High Court Madras High Court

A.S.Venkataramanujam Chettiar vs The Executive Officer on 28 November, 2007

Madras High Court
A.S.Venkataramanujam Chettiar vs The Executive Officer on 28 November, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED : 28.11.2007
                              
                            CORAM
                              
    THE HONOURABLE Mr. JUSTICE A.C.ARUMUGAPERUMAL ADITYAN
                              
     Civil Revision Petition (NPD) Nos.98 & 99  of 2006
                             and
                C.M.P. Nos.786 & 787  of 2006
                              



A.S.Venkataramanujam Chettiar
residing at No.7
Nagathamman Koil Street
Mettupalayam
Chennai 33
Managing Trustee of Sri Prasanna Venkatesa Perumal Koil
Mettupalayam
Chennai 33                              			..Petitioners in
                                              		  	  both petitions

           Vs.


1.  The Executive Officer
    Sri Arulmigu Venkatesa Perumal Temple
    Mettupalayam
    Chennai 33.

2.  A.S.Manavala Chetty
    (for himself and representing 
	the members of Balija Chetty Community
    in and around Mettupalayam)
    Saidapet
    Chennai 33.

3.  The State of Tamil Nadu
    Rep. by Commissioner & Secretary to Government
    Hindu Religious & Charitable Endowment Department
    Fort St.George
    Chennai 9.

4.  The Commissioner Hindu Religious and Charitable 
	        Endowment (Administration) Department
    having his Office at No.20
    Nungambakkam High Road
    Chennai 34.

5.  The Deputy Commissioner
    Hindu Religious and Charitable 
	Endowment (Administration) Department
    having his office at No.20
    Nungambakkam High Road
    Chennai 34

6.  T.V.Selvarajan (Given up)

7.  The Mettupalayam Public Welfare & Development Association
    Rep. by its Secretary Shanmuga Raj
    Having office at Old No.100
    Kodambakkam High Road
    Mettupalayam
    Chennai 600 033       					..Respondents in

CRP.98/2006

1. The Mettupalayam Public Welfare & Development Association
Rep. by its Secretary Shanmuga Raj
Having office at Old No.100
Kodambakkam High Road
Mettupalayam
Chennai 600 033.

2. A.S.Manavala Chetty
S/o Sriniviasalu Chettiar
(for himself and representing the members
of Balija Chetty Community in and around Mettupalayam)
Saidapet
Chennai 33.

3. The State of Tamil Nadu
Rep.by Commissioner & Secretary to Government
Hindu Religious & Charitable Endowment Department
Fort St.George
Chennai 9.

4. The Commissioner Hindu Religious and
Charitable Endowment (Administration) Department
having his Office at No.20
Nungambakkam High Road
Chennai 34.

5. The Deputy Commissioner
Hindu Religious & Charitable
Endowment (Administration) Dept.
having his office at No.20
Nungambakkam High Road
Chennai 34.

6. The Executive Officer
Sri Arulmigu Venkatesa Perumal Temple
Mettupalayam
Chennai 33

7. T.V.Selvarajan (Given up) ..Respondents in
CRP.99/2006

Civil Revision Petitions are filed under Article 227 of
Constitution of India, against the order dated 5.12.2005 in
C.M.P.No.2257 of 2005 in A.S.No.237 of 2005 and
C.M.P.No.2256 of 2005 in A.S.No.268 of 2004 respectively on
the file of V Additional Judge, City Civil Court, Chennai.

For Petitioner : Mr. S.Senthilnathan,Advocate

For respondents : Mr.S D.Ramalingam-R1 & R6
Mr.B.Thirupathi Kumar-R2
Ms. R.Revathi, Govt.Advocate R3 to R5 (both cases)
Mr.B.T.Seshadri-R7 in CRP. No.98/2006
R6 Given up-CRP NO.98/2006
R7 Given up-CRP No.99/2006

C O M M O N O R D E R

The order passed in C.M.P.No.2257 of 2005 in

A.S.No.237 of 2005 on the file of V Additional Judge, City

Civil Court, Chennai is under challenge in C.R.P.No.98 of

2006 and the order passed in C.M.P.No.2256 of 2005 in

A.S.No.268 of 2004 on the file of V Additional Judge, City

Civil Court, Chennai is under challenge in CRP.No.99 of

2006.

2. The revision petitioner in both civil revision

petitions had filed C.M.P.No.2257 of 2005 and 2256 of 2005

in A.S.No.237 of 2004 and A.S.No.268 of 2004 respectively

under Section 151 of CPC to get himself impleaded in the

appeal as additional respondent claiming that he is the

elected Trustee of the Balija Chetty Community. The suit

in O.S.No.8692 of 1997 was filed by one A.S.Manavala

Chetty under Order I Rule 10 CPC in his representative

capacity of Balija Chetty Community. The said suit was

decreed.

