Supreme Court of India

Sri Sarangadevar Peria Matam And … vs Ramaswamy Gounder (Dead) By Legal … on 23 September, 1965

Supreme Court of India
Sri Sarangadevar Peria Matam And … vs Ramaswamy Gounder (Dead) By Legal … on 23 September, 1965
Equivalent citations: 1966 AIR 1603, 1966 SCR (1) 908
Author: R Bachawat
Bench: Bachawat, R.S.
           PETITIONER:
SRI SARANGADEVAR PERIA MATAM AND ANOTHER

	Vs.

RESPONDENT:
RAMASWAMY GOUNDER (DEAD) BY LEGAL REPRESENTATIVES

DATE OF JUDGMENT:
23/09/1965

BENCH:
BACHAWAT, R.S.
BENCH:
BACHAWAT, R.S.
SUBBARAO, K.
MUDHOLKAR, J.R.

CITATION:
 1966 AIR 1603		  1966 SCR  (1) 908
 CITATOR INFO :
 RF	    1992 SC1110	 (30)


ACT:
Indian	Limitation  Act	 (9 of 1908), s. 28  and  Art.	144-
Absence of legally appointed mathadhipathi-Right of math  to
recover endowed properrty-Starting point of Iimitation.



HEADNOTE:
The mathadhipathi of the, appellant math granted a perpetual
lease  of  the	math  properties, at a	fixed  rent  to	 the
predecessor of the respondent in 1883, but without any legal
necessity.  The mathadipathi died in 1915.  From 1915  there
was  only a de facto manager of the math for 20	 years.	  In
1939, the present mathadhipathi was elected and in 1950	 the
math obtained possession of the properties.  Since 1915	 the
respondent and his predecessors did not pay any rent to the,
math.	In 1954, the respondent filed the suit	against	 the
math  reprcsented  by  the  mathadipathi,  for	recovery  of
possession  of he properties claiming title by adverse	pos-
session.  The trial court decreed the suit.  On appeal,	 the
decree was set aside, but was restored by the High Court  on
further appeal.
in  the appeal to this Court the appellants  contended	that
adverse possession could not run till the mathadhipathi	 was
appointed, because, the right to sue for the recovery of the
math  properties  vested  only	in  the	 legally   appointed
mathadhipathi; and before possession could be adverse  there
must be a competitor who, by due vigilance, could avoid	 the
running of time,.
HELD : In the absence of legal necessity, the lease of	1883
endured	  only	during	the  life  time	 of   the   previous
mathadhipathi  and  terminated	on his death  in  1915,	 and
possession thereafter of the respondent and his	 predecessor
was adverse to the math.  Therefore, the time under Art. 144
of  the Limitation Act, 1908, commenced to run in  1915	 and
the  absence  of a legally appointed mathadhipathi  did	 not
prevent the running of time.  Thus, the title of the math to
the  suit  properties became extinguished in  1927  and	 the
'respondent acquired title by prescription, by operation  of
s. 28 and art. 144. [910 E; 913 H; 914 C]
A math is the owner of endowed property and like an idol  is
a juristic person having the power of acquiring, owning	 and
possessing  properties and having the capacity of suing	 and
being  sued.  It. may acquire property by  prescription	 and
likewise lose it by adverse possession.	 A legally appointed
mathadhipathi  has  large beneficial interests in  the	math
properties and he may sue on its behalf for recovery of	 its
properties.  In his absence, a de facto mathadhipathi may do
so, and where necessary, a disciple or other beneficiary  of
the  math may take steps for vindicating its  legal  rights.
Therefore,   if	 before	 the   mathadhipathi's	 appointment
limitation  under art. 144 had commenced to run against	 the
math, the appointment does not give either the, math or	 the
mathadhipathi a new right of suit or a fresh starting  point
of  limitation,	 and  so, if the title of the  math  to	 any
property  is extinguished by adverse possession, the  rights
of  all beneficiaries of the math in the property  are	also
extinguished.
[912 A-D; 912 H-913 B]
Jagadindra  Nath Roy v. Hementa Kumari Debi, (1904)  1.1.R..
32 Cal. 129, distinguished.
			    909



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 544 of
1963.

Appeal by special leave from the judgment and decree dated
July 16, 1959 of Madras High Court in Second Appeal No. 513
of 1957.

A.V. Viswanatha Sastri, S. S. Javali and Ganapathi Iyer, for
appellants.

