High Court Madras High Court

Om Sakthi Sri … vs The Commissioner on 26 June, 2008

Madras High Court
Om Sakthi Sri … vs The Commissioner on 26 June, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICIATURE AT MADRAS

DATED:  26.06.2008 

C O R A M

THE HONOURABLE MR.JUSTICE G.RAJASURIA
								
A.S.NO.825 of 1995

Om Sakthi Sri Periyapalayathamman
Trust, represented by its President
S.Siva, son of Shanmugam, 
residing at No.104, Lattice Bridge Road,
Adyar, Madras-600 020.			            .. Appellant 


Vs.

1.The Commissioner,
  H.R. & C.E. Department,
  Uthamar Gandhi Road,
  Nungambakkam, Madras-34.

2.The Deputy Commissioner,
  H.R.&C.E.Department,
  Uthamar Gandhi Road,
  Nungambakkam, Madras-34.	              . . Respondents
 


	The First Appeal is filed against the judgment and decree dated 29.6.1995 made in O.S.No.7817 of 1991 on the file of the I Assistant Judge, City Civil Court, Madras.

	For Appellant	 : Mr.W.C.Thiruvengadam
	
	For Respondents : Mr.M.R.Murugesan, Spl.G.P.(H.R.&C.E)
						
					
JUDGMENT

Niggard and bereft of details, the quintessence of the case of the plaintiff as stood exposited from the plaint in the statutory suit filed under Section 70(1) of the Hindu Religious and Charitable Endowment Act (Act 22 of 1959)(hereafter for short Act)would run thus:-

The plaintiff is a trust. Om Sakthi Sri Periyapalayathamman temple is a private temple dedicated to the worship of the members of the plaintiff trust situated at Lattice Bridge Road, Adyar. The plaintiff trust renovated the said temple which was originally founded by one Duraikannu Gramini who also happened to be the founder of the plaintiff trust. He was worshipping in the temple in his private capacity. The establishment, maintenance and management of the institution remained with the founder of Duraikannu Gramini. No contribution has been taken from the outsiders by the founder. The said temple has no property of its own. It is not getting any income. The two grounds extent in which the said temple is situated was in the occupation of the said Duraikannu Gramini in his personal capacity. In the unregistered document which emerged at the time of the family partition, the said two grounds of land was allotted to the father of Duraikannu Gramini. The temple deity was for being worshipped by the family of the Duraikannu family. While so, the said Duraikannu Gramini handed over the said temple to the plaintiff trust on 6.8.1982. But the founder continued to be the member of the trust and he was taking interest in the day to day management and affairs of the said temple. Public are not allowed to worship in the temple as a matter of right. Permissive worship was only allowed in the temple. Hence, the temple is beyond the purview of the H.R.&C.E. Act. The plaintiff, therefore filed O.A.No.30/1982 under Section 63(a) of the H.R.&C.E.Act., before the Deputy Commissioner of H.R.&C.E., who dismissed the said application upholding that it is a public temple. The appeal filed before the Commissioner was also dismissed whereupon the statutory suit was filed with the following prayer:

(a)for setting aside the order of the first defendant passed in A.P.47/87 dated 20.9.91 ; and

(b) for declaring that Sri Periyapalayathamman temple, situated in Lattice Bridge Road, Adayar, Madras-20, is not a ‘religious institution’ coming under the Act 22 of 1959 ;

2. Gainsaying and challenging, impugning and controverting the allegations/averments in the plaint, the defendant filed the written statement, the pith and marrow of it would run thus:-

The temple by name Arulmighu Periyapalayathamman situated at Lattice Bridge Road, Adyar, Madras is a public religious institution within the meaning of Section 6(20) read with section 6(18) of the Tamilnadu H.R.&C.E. Act 1959. Large number of Hindu public do worship at this temple daily and during festival times without any restriction and they offer kanikkai in the Hundials installed in the temple. Daily two kala poojas are being performed by Archakkas appointed in this temple. Therefore Section 1(3) of the H.R.&C.E. Act is applicable to the said temple. Hence, notice was issued to the present management of the temple by the Assistant Commissioner, H.R.&C.E., Department, Madras in his R.C.No.7251/82 A3, dated 7.10.1982, whereupon the plaintiff filed an application in O.A.30/1982 under Section 63(a) of the Act to get a declaration that the suit temple is not a religious institution or a temple within the meaning of the H.R.&C.E. Act. The Deputy commissioner correctly held that the suit temple is a public temple whereupon the appeal was filed, which was also dismissed by the Commissioner. Before the Deputy Commissioner, the plaintiff contended that the alleged private temple was founded 170 years ago by the ancestors of Duraikannu family and it was renovated by Duraikannu Gramini. Accordingly the defendants prayed for the dismissal of the statutory suit.

