Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagyalakshmi vs Sree Simhanadha Bhagavathy Devaswom
2024 Latest Caselaw 29380 Ker

Citation : 2024 Latest Caselaw 29380 Ker
Judgement Date : 17 October, 2024

Kerala High Court

Bhagyalakshmi vs Sree Simhanadha Bhagavathy Devaswom on 17 October, 2024

RSA NOs.43/2023 & 721/2020        1      2024:KER:77301


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

        THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM

  THURSDAY,THE 17TH DAY OF OCTOBER 2024/25TH ASWINA,1946

                    RSA NO. 43 OF 2023

 JUDGMENT DATED IN AS NO.151 OF 2017 OF ADDITIONAL DISTRICT
COURT IV, PALAKKAD ARISING OUT OF THE JUDGMENT IN OS NO.295
        OF 2012 OF PRINCIPAL MUNSIFF COURT, PALAKKAD


APPELLANT/APPELLANT/DEFENDANT:

         BHAGYALAKSHMI, AGED 56 YEARS, W/O.NATARAJAN,
         D.NO.14/503, (OLD NO.7/529), BHAGYA FANCY,
         OPPOSITE KRISHNASWAMY IYER PARK, THAREKKAD,
         PALAKKAD., PIN - 678001

         BY ADVS.
         P.USHAKUMARI
         RISHAD KOCHERY
         DEEPA. P.R.


RESPONDENTS/RESPONDENTS/PLAINTIFFS:

    1    SREE SIMHANADHA BHAGAVATHY DEVASWOM
         THAREKKAD, PALAKKAD.678001., REPRESENTED BY ITS
         MANAGING COMMITTEE PRESIDENT T.G.NARAYANASWAMY
         (DIED), AGED 92 YEARS, S/O.GOPALAKRISHNA IYER,
         GOPALAKRISHNA FARMS, KARUKAMANI, POLPULLY,
         PALAKKAD., PIN - 678001

    2    M.A.KRISHNAJI, AGED 70 YEARS
         S/O.T.K.SUBRAMANIA IYER, PRESIDENT, MANAGING
         COMMITTEE, SREE SIMHANADHA BHAGAVATHY DEVASWOM,
         R/A: GEETHA SADAN, THAREKKAD VILLAGE, PALAKKAD,
         PIN - 678001
 RSA NOs.43/2023 & 721/2020        2        2024:KER:77301




            BY ADVS.
            P.B.SUBRAMANYAN P B
            P.B.KRISHNAN(K/1193/1994)
            SABU GEORGE(K/000711/1998)
            B.ANUSREE(K/000951/2016)
            MANU VYASAN PETER(K/000652/2013)
            MEERA P.(K/000191/2019)



     THIS    REGULAR   SECOND   APPEAL   HAVING   COME   UP   FOR
ADMISSION ON 17.10.2024, ALONG WITH RSA.721/2020, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 RSA NOs.43/2023 & 721/2020        3       2024:KER:77301



         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

        THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM

  THURSDAY,THE 17TH DAY OF OCTOBER 2024/25TH ASWINA, 1946

                    RSA NO. 721 OF 2020

      JUDGMENT DATED 13.12.2019 IN AS NO.135 OF 2013 OF II
  ADDITIONAL DISTRICT COURT ,PALAKKAD ARISING OUT OF THE
     JUDGMENT DATED 29.06.2013 IN OS NO.283 OF 2012 OF
             ADDITIONAL MUNSIFF COURT, PALAKKAD


APPELLANT/APPELLANT/DEFENDANT:

         PRABHAKARAN, AGED 53 YEARS, S/O.MUTHU,
         D.NO.14/504,(OLD NO.7/530),SUMA
         ELECTRICALS,OPPOSITE KRISHNASWAMY IYER
         PARK,THAREKKAD, PALAKKAD-678001.

         BY ADV P.USHAKUMARI


RESPONDENTS/RESPONDENTS/PLAINTIFFS:

    1    SREE SIMHANADHA BHAGAVATHY DEVASWOM
         THAREKKAD,PALAKKAD-678001,REPRESENTED BY THE
         PRESIDENT,MANAGING COMMITTEE
         T.G.NARAYANASWAMY(DIED).

