Citation : 2021 Latest Caselaw 17095 Mad
Judgement Date : 19 August, 2021
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 19.08.2021
CORAM :
THE HONOURABLE MR.JUSTICE N.KIRUBAKARAN
and
THE HONOURABLE MR. JUSTICE M.DURAISWAMY
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
and
W.M.P. (MD) Nos. 17294 of 2019, 14537, 14538 & 17399 of 2020
and
W.M.P. (MD) Nos. 10465, 10467 of 2021
W.P.(MD)No.20678 of 2019:
P.Manimaran ... Petitioner
Vs.
1. The Secretary
Ministry of Culture
Union of India
502-C, Shastri Bhawan
New Delhi.
2. The Director General
Archaeological Survey of India
Under Ministry of Culture, Union of India
24, Tilak Marg
New delhi-110 001.
3. The Commissioner
Department of Archaeology
Government of Tamil Nadu
Tamil Valarchi Valaagam
Thamizh Salai, Egmore
Chennai – 600 008.
4. The Superintending Epigraphist
https://www.mhc.tn.gov.in/judis/
1/36
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Director (Epigraphy Branch) i/c
Under Ministry of Culture, Union of India
Puratattva Bhawan, Sanskranthi Circle
Hebbal II Stage, Mysore
Karnataka – 570 017.
5. The Assistant Superintending Epigraphist
Fort St. George
Chennai – 600 009.
6. J.Gowthama Sanna … Respondents
[R6 is impleaded vide Court order dated 19.07.2021 in W.M.P. (MD) No.19150/2019 in W.P.(MD) 20678 of 2019 by TSSJ & SAIJ]
Prayer : Petition filed under Article 226 of the Constitution of India, praying to
issue a Writ of Mandamus, directing the Second Respondent to shift all the
Tamil inscriptions from Fourth Respondent to Fifth Respondent for preserving,
reading, copying by digitalizing, publishing and consequently direct the Third
and Fifth Respondents to implement the condition under Article 51(A) of
Constitution of India by allocating necessary funds, appointing sufficient
epigraphist for digitalizing inscriptions and publish the same for our future
generations.
For Petitioner : Mr. N.R.Elango
Senior Counsel
assisted by Mr. S.Ravi
For Respondents : Mr. Veera Kathiravan
Senior Counsel
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Assisted by
Mr. B.Saravanan
Government Advocate (For R3 & R5)
Mrs.L. Victoria Gowri
ASG (For R1, R2 & R5)
W.P. (MD) No. 17399 of 2020:-
V.Illanchezian .... Petitioner
Vs.
1. Union of India
Ministry of Culture
Room No. 501, 'C' Wing
Shastri Bhawan, New Delhi – 110 015.
2. The Office of the Director General
Archaeological Survey of India
New Delhi.
3. The Additional Chief Secretary to Government Tourism, Culture and Religious Endowments Department Secretariat, Chennai – 600 009.
4. The Department of Archaeology Government of Tamil Nadu Tamil Valarchi Valaagam Tamizh Salai, Egmore Chennai – 600 008.
5. The Director The office of the Director Epigraphy branch of Archaeological Survey of India Mysore, Karnataka State. ... Respondents
Prayer : Petition filed under Article 226 of the Constitution of India,
praying to issue a Writ of Mandamus, directing the Respondents 1, 2 and 5 to
transfer all inscriptions and other materials relating to Tamil and other https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Dravidian inscriptions to the state of Tamil Nadu from Mysore, Karnataka
State.
For Petitioner : Mr. S.Siddhartha Vishnu
For Respondents : Mr. L.Victoria Gowri (For R1, R2 & R5)
Assistant Solicitor General of India
Mr. Veera Kathiraven
Senior Counsel
assisted by
Mr. B.Saravanan (For R3 & R4)
Government Advocate
COMMON ORDER
(Order of the Court was passed by N.KIRUBAKARAN, J)
“fy;njhd;wp kz;njhd;whf; fhyj;nj thbshL Kd;njhd;wp K:j;jFo”
Tamil language is as old as stone, earth. Above is a lyric from Puraporul
Venbamalai, which is said to have been written in Ninth Century A.D. This is
only to speak about the antiquity of great language Tamil, which has been
declared as a classic language by the Central Government in 2004 for the first
time.
2. Tamil is young, though it is very ancient;
Tamil is liturgically developed, though it is one of the earliest languages; https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Tamil was spoken by the most ancient people and still it continues to be
spoken by the modern day people.