3. During trial on the side of the plaintiff, its present managing trustee was examined as P.W.1 along with P.W.2 and Exhibits A-1 to A-6 were marked. On the defendant side, D.W.1, the Inspectress who conducted the enquiry relating to the affairs of the temple was examined and no document was exhibited. Ultimately, the trial Court dismissed the suit.

4. Being aggrieved by and dissatisfied with the Judgment and decree of the trial court, the plaintiff filed this appeal on the following grounds among others:-

The judgment and decree of the trial court is against law, weight of evidence and all probabilities of the case. The trial court failed to understand the scope of the application filed under Section 63(a) of the H.R.&C.E.Act and consequently failed to uphold the private character of the temple. Ignoring the evidentiary value of Ex.A.1 and Ex.A.2, the trial court failed to consider that Duraikannu Gramini founded the institution and that it remained with him and his family members for more than three generations. Duraikannu Gramini founded the plaintiff trust and handed over the suit temple to the trust for management. The plaintiff trust renovated the temple and managing the day to day affairs. The said temple is not owning any property and no property was dedicated to the deity. The public are not having any right to worship in the suit temple. Accordingly, relying on the report of the inspector, the trial court decreed the suit. The trial Court failed to see that the plaintiff trust is a private trust, managing the suit private temple. Accordingly, the plaintiff prayed for setting aside the judgement and decree of the trial court and for decreeing the suit.

5. The parties are referred to according to the litigative status before the trial court. The points for consideration are :-

(i)Whether the plaintiff trust is a public trust or a private trust?

(ii)Whether the suit temple comes within the purview of the H.R.C.E. Act.

(iii)Whether there is any infirmity in the judgment and decree of the trial court?

6. The whole kit and caboodle of the facts and figures placed before the trial court would demonstrate thus:-

The apple of discord between the plaintiff and the defendants is relating to the character of the suit temple as to whether it is a public temple or a private temple.

By way of fortifying and buttressing the plea of the plaintiff, P.W.1, the present trustee of the plaintiff would narrate in his deposition by way of reiterating his stand in the plaint. P.W.2-Namalwar one of the members of the plaintiff trust would depose that during the year 1988, the temple was built without collecting any donation by the trust.

7. P.W.1 during cross examination would detail and delineate the facts as though the temple was constructed 200 yeas ago, Whereas P.W.2 would narrate that the temple was installed 300 years ago and that the temple is situated in a private land and the public are not allowed to worship. P.W.1 would specifically state during chief examination thus:-

“bkk;gh;fs; FLk;gj;jpdh; kl;Lk;jhd; tHpgLthh;fs;. bghJkf;fs; ahUk; tUtjpy;iy”

(emphasis supplied)

It is therefore crystal clear during trial before the lower Court, both P.W.1 and P.W.2 made a vain attempt to project their case as though the temple is meant for being worshipped by the family members of the Board of trustees of the plaintiff trust and not by the public and that the public are denied worship. It is therefore clear that the evidence of both P.W.1 and P.W.2 is antithetical to the plaint averments which would expatiate that public are permitted to worship in the temple; however as per the plaint, it was “permissive worship”. Even such an averment in the plaint was given a go-by during trial on the plaintiff’s side due to over enthusiasm to assert their plea.

8. According to the plaintiff, the suit trust is a private trust which is totally contrary to recitals in Ex.A.1, their own document. However, the learned senior counsel for the plaintiff while arguing the case in response to my query candidly and fairly submitted that the plaintiff trust is a private trust in view of the recitals in Ex.A.1. Despite such supine and fair submission by the learned counsel for the plaintiff, I would like to further elaborate on that point as to how the plaintiff trust is not a private trust but a public one. The relevant portion of Ex.A.1, the trust deed is extracted hereunder for ready reference:-

“OM SAKTHI SRI PERIYAPALAYATHAMMAN TRUST
Deed of Declaration of Trust executed this the 6th day of August 1982, by me Duraikannu Gramini S/o.Govindaswamy Gramini, Hindu aged 60, residing No.15, C.I.T.Cly, Sastri Nagar, Adyar, Madras-20 to constitute a public charitable trust. Whereas the authors of the Trust have endowed and set apart a sum of Rs.1,000/- as an initial endowment to the corpus in this behalf, and for the improvement of the objects of the trust set for hereunder.

