High Court Madras High Court

P.Palanisamy vs The Joint Commissioner on 27 November, 2007

Madras High Court
P.Palanisamy vs The Joint Commissioner on 27 November, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 27.11.2007
                              
                            CORAM
                              
    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN
                              
                 C.R.P. (NPD). No.2962 of 2007
                             and
                      M.P. No.1 of 2007
                              



P.Palanisamy                            		..Petitioner


         Versus

                              
1.  The Joint Commissioner
    Hindu Religious and Charitable Endowments Board
    Coimbatore.

2.  P.K.Ramasamy

3.  Tmt.V.Valliyathal

4.  Arulmighu Malayala Thannasi Karuppanna Swamy Temple
    Rep by its Executive Officer
    Pattuthurai Post
    Mottlanur (Via)
    Erode District.                            		..Respondents




Prayer:   This  revision petition has been  preferred  under
Article  227  of  Constitution of India against  the  order,
dated   26.7.2007,  in  CMA.No.8  of  2007  passed  by   the
Subordinate  Judge,  Dharapuram, Erode District,  confirming
the  order  made in Nada Na.Ka.3047/2007/a3, dated 12.4.2007
on  the  file  of  the first respondent/Joint  Commissioner,
Hindu Religious and Charitable Endowment Board, Coimbatore.



      For Petitioner    : Mr.R.Karthikeyan,

      For Respondents   : Mr.R.Revathy, Government Advocate (For R1)
                          Mr.R.T.Duraisamy (for R2 & R3)
                          Mr.Mutharasu  (for R2)
                              



                           ORDER

Under this revision, the revision petitioner challenges

the order passed in CMA.No.8 of 2007 on the file of the

Court of Subordinate Judge, Dharapuram, who has upheld the

order of the first respondent/Joint Commissioner of HR & CE

Board, Coimbatore, who had appointed two nonhereditary

trustees under Section 47(2) of the HR & CE Act, in addition

to the revision petitioner, who is the hereditary trustee.

2.According to the learned counsel Mr.R.Karthikeyan

appearing for the revision petitioner, the Joint

Commissioner on the basis of a complaint received had passed

an order under Section 47(2) of the HR & CE Act without

looking into the explanation offered by the revision

petitioner for the complaint alleged against him. According

to the learned counsel, even in the order passed by the

Joint Commissioner under his proceedings Nada

Na.Ka.No.2047/2007/a3, dated 12.4.2007, only on the basis

of the letters produced at the time of enquiry, it was

brought to the notice that Hereditary Trustees of the

Temple have failed to discharge their duties to the

satisfaction and they failed to provide necessary facilities

to the devotees. Under such circumstances, P.K.Ramasamy and

Tmt.V.Valliyathal have been appointed as additional trustees

to administer the temple under Section 47(2) of HR & CE Act

for one year. The learned counsel would represent that the

two newly appointed trustees have not taken charge till

today. The revision petitioner aggrieved by the orders of

the Joint Commissioner of HR & CE Board had preferred

CMA.No.8 of 2007 before the Subordinate Judge, Dharapuram,

who had confirmed the orders of the Joint Commissioner.

According tot he learned counsel, the learned Appellate

Authority in his order has observed that there was an

enquiry conducted by the Inspector of the HR & CE Board on

the complaint made against the revision petitioner and had

submitted his report dated 27.3.2007 to the Joint

Commissioner recommending the initiation of proceedings

against the president of the Hereditary Trustees and also

recommended for the appointment of additional trustees. But

even a copy of the report of the Inspector of HR & CE Board

was not furnished to the revision petitioner to enable him

to offer his explanation. Even in the show cause notice

there is absolutely no reference with regard to the enquiry

conducted by the Inspector of HR & CE Board and also about

his report dated 27.3.2007, which, according to the learned

counsel, is against the principle of natural justice and

requires interference from this Court.

3.A perusal of the show cause notice except mentioning

of the complaint received from P.K.Veluswamy against the

revision petitioner there is no mentioning about the enquiry

conducted by the Inspector of HR & CE Board on the basis of

the complaint preferred by P.K.Veluswamy and also about his

report. Under such circumstances, I am of the view that an

opportunity must be given to the revision petitioner after

furnishing the copy of the report of the Inspector of HR &

CE Board dated 27.3.2007 and after considering his

explanation, a fresh order is to be passed under the

relevant provision of law by the Joint Commissioner.

4.In fine, the Civil Revision Petition is allowed and

the order passed by the learned Sub-Judge, Dharapuram, in

CMA.No.8 of 2007 is set aside and the matter is remanded to

the Joint Commissioner, HR & CE Board, Coimbatore, for

passing a fresh order after giving an opportunity to the

revision petitioner to submit his explanation to the report

of the Inspector of HR & CE Board, dated 27.3.2007. No

costs. Connected Miscellaneous Petition is closed.

ssv

To

1. The Joint Commissioner
HR & CE Board
Coimbatore.

2. The Sub Judge
Dharapuram.