R. K. Garg. S. C. Agarwal, D. P. Singh and M. K. Rama-
murthi, for the respondents.

The Judgment of the Court was delivered by
Bachawat, J. Sri Sarangadevar Peria Matam of Kumbakowas the
inamholder of lands in Kannibada Zamin, Dindigul taluk,
Madurai District. In 1883, the then mathadhipathi granted a
perpetual lease of the melwaram and kudiwaram interest in a
portion of the inam lands to one Chinna Gopiya Goundar, the
grandfather of the plaintiff-respondent on an annual rent of
Rs. 70. The demised lands are the subject-matter of the
present suit. Since 1883 until January 1950 Chinna Gopiya
Goundar and his descendants were in uninterrupted possession
and enjoyment of the suit lands. In 1915, the mathadhipathi
died without nominating a successor. Since 1915, the
descendants of Chinna Gopia Goundar did not pay any rent to
the math. Between 1915 and 1939 there was no mathadhipathi.
One Basavan Chetti was in management of the math for a
period of 20 years from 1915. The present mathadhipathi was
elected by the disciples of the Math in 1939. In 1928, the
Collector of Madurai passed an order resuming the inam
lands, and directing full assessment of the lands and
payment of the assessment to the math for its upkeep. After
resumption, the lands were transferred from the “B” Register
of inam lands to the “A” Register of ryotwari lands and a
joint patta was issued in the name of the plaintiff and
other persons in possession of the lands. The plaintiff
continued to possess the suit lands until January, 1950 when
the math obtained possession of the lands. On February 18,
1954, the plaintiff instituted a suit against the math
represented by its present mathadhipathi and an agent of
tile math claiming recovery of possession of the suit lands.
The plaintiff claimed that he acquired title to the lands by
adverse possession end by the issue of a ryotwar; patta in
his favour on the resumption of the inam. The Subordinate
Judge of Dindigul accepted the plaintiff’s contention, and
decreed the suit. On appeal, the District Judge
910
of Madurai set aside the decree and dismissed the suit. On
second appeal, the High Court of Madras restored the
judgment and decree of the Subordinate Judge. The
defendants now appeal to this Court by special leave.
During the pendency of the appeal, the plaintiff-respondent
died and his legal representatives have been substituted in
his place.

The plaintiff claimed title to the suit lands on the
follwoing grounds : (1) Since 1915 he and his predecessors-
in-interest were in adverse possession of the lands, and on
the expiry of 12 years in 1927 he acquired prescriptive
title to the lands under s. 28 read with Art. 144 of the
Indian Limitation Act, 1908; (2) by the resumption
proceedings and the grant of the ryotwari patta a new tenure
was created in his favour and he acquired full ownership in
the lands; and (3) in any event, he was in adverse
possession of the lands since 1928, and on the expiry of 12
years in 1940 he acquired prescriptive title to the lands
under s. 28 read with Art. 134-B of the Indian Limitation
Act, 1908. We are of the opinion that the first contention
of the plaintiff should be accepted, and it is, therefore,
not necessary to consider the other two grounds of his
claim.

In the absence of legal necessity, the previous
mathadhipathi had no power to grant a perpetual lease of the
math properties at a fixed rent. Legal necessity is neither
alleged nor proved. But the mathadhipathi had power to
grant a lease which could endure for his lifetime. The
lease of 1883, therefore, endured during the lifetime of the
previous mathadhipathi, and terminated on hi,; death in
1915. Since 1915, the plaintiff and his predecessors in-
interest did not pay any rent to the math, and they
possessed the lands on their own behalf adversely to the
math. Before the insertion of Art. 134-B in the Indian
Limitation Act, 1908 by Act 1 of 1929, the suit for recovery
of the lands from the defendants would have been governed by
Art. 144. The controversy is about the starting point of
limitation of a suit for the recovery of the math properties
under Art. 144. Did the limitation commence on the date of
the death of the previous mathadhipathi, or did it commence
on the data of election of the present mathadhipathi ?
On behalf of the appellants, Mr. Ganapathy lyer contended
that the right to sue for the recovery of the math-
properties vests in the legally appointed mathadhipathi and
adverse possession against him cannot run until his
appointment. In support of his contention, be relied upon
the minority judgment of a Full Bench
911
of the Madras High Court in Venkateswara v.
Venkatesa(1), Kameswara Rao v. Somanna(2) and Manikkam
Pillai v. Thani Kachalam Pillai(3). He argued that this
view has received legislative sanction in Art. 96 of the
Indian Limitation Act, 1963. He relied upon the following
observations in Jagadindra Nath Roy v. Hemanta Kumari
Debi(4) “the possession and management of the dedicated
property belongs to the sebait. And this carries with it
the right to bring whatever suits are necessary for the
protection of the property. Every such right of suit is
vested in the sebait and not in the idol.” Relying on Murray
v. The East India Company(-‘) and Meyappa Chetty v.
Subramanian Chetty(6) and several decisions under Arts. 120
and 110 of the Indian Limitation Act, 1910, he submitted
that the cause of action does not accrue and time does not
commence to run unless there is someone who can institute
the suit. Relying on Radhamoni Devi v. Collector of
Khulna(7) and Srischandra Nandy v. Baijnath Jugal Kishore(8)
he contended that before possession can be adverse there
must be a competitor who by due vigilance could avoid the
running of time.