1. To infuse into the members, the ideal service to society.

2.To promote opportunities and offered facilities to render services to the community by direct or indirect means and by way of collection of donations and subscriptions etc.

3. To promote the welfare of children, youth and women in general.

4. To establish and run hostels and hospitals in the name of the trust.

5. To construct or adopt temples and run

6.To promote and develop intellectual and cultural activities.

7. To promote the habit of divinity among the youth as well as the public.

8. To encourage the youth’s for acquiring knowledge in the field of divinity.

9. To assist the students to study about divine.

10. To do all such things as are incidental or conducive to the attainment or promotion of the above objects or any of them. …..

… The initial endowment by the Trustees of the Trust amounting to Rs.1,000/- shall constitute the corpus of the Trust, and rest in the managing committee of the Trust.

The Managing Committee of the Trust may obtain donations and other amounts from any person including the trustees of the trust, and from any other trust or from otherwise as may be found necessary from time to time.

The Managing Committee of the trust may obtain donations and to raise funds and by other practical means.”

(emphasis supplied)

It is therefore crystal clear from the above excerpts extracted supra that the plaintiff trust is for public welfare at large. Moreover the very trust itself is called Om Sakthi Sri Periyapalayathamman Trust, so to say, named after the suit temple and in addition to the charitable purposes contemplated in Ex.C.1, the said trust contemplates to promote the habit of divinity among the youth as well as public and to encourage them in the field of divinity to assist the students to study about the divine. It is explicit from the recitals in Ex.A.1, that the trust is meant for the benefit of the public at large. It is not meant for benefiting the family members of the trustees. It is therefore clear that the recitals in the plaint as well as in the deposition of P.W.s 1 and 2 are totally wrong and erroneous which are intended to twist and distort the real facts and the real intention of the plaintiff trust. In fact, the said Duraikannu Gramini was not examined as a witness before the lower court or before any authority for reasons best known to the plaintiff. The trial court correctly commented upon it. It is not the case of the plaintiff that during the proceedings before the authorities under the H.R.&C.E., and before the trial Court, Duraikannu was not alive.

9. There is one other glaring point, which, I may say falsehood on the side of the plaintiff in stating that no donation or collections are effected at any point of time under Ex.A.1 clause No.2 and also in the other two paragraphs which are extracted supra contemplate collections of donations from any person including the trustees of the trust. It is therefore crystal clear from the recitals in Ex.A.1 that the Om Sakthi Sri Periya Palayathamman Trust which is nomenclatured after the suit temple Om Sakthi Sri Periya Palayathamman, contemplates public purposes and that beneficiary should be public at large and no where it is found indicated that the members or the trustees of the trust alone shall be are the beneficiaries of the trust. It is therefore obvious and axiomatic that the plaintiff trust is a public trust. However, suo motto, I would like to cite the decision in Deoki Nandan Vs. Murlidhar reported in A.I.R.1957 SC 133 to high light that the plaintiff is a public trust :-

“5. It will be convenient first to consider the principles of law applicable to a determination of the question whether an endowment is public or private, and then to examine, in the light of those principles, the facts found or established. The distinction between a private and a public trust is that whereas in the former the beneficiaries are specific individulas, in the latter they are the general public or a class thereof. While in the former the beneficiaries are persons who are ascertained or capable of being ascertained, in the latter they constitute a body which is incapable of ascertainment. The position is thus stated in Lewin on Trusts, Fifteenth Edition, pp.1516:

“By public must be understood such as are constituted for the benefit either of the public at large or of some considerable portion of it answering a particular description. To this class belong all trusts for charitable purposes and indeed public trusts and charitable trusts may also be considered in general as synonymous expression. In private trusts the beneficial interest is vested absolutely in one or more individuals who are, or within a certain time may be, definitely ascertained…”

Vide also the observations of Mitter,)in Haji Mahammad Nabi Shirazi Vs. Province of Bengal, I.L.R.(1942)1 Cal.211 at pp.227.228 (A.I.R.1942 Cal.343 at p.349) (B). Applying this principle, a religious endowment must be held to be private or public, according as the beneficiaries thereunder are specific persons or the general public or sections thereof.”