The link between the ancient humans and the modern day humans is only
through ancient language like Tamil. It is not to claim or trumpet that Tamil is
the first Language of the world. It is to emphasise that it is one of the ancient
languages of the world and it is the oldest language of India viz., 409 B.C to
508 B.C which is scientifically proved by Carbon Dating of potsherds inscribed
with Tamil letters excavated from Keezhadi, Kodumanal and Porundhal,
whereas Mauryan Emperor Ashokan's inscriptions in Prakrit, belonging to the
third century B.C viz., 268 to 232 B.C.E is considered to be the earliest
inscriptions.
3. This Court, by an order, dated 22.03.2021 in W.P.(MD).No.8025
of 2020 in the case of G.Sakthi Rao v. The Chief Secretary, Government of
Tamil Nadu and others, while dealing with the issue of reservation for the
students who studied in Tamil Medium under “TAMIL NADU
APPOINTMENT ON PREFERENTIAL BASIS IN THE SERVICES UNDER
THE STATE OF PERSONS STUDIED IN TAMIL MEDIUM ACT, 2010”
recorded the antiquity of Tamil language. Paragraphs 1 and 2 of the said
judgment are extracted hereunder:
"Tamil is the oldest language.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
It is older than Sanskrit and is beautiful.
I can only say "Vanakkam" and I regret I cannot go beyond this" said Prime Minister Narendra Modi while addressing a group of school students at "Pariksha Pe Charcha Programme" in Talkatora Indoor Stadium, New Delhi, in February, 2018. It is not only the Hon'ble Prime Minister, but Indologists are also of the opinion that Tamil is one of the ancient languages in the world having literary history of more than 2500 years. Though Prakrit language of "Ashokan Edicts" which is stated to be third century BC dated from 268 BC to 232 BC is considered to be oldest in India, it is scientifically proved by carbon dating from the samples of potsherds inscribed with Tamil letters taken from Keezhadi, Porunthal, Alagankulam and Kodumanal that Tamil is one of the ancient languages of the World and the most ancient language of India. The samples of potsherds which contain Tamil alphabets taken from Kodumanal date back to fifth century BC dated 480 BC. Similarly, samples taken from Keezhadi would prove that Tamil language has been in existence as language of people since 6th century dated 580 BC. Pottery samples with Tamil letters from Porunthal indicate the age as 6th century dated 520 BC. Apart from scientific proof, epigraphic inscriptions which have been found throughout the world, especially in India, establish that Tamil is a language that is used invariably in stone inscriptions. In Pan India, Tamil inscriptions which date back upto 3rd century BCE are the highest even as per the statement of the Archaeological Survey of India. Sangam literature of Tamil language also record the antiquity of the language.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
2. The samples of potsherds with Tamil letters not only prove the antiquity of Tamil language, but would also prove the educated masses, who were living at that time and the language, was also, by that time, enriched and known to masses and not confined to royal charts or royal courtiers as found in respect of other languages. Tamil language has been passed on for generations together for the past more than 2600 years. However, as on date, it faces bleak future. The interest to learn the language is shockingly declining and the students undergoing studies in Tamil medium is sharply decreasing among the masses and the parents are interested in admitting their wards only in English medium, ignoring mother tongue, Tamil language. Though studying in English medium is justified for various reasons including employment, students are not even willing to choose Tamil as their second language in school and instead, they opt for Hindi, Sanskrit, French, German, etc. Consequently, children are not able to have any basic knowledge in their mother tongue. It is not only the position in Tamil Nadu, similar situation exists in other States wherein the language of States are not learnt by younger generation. Any child is entitled to study and learn through his/her mother tongue and it is the duty of every State to see that the children of the State are given knowledge in their mother tongue, as otherwise, other than English and a few other preferred languages, all other languages would become extinct and vanish from usage.”
4. The literature of Tamil could be compared and could be paralleled
to ancient literature of any language, as stated by https://www.mhc.tn.gov.in/judis/ celebrated American
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Indologist. Professor George Hart, who is an Expert in Sanskrit as well as
Tamil having received his Ph.D in Sanskrit from Harvard University in 1971
and worked as a Professor of Tamil language at the University of California
and Berkley. He considers both Tamil and Sanskrit as the two eyes of Lord
Shiva. When such is the antiquity of Tamil language, the required recognition
has not been given to the classic language. However, this Court is of the view
that every language spoken by the people, whether it is declared as a classical
or not and included in VIII Schedule or not, is precious and has to be preserved
and passed on to the next generation.
