High Court Madras High Court

Deputy Commissioner(Judicial) vs M.Perumal on 30 April, 2003

Madras High Court
Deputy Commissioner(Judicial) vs M.Perumal on 30 April, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 30/04/2003

Coram

The Honourable Mr.Justice N.V.BALASUBRAMANIAN
and
The Honourable Mr.Justice P.THANGAVEL

Appeal Suit No.440 of 1988


1.Deputy Commissioner(Judicial),
  H.R. & C.E. (A) Dept.,
  Madras.

2.Commissioner,
  H.R. & C.E.(A) Dept.,
  Nungambakkam High Road,
  Madras-34.                            ... Appellants/Defendants.

-Vs-

1.M.Perumal.
2.Manickam.
3.Dhavamani.
4.Ramaraj.
5.Palanivel.
6.Andiyappan.
7.Perumal.                              ... Respondents/plaintiffs.


        Appeal under Section 70(2) of H.R.  & C.E.  Act, against the  judgment
and  decree  dated  25.3.1986 and made in O.S.No.29 of 1984 on the file of the
Court of Subordinate Judge, Madurai.


!For appellants :  Mr.G.Sukumaran,
                Special Government Pleader
                (H.R.  & C.E.).


^For respondents :  Mr.K.Jayaraman.

:JUDGMENT

P. THANGAVEL, J.

This appeal has been filed by the defendants as appellants against the
judgment and decree dated 25.3.1986 and made in O.S.No.29 of 1984 on the file
of the Court of Subordinate Judge, Madurai.

2. The facts that are necessary for disposal of this First Appeal are
as follows:- Arulmigu Kannimar Temple at Chinnapatti village, Kancharampettai,
Madurai North Taluk, Madurai District is an ancient temple and for the support
of the said temple an Inam grant has been awarded by ancient Rajas. The said
Inam was confirmed by the Inam Commissioner in the year 1865. The temple and
the lands granted for maintenance of the said temple were managed by one
Manicka Gounder and his descendants hereditarily as hereditary trustees. The
genealogy of the descendants of Manicka Gounder is annexed to the plaint. As
per Inam Fair Register, permanent tenure was granted in favour of Manicka
Gounder as worshiper of the said temple meaning thereby as poojari of the said
temple. The said Manicka Gounder had three sons, viz., Manicka Gounder,
Perumal Gounder and Andiappa Gounder. Plaintiffs 1 and 2, who are respondents
1 and 2 herein, are grand sons of Manicka Gounder, first son of grantee
Manicka Gounder, while the plaintiffs 3 and 4, who are respondents 3 and 4
herein, are great great grand sons of Perumal Gounder, second son of grantee
Manicka Gounder. The plaintiffs 5 to 7, who are respondents 5 to 7 herein,
are the descendants of Andiappa Gounder, who is third son of grantee Manicka
Gounder. The respondents 1 to 7 herein were keeping the management of the
temple by remaining in possession of the lands given by Inam Commissioner as
grant for the maintenance of the temple. The respondents 1 to 7 herein have
been in management of the said temple by possessing the lands granted for
maintenance of the temple without any interference from any quarters by paying
kist. Ryotwari patta for the above said lands has been granted in favour of
the temple by the Settlement Tahsildar by order dated 5.10.1966.

3. The respondents herein filed a petition in O.A.No.129 of 1979
before the Deputy Commissioner, Hindu Religious and Charitable Endowment
Board, Madurai under Section 63(b) of the Hindu Religious and Charitable
Endowment Act 22 of 1959 (hereinafter referred to as “the Act”) for an order
declaring that the respondents herein were holding the office of trusteeship
of the temple hereditarily. The Deputy Commissioner (Judicial) Hindu
Religious and Charitable Endowment at Madras, the first defendant, after
transfer of the above said O.A.No.129 of 1979, had declared the office held by
the respondents herein as hereditary trusteeship. The accounts were audited
and payment of contribution and audit fees were also made by the respondents
herein to the above said Department. The Commissioner of Hindu Religious and
Charitable Endowment, Madras, the second defendant on unseen allegations took
up a suo motu appeal against the said order in A.P.No.57 of 1981 and cancelled
the order passed by the first defendant on the ground that the respondents
herein are not the descendants of Manicka Gounder referred to in the Fair Inam
Register and they are not hereditary trustees in management of the temple. It
is under the said circumstances, the respondents herein as plaintiffs have
filed the suit to set aside the order of the Commissioner of Hindu Religious
and Charitable Endowment Department, Madras-34 in A.P.No.57 of 1981 dated
5.8.1983 and to declare that the respondents herein are holding the office of
trusteeship of Arulmigu Kannimar Temple at Chinnapatti village,
Kancharampettai, Madurai North Taluk, Madurai District hereditarily.