(emphasis supplied)
From the above, it is clear that the plaintiff public trust viz., Om Sakthi Sri Periya Palayathamman is managing the temple called Om Sakthi Sri Periya Palayathamman temeple for the benefit of the public and the beneficiaries are the public and it is not that the beneficiaries are the trustees and their family members. When this Court raised the point whether in Ex.A.1, there is any mandate to the plaintiff trust, to maintain the suit temple, the learned counsel for the plaintiff would try to expound that there is no reference to the suit temple in Ex.A.1 for the reason that at the time of registering the deed, the registering authority demanded No Objection Certificate or clearance certificate from the H.R.&C.E. authorities and hence there is no reference to the suit temple in Ex.A.1. It is therefore apparent that as per Ex.A.1, absolutely there is nothing to show that the suit temple is for the benefit of the trustees and their family members and not for the public. The recitals in Ex.A.1 is to the effect that the trust is for public purpose and to promote religious faith and divine worship among the general public. A fortiori the suit temple is necessarily a public temple. It is beyond the scope of Ex.A.1 for the plaintiff trust to manage any private temple for the benefit of the trustees and their family members. If Ex.A.1 is interpreted that the plaintiff trust could hold and manage a private temple for the benefit of the members of the plaintiff’s trustees, then it would meant to doing violence to the recitals in Ex.A.1. The Ipse dixit, P.W.1 that the plaintiff Trust is managing the suit temple purely for the benefit of its trustees is against the very purpose of the plaintiff trust.

10. The definitions as contemplated under Section 6(18) and 6 (20) of the H.R.& C.E. Act are extracted here under for ready reference:-

Section 6(18):- “religious institution” means a math, temple or specific endowment and includes (i)a samadhi or brindhavan; or (ii)any other institution established or maintained for a religious purpose.

Section 6(20):- “Temple” means a place by whatever designation known, used as a place of public religious worship and dedicated to, or for the benefit of, or used as of right by, the Hindu community or of any section thereof, as a place of public religious worship ;

My above discussion supra would make the point clear that the suit temple should be treated as a temple within the purview of Section 6(20) and as a sequelee, it is a religious institution under Section 6(18) of the same Act.

11. Learned counsel for the plaintiff would find fault with the trial court for having not referred to the Exhibits marked on the side of the plaintiff and also for having not considered as many as twenty decisions cited on the side of the plaintiff. Consequently, the counsel for the plaintiff would pray for remitting the matter to the trial Court for being dealt with afresh. I am at a loss to understand as to why the matter of this nature should be remanded to the trial court. The plaintiff should have adduced evidence as the burden of proof was on the plaintiff to prove its case that the suit temple is a private temple. There are catena of decisions which would show that the temples in Tamil Nadu are presumed to be public temples. Ample opportunity was given to the plaintiff to adduce evidence before the trial court and simply because the judgment of the trial court is not elaborate touching upon all the exhibits and the decisions cited on the side of the plaintiff, it cannot be a ground for remitting the matter back to the ground and that too for nothing to be dismissed once again by the trial court.

12. The learned counsel for the plaintiff would refer to Ex.A.2 and contend that as per the versions found there in, there is no reference to the public to have worship by way of right in the suit temple. Once again, the contention of the plaintiff’s side is wrong.

13. A perusal of the entire Ex.A.2, the Minutes Book would clearly demonstrate that the plaintiff’s case is not correct. First of all, it could be seen that A-2 is not an authentic document because it is only maintained by the plaintiff and the interested persons signed it. The very first minutes found recorded in Ex.A.2 on 8.8.1982 itself is not free from doubt. As per the minutes found thereon, they would portray and project as though the temple was built five generations ago counting from Duraikannu Gramini and there is nothing to indicate in which particular year it was constructed, whereas P.W.1 would depose that 200 years ago, the temple was constructed, on the contrary P.W.2 says that 300 years back, the temple was constructed. There is no iota of shred of evidence as to when the temple was constructed and by whom. My mind is redolent with the following decisions and in fact the learned counsel for the plaintiff also would cite them.

14. The privy council’s decision reported in LW 1934 Vol.XL (MUNDACHERI KOMAN vs. ACHUTHAN NAIR) is on the point that in Tamil Nadu the presumption is that the temples herein are Public temples unless the contrary is proved.

