High Court Kerala High Court

Santhosh.C. Warrier vs T.S. Kumar Aged 50 Years on 6 August, 2010

Kerala High Court
Santhosh.C. Warrier vs T.S. Kumar Aged 50 Years on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 769 of 2008()


1. SANTHOSH.C. WARRIER, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. T.S. KUMAR AGED 50 YEARS,
                       ...       Respondent

2. TRAVANCORE DEVESWOM BOARD

3. ASSISTANT DEVASWOM BOARD COMMISSIONER,

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  :SRI.LIJI.J.VADAKEDOM

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/08/2010

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       R.S.A. No. 769 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 6th day of August, 2010.

                                 JUDGMENT

The third defendant in O.S. 35 of 2003 before

the Munsiff’s Court, Kottayam, who suffered a decree at

the hands of the trial court and whose appeal was

dismissed by the District Court, Kottayam is the

appellant before this court. The parties and facts are

hereinafter referred to as they are available before the

trial court.

2. Fortunately, most of the facts are not in

dispute. Thekkedath Wariam is holding the right to

perform kazhakam services in Thirunakkara

Puthiyathrikkovil Sreekrishnaswamy Temple. According

to the plaintiff, till July 1996 kazhakam was being

performed by his maternal uncle and a vacancy arose on

his retirement from service. The senior most member of

the family Sri. Sankara Warrier then nominated the

plaintiff to perform kazhakam in the temple. The plaintiff

RSA.769/2008. 2

made necessary application. An year and a half thereafter

the third defendant approached defendants 1 and 2 and

made a claim for performing kazhakom in the temple in

preference to the plaintiff. He was armed with a letter from

the senior most member of the tarwad. It is not in dispute

that the third defendant was thereafter appointed in the

temple to perform kazhakom service. That brought the

plaintiff to the court.

3. Before the trial court, the main allegation was

that having nominated the plaintiff for doing kazhakam,

there was no power with the senior most member of the

tarwad to nominate another person till the plaintiff is either

removed from service or retired from service. He accused

the first and second defendants for having unduly favoured

the third defendant, who according to him, has no right to

perform kazhakam in the temple. He therefore sought for

necessary reliefs.

4. Defendants 1 and 2 resisted the suit. They

pointed out that the plaintiff had not filed a proper

RSA.769/2008. 3

application for being considered to perform kazhakam in the

temple, and his application was never accepted. The third

defendant is said to have filed a proper application and

therefore according to the defendants, he was appointed.

5. Third defendant in turn tried to justify his

appointment in the temple.

6. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.Ws. 1 and 2 and the documents marked as Exts.A1 to A11

from the side of the plaintiff. The defendants examined

D.Ws. 1 and 2 and had Exts. B1 to B5 marked. The trial

court on an appreciation of the evidence in the case came to

the conclusion that the act of defendants 1 and 2 in

appointing the third defendant was illegal and that the

plaintiff was entitled to continue to perform kazhakam in the

temple. A decree in favour of the plaintiff followed.

7. Defendants 1 and 2 and the third defendant

filed separate appeals before the District Court, Kottayam.

The District Court considered the materials on record

RSA.769/2008. 4

independently and found that there were no grounds to

interfere with the judgment and decree of the trial court.

Accordingly, the appeal was dismissed. It seems that the

Board has given up chase and the third defendant alone has

come up in appeal before this court.

8. The following questions of law have been

formulated by this court:

“1. When the consent given for nomination

of the plaintiff was withdrawn and consent was

given for the nomination for third defendant as

kazhamam, which was accepted by the

Travancore Devaswom Board whether courts

below were justified in rejecting the nomination of

third defendant on the ground that third defendant

did not plead in the written statement that he had

filed a nomination when the plaint itself discloses

that said nomination paper was submitted?

2. Whether the courts below were justified in

rejecting Ext.B1, the application filed by third

defendant, for non-production of the entire file, in

the light of the plaint allegations?

3. When the authority to nominate kazhakam

is vested in the senior most member of the family

RSA.769/2008. 5

and he exercised that authority, is the Civil court

entitled to unsettle the nomination?

4. Whether first appellate court was right in

relying on ROC4832/78/Misc. dated 28.10.1977

when it was neither produced nor exhibited nor its

contents brought to the notice of third

defendant?”

9. Learned counsel appearing for the appellant

pointed out that both the courts below have erred on facts

and in law in accepting the case put forward by the plaintiff.