4. The appellants as defendants resisted the claim made by the
respondents herein as plaintiffs on the following grounds:- The respondents
herein are not hereditary poojaries cum trustees of Arulmigu Kannimar Temple
at Chinnapatti village. In the Inam Fair Register one Manicka Gounder was
shown as worshiper and not as poojari. The term worshiper and poojari are
different in all aspects and therefore, worshiper cannot be known as poojari
of temple. The alleged ancestors of the respondents herein were not managing
the affairs of the temple as poojaries and hereditary trustees. The
allegation of no interference in the alleged right of the respondents herein
as poojaries or trustees for generation is also not correct. The genealogy
furnished along with the plaint is not admitted and the same has to be proved.
The lands shown in Fair Inam Register were granted as Devadayam for the upkeep
of the temple. After holding an enquiry under Minor Inams Abolition Act,
1963, ryotwari patta was issued in the name of the temple by the Settlement
Tahsildar, Unit No.I, Madurai in S.R.621/MI Act/MDU-66 dated 5.10.1966 for an
extent of 5.69 Acres for the upkeep of the temple as Devadayam in T.D.No.159.
No patta was granted in favour of the alleged ancestors of the respondents
herein treating them as poojaries of the temple. On the application made by
the respondents herein in O.A.No.129 of 1979 under Section 63(b) of the Act,
the respondents herein were declared as hereditary trustees of the said
temple. They cannot be declared as hereditary trustees under the above said
Act. Therefore, a suo motu proceeding was initiated under Section 69(2) of
the Act in A.P.No.57 of 1981 and the order of the first defendant was set
aside by the second defendant by order dated 10.12 .1980. There is no
evidence to show on the side of the respondents herein that they are in
management of the temple for more than 3 generations or over 100 years to
claim hereditary trustee. The order passed by the second defendant in
A.P.No.57 of 1981 is valid and legal and cannot be assailed. The fact of
cultivating the lands and paying kist on behalf of the temple by the
respondents herein will not confer them to claim poojariship or hereditary

trusteeship and the respondents herein are not entitled to the relief sought
for in the suit and the suit is not maintainable. It is on these grounds, the
appellants as defendants have sought for dismissal of the suit.

5. After considering the submission made on both sides in the light
of the material evidence available on record, the trial Court has come to a
conclusion that the ancestors of the respondents herein and after them, the
respondents herein are in management of the temple and its lands as poojaries
cum hereditary trustees and accordingly declared the respondents herein as
hereditary poojaries cum trustees thereby setting aside the order of the
second appellant dated 10.12.1980. Aggrieved at the judgment and decree dated
25.3.1986 and made in O. S.No.29 of 1984 on the file of the learned
Subordinate Judge, Madurai, the defendants as appellants have come forward
with this appeal.

6. The points for determination in this appeal are:-

(1) Whether the respondents herein are descendants as shown in the
genealogy annexed to the plaint to Manicka Gounder referred to in the Fair
Inam Register and whether the said Manicka Gounder and after him the
respondents herein, as descendants, continued to manage the affairs of the
temple by remaining in possession of the lands granted for the upkeep of the
said temple as poojaries cum hereditary trustees?

(2) Whether the order of the second appellant dated 5.8.1983 and made
in A.P.No.57 of 1981 is liable to be set aside?