15. A decision of this Court reported in AIR 1966 Madras 99 (NALLAKARUPPAN v. COMMISSIONER, H.R.& C.E.) is also on the same line as that of the privy council’s decision that in Tamil Nadu public the presumption is that the temples herein are Public temples unless the contrary is proved. An excerpt from it would run thus;-

“9. The decision in Govindalalji v. State of Rajasthan, AIR 1963 SC 1638 at p.1648, dealt with the temple at Nathdwara in Rajasthan. Gajendragadkar J.(as he then was), who delivered the opinion of the Bench, observed:

“Where evidence in regard to the foundation of the temple is not clearly available, sometimes judicial decisions rely on certain other facts which are treated as relevant. Is the temple build in such an imposing manner that it may prima facie appear to be a public temple? The appearance of the temple of course cannot be a decisive factor; at best, it may be a relevant factor. Are the members of the public entitled to an entry in the temple? Are they entitled to take part in offering service and taking Darsan in the temple? Are the members of the public entitled to take part in the festivals and ceremonies arranged in the temple? Are their offerings accepted as a matter of right? The participation of the members of the Public in the Darsan in the temple and in the daily acts of worship or in the celebrations of festival occasions may be a very important factor to consider in determining the character of the temple. In the present proceedings, no such evidence has been led and it is, therefore, not shown that admission to the temple is controlled or regulated or that there are other factors present which indicate clearly that the temple is a private temple. Therefore, the case for the Tilakayat cannot rest on any such considerations which, if proved, may have helped to establish either that the temple is private or is public”.

Applying the above principles to the present case, it is clear that in regard to the temple in Nachandupalli, even if it was found exclusively for the benefit of the members of the Nattukottai Chettiar community belonging to 5 temple clans, the dedication of the temple to the community and the worship by the members of the community as of right in the temple, would still make it a public temple, as the members constitute a section of the Hindu community as contemplated in the definition in S.6(17) of the Act.

Here the suit temple therefore could rightly be presumed to be a Public temple and that too in the absence of any evidence to contrary that it is a private temple and as to when it was constituted and by whom.

16. An excerpt from the decision of this Court reported in 1976 Madras 26 (T.MUDALIAR v. COMMISSIONER H.R. & C.E.) would run thus;

“No provision had been made for taking out the idols of the temple on procession to any place outside the inner compound of the temple. There was no hundi for collection from Worshippers of the temple. There was no bell and when the Commissioner visited the temple at the time of Deeparadhana, there were no outsiders excepting himself and the two inspectors of the department. The provision of the door and the compound wall and the site of the temple was such that it was incapable of attracting members of the public resort therein as of right either for worship or for participating in any celebration therein. The question was whether such a temple was a public temple or a private one.

The three guidelines which enable the courts to decide whether a particular religious institution comes within the scope of the meaning of the above definition are that it should be a place of public worship, there should be acceptable proof of dedication for the benefit of the Hindu Community or a section thereof and incidentally it should also be established that the the worshippers have been using as of right the religious institutuion as a place of public religious worship. The other inspiring norms to decide whether a temple is a private or public temple is dependent upon the features of the institution. Norms to decide whether a temple is a private or public temple on basis of decided cases pointed.”

In fact this decision is against the case of the plaintiff as here the public trust as discussed supra has been entrusted with the management of the temple for Public good.

17. An excerpt from the decision of the Honourable Apex Court reported in MLJ 1973 44 (GOPALAN v. COMMISSIONER OF H.R. & C.E.) would run thus;

“The origin of the temple, the manner in which its affairs are manage, the nature and extent of the gifts received by it, rights exercised by devotees in regard to worship therein, the consciousness of the manager and the devotees as to the public character of the temple are factors that go establish whether a temple is public or private. The entire evidence, both documentary and oral, has to be considered as a whole keeping in view the above principles.”

. . . .

“It is true that the facts that there is an utsava-idol and there are processions are generally indicative of the fact that it is a Public temple. But then no property has been dedicated for the upkeep of the temple. The worship is maintained and the expenses are met from out of the private funds of the respondent. In the absence of any property being dedicated for the maintenance of worship in the temple, it is difficult to hold that the temple has been dedicated to the Public.”

