High Court Kerala High Court

M.Vittal Bhat vs B.M.Subraya Hegde on 12 August, 2010

Kerala High Court
M.Vittal Bhat vs B.M.Subraya Hegde on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 300 of 1996()



1. M.VITTAL BHAT
                      ...  Petitioner

                        Vs

1. B.M.SUBRAYA HEGDE
                       ...       Respondent

                For Petitioner  :SRI.P.K.MUHAMMED,O.D.SIVADAS

                For Respondent  :SRI.KODOTH SREEDHARAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :12/08/2010

 O R D E R
                            M.N.KRISHNAN, J.
          --------------------------------------------------------
                        A.S.No.300 OF 1996
          ---------------------------------------------------------
          Dated this the 12th day of August, 2010.


                               JUDGMENT

This is an appeal preferred by the defendants in O.S.No.70

of 1991 of the Subordinate Judge’s Court, Kasaragod. The suit is

one for damages. The plaintiff is the elected trustee of

Sreemad Anantheshwar Temple, Manjeshwar. The temple was

managed by counsel of trustees elected as per the scheme

framed which had attained finality by judgment of the High

Court. As per the scheme, the elected trustees have the right to

continue in office for a period of 5 years. It is managed by the 1st

defendant. As the President of the counsel of trustees he

colluded with others and passed a resolution and removed the

plaintiff from the office of the trusteeship. Thereafter, the

plaintiff was not permitted to participate in the management of

the temple. Therefore, the plaintiff moved a suit in O.S.No129 of

1990 before the Principlal Munsiff, Kasaragod and the court

allowed the prayer. But, in spite of the same, the defendants did

not permit and so the plaintiff moved a suit in O.S.No.203 of

1990 before the Munsiff’s Court Kasaragod and the said court

passed order of interim injunction restraining the defendants

A.S.No.300 OF 1996 2

from electing a new trustee in the place of the plaintiff. This was

confirmed by the High Court. But the defendants did not heed

to the request the plaintiff and therefore, he has suffered

damages and so the suit.

2. On the other hand defendants would contend that there

were large number of complaints about the plaintiff and

therefore he was removed from the trusteeship and therefore he

is not entitled to any compensation as damages. The trial court

on consideration of the materials, granted a decree in favour of

the plaintiff for Rs.30,000/- with 12% interest. It is against that

decision the defendants have come up in appeal.

3. Heard the learned counsel for appellants as well as the

respondents.

4. It is the case of the plaintiff that he is an elected trustee

as per the scheme governing the matter. While he was

functioning due to the attitude of the 1st defendant he along with

others passed a resolution and removed the plaintiff from the

trusteeship. The plaintiff filed a suit O.S.No. 129 of 1990 against

the said resolution which was decreed in his favour. In spite of

the decree plaintiff was not permitted to participate and

A.S.No.300 OF 1996 3

therefore, he moved O.S.No.203 of 1990 and obtained an order of

injunction restraining any other person from being newly

inducted into the trusteeship. An injunction was granted. It was

confirmed in appeal by the Subordinate Judge’s Court as well as

the High Court. The copy of the order of the High Court in Ext.A3,

i.e., in C.R.P.No. 2261 of 1990. This Court by its judgment

dated 22.11.1990 confirmed the order of the Sub Judge. This

Court also in paragraph 3 observed that “as Ext.A1 scheme

governs the Temple and as it is specifically provided in Clause 3

that the trustees elected shall hold office for a period of 5 years

and as there is no provision for removal of the trustees by the

representative body who elected them, the principle laid down in

Narayanan Nair V. Joint Registrar, (1982 KLT 602) cannot

have any application. The court also found that by referring to

Ext.A1 scheme it can not be held that there is a power vested

with the representative body, impliedly, even to remove the

trustees. By virtue of the judgment earlier passed annulling the

resolution and again by passing an order with injunction the

courts below have made it clear that by interpreting the scheme

the elected trustee is entitled to conduct for a period of 5 years.

A.S.No.300 OF 1996 4

Admittedly, after 25.2.1990 the plaintiff has been prevented from

participating in the management of the temple which he is

legitimately entitled to do under the scheme. Therefore, the

conduct of the defendants has caused him loss in the sense that

he had been deprived of the power which he has under the

scheme. Therefore, he is entitled to claim damages. As it is a

well settled principle in tort there can be damage without injury

and an injury without damage. So the plaintiff who is held in

esteem by virtue of the position of a trustee is deprived of

holding that post by the deliberate conduct of the defendants.

Therefore, the action for damages is sustainable in law as well

as on facts.

5. The next point is regarding limitation. The prevention

took place from 25.2.1990. The suit is filed on 22.3.1991. The

learned counsel for the appellants would submit before me, part

7 of the Limitation Act and Articles therein would govern the

period of limitation. I am afraid that the said argument cannot

be accepted. I have gone through the various Articles in part 7

and it does not relate to any action of this nature. So the action

will come as one for which no specific time bar is provided under

A.S.No.300 OF 1996 5

the statute. Therefore the residuary Article 113 of the Limitation

Act will apply and, therefore, the plaintiff will be entitled to file

the suit within 3 years. Further, as observed by the court below

he had been knocking at the doors of justice and in spite of the

direction of the court the defendants refused to give him the right

which he is entitled to and, therefore, Section 14 of the Limitation

Act also comes to his rescue so it has to be held that the suit is

not barred by limitation.

6. Now, lastly on the quantum. It is very difficult to fix

quantum precisely in this type of cases. It is true that a person

who is elected as a trustee was not permitted to perform as a

trustee and really it is the mental injury that is to be looked into.

Taking into consideration the facts and circumstances and also

the fact that his 5 years term already expired I feel as a gesture

for the loss sustained by him a sum of Rs.20,000/- with 6%

interest from the date of decree can be granted in his favour.

Therefore, the appeal is partly allowed by modifying the decree

amount from Rs.30,000/- to 20,000/- and reducing the interest

from 12% to 6%.

In the result, a revised decree is passed whereby the

A.S.No.300 OF 1996 6

plaintiff is granted a decree for realisation of Rs.20,000/- with 6%

interest from the date of suit till realisation with proportionate

costs from defendants 1 to 22. As far as, the appeal is concerned,

the parties are directed to bare their respective costs.

M.N.KRISHNAN, JUDGE

mns