7. Points 1 and 2:- The first plaintiff M.Perumal Gounder was
examined as P.W.1 and one Thirumal Asari was examined as P.W.2 apart from
marking Exs.A-1 to A-12 on the side of the respondents herein. The appellants
have produced Exs.B-1 and B-2, but had not let in any oral evidence on their
side.

8. Admittedly, Arulmigu Kannimar Temple at Chinnapatti village,
Kancharampettai, Madurai North Taluk, Madurai District was having 11 cents in
Survey No.90/1 and 5.45 Acres in Survey No.90/3 in the above said village by
virtue of the Inam grant made by ancient Rajas. The said Inam was confirmed
by the Settlement Authorities in favour of the temple in the year 1865 as seen
from the admission made in the pleadings in the plaint. Even though P.W.1 had
claimed that the said temple is the family deity of the respondents herein and
their ancestors on the ground that it was constructed only by Manicka Gounder,
there is no pleadings to that effect in the plaint. There is also no evidence
on the side of the respondents herein to show that the construction of the
temple was made by Manicka Gounder, except the interested testimony of the
first respondent herein. P.W.2 Thirumal Asari, who was examined in support of
the case of the respondents herein, would also state that he does not know as
to who had constructed the demised temple. Therefore, the claim made by the
respondents herein that the demised temple was constructed only by Manicka
Gounder and the said temple was treated only as family deity cannot be
sustained.

9. Of course the respondents herein have claimed as descendants of
Manicka gounder, who was aged about 96 years as seen from the Fair Inam
Register, Ex.A-1 as on 27.9.1863. To establish that the respondents herein
are descendants of said Manicka Gounder, it is pleaded in the plaint that one
Manicka Gounder, Perumal Gounder and Andiappa Gounder were the sons of the
said ancestor Manicka Gounder mentioned in Ex.A-1. It is also pleaded that
the respondents 1 and 2 are the grand sons of Manicka Gounder, the first son
of Manicka Gounder referred to in Ex.A-1, while the respondents 3 and 4 are
the great great grand sons of Perumal Gounder, the second son of above Manicka
Gounder referred to in Ex.A-1. It is also pleaded that the plaintiffs 5 to 7
are the descendants of Andiappa Gounder, the third son of Manicka Gounder
referred to in Ex.A-1. In support of such claim, a genealogy table was
annexed to the plaint.

10. In support of the evidence of P.W.1 with regard to the pleadings
referred to above, Thirumal Asari was examined as P.W.2. He is admittedly not
related to the family of the respondents herein. P.W.2 would admit during the
cross-examination that he does not know as to who had constructed the temple
at ancient time and does not know who was managing and administering the
affairs of the demised temple. Though P.W.2 claims that there are about 4 to
5 acres of lands to the above said temple, he did not know the survey numbers
of the above said lands. P.W.2 claims that the respondents 1 to 7 are
cultivating the lands of the temple separately. But he did not know in whose
name, the patta for the said lands is standing. He further would admit that
he does not know anything about Manicka Gounder.

11. Ex.A-12 is the audit report submitted by Assistant Audit Officer
of Hindu Religious and Charitable Endowment, Administration Department (Audit
Wing) of Madurai to the Assistant Commissioner of Hindu Religious and
Charitable Endowment, Administration Department, Madurai on 23.2.1982. A
perusal of Ex.A-12 audit report, inter-alia, would disclose that the
respondents herein had given statements in writing to the audit party that the
demised temple owns 5.69 acres of punja lands at Chinnappati village and the
said lands were leased out to various persons for a total sum of Rs.1,200/-
per fasli from fasli 1383 to fasli 1387 and for Rs.1,500/- per fasli from
fasli 1388 to fasli 1390. If the statement made by the respondents to the
audit party as referred to in Ex.A-12 is taken into consideration, the
evidence given by P.W.2 that the lands owned by the temple was cultivated
separately by the respondents 1 to 7 herein in part cannot be true. If the
nature of the evidence given and admission made by P.W.2 during
cross-examination including that he does not know anything about Manicka
Gounder referred to in Ex.A-1 are taken into consideration, it is clear that
P.W.2 cannot have knowledge about Manicka Gounder referred to in Ex.A-1 and
his descendants as stated in the chief-examination and that P.W.2 had come
forward to give evidence only to support P.W.1 as he is from the same place.
Therefore, the evidence of P.W.2 cannot be safely acted upon to hold that the
genealogy annexed to the plaint is true. Except the unacceptable evidence of
P.W.2, there is no other evidence to prove the genealogy.