Counsel went on to point out that even assuming that there

was a proper nomination of the plaintiff, that had not been

accepted by the Board and there is nothing to show that his

appointment was approved. It was while the application was

pending consideration that the third defendant was

nominated. Therefore, the nomination of the third

defendant was before the acceptance of the nomination of

the plaintiff and therefore there was no illegality in the acts

done by the Board. It was also contended that nothing

prevented the senior most member from withdrawing the

RSA.769/2008. 6

nomination of a person and nominating another person in

his place. It is the discretion of the senior most member of

the tarwad of the family. The contention is that the

nominee remains in the temple to perform kazhakam

services at the pleasure of the senior most member and the

senior most member of the family can at any time substitute

him. According to learned counsel, the person who is

nominated does not get any vested right and he has to

vacate when the senior most member nominates another

person.

10. Per contra, learned counsel appearing for the

respondents pointed out that the courts below have

correctly understood the law on the subject and has applied

it properly. It cannot stand to reason that the nominee holds

right to perform kazhakam service at the whims and fancies

of the karanavan, who can withdraw the nomination at any

time without justification or reason. The moment one is

nominated to perform kazhakam services, certain rights

accrue to him. He is treated as an employee of the Board

RSA.769/2008. 7

and he is subject to disciplinary control of the Board. It was

pointed out that in the case on hand, the application filed by

the plaintiff was kept pending for more than four years and it

was thereafter all of a sudden approval is issued to the

nomination of the third defendant. At no point of time

before that the Board has pointed out that the plaintiff was

either incompetent or unqualified to perform kazhakam

service in the temple. It was also contended that there is no

appointment of the nominee by the Board and unless there

are compelling reasons, the nomination cannot be turned

down. Therefore, there is no substance in the contention

that nomination of the third defendant was made before

approval.

11. Learned counsel referred to the various

provisions of the Act and the Rules and pointed out that it is

not as if that the person nominated acquires no independent

status and that he is simply to move out as soon as the

senior most member nominates another person.

RSA.769/2008. 8

12. The issue that arises for consideration is

whether the act of the Board in accepting the nomination of

the third defendant while the plaintiff was already

nominated and performing kazhakam in the temple can be

justified. Before going into the facts, the relevant statutory

provision referred by both the counsel may be referred to.

13. Section 28 of the Travancore-Cochin Hindu

Religious Institutions Act, 1950 reads as follows:

“28. Board’s control over karanma services.-

(1) The Board shall have absolute control over

the holders of all Karanma services and also over

all the properties, Thiruppuvarams and other

emoluments attached thereto.

(2) Whenever it is reported that owing to

incompetency, negligence or other cause, any

Karanma service is not being regularly performed,

or that an alienation of Karanma service or of the

property, thiruppuvaram or other emolument

attached thereto, has been effected by the

Karanma holder or by any member or members of

the Karanma family, the Board shall give due

notice of the charge to the head of the family and

RSA.769/2008. 9

the next senior member, and also to such other

members of the Karanma family as the said Board

may deem necessary, and if after hearing their

objections, if any, the Board is satisfied that there

has been an alienation of the karanma service of

the property or of the Thiruppuvaam or of the

other emoluments attached thereto or that there

has been a failure to perform the service properly

or regularly, the Board shall suspend, remove,

determine, cancel or deal with any other manner

the Karanma right of the family to the service.

(3) All alienations of Service Inam lands attached

to specific services which have been or which may

hereafter be made contrary to past usage shall be

treated as null and void. The Board shall have

power to resume Service Inam lands attached to

specific services if such lands are alienated or if

the holders of such lands make default in the

performance of the services:

Provided that the Board may in its discretion

deal with such lands and the services connected

therewith in any other manner as it may deem fit.

(4) Any person deeming himself aggrieved

by any decision passed under sub-sections (2) and

(3) may, within a period of one year from the date

RSA.769/2008. 10

of such decision, institute in the District Court

within whose jurisdiction the property is situate

suit to establish the right which he claims in

respect of the property.

Provided that, subject to the result of the

suit, if any, the decision of the Board passed under

sub-section (2) and (3) of this section shall be

final.”

14. Rules have been framed under Section 28 of

the Hindu Religious Institutions Act, 1950 regarding karaima

rights. The relevant rules are Rules 1, 2, 3, 4, 10, 12, 13 and

14.