3. Aggrieved by the Judgment and decree in O.S.No.8692

of 1997, the 7th defendant in the suit had preferred an

appeal in A.S.No.268 of 2004 and the 4th defendant ,the

Executing Officer had preferred an appeal in A.S.No.237 of

2005. The learned first appellate Judge had dismissed both

C.M.P.Nos.2257 of 2005 and 2256 of 2005 on the ground that

the petitioner is not a necessary party to the suit.

According to the plaintiff, the Managing Trustee of Sri

Arulmigu Venkatesa Perumal Temple is one B.K.Ramesh

Chettiar. According to the revision petitioner, he has

been elected as the Managing Trustee of the said temple. To

substantiate this contention, the revision petitioner has

not produced any document before the First Appellate Court

to show that he is the elected Managing Trustee of the said

Temple.

3. The learnel counsel appearing for second

respondent relying on a decision reported in S.Krishan-v-

Rathinavel Naicker and 22 others(2007(2)CTC 73) would

contend that additional party cannot be impleaded at the

appellate stage. The facts of the said case are that one

Krishnan has filed a suit in O.S.No.341 of 1998 before the

Principal District Munsif, Kancheepuram for permanent

injunction. The first respondent in the said suit had filed

three other suits ie., O.S.No.799 of 1998, O.S.No.819 of

1998 and O.S.No.573 of 1999 against the plaintiff Krishnan

in O.S.No.341 of 1998. Against the Judgment and Decree in

O.S.No.341 of 1998, an appeal has been preferred before the

Additional District Court(Fast Track Court No.II)

Kancheepuram in A.S.No. 17 of 2001 wherein respondents 5 to

23 in the first appeal have as proposed parties filed

I.A.No.426 of 2003 under Order 1 Rule 10(2)of CPC for the

relief of impleading them as additional respondents 5 to 23

in the first appeal. The order of dismissal passed in

I.A.No.426 of 2003 was challenged in the above said

revision before this Court. Relying on two decisions

(i)Aliji Momonji & Co., v. Lalji Mavji and others(1996

(5)SCC 379 and (ii) Dr.S.Kameswaran-v.A.Jayaraman and

another (1998(2) CTC 470). This Court has

held that an impleading petition at the appellate stage

cannot be entertained. The relevant observation deciding

this revision petition in Aliji Momonji & Co., v. Lalji

Mavji and others(1996 (5)SCC 379 runs as follows:

“The Supreme Court defined a necessary

party as one without whose presence no

effective and complete adjudication of

the dispute could be made and no relief

granted. Proper party is defined as one

whose presence is necessary for complete

and effectual adjudication of the

dispute, though no relief is sought

against him. In the case on hand, the

Trial Court has already decided the lis

between the parties and the correctness

of the same is under challenge in the

First Appeal. In other words, in so far

as the Trial Court is concerned, an

effective adjudication has already been

made by the Trial Court and a complete

and final decision has also been

rendered. Therefore, the respondents 5

to 23 do not pass either of the above

tests, to be treated as necessary or

proper parties.”

The exact observation in Dr.S.Kameswaran-v.A.Jayaraman and

another (1998(2) CTC 470) relevant for the purpose of

deciding this case runs as follows:

” A Division Bench of this Court held

that a party can be impleaded when

there is a cause of action against him.

But in this case, the actual parties to

the litigation, claim title to the

property as absolute owners and there

is no pleading to the effect that the

proposed respondents have either

denied the title of any one of them or

interfered with the possession and

enjoyment of any one of them. Thus no

cause of action is either pleaded or

sought to be established against the

proposed parties and hence they are

actually unnecessary for the

adjudication of the lis between the

parties, especially at the stage of

the appeal”.

In the absence of any evidence to show that the present

revision petitioner is the elected Managing Trustee of the

Sri Arulmigu Venkatesa Perumal Temple, I am of the view

that the findings of the learned first appellate Judge in

C.M.P.Nos.2257 of 2005 and 2256 of 2005 in A.S.No.237 of

2005 and A.S.No.268 of 2005 respectively need not be

interfered with.

4. In fine both civil revision petitions are dismissed

confirming the order passed in C.M.P.Nos.2257 of 2005 and

2256 of 2005 in A.S.No.237 of 2005 and A.S.No.268 of 2005

respectively on the file of V Additional Judge, City Civil

Court, Chennai. No costs. Consequently, connected

C.M.P.Nos.786 and 787 of 2006 are also dismissed. It is

represented that the plaintiff in O.S.No.8692 of 1997 is a

Senior Citizen. Under such circumstances, the learned

first appellate Judge is directed to dispose of appeals in

A.S.No.237 of 2005 and 268 of 2005 within a period of two

months from the date of receipt of a copy of this order.

sg

To

The V Additional Judge
City Civil Court
Chennai.