In the High Court of Judicature at Madras
Dated: 08.02.2007
Coram:
The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR
Writ Appeal No.3020 of 2002
P.N.Srinivasan .. Appellant
Vs..
1.The Joint Commissioner,
Hindu Religious and Charitable
Endowments Department,
Kancheepuram.
2.The Assistant Commissioner,
Hindu Religious and Charitable
Endowments Department,
Kancheepuram.
3.The Executive Officer,
Arulmigu Ekambaranathar
Thirukovil, Chengalpattu. ..Respondents
Writ Appeal filed under Clause 15 of the Letters Patent
Appeal against the order passed in W.P.No.32223 of 2002
dated 07.08.2002.
For Appellant : Mr.Pon Ramkumar for
Mrs.AL.Ganthimathi
For respondents : Mr.P.Subramanian,
1 & 2 Government Advocate
For 3rd respondent : Mr.T.Thirumaran
JUDGMENT
(Judgment of the Court was delivered by P.SATHASIVAM,J.)
The above writ appeal is directed against the order
dated 07.08.2002 made in W.P.No.32223 of 2002, in and by
which, the learned single Judge has dismissed the writ
petition at the admission stage, with liberty to file a
revision or regular civil suit.
2.. Heard the learned counsel appearing for the
appellant as well as the respondents.
3. On going through the relief prayed for and the
proceedings of the first respondent dated 22.07.2002 as well
as the order of the learned single Judge dated 07.08.2002,
we are of the view that absolutely there is no ground to
interfere with the said order. The learned single judge,
after finding that the impugned proceedings cannot be
canvassed by way of writ proceedings, has permitted the
writ petitioner either to file a revision or a civil suit
before the appropriate forum. Unfortunately, the writ
petitioner, instead of availing such remedy, has filed the
above writ appeal and obtained an order of stay.
4. In view of the grievance expressed by the third
respondent, which is clear from the counter affidavit
dated 03.02.2004, we are not inclined to show any further
indulgence in favour of the appellant. Consequently, the
writ appeal fails and the same is dismissed. However it is
for the appellant to work out his remedy as per the order of
the learned single Judge dated 07.08.2002, if the same is
permissible at this juncture. No costs.
raa
To
1.The Joint Commissioner,
Hindu Religious and Charitable
Endowments Department,
Kancheepuram.
2.The Assistant Commissioner,
Hindu Religious and Charitable
Endowments Department,
Kancheepuram.
3.The Executive Officer,
Arulmigu Ekambaranathar
Thirukovil, Chengalpattu.