15. Rule 1 states that the Devaswom Board shall

have absolute control over the holders of karaima services

and all the properties. Rules 3 and 4, which have some

significance, read as follows:

“3. The responsibility for the proper

discharge of the work and the right of deputing

members from the Karanma family to do the

services rest with the senior male member of the

family. Where the main family consists of a

number of sub-families, divided or undivided, such

RSA.769/2008. 11

right shall be exercised by the most senior male

member for the time being among the individuals

of all the sub-families.

4. Whenever the senior member arranges

the work to be done by a member of the family

other than himself he will give his consent in

writing to such proxy to do the service and such

written consent should be produced before the

pay or other emoluments, if any, attached to the

post is disbursed to the person who actually dos

the work. Payment may thereafter be made to

such person until the senior member cancels the

arrangement in writing.”

Rule 5 enables the Board to temporarily fill up posts in

certain contingencies. Rule 10 deals with a situation where

a proxy attends to the duty. Rule 12, which has some

relevance, reads as follows:

“12. Karanma employees will be subject to

the disciplinary control of the Devaswom Board

and the officers of the Devaswom Department as

any other employee. They may be fined in case of

misconduct, by the officers under the Board duly

empowered in that behalf but for suspending or

RSA.769/2008. 12

dismissing them the orders of the Devaswom

Board are necessary. They may, however, be

placed under suspension pending enquiry by

competent authority the circumstances of the case

being immediately reported to the Board.

karanma employees should not be transferred to

other institutions.”

Rule 13 enables the Board to take action against the person,

who is performing the karanma service in case of

misconduct, indiscipline etc. Rule 14, which has some

relevance, reads as follows:

“14. Whenever it is reported that owing to

incompetence, negligence or other cause, any

Karanma service is not being regularly performed,

or that an alienation of Karanma service or of the

property, Thiruppuvalam or other emolument

attached thereto, has been effected by the

Karanma holder or by any member or members of

the Karanma family, the Board shall give due

notice of the charge to the head of the family and

the next senior member, and also to such other

members of the Karanma family as the said Board

RSA.769/2008. 13

may deem necessary, and if after hearing their

objection, if any, the Board is satisfied that there

has been an alienation of the Karanma service or

of the property or of the Thiruppuvaram or of the

other emoluments attached thereto or that there

has been a failure to perform the service properly

or regularly the Board shall suspend, remove,

determine, cancel or deal with in any other

manner the Karanma right of the family to the

service. (Section 28(2) of the Act)”

16. Before going further, one aspect may be

noticed. The lower appellate court has relied on ROC

No.4832/78/Misc. issued by the Devaswom Board dated

28.10.1977. That, being only an executive order, may not

have much relevance in the light of the specific rules in the

matter.

17. Learned counsel appearing for the

respondents relied on the decision reported in Travancore

Devaswom Board v. Chellappan Pillai (1988(1) K.L.T. 16)

for the proposition that a person who performs karanma

service is the employee of the Board and is bound by the

RSA.769/2008. 14

rules framed under Section 35 of the Act. He also relied on

the decision reported in Vishnu Narayanan Namboodiri v.

Travancore Devaswom Board (2001(3) K.L.T. 888)

relating to the continuance of karanma right which is

protected by the Travancore Devaswom Board. The above

decisions may not have much relevance in the case on hand

except that the karanma right holders and the person, who

deputed to perform karanma service will be under the

control of the Board.

18. The crux of the contention taken by the

learned counsel for the appellant is that the nomination of a

person of the family by the senior most member is only an

arrangement between the members of the family and

cannot confer any right on the member, who is so

nominated. In the case on hand, the specific contention is

that since the nomination of the plaintiff has not been

accepted by the Board till the third defendant was

nominated, it is pointed out that there is no illegality in the

appointment of the third defendant.

RSA.769/2008. 15

19. It may be noticed that the application filed by

the plaintiff was on 30.1.1998 and that was accompanied by

the nomination by the senior most member of the family. Of

course, both the Board and the third defendant have a case

that since the nomination was not in the stamp paper, it is

not valid. But that contention is not pursued before this

court. The application by the third defendant was after one

and a half years. There is nothing to show that either the

Board had rejected the application of the plaintiff or that he

was found to be undesirable or unsuitable. It cannot be

disputed that he had been performing the services till the

third defendant was appointed.

