High Court Kerala High Court

Ezhuvath Rajan Menon vs Kakatt Manakkal Narayanan … on 20 September, 2010

Kerala High Court
Ezhuvath Rajan Menon vs Kakatt Manakkal Narayanan … on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19042 of 2010(O)


1. EZHUVATH RAJAN MENON,"SREEVALSAM",
                      ...  Petitioner

                        Vs



1. KAKATT MANAKKAL NARAYANAN NAMBOOTHIRI
                       ...       Respondent

2. KAKKATT MANAKKAL SUBRAMANIAN NAMBOOTHIRI

3. EZHUVATH JAYASREE,C/O.RAGHAVAMARAR,

4. NILAMBUR KOVILAKAM REPRESENTED BY

5. SMT.SULOCHANA AMMA,W/O.E.P.NARAYANAN

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.K.SHRIHARI RAO

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/09/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     W.P(C) No.19042 of 2010
            ====================================
          Dated this the 20th  day of September,    2010


                         J U D G M E N T

This Writ Petition is in challenge of Ext.P3, common order

passed by the learned Sub Judge, Manjeri to the extent it

concerned I.A. Nos.2016 and 2091 of 2009 and 338 of 2010.

Parties are referred to as plaintiffs and defendant as in the trial

court for convenience.

2. Plaintiff Nos.1 and 2 who claimed to be Poojaris of a

private temple filed the suit for direction to entrust the articles in

their possession (belonging to the temple) to the real owner of

the said temple. Plaintiffs proceeded on the basis that defendant

Nos.1 and 2 are the owners of the temple which belonged to a

Kovilakam of which defendant Nos.1 and 2 are also members.

While the suit was pending respondent No.5 who is not a party to

the proceeding filed I.A. Nos.1468 and 1469 of 2009 to implead

her as additional defendant No.4 and to appoint her as guardian of

the Idol. Defendant No.2 on his part filed I.A.No.2016 of 2009 to

appoint him as guardian of the Idol. In the meantime plaintiffs

filed I.A. No.2091 of 2009 to appoint a court guardian for the idol.

W.P(C) No.19042 of 2010
-: 2 :-

Learned Sub Judge framed an issue as additional No.3 whether

the temple in question is a public temple. Defendant No.2 filed

I.A. No.338 of 2010 to delete that issue since according to him no

such issue arose from the pleadings of the parties. Learned Sub

Judge considered the applications and disposed of the same by

Ext.P3, common order; I.A. No.2091 of 2009 was allowed and a

court guardian was appointed for the Idol. All other applications

were dismissed. Defendant No.2 is aggrieved by the order on the

applications first above mentioned. Plaintiffs have not

challenged the orders against them. It is argued by learned

counsel for defendant No.2 that on the pleadings of parties no

issue regarding public nature of the temple arose and hence

learned Sub Judge was wrong in framing an issue regarding that

as issue No.3. It is also contended that in the light of the

pleadings and admitted facts defendant No.2 being the person

most competent to represent the temple should have been

appointed as guardian of the Idol. Learned counsel contended

that finding of the learned Sub Judge that defendant No.2 has

interest conflicting with that of the temple and Idol is erroneous.

It is therefore prayed that I.A. Nos.2016 of 2009 and 338 of 2010

be allowed. Learned counsel for respondent No.5 has contended

W.P(C) No.19042 of 2010
-: 3 :-

that even on the face of the plaint averments an issue regarding

public nature of the temple was required and hence there is no

reason to delete the issue regarding that. It is contended that

defendant No.2 was not competent to represent the Idol even on

the pleadings he has raised in the written statement and hence

there is no reason to interfere with the order under challenge.

3. I have been taken through the pleadings of parties.

Exhibit P1 is the copy of the plaint. Learned counsel for

respondent No.5 has placed reliance on the averments in

paragraph 3 of the plaint. What is stated in paragraph 3 is that

the temple which is in existence from time immemorial belonged

to Nilambur Kovilakam (of which defendant Nos. 1 to 3 are

members) and that the temple is vested with Shri

C.N.Udayavarman Tirumulpad as if it is a family temple and after

his death it devolved with defendant Nos.1 and 2 as his legal

heirs. It was pleaded in O.S. No.84 of 2005 (filed by respondent

No.5 and others) that temple belonged to the family and it was

so found. But, later, to manage affairs of the temple defendants

sought the assistance of the devotees and accordingly a Temple

Welfare Committee was formed with defendant No.2 as its

President to assist other defendants. Defendant No.1 in her

W.P(C) No.19042 of 2010
-: 4 :-

written statement claimed that temple is a family temple and

that it is not a public temple (obviously in answer to the

statement in the plaint that Temple Welfare Committee was

formed to assist defendant No.2 to manage the temple). She

claimed that temple is under the ultimate control of herself and

defendant No.2. Defendant No.2 also raised similar contentions.