5. Moreover, the inscriptions found in India would also echo the
views of this Court that Tamil is the most ancient language of the country. Even
according to Archaeological Survey of India, in India, the highest number of
inscriptions are found in Tamil language only. The inscriptions are located
throughout the country. Not only in this country, they are also found in the
other countries like, Sri Lanka, Malaysia, Singapore, Cambodia, Mauritius and
China. These inscriptions are the sources of history of those days including
administration, way of life, the businesses transacted between the people of
various countries and the educated masses who were living in those days. The
history could be known only through inscriptions and palm leaves manuscripts
which have been preserved by the people for the posterity. The Tamil https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
inscriptions, estampages and other materials are the subject matters of these
Writ Petitions.
6. The Petitioners allege that the Tamil inscriptions are located
throughout the country and in various other countries. The British people took
pain to identify those inscriptions and took copies of those inscriptions which
are called 'estampages' travelling to various parts of the countries in a hard way,
travelling into jungles and climbing mountains. However, these estampages,
collected mostly by the British people and a little by our people, are lying in
Epigraphy Branch of Archaeological Survey of India at Mysuru. The
Petitioners allege that those estampages of various languages, particularly,
Tamil are not properly preserved and protected at Mysuru Epigraphy Office.
The Tamil Estampages are not properly maintained or they have been damaged,
destroyed and found to be missing. They rely upon news report about non-
preservation of those Estampages in Mysuru in a proper condition. Therefore,
the Writ Petition (MD) No. 20678 of 2019 has been filed for the following
relief:-
“directing the Second Respondent to shift all the Tamil inscriptions from Fourth Respondent to Fifth Respondent for preserving, reading, copying by digitalizing , publishing and consequently direct the Third and Fifth Respondents to implement the condition under Article 51(A) of Constitution https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
of India by allocating necessary funds, appointing sufficient epigraphist for digitalizing inscriptions and publish the same for our future generations.”
Echoing similar sentiments and allegations, Writ Petition (MD) No. 17399 of
2020 has been filed for the following relief:-
“directing the Respondents 1, 2 and 5 to transfer all inscriptions and other materials relating to Tamil and other Dravidian inscriptions to the State of Tamil Nadu from Mysore, Karnataka State..”
7. The allegations made in the Petitions are being contested by the
Respondents that estampages and other materials are preserved properly by
taking necessary efforts by the Respondents and there is no necessity to shift
the Tamil Estampages, copper plates inscriptions, other Tamil materials and
Tamil documents etc., from Mysuru to Chennai. All efforts are being taken to
fill up the vacancies of the posts in Epigraphy Branch in Mysuru, Karnataka as
well as in Tamil Nadu. Moreover, after restructuring of Archaeological Survey
of India, more number of posts have been sanctioned for Epigraphy Branch.
Therefore, the allegations made in the Writ Petitions are not supported by any
material evidence. Hence, the Respondents seek dismissal of the Writ Petitions.
8. Heard Mr. N.R.Elango, learned Senior Counsel appearing for the https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Petitioner in W.P. (MD) No. 20678 of 2019, Mr. Siddhartha Vishnu, learned
Counsel appearing for the Petitioner in W.P. (MD) No. 17399 of 2020,
Mrs.L.Victoria Gowri, learned Assistant Solicitor General of India appearing
for the Central Government as well as for Epigraphy Branch of Archaeology
and Mr. Muthu Geethaiyan, learned Special Government Pleader appearing for
the State Government and perused the materials placed on record.
9. Even a perusal of the counter-affidavit as well as the other
documents filed by the Respondents would undoubtedly prove that in India, the
number of Tamil inscriptions are the highest. Having said so, in the counter as
well as in other communications, the information regarding number of
inscriptions of each language, especially, about Tamil are not given properly
and contradictory details have been given. The information given under the
Right to Information Act on 21.02.2018 by the Office of the Director of
Epigraphy, puts the number of Tamil Ancient inscriptions found in India as
38,000 whereas the number of Sanskrit inscriptions found in India is 11,000
only. The language wise inscription list, which has been filed by the Director of
Epigraphy on 21st December 2020 before this Court states that 28,276
inscriptions are in Tamil and 17,001 inscriptions are in Sankrit, whereas,
shockingly and surprisingly, the communication, dated 14.07.2021 of Ministry
of Culture from the Office of the Director of Epigraphy, Mysuru addressed to https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
the Director General of Archaeology Survey of India, New Delhi would state
that approximately 74,000 inscriptions including copper plates have been
deciphered. The list regarding number of inscriptions, language wise, is as
follows:-
Languages Total inscriptions
Telugu 7300
Tamil 28748
Kannada 9410
Sanskrit 17001
Prakrit 2501
Local Dialect 5617
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Languages Total inscriptions
Total 71872
Photographs of seals, 2000
sealings, coins etc.
langauge like Kannada,
Prakrit, Sanskrit, Tamil,
Telugu etc.
