High Court Kerala High Court

N.Sankara Menon vs Pazoor Perumthrikkovil Kshethra … on 5 July, 2010

Kerala High Court
N.Sankara Menon vs Pazoor Perumthrikkovil Kshethra … on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 334 of 1998(C)



1. N.SANKARA MENON
                      ...  Petitioner

                        Vs

1. PAZOOR PERUMTHRIKKOVIL KSHETHRA BHARANA
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/07/2010

 O R D E R
                   M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                  A.S. NO. 334 OF 1998
               = = = = = = = = = = = = = = =
            Dated this the 5th day of July, 2010.

                     J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the Subordinate

Judge, Muvattupuzha in O.S.267/94. The suit is

for a declaration and recovery of possession.

It is the case of the plaintiff that Pazhoor

Perumthrikkovil Temple is an ancient Temple of

the State and it is owned by 14 families and

those members of the 14 families under an

agreement dated 22.1.66 has entrusted the

administration of the Temple with the first

defendant for a period of six years or until a

new body is created for the administration of

the Temple. Now it is the case of the plaintiff

that nine such families being totally

dissatisfied with the management conducted by

A.S. 334 OF 1998
-2-

the first defendant had cancelled the power of

management in favour of D1 by virtue of Ext.A1

and therefore challenges the alienation made by

the first defendant in favour of strangers and

thus a suit for recovery of possession is filed

on the strength of title.

2. On the other hand defendants 1 to 3

would contend that the management of the temple

takes in the power to deal the with the property

and it has not been cancelled by Ext.A1 and

therefore the plaintiff has no locus standi at

all to file the suit. It is stated that though

the agreement Ext.A1 is alleged to be written in

the month of September 1994 it is seen

registered only on 14.11.94 and at that time one

of the signatories to the document namely

Jayananthan Namboodiri was not alive as he died

on 9.11.94. It is also stated that though two

A.S. 334 OF 1998
-3-

of the persons representing two Illoms’ were

incompetent to represent the Iloms and therefore

at the most only there were six illoms that had

joined Ext.A1 and so the document Ext.A1 would

not have any binding effect so as to cancel

Ext.B3 which was entered into by the members of

the family. The Court also on an appreciation

of the materials came to the conclusion that

Ext.A1 as such does not take away or invalidate

Ext.B3 and therefore held that the plaintiff was

not competent to institute a suit. It was also

held by the Court that as per Ext.A1 the persons

who has to institute the suit are the president

and the treasurer whereas they have not joined

as such in that capacity and therefore the suit

is not maintainable on that ground also. It has

to be stated that the suit is filed on the

strength of Ext.A1. It is not filed in the

A.S. 334 OF 1998
-4-

capacity of a member of a family or beneficiary.

According to the plaintiffs Ext.A1 confirms the

right of the plaintiff to institute the suit.

But in the light of the finding rendered by the

learned Subordinate Judge that the majority of

the families are not there in Ext.A1 and further

when the members who had instituted the suit are

not competent under Ext.A1 also to file the

suit, the suit itself is not maintainable.

When the suit itself is not maintainable, it is

not proper on the part of the Court to enter

into a finding regarding the transaction entered

into between the parties. I make it very clear

that I am not expressing anything on merits with

respect to the transaction and it is a matter

that has to be considered only in a properly

constituted suit. Therefore the finding entered

into by the Subordinate Judge in this case would

A.S. 334 OF 1998
-5-

not militate against the parties who are

competent to file a proper suit. It is for the

Court to consider the merits and demerits of

both the sides and decide the issue in that

case. Therefore this appeal is disposed of

holding that the present plaintiffs on the

strength of Ext.A1 are not entitled to institute

the suit and therefore the suit cannot be

entertained. Parties are at liberty to file a

fresh litigation, in accordance with law, where

all the matters can be considered by the Court

when it is a properly framed suit.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 334 OF 1998
-6-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 334 OF 1998
= = = = = = = = = = =

J U D G M E N T

5th July, 2010.