12. In State of Bihar – vs. – Radha Krishna Singh, 1983(3) S.C.C. 1
18, the Honourable Apex Court was pleased to hold as follows:-

“….. before going to the oral, documentary and circumstantial
evidence, it may be necessary to state the well established principles in the
light of which we have to decide the conflicting claims of the parties. It
appears that the plaint genealogy is the very fabric and foundation of the
edifice on which is built the plaintiff’s case. This is the starting point of
the case of the plaintiff which has been hotly contested by the appellant. In
such cases, as there is a tendency on the part of an interested person or a
party in order to grab, establish or prove an alleged claim, to concoct,
fabricate or procure false genealogy to suit their ends, the Courts in relying
on the genealogy put forward must guard themselves against falling into the
trap laid by a series of documents or a labyrinth of seemingly old genealogies
to support their rival claims.

The principles governing such cases may be summarised thus:

(1) Genealogies admitted or proved to be old and relied on in previous cases
are doubtless relevant and in some cases may even be conclusive of the facts
proved but there are several considerations which must be kept in mind by the
Courts before accepting or relying on the genealogies:

(a) Source of the genealogy and its dependability.

(b) Admissibility of the genealogy under the Evidence Act.

(c) A proper use of the said genealogies in decisions or judgments on which
reliance is placed.

(d) Age of genealogies.

(e) Litigations where such genealogies have been accepted or rejected.

(2) On the question of admissibility the following tests must be adopted:

(a) The genealogies of the families concerned must fall within the four
corners of Section 32(5) or Section 13 of the Evidence Act.

(b) They must not be hit by the doctrine of post litem motam.

(c) The genealogies or the claims cannot be proved by recitals, depositions or
facts narrated in the judgment which have been held by a long course of
decisions to be inadmissible.

(d) Where genealogy is proved by oral evidence, the said evidence must clearly
show special means of knowledge disclosing the exact source, time and the
circumstances under which the knowledge is acquired, and this must be clearly
and conclusively proved.” (emphasize supplied)

If the principles laid down by the Honourable Apex Court in the case cited
above is taken into consideration, it is clear that the Courts which relies on
the genealogy put forward by one of the parties must guard themselves against
falling into the trap laid by a series of documents or a labyrinth of
seemingly old genealogies to support their rival claims. In this case, the
evidence of P.W.2, who is nothing to do with the family of the respondents
herein alone is available. But there is nothing to show about the special
means of knowledge disclosing the exact source, time and the circumstances
under which P.W.2 had acquired knowledge about the descendants of Manicka
Gounder mentioned in Ex.A-1 whom P.W.2 admits to have no knowledge to speak
about genealogy or descendantship. If a cautious approach is made with regard
to the genealogy in the light of the evidence given by P.W.2, it is clear that
the genealogy pleaded by the respondents herein by annexing the same in the
plaint cannot be accepted as rightly pointed out by the second appellant in
his order Ex.A-9 dated 5.8.1963 in A. P.No.57 of 1981 setting aside the order
of the first appellant as seen in Ex.A-7 dated 10.12.1980 in O.A.No.129 of
1979 after issuing notice to the respondents herein as seen in Ex.A-8 dated
14.10.1981. It is relevant to point out that the second appellant in his
order referred to above had specifically mentioned that there is no proof for
genealogy establishing that the respondents herein are the descendants of
Manicka Gounder referred to in Ex.A-1. If the circumstances stated supra are
considered, it cannot be held that the respondents herein as plaintiffs have
proved the genealogy pleaded and annexed to the plaint.