Viewing the evidence on record it is clear that as per the Honourable Supreme Court decision cited supra, this is a public temple and there is no iota or shred of evidence to show that from and out of the funds contributed by the board of trustees alone the temple is being maintained and the fact remains that Ex.A1 itself contemplates collection of donation. Even though the plaintiff claims that ever since the year 1982 the temple has been managed after being renovated, nonetheless no accounts have been produced. The burden of proof is on the plaintiff to prove these facts. In fact, the plaintiff was aware of the decision cited before this Court. Had really the plaintiff been in possession of genuine accounts then it could have produced it. Even otherwise, the above discussion would indicate and spotlight that the temple was not proved to be the exclusive temple for the benefit of a few families only as contended by the plaintiff.

18. The learned counsel for the appellant very much placed reliance on the decision of the Honurable Supreme Court reported in 90 LW (J.S.) 18 (COMMISSIONER OF H.R & C.E., MYSORE v. RATNAVARMA HEGGADE) popularly known as Manjunatha Temple case. An excerpt from it would run thus;

“The High Court examined the “crucial question” whether Manjunatha was a temple within the definition of the Act and Whether it was a “Religious Endowment” under S.9(1). It held that the Manjunatha Temple was an adjunct to the composite institution of Dharmasthal, and according to the customs and usages of the institution that temple could not be separated from the rest of the institution, that Dharmasthal was both a religious and charitable institution, that Manjunatha was a deity worshipped both by the Hindus and the Jains in accordance with their respective faiths and that it was neither an exclusively Hindu deity nor an exclusively Jain deity.

The High Court thus held that the temple was not a temple as defined in the Act, and it was therefore not necessary to examine the question whether it was private temple of the Heggade. In the result, the High Court took the view that the Act did not apply to the institution and the Board had no jurisdiction over it.

. . ..

The definition of “Temple” in S.9(12) of the Mad.H.R & C.E. Act emphasises that only those temples will fall within the purview of the Act which are places of “public religious worship” and are “dedicated” to, or for the benefit of, or are used “as of right by the Hindu community.

. . .

It will be sufficient to say that what S.9(2) of the Act requires by was of definition of a ‘temple’ should be dedicated for public religious worship, as of right, and it would not detract from its character as such if Jains also worship there. The argument of Mr.Chowdhary is, however, futile because, as has been mentioned, the provisions of the Act will not be attracted to the Manjunatha Temple in the absence of any evidence to prove the existence of an endowment for it.”

The Manjunath temple formed part of a big institution, so to say it was an adjunct to the composite institution of Dharmasthal and according to the customs and usage of the institution that temple could not be separated from the rest of the institution. It is quite obvious here the facts discussed supra are entirely different i.e. the suit temple is a separate temple by itself.

19. The following decisions are also relied on by the learned counsel for the appellant; and they are in concinnity with the ratio decidendi of the aforesaid precedents;

1) MLJ 1984 (422) (MAYAPERUMAL v. AZHAGAPPAN NADAR);

2) MLJ 1973 (442)(CHENNAMMAL & COMMISSIONER, H.R.&C.E.);

3) 2005 (2) TLNJ 375 (C.NALLSIVAN PILLAI v. THE COMMISSIONER, H.R.&C.E.(ADMN) DEPARTMENT, CHENNAI AND ANOTHER);

4) MLJ 1960 121 (SRI RAMANASRAMAM v. H.R.&C.E.);

5) 1998 -2- LW 819 (THE COMMISSIONER, H.R.&C.E. , MADRAS, v. SRI ANDARVILLAI MUTHARAMMAN TEMPLE, ERANIEL & ANOTHER);

6) MLJ 1975 310 (THANUMALAYAPERUMAL MUDALIAR v. THE COMMISSIONER, H.R.& C.E.);

7) 2003(1) CTC 65 (THE COMMISSIONER, H.R.&C.E. v. T.S.PALANICHAMY);

8) 2006(5) CTC 645 (SRI KRISHNAVILAS BAJANAI MADAM v. THE COMMISSIONER, H.R.&C.E.);

9) 2001-2-LW 774 (COMMISSIONER, H.R.&C.E. v. N.SONDARASWAMY GOUNDER & ANOTHER); and

10) MLJ 1977 (125) (SOUNDHARATHAMMAL v. MABM SANGAM)

It is therefore, crystal clear that the decisions cited supra by the learned counsel for the plaintiff in fact is not in his favour, but only in favour of the defendants as the evidence and facts reveal the same.