Mr. Garg on behalf of the respondents contended that adverse
possession commenced to run against the math on the death of
the mathadhipathi who granted the lease and the operation of
the Limitation Act is not affected by the fact that there
was no legal manager of the math. In support of his
contention, he relied upon the majority judgment of the Full
Bench of the Madras High Court in Venkateswara’s case(1),
Monmohan Haldar v. Dibbendu Prosad Ray Chaudhuri(9) and
Administrator-General of Bengal v. Balkissen Misser(10).
Relying on Pramatha Nath Mullick v. Pradyumna Kumar
Mullick
(11), he submitted that a math, like an idol, has a
juridical status with the power of suing and being sued. He
argued that in the absence of a legally appointed
mathadhipathi, a defacto manager could institute a suit for
recovery of the math properties, and the Beneficiaries of
the endowment could take appropriate steps for the recovery,
and, in any event, the mere absence of machinery for the
institution of the suit would not suspend the running of
limitation.

We are inclined to accept the respondents’ contention.
Under Art. 144 of the Indian Limitation Act, 1908,
limitation for a suit by a math or by any person
representing it for possession of im-

(1). L. R. 1941 Mad. 599.

(2) A. 1. R. 1955 Andhra Pradesh. 212.

(3) A. 1. R. 1917 Mad. 706.

(4) (1904) 1. L. R. 32 Cal. 129,141.

(5) (1821) 5 B. & Ald. 204,217 .

(6) (1916) L. R. 43 1. A. 113,120.

(7) (1900) L. R. 27 1. A. 136.

(8) 1. L. R. 14 Patna. 327 P. C.

(9) (1949) T. L. R. 2 Cal. 263.

(10) (1924) 1. L. R. 51 Cal. 953, 957-960.

(11) (1925) L. R. 52 1. A. 245, 250.

912

movable properties belonging to it runs from the time when
the possession of the defendant becomes adverse to the
plaintiff. The math is the owner of the endowed property.
Like an idol, the math is a juristic person having the power
of acquiring, owning and possessing properties and having
the capacity of suing and being sued. Being an ideal
person, it must of necessity act in relation to its temporal
affairs, through human agency. See Babajirao v.
Laxmandas(1). It may acquire property by prescription and
may likewise lose property by adverse possession. If the
math while in possession of its property is dispossessed or
if the possession of a stranger becomes adverse, it suffers
an injury and has the right to sue for the recovery of the
property. If there is a legally appointed mathadhipathi, he
may institute the suit on its behalf; if not, the de facto
mathadhipathi may do so, see Mahadeo Prasad Singh v. Karia
Bharti(2); and where, necessary, a disciple or other
beneficiary of the math may take steps for vindicating its
legal rights by the appointment of a receiver having
authority to sue on its behalf, or by the institution of a
suit in its name by a next friend appointed by the Court.
With due diligence, the math or those interested in it may
avoid the running of time. The running of limitation
against the math under Art. 144 is not suspended by the
absence of a legally appointed mathadhipathi; clearly,
limitation would run against it where it is managed by a de
facto mathadhipathi. See Vithalbowa v. Narayan Daji
Thite(3), and we think it would run equally if there is
neither a de jure nor a de facto mathadhipathi.
A mathadhipathi is the manager and custodian of the insti-
tution. See Vidya Varuthi Thirtha v. Balusami Ayyar(4).
The office carries with it the right to manage and possess
the endowed properties on behalf of the math and the right
to sue on its behalf for the protection of those properties.
During the tenure of his office, the mathadhipathi has also
large beneficial interests in the math properties, see The
Commissioner, Hindu Religious Endowments, Madras v. Sri
Lakshmindra Thirtha Swamiar of Srirur Mutt
(5). But by
virtue of his office, he can possess and enjoy only such
properties as belong to the math. If the title of the math
to any property is extinguished by adverse possession, the
rights of all beneficiaries of the math in the property are
also extinguished. On his appointment, the mathadhipathi
acquires no right to recover property which no longer
belongs to the math. If before his appointment limitation
under Art. 144 has
(1) (1904) 1. L. R. 28 Bom. 215,223.

