High Court Kerala High Court

George Paulose vs St.Mary’S Orthodox (Jacobite) … on 20 October, 2010

Kerala High Court
George Paulose vs St.Mary’S Orthodox (Jacobite) … on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 382 of 2010(O)



1. GEORGE PAULOSE
                      ...  Petitioner

                        Vs

1. ST.MARY'S ORTHODOX (JACOBITE) CHURCH
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/10/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
            ====================================
                       O.P(C) No.382 of 2010
            ====================================
           Dated this the 20th    day of October,   2010


                         J U D G M E N T

Advocate Shri Sajan Varghese takes notice for respondents.

Heard counsel on both sides.

2. This petition is in challenge of order dated October 11,

2010 passed by the learned Additional District Judge-I, Ernakulam

on I.A. Nos.5108 and 5135 of 2010 in O.S. No.1 of 2008 of that

court. Petitioners before me filed the suit for various reliefs

alleging that respondent No.1 – St.Mary’s Orthodox (Jacobite)

Church, Mullaringadu, is Governed by the 1934 Constitution

approved and upheld by the Supreme Court in the decision

reported in P.M.A. Metropolitan v. Moran Mar Marthoma (AIR 1995

SC 2001). That contention is however resisted by the

respondents. While the suit was pending one Paulose Mathai who

according to the petitioners is a parishioner of respondent No.1

fell seriously ill and was admitted in the hospital. Anticipating that

he may not survive, petitioners filed I.A. No.5135 of 2010 seeking

permission of learned Additional District Judge to bury the body of

said Paulose Mathai in case of his death in the cemetry attached to

O.P(C) No.382 of 2010
-: 2 :-

respondent No.1-Church. I.A. No.5108 of 2010 was filed to

advance hearing of the suit and the application. Learned

Additional District Judge disposed of I.A. No.5108 of 2010 vide

Ext.P4, order stating that there is no justifiable reason to advance

hearing of suit since case is posted on 06.11.2010 and Paulose

Mathai is still alive. In the light of dismissal of I.A.No.5108 of 2010

I.A. No.5135 of 2010 (seeking permission to bury the body of

Paulose Mathai in case of his death) was closed as per Ext.P5,

order. Those orders are under challenge in this Original Petition.

Learned counsel for petitioners without going into the respective

contentions raised by the parties in the suit states that Paulose

Mathai expired on 19.10.2010 and that his body is kept in the

mortuary of Dharmagiri Hospital at Kothamangalam awaiting

orders from court for burial in the cemetry of respondent No.1.

Learned counsel states that the matter is urgent and hence

necessary orders may be passed on I.A. No.5135 of 2010.

According to the learned counsel mental agony of close relatives

of the deceased also may be taken into account. Learned counsel

for respondents reiterated the contentions of respondents in the

suit but in all fairness agreed that body of the late Paulose Mathai

could be buried in the cemetry attached to respondent No.1

O.P(C) No.382 of 2010
-: 3 :-

(church) but without Priests of the Orthodox faction attending

burial in the cemetry or offering religious rites in the cemetry.

This suggestion is agreeable to the petitioners also as

represented by learned counsel.

3. Leaving aside the contentions parties have raised in

the suit to be decided by the trial court, I consider it appropriate

to issue directions in the lines now parties have agreed before me

so that body the late Paulose Mathai could be laid to rest without

delay. Hence the suggestion made by the parties is accepted and

recorded.

Resultantly, this Original Petition is allowed in the following

lines:

(a) Dismissal of I.A. No.5135 of 2010 is set aside and that

application is allowed in the following lines:

(i) The body of the late Paulose Mathai referred to in

I.A.No.5135 of 2010 is allowed to be buried in the cemetry

attached to respondent No.1-Church.

(ii) The place for burial in the said cemetry shall be

decided and pointed out by the present Managing Committee of

respondent No.1-Church and conveyed to petitioner No.1 before

5.00 p.m., this day (20.10.2010) itself.

O.P(C) No.382 of 2010
-: 4 :-

(iii) It is directed that Priests (including Vicar) of neither

faction shall be present in the cemetery for the burial.

Above directions are made without prejudice to the

contentions raised by the parties.

THOMAS P. JOSEPH, JUDGE.

vsv