20.Placing reliance on these decisions, he would develop his arguments that there is no dedication of the property in favour of the suit temple and hence, it cannot be countenanced that the suit temple is a public temple.

21. The decision cited by him supra has been wrongly placed reliance on. In fact the said decision does not lay down the law that unless there is dedication of property, the temple cannot be treated as a public temple. While attempting to find out as to whether a temple is a public or private one, the court could see as to whether there was any dedication of property in favour of the said temple ; but that is not the only criterion here. The overwhelming evidence available in this case would speak to by itself that the suit temple is a pubic temple.

22. It is a singularly single case as seen as per plaintiff’s case, the said Duraikannu Gramini inherited the temple from his ancestors and handed over it to the plaintiff trust for the benefit of the public as discussed supra. Here it is explicit that it is a public temple.

23. A perusal of the aforesaid decisions would indicate that if there is no evidence to show that when a temple was constructed and when the deity was installed then the presumption is that it is a public temple. In the minutes they would project that temple was handed over to the trust.

24. I am at a loss to understand as to how the plaintiff could canvass the point successfully and satisfactorily that the temple continued to be a private temple, where as per the plaintiff, the said private temple was handed over by Duraikannu who got it from his ancestors to the plaintiff public trust. Even if it is considered that the earlier temple was private, after such dedication as set out supra, its character as private temple should be taken as one got lost and it became a public temple. This glaring fact has not been considered by the plaintiff in prosecuting its case.

25. In page Nos.14, 15 and 16 of Ex.A.2, so to say, the minutes recorded on 5th February, 1984, the trust dealt with various grievances of the public relating to the method and the manner in which the poojas were conducted in the temple and how the people were humiliated. That itself is indicative of the fact that people do throng the suit temple. The said minutes would demonstrate that one Pappathi ammal was responsible for performing pooja for the amman but she treated the public discriminately. Further more, at page No.14 in the same minutes dated 5.2.1984, there is clear acknowledgement by the plaintiff that whenever the people in the locality afflicted with small pox, there were in the habit of getting holy water from the suit temple and give it to the sick persons. It is therefore glaringly clear that so far this case is concerned, the plaintiff is trying to hide a pumpkin in a small plate of rice by taking untenable pleas so as to retain the management and administration over the suit temple by hook or by crook. The said minutes dated 5.2.1984 would also speak as to how when Doctor Anandhan for the purpose of pursuing his higher studies went to the temple to make his worship there, he was humiliated. Similarly one Saroja met with same fate when she went to the temple for offering worship relating to her daughter’s marriage. These instances were referred to because the Poojari did not treat them properly. Hence, these are additional instances to prove that the temple is a popular and powerful temple attracting the general public and the public are worshipping there not as a permissive worshipper but by way of right. There is no shred of evidence on the side of the plaintiff to exemplify that the public were prevented at any point of time from going into the temple, whereas Ex.A.1 would show that the deity is taken on religious procession on festival days. This is another instance to show that the temple is a public temple.

26. The learned Government Advocate, would cite the decision of the Honourable Apex Court reported in MLJ 1957(28)(DEOKI NANDAN v. MURLIDHAR). An excerpt from it would run thus;

“When a temple is built, idol installed therein and properties endowed therefor, the true beneficiaries are not the idols but the worshippers, and the purpose of the endowment is the maintenance of that worship for the benefit of the worshippers. When property is dedicated for the worship of a family idol, it is a private and not a public endowment, as the persons who are entitled to worship at the shrine of the deity can only be the members of the family, and that is an ascertained group of individuals. But where the beneficiaries are not members of a family or a specified individual, then the endowment can ony be regarded as public, intended to benefit the general body of worhsippers.

. . .

When once it is understood that the true beneficiaries of religious endowments are not the idols but the worshippers, and that the purpose of the endowment is the maintenance of that worship for the benefit of the worshippers, the question whether an endowment is private or public presents no difficulty. The cardinal point to be decided is whether it was the intention of the founder that specified individuals are to have the right or worship at the shrine, or the general public or any specified portion thereof. In accordance with this theory, it has been held that when property is dedicated for the worship of a family idol, it is a private and not a public endowment, as the persons who are entitled to worship at the shrine of the deity can only be the members of the family, and that is an ascertained group of individual, then the endowment can only be regarded as public, intended to benefit the general body of worshippers.