20. One may now recall Rules 3 and 4, which have

already been extracted. Rule 3 of the Rules regarding

karanma service deals with the case where the senior most

male member of the family deputing a person to perform

karanma service in the temple. Rule 4 deals with a case

where the senior most member recommends proxy for doing

the work. There may be a distinction between Rules 3 and

RSA.769/2008. 16

4. In the case of deputation under Rule 3, it could be said

that once a person is deputed and nominated by the senior

most member, it follows that on entering service, he

acquires certain rights. In the case of a proxy as

contemplated under Rule 4, it is only an authorisation by the

senior most member to perform karanma in his absence.

Authorization of a proxy differs considerably from deputation

of a member. As rightly pointed out by the learned counsel

for the respondent, once a person is deputed and enters the

service, then he is under the disciplinary control of the

Board. In the case of a proxy, it is quite clear that the

remuneration payable to him is subject to the written

consent obtained from the senior most member. In the case

of a proxy contemplated under Rule 5, the Rule specifies

that such a person can continue until the senior most

member cancels the arrangement. It would appear that

Rules 3 and 4 contemplate different situations. Rule 4 would

indicate that normally the senior most member is to perform

the kazhakam, if he is indisposed, he may send a proxy.

RSA.769/2008. 17

21. Rule 10 has some significance in this context.

It specifies that in the case of a proxy as mentioned in Rule

4, it is mentioned that both the proxy as well as the karanma

family and its properties will be answerable for the faults of

the proxy. As already noticed, the Board retains disciplinary

control over the person who performs kazhakam in the

temple. Rule 14 in fact enables the Board under certain

circumstances to suspend, remove, determine or cancel or

deal with in any other manner the karanma rights of the

family to the service.

22. It does not stand to reason to hold that having

deputed a person to perform karanma rights, without any

justification or reason whatsoever, the senior most member

can nominate another person to perform karanma rights.

Certainly, it cannot depend upon the whims and fancies of

the senior most member. There has to be some certainty

and consistency. Unlike in the case of a proxy, the person

nominated or deputed stands on a better footing.

RSA.769/2008. 18

23. No reason whatsoever is given either by the

Board or by the karanavan for nominating third defendant in

the place of the plaintiff. Board had no answer before the

courts below as to why they had kept the application filed by

the plaintiff for more than one and a half years without

acting on it. Quite surprisingly enough, the Board was quite

fast in acting on the application received from the third

defendant. The reason is available from a reading of the

judgment of the lower courts.

24. There is even an allegation that there was

infact no application from the third defendant at all. It is

significant to note that there was no averment in the written

statement filed by the third defendant regarding Ext.B1. At

the appellate stage, the written statement was sought to be

amended incorporating the plea regarding Ext.B1. The lower

appellate court was of the opinion that Ext.B1 is open to

serious doubt. Both the courts below have found that the

application filed by the plaintiff was accompanied by a valid

nomination and defendants 1 and 2 had no explanation to

RSA.769/2008. 19

offer as to why it was not acted upon. The courts below have

also found that the plaintiff is a senior member of the family

and he is senior to third defendant.

25. A reading of Ext.B1 shows that the senior

most member Sri.Sankara Warrier had infact nominated the

plaintiff for the post. But Ext.B1 says that that was because

the third defendant was at the relevant time studying in

Bombay and he had the right to be appointed to perform

kazhakam in the temple.

26. No rule or any provision is brought to the

notice of this court to show that the third defendant has

preferential right to the post. All that Rule 3 says is that the

senior most member may depute any person to perform

kazhakam service in the temple.

27. The contention that since the nomination and

deputation of the plaintiff had not been accepted by the

Board, or approved by the Board till the third defendant had

filed his application, and therefore there was no valid

appointment of the plaintiff cannot be accepted in the facts

RSA.769/2008. 20

of the case. As noticed by the courts below, no explanation

whatsoever has been offered by the Board as to why the

application was kept pending. There is nothing to show that

the plaintiff was disqualified or there is any infirmity in his

application. At any rate, the Board did not point out any

defect in his application at all. The contention that a person,

who is nominated or deputed by the senior most member to

do kazhakam services holds office at the pleasure of the

karanavan cannot be accepted for reasons already

mentioned.

The result is that this appeal is without merits and

it is liable to be dismissed. I do so with costs to the first

respondent throughout.

P. BHAVADASAN,
JUDGE

sb.