    2    M.A.KRISHNAJI, AGED 70 YEARS
         S/O SUBRAMANIA IYER,GEETHA SADAN, THAREKKAD
         VILLAGE,PALAKKAD-678001.


         BY ADVS.
         P.B.KRISHNAN
         SRI.P.B.SUBRAMANYAN
 RSA NOs.43/2023 & 721/2020       4        2024:KER:77301




     THIS   REGULAR   SECOND   APPEAL   HAVING   COME   UP   FOR
ADMISSION ON 17.10.2024, ALONG WITH RSA.43/2023, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
 RSA NOs.43/2023 & 721/2020          5        2024:KER:77301



                           JUDGMENT

1. These appeals are filed by the tenants of the same landlord

who is the defendant in the suits and hence both these

appeals are considered together. The respondent/landlord,

which is the Devaswom, filed the suits for recovery of

possession of plaint schedule buildings, contending that the

plaint schedule buildings are tenanted premises occupied by

the defendants in the suit. The Trial Court decreed the suits

directing the defendant to surrender the vacant possession of

the plaint schedule buildings within a time frame and also

directed to pay arrears of rent and future rent. The appeals

filed by the defendant in both suits were dismissed. The

judgment in O.S. No.295/2012 from which RSA No.43/2023 is

filed as ex-parte one. The judgment in O.S. No.283/2012,

from which RSA No.721/2020 is filed, is a contested one.

2. I heard the learned Counsel for the appellants Sri.Usha

Kumari and the learned Senior Counsel for the respondent,

Sri. S.V. Balakrishna Iyer, instructed by Adv.Sri.Anusree.B. RSA NOs.43/2023 & 721/2020 6 2024:KER:77301

3. The learned counsel for the appellants submitted that the

Munsiff's Court does not have jurisdiction to entertain the suit

as the court which has jurisdiction is the Sub Court as per

Section 6(6) of the Madras Hindu Religious and Charitable

Endowments Act, 1951 which is applicable to the plaintiff. The

learned counsel also submitted that the permission of the

Assistant Commissioner under the HR & CE Act is required for

filing an eviction suit seeking to vacate the tenants from the

tenanted premises.

4. The learned Senior counsel for the respondent cited a

judgment of this Court in RSA No.265/2020 in which the

appeal filed by another tenant of the respondent against the

decree for eviction was dismissed. The learned Senior

Counsel pointed out that the contentions raised in the present

appeal are covered by the judgment in RSA No.265/2020.

The learned counsel for the appellant tried to distinguish the

said judgment stating that the Notification which is considered

by this Court in RSA No.265/2020 is the Notification which is RSA NOs.43/2023 & 721/2020 7 2024:KER:77301

issued under Section 25 of the Kerala Building (Lease and

Rent Control) Act and not the Notification which is published

under HR &CE Act and hence the said judgment is not

applicable to the facts and circumstances of the present case.

5. It is clear from Section 93 of the HR & CE Act that the court

referred in Section 6(6) of the Act is intended for adjudication

of dispute with respect to the administration and management

of a religious institution and matters connected therewith. The

bar of suit provided under Section 93 of the said Act does not

include the suit for eviction filed by a religious institution. The

next contention of the counsel for the appellant is that the

permission of the Assistant Commissioner is required for filing

a suit for eviction.The learned counsel pointed out that as per

Section 29, the sanction of the Commissioner is required for

filing a suit for eviction. On going through Section 29, it

provides that the sanction of the Commissioner is required

only for the purpose of exchange, sale, or mortgage and any

lease of immovable property belonging to any religious RSA NOs.43/2023 & 721/2020 8 2024:KER:77301

institution. It does not in any way require the sanction for filing

an eviction suit. The First Appellate Court has relied on Ext.A6

certificate issued by the Assistant Commissioner of Malabar

Devaswom Board stating that the plaintiff is a public religious

institution coming within the purview of HR &CE Act which is

under the supervisory control of the Malabar Devaswom

Board. The First Appellate Court also referred to the

Notification G.O.(MS) No.59/93/HSG dated 19/11/1993 which

provides that the building owned by Hindu Religious and

Charitable Endowments have been exempted from the

operation of Section 11 of the Kerala Buildings (Lease and

Rent Control) Act. Hence, I find that the suit for eviction filed

by the plaintiffs is perfectly maintainable, and the Trial Court,

as well as the First Appellate Court, considered the matter in

the right perspective and arrived at the right conclusion. I do

not find any error or illegality in the impugned judgments.

6. The learned counsel for the appellants sought a period of one

year time to vacate the premises, which was strongly opposed RSA NOs.43/2023 & 721/2020 9 2024:KER:77301

by the learned Senior Counsel for the respondent, pointing out

that in RSA No.265/2020, this Court had granted only a period

of five months. Considering the facts and circumstances of

the case I deem it fit to grant a period of six months to the

appellant in both the appeals to vacate leased premises

subject to the conditions that the appellant shall clear the

arrears of rent within a period of one month from the date of

receipt of the copy of the judgment; that he shall file an

undertaking before the Execution Court within a period of two

weeks from the date of receipt of the copy of the judgment that

he will vacate the leased premises within a period of six

months from today and that the appellant shall further continue

to pay the rent till the date of vacating the premises. If any of

the said conditions are violated, the Execution Court can

proceed with eviction proceedings. The Regular Second

Appeals are dismissed.

Sd/-

M.A.ABDUL HAKHIM JUDGE ncd

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter