High Court Kerala High Court

Appukuttan Achari vs Sree Mulamkadakam Devi Temple on 10 November, 2010

Kerala High Court
Appukuttan Achari vs Sree Mulamkadakam Devi Temple on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 189 of 2010()


1. APPUKUTTAN ACHARI,NADAYIL VADAKKATHIL,
                      ...  Petitioner

                        Vs



1. SREE MULAMKADAKAM DEVI TEMPLE
                       ...       Respondent

2. DR.MOHANRAJ,PRESIDENT,

3. K.K.BABU,MEMBER,

4. P.MADHAVAN,MEMBER,

5. K.SIVADASAN,MEMBER,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/11/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                        ------------------------
                       F.A.O.No.189 Of 2010
                        ----------------------
           Dated this the 10th day of November, 2010.

                           J U D G M E N T

The appellant is the petitioner in I.A.No.1314/2009 in

O.S.No.97 of 1099 M.E on the file of the I Additional District

Court, Kollam. The appeal is directed against the order dated

14.6.2010 in the said I.A. The appeal is limited against the order

to the extent it rejects the prayer sought for to remove

respondents 2 to 5 and entrust the entire administration of the

temple trust to the official receiver till a new committee assumes

charge.

2. The matter relates to administration of Sree

Mulankadakam Devi Temple. The procedure for the conduct of

the election to the office bearers of the temple trust is stipulated

in Ext.P1 scheme. On an earlier occasion the Secretary of the

Akhila Kerala Viswakarma Mahasabha, Kollam Taluk Union

preferred W.P.(C).No.25195 of 2007 complaining about the

conduct of the election held on 1.10.2006. According to the

petitioner, in the said writ petition the election held on 1.10.2006

was not in accordance with the election procedure adopted in

F.A.O.No.189 Of 2010

::2::

Ext.P1 scheme, which was formulated by the District Court for

the administration of the said temple. The grievance was that

there was no proper publication of the voters’ list, that the voters’

list does not contain the names of all the members, that the

commissioner prepared a voters’ list on the basis of the names

given by the then Bharana Samithy, that the election was

conducted without verification of the personal identification of the

voters, that there were large number of fake voters, that the

procedure stipulated in Ext.P1 scheme are flouted by the

commissioner, that proper publication was not done etc. The

petitioner therein filed I.A.No.1414/2006 on 6.10.2006

challenging the election to the Sree Mulankadakam Devi Temple

Trust and sought to cancel the same.

3. The election was conducted on 1.10.2006. The period

of managing committee is three years and by 30.9.2009 the

period expired. This Court heard the writ petition on 18.3.2009.

Finding that the period of the existing managing committee is

about to expire, this Court observed that what remains is the

administration for a period of few months and that in such

circumstances, this Court is not examining the legality of the

F.A.O.No.189 Of 2010

::3::

order passed by the court below with regard to the points raised

by the petitioners in the writ petition. This Court also observed

that the approach made by the court below is wrong in passing

the impugned order. This Court did not interfere with the order

under challenge in the writ petition finding since the period of the

present committee will be over on 30.9.2009 and therefore

observed that no purpose will be served by remanding the matter

to pass orders afresh.

4. The appellant herein claiming to be a beneficiary filed

I.A.No.1314 of 2009 praying to appoint a receiver to take charge

of the administration and to remove respondents 2 to 5 from the

office of the administrative committee of Sree Mulankadakam

Devi Temple Trust and to entrust the administration of the

Temple Trust to the receiver till a newly elected committee

assumes charge in the office. The court observed that even

though the respondents have violated certain provisions in the

scheme, at this stage, this Court is not inclined to entrust the

entire administration with the receiver. The court held that at

this stage, the court is not inclined to allow the prayer of the

petitioner. The court below further ordered that the present

F.A.O.No.189 Of 2010

::4::

committee shall function under the supervision of the official

receiver with regard to the maintenance of accounts as envisaged

under clause 24 of the scheme, that the account maintained by

the committee as per clause 24 shall be submitted before the

receiver on the next day for verification, that the offering boxes

shall be kept under lock and key of the receiver and that the

receiver has to affix his seal on the lock and produce the key

before the court.

5. This Court disposed of W.P.(C).No.25195/2007 by

judgment dated 18.3.2009 without deciding the issues raised in

the writ petition solely for the reason that the period of the

managing committee is about to expire. This Court also in the

said judgment observed that the approach of the court below in

arriving at a decision in its order dated 18.1.2007 in I.A.No.1414

of 2006 is not satisfactory. This Court did not go into the

questions under the hope that the election will be conducted

within the expiry of the period of the committee. The period of

the existing committee expired on 30.9.2009. Going by the

relevant provisions of the bye law the existing committee shall

initiate proceedings to conduct the election before the expiry of

F.A.O.No.189 Of 2010

::5::

the committee. Finding that the present committee is continuing

in the office without conducting the election at the appropriate

time the present I.A. was moved by one of the beneficiaries. The

court below considered the I.A on merits. But, at the same time

the court refused to pass appropriate orders finding that the term

of the committee is about to expire. What is expected in such

situation is the conduct of the election at appropriate time.

Election should have been held at the appropriate time and the

new committee should have been assumed charge immediately

on the expiry of the existing committee. Instead, for reasons not

known to this Court, the conduct of the election is being dragged

indefinitely. It is submitted by the counsel for the respondent

that the returning officer was appointed to conduct the election

by the court below. The order dated 15.1.2010 to appoint a

returning officer itself is a belated action. It is submitted by the

counsel for the respondent that the returning officer called for the

voters list on 22.1.2010 and he has submitted the draft voters

list on 30.7.2010. It is also submitted that the final voters list

was submitted on 9.10.2010 for approval of the court. The list is

pending for approval. Learned counsel for the appellant

F.A.O.No.189 Of 2010

::6::

submitted that neither the draft voters list nor the final voters list

was served on the appellant.

6. In the circumstances, this Court direct the court below

to approve the voters list and pass orders to conduct the election

at the earliest date. The election shall be conducted, at any rate,

not beyond four months from today. The approval of the voters

list shall be done after giving opportunity to the appellant to file

objections. The approval shall be done after considering his

objections and objections if any preferred by similarly situated

persons and after hearing them. The court shall see that copies

of the draft voters list and final voters list shall be served on the

appellant. The court shall call for objections to the voters list

from persons interested by publication in the newspapers having

circulation in Kollam and Thiruvananthapuram Taluks.

Publication shall be ordered at the next posting date.

7. The court below did not go into merits of the

contentions raised by the petitioner for the reason that election

will be conducted and the newly elected committee will take

charge shortly. For the very same reason this Court also did not

go into the contentions raised in the appeal. In the interest of

F.A.O.No.189 Of 2010

::7::

justice, the only course open to the court is to expedite the

conduct of the election. It is ordered that the existing committee

shall function under the supervision of the official receiver not

only with regard to the maintenance of accounts as per clause 24

of the scheme as ordered by the I Additional District Court,

Kollam in the order dated 19.3.2010 in I.A.No.318 of 2010 but

the official receiver shall also supervise the other regular sources

of income of the temple and the income received during festival

days. The account maintained by the committee with regard to

other sources of income received by the temple by way of

donations, vazhipadu receipts, rent etc. shall be submitted before

the receiver for verification weekly (every Saturday). In that

event the receiver shall submit weekly report to the court

regarding the income received from the above mentioned

sources.

With the above said directions the appeal is disposed of.

HARUN-UL-RASHID,
Judge.

bkn/-