Different was not the contentions raised by defendant No.3 as

well. When respondent No.5 filed I.A. Nos.1468 and 1469 of

2009 she raised certain contentions as to the ownership of the

temple in denial of claim made by defendant Nos.1 and 2.

However, learned Sub Judge has dismissed I.A. Nos.1468 and

1469 of 2009 and refused to implead respondent No.5 as an

additional defendant in the suit. It follows that there is no

pleadings on the side of respondent No.5 to be taken into account

for framing issue.

4. What remained is only whether from the averments in

the plant which I have referred to above that to assist defendants

to manage affairs of the temple a Temple Welfare Committee

was formed with the assistance of devotees and that defendant

No.2 is its President, it could be said that temple is public in

nature. The mere fact that contributions are received from the

W.P(C) No.19042 of 2010
-: 5 :-

devotees and they are permitted to offer worship in the temple

cannot convert a private temple to a public temple. I am not

satisfied that there is any plea which required learned Sub Judge

to frame an issue regarding the public nature of the temple. In

the circumstances learned Sub Judge was not correct in framing

issue No.3. That issue has necessarily to go. But I make it clear

that if any question as to the public nature of the temple arises

in the pleadings in future it will be open to the learned Sub Judge

to consider that and frame appropriate issue then.

5. The next question is whether defendant No.2 should

be permitted to represent the temple or as the learned Sub Judge

has done a court guardian should represent the Idol. If there is

any person competent to represent the Idol as guardian it is not

necessary to appoint a court guardian. So far respondent No.5 is

concerned learned Sub Judge has rejected her claim to be

guardian of the Idol for the reason that she has an interest

conflicting with that of temple as revealed from the fact she has

filed O.S. No.84 of 2005 claiming right of access through

properly of temple and that was found against. Respondent No.5

has not challenged dismissal of I.A. No.1469 of 2009. Hence the

claim made by respondent No.5 no more survives.

W.P(C) No.19042 of 2010
-: 6 :-

6. Coming to the claim of defendant No.2, learned Sub

Judge has rejected his claim since he was a party in O.S. No.84

of 2005. It is not very much in dispute that there was a partition

in the Kovilakam as per which the temple was allotted to the

share of C.N. Udayavarman Tirumulpad, predecessor-in-interest of

defendant Nos.1 and 2. Question of acceptability of the partition

if it arises from pleadings is a matter which learned Sub Judge

has to decide at the appropriate stage. I stated that it is not

disputed that temple belonged to the Kovilakam of which

defendant No.2 is admittedly a member. Only reason on which

learned Sub Judge has disqualified defendant No.2 from being

guardian of the Idol is that he was a party in O.S. No.84 of 2005

and thus he has an interest conflicting with that of the Idol. But it

is pertinent to note that O.S. No.84 of 20054 was filed by

respondent No.5 claiming right of access and defendant No.2

only resisted the claim and ultimately succeeded in his objection

to the suit. That does not disentitle defendant No.2 from

representing the Idol. It is not shown that he has any interest

conflicting with to that of the Idol. In that situation and in view of

the circumstances I have stated above learned Sub Judge should

have appointed defendant No.2 being most suitable to

W.P(C) No.19042 of 2010
-: 7 :-

represent the Idol.

7. It is pointed out by learned counsel for respondent

No.5 that even as per the version of defendant No.2 in his written

statement he is sick and has difficulty to travel. That, I do not

think would disentitle him from representing the Idol as its

guardian. If at all any circumstance arises in future which

disentitles defendant No.2 from representing the Idol it is open

to the learned Sub Judge to consider the same then and pass

appropriate orders. In the light of my above discussion the

common order to the extent it concerned disposal of I.A.

Nos.2016, 2091 of 2009 and 338 of 2010 cannot be sustained.

Resultantly, this Writ Petition is allowed in the following

lines:

(i) Exhibit P3, common order dated

March 20, 2010 to the extent it concerned I.A.

No.2016 and 2091 of 2009 and I.A.No.338 of

2010 is set aide.

(ii) Consequently I.A.No.2091 of 2009

W.P(C) No.19042 of 2010
-: 8 :-

is dismissed and I.A. No.2016 of 2009 is

allowed.

(iii) Petitioner-defendant No.2 is

appointed as guardian of the Idol subject to the

observations made above as to the right of

court to remove him from guardianship if any

circumstances warranting that arose in future.

(iv) I.A. No.338 of 2010 is allowed and

issue No.3 whether temple is public in nature

is deleted. Learned Sub Judge shall rearrange

other issues involved in the suit.

THOMAS P. JOSEPH, JUDGE.

vsv