(3) (1893) 1. L. R. 18 Bom. 507, 51 1.

(2) (1934) L.R.62T.A. 47,51.

(4) L. R. 48 1. A. 302 at 311,315.

(5) [1954] S. C. R. 1005,1018-1020.

913

commenced to run against the math, the appointment does not
give either the math or the mathadhipathi a new right of
suit or a fresh starting point of limitation under that
Article for recovery of the property. In the instant case,
the present mathadhipathi was elected in 1939 when the title
of the math to the suit lands was already extinguished by
adverse possession. By his election in 1939 the present
mathadhipathi could not acquire the right to possess and
enjoy or to recover properties which no longer belonged to
the math.

In Jagadindra Nath Roy’s case(1), the dispossession of the
idol’s lands took place in April, 1876. The only shebait of
the idol was then a minor, and he sued for recovery of the
lands in October. 1889 within three years of his attaining
majority. The Privy Council held that the plaintiff being a
minor at the commencement of the period of limitation was
entitled to the benefit of s. 7 of the Indian Limitation
Act, 1877 (Act XV of 1877) corresponding to s. 6 of the
Indian Limitation Act 1908, and was entitled to institute
the suit within three years of his coming of age. This
decision created an anomaly, for, as pointed out by Page,
J.in Administrator-General of Bengal v. Balkissen Misser(2)
at p.958, in giving the benefit of s. 7 of the Indian
Limitation Act,1877 to the shebait, the Privy Council
proceeded on the footing that the right to sue for
possession is to be divorced from the proprietary right to
the property which is vested in the idol. We do not express
any opinion one way or the other on the correctness of
Jagadindra Nath Roy’s case(1). For the purposes of this
case, it is sufficient to say that we are not inclined to
extend the principle of that case. In that case, at the
commencement of the period of limitation there was a shebait
in existence entitled to sue on behalf of the idol, and on
the institution of the suit he successfully claimed that as
the person entitled to institute the suit at the time from
which the period is to be reckoned he should get the benefit
of s. 7 of the Indian Limitation Act 1877. In the present
case, there was no mathadhipathi in existence in 1915 when
limitation commenced to run. Nor is there any question of
the minority of a mathadhipathi entitled to sue in 1915 or
of applying s. 6 of the Indian Limitation Act, 1908.
For these reasons, we hold that the time under Art. 144 of
the Indian Limitation Act, 1908 commenced to run in 1915 on
the death of the, mathadhipathi, who granted the lease, and
the absence of a legally appointed mathadhipathi did not
prevent the running of time under Art. 144. We, therefore,
agree
(2) (1924) I.L.R. 51 Cal. 953.

(1) (1904) I.L.R. 32 Cal. 129.

Sup. C. 1/65-15
914
with the answer given by the majority of the Judges to the
third question referred to the Full Bench of the Madras High
Court in Venkateswara’s case() at pp. 614-615, 633-634. We
express no opinion on the interpretation of Art. 134-B of
the Indian Limitation Act, 1908 or Art. 96 of the Indian
Limitation Act, 1963. Under Art. 96 of the Indian
Limitation Act, 1963, the starting point of limitation in
such a case would be the date of the appointment of the
plaintiff as manager of the endowment, but this Article
cannot be considered to be a legislative recognition of the
law existing before 1929.

We hold that by the operation of Art. 144 read with S. 28 of
the Indian Limitation Act, 1908 the title of the math to the
suit lands became extinguished in 1927, and the plaintiff
acquired title to the lands by prescription. He continued
in possession of the lands until January, 1950. It has been
found that in January, 1950 he voluntarily delivered
possession of the lands to the math, but such delivery of
possession did not transfer any title to the math. The suit
was instituted in 1954 and is-well within time.
In the result, the appeal is dismissed with costs.
Appeal dismissed.

(1) 1. L. R. 1941 Mad. 599
915