13. The learned Special Government Pleader, Mr.G.Sukumaran, has
brought to the notice of this Court, the decision of a Division Bench of this
Court reported in the Commissioner, Hindu Religious and Charitable Endowment
(Administration) Department, Nungambakkam High Road, Madras 600 034 and 2
others vs. – Srimathi and another, 2001(4) C.T. C. 469. The Division
Bench of this Court, relying on the decision reported in 1983(3) S.C.C. 118
referred to above, has held that the plaintiff, who has filed a genealogy tree
to claim that he is hereditary trustee of a temple, has to prove the same to
the satisfaction of the Court and if the said plaintiff fails to prove the
said genealogy, he has to be non suited. If the said decision rendered by a
Division Bench of this Court is applied by way of analogy, for want of proof
of genealogy by the respondents herein, they have to be non suited.

14. A perusal of Ex.A-1 Fair Inam Register would disclose that the
grant of the above said 5.69 Acres of Devadayam lands was awarded for the
support and upkeep of Arulmigu Kannimar Temple at Chinnapatti village, as a
permanent and tax free grant. The perusal of Ex.A-1 further would disclose
that Manicka Gounder mentioned therein was described only as a worshiper. In
2001(4) C.T.C. 469 cited above, the Division Bench of this court has held
that worshiper means person who comes to worship and worshiper cannot be
treated as trustee or manager. It is also held that the ancestor of the
plaintiff shown as worshiper in Fair Inam Register can neither be a trustee
nor a manager and therefore, the plaintiff cannot be declared as hereditary
trustee as descendant. With due respect such earlier decision of the Division
Bench of this Court has to be followed by this Bench, unless this Bench
dissent to that verdict by referring the matter to a larger Bench. As there
is no ground to dissent the earlier decision referred to above, it has to be
held following the earlier decision that Manicka Gounder, who was described as
worshiper in Fair Inam Register, cannot be treated as poojari or trustee or
manager of Arulmigu Kannimar Temple at Chinnapatti village, so as to enable
the respondents herein to claim as poojaries or trustees or managers of the
said temple as descendants, even if it is taken for argument sake that they
are descendants of the said Manicka Gounder.

15. The learned counsel appearing for the respondents herein has
brought to the notice of this Court the entries made in Ex.A-1 ” renders pooja
on important days” and would contend that the above entries in Ex.A-1 would
disclose that Manicka Gounder was poojari of the said temple. But the learned
Special Government Pleader appearing for the appellants would contend contra
stating that there is nothing in Ex. A-1 to show that Manicka Gounder was
treated as a poojari or a trustee of the said temple. A careful perusal of
the above said entries would disclose that Manicka Gounder was not recognized
as poojari or trustee or hereditary trustee of the said temple, but it was
mentioned that he has to render pooja on important days from and out of the
income derived from the lands to which patta stands in the name of Arulmigu
Kannimar Temple at Chinnapatti village. It will mean, as rightly pointed out
by the learned Special Government Pleader appearing for the appellants that he
has to give out of the income from the lands to do pooja on important days and
it will not mean that he should do poojas as poojari in the said temple.
Therefore, the contention raised by the learned counsel appearing for the
respondents herein as mentioned above cannot be accepted.