In the light of these principles, we must examine the facts of this case. The materials bearing on the question whether the Thakurdwara is a public temple or a private one may be considered under four heads:(1) the will of Sheo Ghulam, Exhibit A-1, (2) user of the temple by the public, (3) ceremonies relating to the dedication of the Thakurdwara and the installation of the idol with special reference to Sankalpa and Uthsarga, and (4) other facts relating to the character of the temple.

It is therefore clear from Ex.A1 that the very purpose of the plaintiff trust is to benefit the public and not the board of trustees or the families.

27. The learned counsel for the defendant would cite the decision of the Honourable Supreme Court reported in AIR 1980 2036 (T.V.MAHALINGA IYER v. STATE OF MADRAS). An excerpt from it would run thus;

“It is undisputed law that so far as Tamil Nadu is concerned, there is an initial presumption that a temple is a public one, it being up to the party who claims that it is private temple, to establish that fact affirmatively. This initial presumption must be rebutted by clinching testimony and the crucial question is as to whether the public worship in the temple as of right. Ordinarily, there may not be direct evidence regarding the exercise of such right and inference has to be drawn from a wealth of circumstances. The deed and may be spelt out of the circumstances present. The right of the public to worship is also, a matter of inference. In the instant case the temple itself is situate on government property, processions with the deity are taken out and offerings are made, the structure especially of Gopuram & Mandapam also indicates the public nature of the temple. The fact that there had been contributions made by the public also leads to the conclusion that the temple was not a private one.

It is therefore crystal clear from the decision cited above, that so far Tamil Nadu is concerned it is the consistent view that temples here are presumed to be the public temples unless the contrary is proved and the burden of proof is on the plaintiff who press into service the plea that suit temple is a private temple. Au found the suit temple is a Public temple and absolutely there is nothing to show that the temple is a private temple.

28. The learned counsel for the plaintiff would contend that the respondents have not produced any evidence on their side to prove that the temple is situated in a poramboke land as alleged by them.

29. To the risk of reputation without being tautologous, I would high light that in the plaint that there is a specific averment as though Duraikannu Gramini got the suit property from a partition as per an unregistered deed. But neither Duraikannu was examined nor the said document was produced. In such a case, the plaintiffs cannot be heard to contend that the area on which the temple is situated happened to be the ancestral property of Duraikannu. The argument of the plaintiff would be that they renovated the building in the year 1982 and it is not their case that they only constructed it. But in fact deities such as Lord Vinayaga and Lord Murugan were installed in the said temple and they made improvements in the temple. Even though the plaintiffs have come forward with the case that there was no hundial, nonetheless D.W.1 Vasantha, the public Official who has worked as Superintendent in H.R.& C.E. Department would clearly depose before the trial court that on 26.11.1985, when she officially visited the temple, there were two hundials in the temple and poojas were conducted ; Public were visiting the temple and she had seen the public getting prasadam from the poojari of the temple. During the month of Aadi, Amman Utsavam and Vinayagar Utsavam were undertaken. Kandasashti Utsavam was also undertaken from the temple.

30. It is clear that the conduct of religious procession would be indicative of the fact that it is a public temple. As such, her evidence is free from blemish and she had no axe to grind in the matter also.

31. The learned counsel for the plaintiff would argue that members of general public were not examined to prove that it is a public temple. Non examination of the members of the public is not at all fatal to the case of the defendants in the facts and circumstances of the case as discussed supra.

32. It is therefore crystal clear that the plaintiffs is a public trust and the suit temple is a public temple. Accordingly, Point No.1 is decided.

Point No.2:-

Even though the trial court might not have referred to the decision cited on the side of the plaintiff and elaborated thereon, the ratiocination adhered to by the trial court is found to be correct and no interference is warranted. Accordingly, point No.2 is decided. In the result, the appeal is dismissed. There shall be no order as to costs.

26.6.2008
Index:Yes
Internet:Yes
nvsri

To

1.The Commissioner,
H.R. & C.E. Department,
Uthamar Gandhi Road,
Nungambakkam, Madras-34.

2.The Deputy Commissioner,
H.R.&C.E.Department,
Uthamar Gandhi Road,
Nungambakkam, Madras-34.

3. I Assistant Judge,
City Civil Court, Madras.

G.RAJASURIA,J

nvsri

Pre Delivery Judgment in

A.S.NO.825 of 1995

26.06.2008