C.R. No.5312 of 2005 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Civil Revision No.5312 of 2005
Date of Decision : 11.08.2009
Chander Dass Chela Hanuman Dass .....Petitioner
versus
Murti Mandir Sita Ram Ji Maharaj and others .....Respondents
CORAM : HON'BLE MR.JUSTICE SURYA KANT.
Present : Mr.S.K.S.Bedi, Advocate, for the petitioner.
Mr.N.S.Shekhawat, Advocate, for the respondents.
-.-
1. Whether Reporters of Local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
---
ORDER
Surya Kant, J. (Oral)
This revision petition is directed against the order dated
14.6.2005, passed by the Additional Civil Judge (Senior Division), Rewari,
whereby the petitioner-defendant has been directed to deposit the entire
lease money and the future income from the property of the temple, in some
nationalized bank during the pendency of the suit, as well as the order dated
6.9.2005, passed by the learned Additional District Judge, Rewari, affirming
the aforesaid order of the trial Court.
The first respondent-plaintiff has filed a suit for declaration and
injunction against the petitioner-defendant No.1 and respondent Nos.2 to 4,
C.R. No.5312 of 2005 2
claiming itself to be the authorized Trustee to run the affairs of the temple
Murti Mandir Sita Ramji Maharaj Sthapit and the land measuring 175
Kanals – 6 marlas owned by the Temple, which is situated in the revenue
estate of village Manethi, Tehsil and District Rewari.
It is not in dispute that the land owned by the deity is leased out
for extraction of minerals like `slate’ for consideration, comprising royalty
etc. It is in this background that the Civil Court though declined the ad-
interim injunction to the respondent No.1-plaintiff, but directed the
petitioner-defendant to deposit the lease money of Rs.5 lacs already
received, as well as the royalty on sale proceeds being received from
respondent Nos.2 to 4 in some nationalized bank.
Aggrieved, the petitioner has approached this Court.
It is not in dispute that in compliance to the statement made
before this Court on 6.10.2005, the petitioner has already deposited Rs.2.5
lacs in a nationalized bank. Learned counsel for the respondent-plaintiff,
however, contends that the royalty received by the petitioner @ Rs.45/- per
tonnes has not been deposited so far as was directed by this Court, though
learned counsel for the petitioner has disputed the same. It is, however, an
admitted fact that during the pendency of the revision petition, some
effective steps towards disposal of the suit have been taken though it is still
fixed for plaintiff’s evidence.
Having heard learned counsel for the parties at some length and
with a view to ensure that the amount being received by the temple towards
royalty etc. for extraction of minerals from the land owned by it, is not
misappropriated and is kept intact till the dispute in respect of the
C.R. No.5312 of 2005 3
management of the temple is decided by the Civil Court, this revision
petition is disposed of with the following directions:
(i) the defendant-petitioner shall deposit the balance amount of
Rs.2.50 lacs as per the direction of the Courts below, in the
Punjab National Bank, Rewari Branch, within a period of 3
months;
(ii) Henceforth, respondent Nos.2 to 4, namely, the lease holders,
are directed to deposit the royalty @ Rs.45/- per tonne in the
Punjab National Bank, Rewari Branch in the temple’s account,
preferably every day, but not later than a week. The petitioner-
defendant as well as the respondent-plaintiff shall be entitled to
seek the details of such deposits from respondent Nos.2 to 4,
who shall furnish such details every month only. However,
none of the parties shall be entitled to withdraw or utilize the
said amount;
(iii) As regards the interregnum period i.e., after passing of the ad-
interim order by the trial Court, the petitioner shall furnish the
details of the deposits, made by it, in the Punjab National Bank,
Rewari with the trial Court, who shall verify the same and, if so
required, issue further appropriate directions;
(iv) If the petitioner-defendant No.1 requires any amount from the
royalty deposited or to be deposited in future, for the
maintenance of the temple, he shall be at liberty to approach the
Civil Court who shall then pass appropriate orders, after issuing
notice to the respondent-plaintiff. The upkeep or maintenance
C.R. No.5312 of 2005 4activities shall be carried out by the defendant-petitioner under
the supervision of the trial Court and such an adhoc
arrangement shall not be construed to mean that this Court has
accepted the petitioner’s possession or entitlement to run the
affairs of the temple/trust.
(v) The trial Court is directed to decide the suit as early as possible
and preferably within one year.
The revision petition stands disposed of accordingly.
Dasti.
11-08-2009 (SURYA KANT) Mohinder JUDGE