction. His further contention is that there was a decree in
civil action way back in the year 1940 and also Section 27 of the Act does not
take in the mattah and as the Trust is a private trust and not a public one,
the Act itself is inapplicable.

3. On the other hand, the learned Special Government Pleader for
Endowment submits that the Endowment in question is governed by the Act, that
it is a subsidiary unit to the main Palani Temple at Palani of Dindigul
District, that the order of appointment of fit person was passed on 17.6.1999
and by letter dated 7.7.1999, the appellant herein was called upon to hand
over the charge. But because of the stay order in the writ petition, the
charge could not be taken. The learned Special Government Pleader brought to
our notice that the appellant is selling away the property and in fact, has
executed several sale deeds to several persons conveying the properties.

4. The matter came up even before and we had directed the learned counsel
for the appellant to produce the copy of the sale deeds and they are now
before us. We have perused the recitals of the sale deeds, from which it is
obvious that the ownership rights have been conveyed so also the possessory
rights. We are at a loss to find as to what is the locus of the appellant to
launch this proceedings when he himself is not the owner and possessor of the
trust property in question. The further questions as to whether the trust is
private or not or as to whether it is governed by the Act or not, are purely
factual in nature and to decide them, fact finding is necessary and for that,
adduction of evidence, both oral and documentary, is necessary. That process
can be undergone only either by Civil Court or the statutory authority. In
fact, a specific provision is made under Section 63 of the Act to meet such
contingencies. It is up to the proper person, who is claiming the property in
question, to approach the Joint Commissioner for getting redressal by way of a
declaration that it is not a public trust governed by the Act and that it is a
private trust. Until such declaration is obtained, the fit person has got to
manage the property in question as it is always in the interest of the public
that the property is kept intact without allowing it to undergo any changes.
In this view of the matter, we concur with the order passed by the learned
single Judge and consequently, dismiss this Writ Appeal. No costs.
Consequently, W.A.M.Ps. are closed.

(B.S.R., CJ) (P.S.D., J)
bh/
18.04.2002
To

1.The Special Commissioner &
Commissioner, HR & CE Department,
Nungambakkam, CHENNAI – 600 035.

2.The Addl. Commissioner,
HR & CE Department,
Nungambakkam, CHENNAI – 600 035.

3.The Joint Commissioner/Executive Officer,
Sri Dhandayuthapaniswami Temple
Palani.

4.The Joint Commissioner,
HR & CE Department,
Madurai.

5.The Assistant Commissioner,
HR & CE Department,
Madurai.