16. Ex.A-2 dated 5.10.1966 is the proceedings of the Settlement
Tahsildar (Minor Inams), Unit No.I, Madurai in S.R.621/MI Act/MDU/66. A
perusal of Ex.A-2 would disclose that the respondents herein and others
mentioned therein had claimed before the Settlement Tahsildar ( Minor Inams)
to issue patta for 11 cents in Survey No.90/1 and 5.45 acres in Survey
No.90/3, Chinnapatti village as descendants of Manicka Gounder, who was said
to be in possession of the said lands by rendering pooja service to Arulmigu
Kannimar Temple at Chinnapatti village. The Settlement Tahslidar (Minor
Inams), who held an enquiry in connection with issue of patta to the above
said lands, has pointed out the non-production of any record to prove the
occupation of the said lands by the claimants therein, i.e., the respondents
herein or to show that they are the descendants of original possessee. But
the evidence of the karnam of the said village before the said Authority had
disclosed that the claimants are in possession of the said lands to render
pooja for the said temple. Even after the said evidence given by the Karnam
of the said village, the Settlement Tahsildar (Minor Inams) had come to a
conclusion that mere possession of the lands will not enable them to get
ryotwari patta and accordingly granted ryotwari patta to the said lands in the
name of Arulmigu Kannimar Temple for its support and upkeep. Therefore, it is
evident from the order of the Settlement Tahsildar (Minor Inams) dated
5.10.1966, that the respondents herein as claimants did not produce any
material evidence to establish that they are the descendants of Manicka
Gounder mentioned in Ex.A-1 even on 5.10.1966 in the equiry and their claim
for ryotwari patta has been negatived and ryotwari patta was issued in the
name of Arulmigu Kannimar Temple for its upkeep and maintenance. The said
order has become final and the said order cannot be assailed by the
respondents herein at this stage stating that the Settlement Tahsildar (Minor
Inams) is not competent to decide the descendantship of the respondents herein
i.e. as not the descendants of Manicka Gounder mentioned in Ex.A-1. This
Court holds that the Settlement Tahsildar (Minor Inams) is the competent
authority to decide the descendantship in the light of the evidence let in by
the respondents herein to hold as to whether the respondents herein are
entitled to claim ryotwari patta to the lands as against Arulmigu Kannimar
Temple or not. The fact of paying kist as seen in Exs.A-3 and A-4 and the
fact of paying tax for tree as seen in Ex.A-5 for the above said lands will
not in any way alter the situation to hold that the respondents herein are the

descendants of late Manicka Gounder and after him, the respondents herein have
continued to manage the affairs of the Arulmigu Kannimar Temple either as
poojaries or as hereditary trustees.

17. If really the respondents herein were doing poojas as poojaries
and managing the affairs of temple as hereditary trustees for long many years,
they should have maintained bank account and account books for the income and
expenditure of the administration of the temple. The festivals of the above
said Aulmigu Kannimar Temple ought to have been celebrated for which
publication should have been made by means of pamphlets, etc., and expenditure
should have been incurred after collecting donations, etc., from others.
Service of various persons should have been engaged for cleaning and white
washing, etc., of the temple and also for conducting festivals in the said
temple. No documentary evidence or oral evidence was produced before the
trial Court to establish the above said facts.

18. As already pointed out, an audit party had inspected the temple
and submitted an audit report as seen in Ex.A-12 to the Assistant Commissioner
of Hindu Religious and Charitable Endowment, Administration Department,
Madurai-1. A perusal of Ex.A-12 would disclose that a general account was
opened only in the fasli 1383 with nil balance and the same was closed with
balance of Rs.203/- at the end of fasli 1390. The financial position of the
said temple is fairly satisfactory and the financial position of the
institution can be improved by finding out ways and means as seen from the
audit report. It is also evident that budget estimates for the faslis from
1383 to 1390 were not prepared and got approved by the Assistant Commissioner
of Hindu Religious and Charitable Endowment, Administration Department,
Madurai-1. There is also no material to prove the income out of leasing the
lands to various parties. While commenting about the ways in which the lands
were leased out, the audit party has found that there is no Miscellaneous
Demand Register in prescribed form for being audited by the Department. There
is also no maintenance of Property Register under Section 29 of the Act and
got approved by the Deputy Commissioner, Hindu Religious and Charitable
Endowment Administration Department, Madurai. There is also no Dhittam
Register under Section 58 of the Act and got approved by the Assistant
Commissioner, Hindu Religious and Charitable Endowment, Administration
Department, Madurai. There is also no register showing the stock of jewels
belonging to the temple for inspection. A report has to be obtained from the
Special Deputy Collector for Temple lands for audit purpose. It will show
that the above said lands of the temple were not treated as temple lands by
the respondents herein and were treated as if the lands are theirs. 1 to 18
statements required to be prepared as per Commissioner’s instruction in
R.C.No.32452/78/C1 dated 2.6.78 were also not prepared and sent to the
Assistant Commissioner referred to above for approval. No schedule was
prepared and got approved by the Assistant Commissioner referred to above for
incurring expenditure of a total sum of Rs.170/- per fasli towards the pay of
Establishment. For want of preparation of the said schedule, the correctness
of the amount paid could not be effectively checked up by the audit
Department. The moneys collected should have been deposited in scheduled bank
and withdrawn as and when required. But the moneys collected were said to
have been directly utilised for expenditure without following procedure as
pointed out above. There is no Miscellaneous Deposit Register, Advance
Register, Deposit Register, Paditharam Stock Register, etc., in the temple as
seen in Ex.A-12. It would disclose that there is no administration with
regard to the affairs of the temple in the hands of respondents herein and
therefore the respondents herein cannot claim that they are managing the
affairs of the temple as they are in possession of the temple lands.

