Citation : 2023 Latest Caselaw 3139 AP
Judgement Date : 14 June, 2023
THE HON'BLE SRI JUSTICE T.MALLIKARJUNA RAO
APPEAL SUIT No.567 OF 2010
JUDGMENT:
1. Aggrieved by the Order dated 24.05.2010 in O.A.No.182 of
2009 passed by the Deputy Commissioner, Endowments
Department, Visakhapatnam, the appellant/respondent
preferred this Appeal, questioning the correctness of the
Order passed by the Deputy Commissioner. The respondent
is the petitioner, who filed O.A.No.182 of 2009 to initiate
enquiry under section 83(2) of the Andhra Pradesh
Charitable and Hindu Religious Institutions and
Endowments Act, 1987 (Act 30/87) [for short, "the Act"]
against the appellant, for eviction from the petition schedule
property.
2. The parties are referred to as per their array before the
Deputy Commissioner "for brevity".
3. The petitioner's case is that the respondent is in occupation
of the petition-mentioned property in an extent of 67.2
Sq.yards (46'.9"X12.9) situated in T.S.No:709, Block No:29,
Ward No.16, Assamgardens, Visakhapatnam belonging to
the temple, without any approval from the competent
Authority under the Endowments Act. The respondent also
TMR, J A.S.No.567 of 2010
raised unauthorized structures therein and is not vacating
the petition schedule property despite several demands
made by the petitioner. The respondent's actions are
detrimental to the interests of the temple.
4. The respondent filed a counter, contending that the petitioner
has no right, title or interest over the scheduled mentioned
property. He filed suit O.S.No.235 of 1977 for declaration of
title to the scheduled property and delivery of possession, and
the suit was dismissed. The petitioner preferred an Appeal
before the High Court as A.S.No.3176 of 1985; the Appeal was
remanded back to the trial Court with a direction to decide
the matter afresh and on remand, the trial Court disposed of
the case on 11.01.2001, and the respondent herein preferred
Appeal A.S.No.1225 of 2001 before the High Court, and the
same is pending. The High Court directed both parties shall
maintain the status quo pending disposal of the Appeal.
5. Based on the pleadings before the Deputy Commissioner, the
Deputy Commissioner framed appropriate points for
consideration. On behalf of the petitioner, Ex.A.1 to Ex.A.3
documents got marked. On behalf of the respondent, no
documents got marked.
TMR, J A.S.No.567 of 2010
6. After considering the oral and documentary evidence on
record, the Deputy Commissioner held that the respondent is
the encroacher of the petition schedule property within the
meaning of section 83 of Act 30/87 and directed the
respondent to be evicted from the scheduled property.
7. I have heard the arguments of the learned counsel
representing both sides.
8. Learned counsel for the appellant/respondent contends that
the Order passed by the Deputy Commissioner is the routine
cyclostyle order without appreciating the contentions raised
by the respondent in its proper perspective. The Order is
without jurisdiction and is passed after the constitution of the
Tribunal.
9. Per contra, the learned counsel for the respondent/petitioner
supported the findings and observations of the Deputy
Commissioner.
10. Now, the point for determination is:
Whether the Order passed by the Deputy Commissioner is without jurisdiction?
11. The Deputy Commissioner initiated enquiry under Section
83(2) of the Act 30/87 against the respondent for eviction
TMR, J A.S.No.567 of 2010
from the scheduled property based on the proposal made by
Assistant Commissioner, Endowments Department,
Visakhapatnam, informing that the respondent has been in
unauthorized occupation of the petition schedule property
and recommended to initiate proceedings under section 83
of Act 30/87. The Deputy Commissioner passed an order
dated 24.05.2010 holding that the respondent is an
encroacher of the scheduled property within the meaning of
Section 83 of Act 30/ 87. The respondent is directed to be
evicted from the scheduled property and vacate the
scheduled property, and hand over the vacant possession to
the petitioner/institution within 15 days from receipt of the
Order.
