High Court Madras High Court

Krishna Vijayan vs M.Karunanithi on 25 March, 2009

Madras High Court
Krishna Vijayan vs M.Karunanithi on 25 March, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 25/03/2009

CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE M.VENUGOPAL

W.A.(MD) No.101 of 2009
and
MP (MD) No.3 of 2009

Krishna Vijayan
Hereditary Trustee of
A/m. Kannimar Amman Temple
Nallampillai, Manapparai,
Tiruchirappalli District				.. Appellant

vs

1.M.Karunanithi
2.The Commissioner
  Hindu Religious & Charitable
	Endowment Department
  Nungambakkam, Chennai 34.
3.The Joint Commissioner
  Hindu Religious & Charitable
  	Endowment Department
  Srirengam, Trichy
4.The Assistant Commissioner
  Hindu Religious & Charitable
	Endowment Department
  Pudukkottai
5.The Executive Officer
  A/m. Rathinagireeswaram Thirukkoil
  Sivayam Ayyarmalai
  Kulithalai Taluk
  Karur District					.. Respondents

	Writ appeal preferred under Clause 15 of Letters Patent against the order
of this Court dated 29.1.2009 in WP (MD) No.3468/2008.

!For Appellant		...  Mr.T.Srinivasaraghavan
^For Respondent		...  Mr.K.M.Vijayakumar

:JUDGMENT

(Judgment of the Court was delivered by M.CHOCKALINGAM, J.)
Seeking to set aside the order of the learned Single Judge made in
W.P.(MD) No.3468/2008 dated 29.1.2009, this writ appeal has been brought forth
by the third party.

2.The Court heard the learned Counsel on either side.

3.As could be seen from the submissions made, the first respondent herein
as petitioner filed a writ petition in WP (MD) 3468/2008 seeking a direction to
the respondent authorities to implement the order dated 21.12.1974, in
R.Dis.16371/70 passed by the first respondent therein within the time frame
fixed by this Court. That writ petition was allowed by the learned Single Judge
as asked for by the petitioner.

4.It is brought to the notice of the Court that there were two trustees
belonging to Arulmighu Kannimar Amman Temple. One of the trustees by name
Sounthapandian filed W.A.(MD) No.68 of 2009 challenging the order passed in WP
(MD) No.3468/2008, and this Court set aside the order of the learned Single
Judge on 19.2.2009. Now, the other trustee, the appellant herein, has brought
forth this appeal.

5.According to the learned Counsel for the appellant, though he is a third
party, he can also have the benefit of the order in the said writ appeal setting
aside the order of the learned Single Judge.

6.Under the stated circumstances, this writ appeal does not require
consideration since the appellant can have the benefit of the said order that
was passed in WA (MD) 68/2009. Accordingly, this writ appeal is disposed of.
No costs. Consequently, connected MP is closed.

nsv/

To:

1.The Commissioner
Hindu Religious & Charitable
Endowment Department
Nungambakkam, Chennai 34.

2.The Joint Commissioner
Hindu Religious & Charitable
Endowment Department
Srirengam, Trichy

3.The Assistant Commissioner
Hindu Religious & Charitable
Endowment Department
Pudukkottai

4.The Executive Officer
A/m. Rathinagireeswaram Thirukkoil
Sivayam Ayyarmalai
Kulithalai Taluk
Karur District