19. Even though, the Deputy Commissioner (Judicial), Hindu Religious
and Charitable Endowment Department, Madras-34 has declared that the
respondents herein are hereditary trustees for Arulmigu Kannimar Temple, in
O.A.No.129 of 1979, the said order has been set aside after issuing notice as
seen in Ex.A-8 to the respondents herein by the second appellant. While
setting aside the order of the first appellant, the second appellant has taken
into consideration of the facts that there are no documents to show for the
continuous management of the temple by the family of the respondents herein,
that Manicka Gounder was mentioned in Ex.A-1 only as worshiper and not as
trustee or poojari, that the respondents herein had not proved the genealogy
and the same has not been taken into consideration by the Deputy Commissioner,
that there is no evidence regarding succession to the alleged trusteeship and
that the names of one Kanniappan and Ramanathan, whose names have been
mentioned in document Ex.A-4 produced before the Deputy Commissioner, has not
been mentioned in the genealogy trees produced by the respondents herein.
Since the order of hereditary trusteeship passed by the Deputy Commissioner
(Judicial), Hindu Religious and Charitable Endowment Department has been
cancelled only on valid grounds by the second appellant, the said order cannot
be set aside as unsustainable as claimed by the respondents herein.

20. The learned counsel appearing for the respondents herein contends
that this temple is a small temple with meagre income and that therefore there
is nothing illegal in the hereditary poojariship and trusteeship vesting in
the same individuals. In Muthusamy Gurukal vs. – Aiyaswami Thevar and
sixteen others, 1964 (2) M.L.J. 560, a Division Bench of this Court has held
as follows:-

“There is nothing illegal in hereditary trusteeship and poojariship
being combined in the same person, especially in the case of small temples
where there has been no interference of control by any of the villagers of the
place. In the case of small village temples, where the temple property is of
insignificant value and the income is hardly sufficient even to meet the
routine expenses of the temples, if the archaka or the poojari is left in
management of the temple lands and the affairs of the temple without any
interference by any of the villagers for a long number of years, it has to be
presumed that with the consent and acquiescence of the worshippers of the
village the poojari is the trustee as well. In such a case it must be held
that the poojari managing the lands and affairs has made out his right to
hereditary trusteeship and the interests of the temple are not likely to
suffer, when the person concerned admits that the lands, are temple lands and
has never set up any rights to them as his own property.”