12. The main grievance of the appellant against the Order
passed by the Deputy Commissioner is that the Order dated
24.05.2010 was passed after the constitution of the Tribunal
without jurisdiction. For better appreciation, I reproduce the
G.O.Ms.837, dated 13.08.2009.
13. G.O.Ms.No.837 dated 13.08.2009 issued by Revenue
(Endowments Department), reads as under:
"In exercise of the powers conferred under section 162(1) of the Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987 (Act 30
TMR, J A.S.No.567 of 2010
of 1987) the Government of Andhra Pradesh hereby constitute the A.P. Endowment Tribunal sitting at Hyderabad. The Tribunal shall have jurisdiction for the entire State of Andhra Pradesh for the determination of any disputes, question or the matter relating to a Charitable Institution, Dharmadayam, Religious Charity, Religious Endowments, Religious Institution or any Institution etc., as defined in the Act".
14. The said G.O. specifies the Notification shall be published
in the Extraordinary issue of the Andhra Pradesh Gazette,
dated 20.08.2009. As seen from Section 87 of the Andhra
Pradesh Charitable and Hindu Religious Institutions and
Endowments Act, 1987 is substituted by Act No.33 of 2007
w.e.f. 03.01.2008. Before the amendment to Section 87 of
the Act, it reads as under:
87. (1) The Deputy Commissioner having jurisdiction shall have the power, after giving notice in the prescribed manner to the person concerned, to enquire into and decide any dispute as to the question-
a) whether an institution or endowment is a charitable institution or endowment;
b) whether an institution or endowment is a religious institution or endowment;
c) whether any property is an endowment, and if so, whether it is a charitable endowment or a religious endowment;
d) whether any property is a specific endowment;
e) whether any person is entitled by custom or otherwise to any honour, emoluments or perquisites in any
TMR, J A.S.No.567 of 2010
charitable or religious institution or endowment and what the established usage of such institution or endowment is in regard to any other matter;
f) whether any institution or endowment is wholly or partly of a secular or religious character and whether any property is given wholly or partly for secular or religious uses; or
g) where any property or money has been given for the support of an institution or endowment which is partly of a secular character and partly of religious character or the performance of any service or charity connected with such institution or endowment or the performance of a charity which is partly of a secular character and partly of a religious character or where any property or money given is appropriated partly to secular uses and partly to religious uses, as to what portion of such property or money shall be allocated to secular or religious uses.
(2) The Deputy Commissioner may, pending his decision under sub-section (1), pass such Order as he deems fit for the administration of the property or custody of the money belonging to the institution or endowment.
(3) Every decision or Order of the Deputy Commissioner on confirmation by the Commissioner under this section shall be published in the prescribed manner.
(4) The Deputy Commissioner may while recording his decision under sub-section (1) and pending implementation of such decision, pass such interim order as he may deems fit for safeguarding the interests of the institution or endowment and for preventing damage to or loss of or misappropriation or criminal breach of trust in respect of the properties or moneys belonging to or in the possession of the institution or endowment.
TMR, J A.S.No.567 of 2010
(5) Any decision or order of the Deputy Commissioner deciding whether an institution or endowment is not a public institution or endowment shall not take effect unless such decision or order is confirmed by an order of the Commissioner.
(6) The presumption in respect of matters covered by clauses (a), (b), (c), (d) and (e) in sub-section (f) is that the institution or the endowment is public one and that the burden of proof in all such cases shall lie on the person claiming the institution or the endowment to be private or the property or money to be other than that of a religious endowment or specific endowment as the case may be.
15. Section 87 of the Act is substituted by Act 33 of 2007, which
reads as follows:
"87. Power of Endowments Tribunal to decide certain disputes and matters. - (1) The Endowments Tribunal having jurisdiction shall have the power, after giving notice in the prescribed manner to the person concerned, to enquire into and decide any dispute as to the question__
(a) whether an institution or endowment is a charitable institution or endowment;
(b) whether an institution or endowment is a religious institution or endowment;
(c) whether any property is an endowment, and if so, whether it is a charitable endowment or a religious endowment;
(d) whether any property is a specific endowment;
(e) whether any person is entitled by custom or otherwise to any honor, 'emoluments or perquisites in any charitable
TMR, J A.S.No.567 of 2010
or religious institution or endowment and what the established usage of such institution or endowment is in regard to any other matter;
(f) whether any institution or endowment is wholly or partly of a secular or religious character and whether any property is given wholly or partly for secular or religious uses; or
(g) where any property or money has been given for the support of an institution or endowment which is partly of a secular character and partly of a religious character or the performance of any service or charity connected with such institution or endowment or the performance of a charity which is partly of a secular character and partly of a religious character or where any property or money given is appropriated partly to secular uses and partly to religious uses, as to what portion of such property or money shall be allocated to secular or religious uses;
(h) Whether a person is a founder or a member of the family of the founder of an Institution or Endowment.
(2) The Endowments Tribunal may, pending its decision under subsection (1), pass such Order as it deems fit for the administration of the property or custody of the money belonging to the institution or endowment.
(3) The Endowments Tribunal may while recording its decision under subsection (1) and pending implementation of such decision, pass such interim Order as it may deem fit for safeguarding the interest of the institution or endowment and for preventing damage to or loss or misappropriation or criminal breach of trust in respect of the properties or moneys belonging to or in the possession of the institution or endowment.
TMR, J A.S.No.567 of 2010
(4) The presumption in respect of matters covered by Clauses (a), (b), (c), (d) and (e) in sub-section (1) is that the institution or the endowment is a public one and that the burden of proof in all such cases shall lie on the person claiming the institution or the endowment to be private or the property or money to be other than that of a religious endowment or specific endowment, as the case may be.
(5) Notwithstanding anything contained in the above sub- sections, the Deputy Commissioner having jurisdiction shall continue to enquire into and decide the disputes referred to in sub-section (1) until the constitution of the Endowments Tribunal."
16. From the reading of the above provisions, it is explicit that
by virtue of the amendment to Section 87 of the Act, the
Deputy Commissioner is empowered to decide certain
disputes and matters, whereas, after the amendment to
Section 87 of the Act, the Endowment Tribunal is
constituted. Section 87(5) amendment shows that the
Deputy Commissioner having jurisdiction shall continue to
enquire into and decide the disputes referred to in Sub
Section (1) until the constitution of the Endowments
Tribunal. When the Endowments Tribunal is constituted,
the Deputy Commissioner is not supposed to decide the
disputes. The impugned Order passed by the Deputy
Commissioner shows that the impugned Order was passed
after the constitution of the Endowments Tribunal. A
TMR, J A.S.No.567 of 2010
reading of the impugned Order does not indicate the
reasons for passing the Order after the constitution of the
Endowments Tribunal. During the course of the hearing,
learned counsel appearing for the Endowments has not
given justifiable reasons to pass the impugned Order by the
Deputy Commissioner after the constitution of the
Endowments Tribunal. This Court views that the Deputy
Commissioner is not empowered with the jurisdiction to
decide the disputes after the constitution of the
Endowments Tribunal. As such, without going into the
merits of other contentions, the Order passed by the
Deputy Commissioner is liable to be set aside.
17. For the reasons stated above, the Appeal is allowed by
setting aside the impugned Order passed in O.A.No.182 of
2009 dated 24.05.2010 by the Deputy Commissioner,
Endowments Department, Visakhapatnam. However,
leaving it open to the authorities concerned to work out
their remedies, if any, in accordance with the provisions of
the Act. There shall be no order as to costs.
TMR, J A.S.No.567 of 2010
Consequently, miscellaneous petitions pending, if any, shall
stand closed.
_________________________________ JUSTICE T.MALLIKARJUNA RAO
Date: 14.06.2023 SAK/MS
TMR, J A.S.No.567 of 2010
THE HON'BLE SRI JUSTICE T. MALLIKARJUNA RAO
APPEAL SUIT NO.567 OF 2010
DATE:14.06.2023
MS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!