In Venkataraman vs. – L.A.Thangappa Gounder, 84 Law Weekly, 695, a Division
Bench of this High Court has also observed following the decision referred to
above that there is nothing illegal in the hereditary poojariship and
trusteeship in the same individuals in small temples with meagre income. In
this case there is no proof, as already pointed out, that the respondents
herein are the descendants of Manicka Gounder referred to in Ex.A-1. There is
also no proof that Manicka Gounder was at any time recognized as poojari or
hereditary trustee so as to lay a claim by the alleged descendants of the said
Manicka Gounder as hereditary poojaries and hereditary trustees of the temple.
There is also no evidence on the side of the respondents herein to establish
that they were doing poojas holding hereditary trusteeship by managing the
affairs of the temple. It is relevant to point out that the respondents
herein had laid a claim for issue of ryotwari patta in their names for the
lands claiming as descendants of Manicka Gounder mentioned in Ex.A-1 and their
claim was negatived for want of proof on the side of the respondents herein
and ryotwari patta was issued in the name of Arulmigu Kannimar Temple for its
maintenance and upkeep. The above said facts would disclose that the
respondents herein had started acting against the interest of the temple lands
even at the time of issue of ryotwari patta in the name of Arulmigu Kannimar
Temple. Ex.A-11 dated 13.7.1981 is the registered sale deed executed by one
Kunjaram Ammal in favour of Dhavamani, the third respondent herein for
Rs.3,060/-. A perusal of Ex.A-11 would disclose that Kuppayandi Gounder, the
father of the third respondent herein and grand son of Perumal Gounder who is
said to be the son of Manicka Gounder mentioned in Ex.A-1, had sold 36 cents
out of 5.45 acres in Survey No.90/1 for which ryotwari patta was issued in the
name of Arulmigu Kannimar Temple, Chinnapatti village, to Kunjaram Ammal on
1.6.1968. The said property, which is the property owned by Arulmigu Kannimar
temple, was purchased in the name of third respondent from Kunjaram Ammal
under Ex.A-11 wherein it was described that the third respondent herein is the
absolute owner of the said property. There is nothing to show that the said
property was purchased by third respondent herein in the name of Arulmigu
Kannimar Temple, but only in his name as absolute owner thereof. The above
said transactions would disclose that the father of the third respondent
herein had sold the temple property in the name of third party and from the
said third party, the property was again got back in the name of the third
respondent herein as absolute owner thereof. This will clearly show that the
respondents herein are acting against the interest of the temple property and
creating documents with regard to the properties owned by the temple
throughout. Therefore, the respondents herein are not competent persons to
administer the affairs of the temple by remaining either as poojari or as
trustee, even in the light of the decision already rendered by a Division
Bench of this Court. Therefore, the contention raised by the learned counsel
for the respondents herein that there is nothing illegal in the hereditary
poojariship and trusteeship vesting in the same individuals if the temple is a
small temple with meagre income, cannot be sustained.

21. It has been held in T.P. Srinivas Chariar and another vs. –
C.N.Evalappa Mudaliar, A.I.R. 1922 Privy Council, 325 as follows:-

“It will now be seen how serious is the position of the respondent as
a claimant for the continuance of the trusteeship of this temple and its
endowments. The doubts in the minds of the Courts below, on the subject of
this being allowed to continue in office, are sufficiently plain. But when it
is now decided that the whole of this litigation has substantially been
occupied by an unfounded assertion, supported by the concoction of accounts
an assertion by the trustee of private ownership in himself and a powerful
resistance to the recovery of these properties for the trust which he
administers – it does not appear to their Lordships to be open to them, on any
sound principles either of administration or of law, to permit the continuance
of the respondent in the office of Dharmakartha.”

In this matter even at the initial stage the respondents herein had claimed
issue of ryotwari patta in their names for the lands of Arlmigu Kannimar
Temple instead of claiming for issue of ryotwari patta in the name of the said
temple. The said claim of the respondents herein was negatived. Now as
pointed out above, a sale deed was created with regard to 36 cents out of the
lands owned by the temple in favour of third party and again in favour of the
third respondent herein. If the said facts are taken into consideration, in
the light of the principles laid down by the Honourable Privy Council, there
can be no doubt that the respondents herein cannot be permitted to continue in
the office as poojaries or hereditary trustees of the said temple.

22. In view of the foregoing reasons this Court is not able to concur
with the findings of the trial Court that the respondents herein as plaintiffs
are entitled to the relief sought for in the suit. Therefore, the judgment
and decree of the trial Court have to be set aside and accordingly set aside.
The points are answered accordingly in favour of the appellants.

23. The appellants are hereby directed to take steps immediately to
recover the property sold and transferred in the name of third respondent
herein as absolute owner thereof with regard to the portion of the properties
to which ryotwari patta was issued in the name of Arulmigu Kannimar Temple,
Chinnapatti, without further loss of time.

24. In fine, the judgment and decree of the trial Court are set aside
thereby dismissing the suit and the appeal stands allowed with costs.

Index:  Yes.                    (N.V.B.,J.) (P.T.,J.)

Internet:Yes.

ts.

To

1) The Subordinate Judge,
Madurai.

2) The Section Officer,
V.R.Section,
High Court,
Madras.