Total 73872
10. A comparison of the following details regarding the number of
Tamil inscriptions and Sanskrit inscriptions would undoubtedly prove that there
is a clear attempt by the Respondents to show that the Tamil inscriptions are
less in number and to inflate the number of Sanskrit inscriptions. It is not
understandable as to how 11,000 Sanskrit inscriptions, which are stated to be
available as per the RTI information given on 21.02.2018, all of a sudden, it
multiplied and became 17,001 as on 21st December 2020 and 25,756 as on
14.07.2021. By pointing out the contradictions, this Court is not
underestimating the antiquity of Sanskrit. Sanskrit is a great and ancient https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
language with rich ancient literature and Sanskrit language has to be preserved,
for which, the Central Government is taking much efforts.
Language No of inscriptions No of inscriptions Inscriptions as per
as per RTI as per list filed by communication of
dated 21.02.2018 Epigraphy Branch Epigraphy Branch
of ASI of ASI dated
dated 21.12.2020 14.07.2021
Sanskrit 11,000 17,001 25,756
Tamil 38,000 28,276 28,860
11. These contradictory details make this Court to conclude that,
(1) There is an attempt to show that the number of Tamil
inscriptions available are lesser in number, in spite of
official records and statements made before this Court that
the Tamil inscriptions are about 38,000.
(2) There is an attempt to make it to appear that the Sanskrit
inscriptions are more, contrary to the statements and actual
numbers given before this Court.
(3) There is an attempt either to destroy the number of
inscriptions /estampages or damage those inscriptions or
estampages to show that Tamil is not the only language
which has got the highest number of inscriptions.
(4) The Epigraphy and other materials connected to Tamil
https://www.mhc.tn.gov.in/judis/ language, may not be safe at Mysuru Office of Epigraphy
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Branch at Mysuru.
These are all the factual conclusions that could be
arrived at by mere perusal and comparison of the details
and statements given by the Epigraphy Branch at various
points of time and there is no necessity for scientific
analysis for reaching this conclusion.
12. It is stated that some of the Estampages are not kept in correct
sequence and some of them are misplaced and efforts are being taken to
identify the misplaced Estampages. As stated above, there is an attempt by the
Respondents to give contradictory numbers of inscriptions about Tamil and
Sanskrit language, as rightly pointed out by Mr. N.R.Elango, learned Senior
Counsel and Mr.S.Siddhartha Vishnu, learned counsel for the petitioners.
13. Though it is stated that all the Estampages are preserved properly,
Volume XLI of South Indian Inscriptions published by Archaeological Survey
of India would show that the following Tamil Estampages are not traceable,
which are extracted as follows:-
“No.271 (A.R. No. 488 of 1905) https://www.mhc.tn.gov.in/judis/ Tiruvalangadu, Tiruttani Taluk, Chittoor District
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
On the third gopura of the Vataranyesvara Temple at Tiruvalangadu, right of entrance.
Chola Rajadhiraja I, Year 28 = 1046 A.D. Sale of land [Both estampage and transcript are not traceable]
(AR No. 489 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor District On the third gopura of the Vataranyesvara Temple at Tiruvalangadu, Right of entrance.
Chola Rajakesarivarman = c.12th Century A.D. Mutilated. [Both estampage and transcript are not traceable]
(A.R. No.490 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor district On the third gopura of the Vataranyesvara temple at Tiruvalangadu, left of entrance Chola Rajadhiraja I, Year 28 = 1046 A.D. Mutilated. [Both estampage and transcript are not traceable]
(A.R. No. 491 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor District On the third gopura of the Vataranyesvara temple at Tiruvalangadu, left of entrance Chola Rajakesarivarman = c.12th Century A.D. Mutilated. Contains a portion of the king’s historical introduction. [Both estampage and transcript are not traceable]
(A.R. No.492 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor district On the third gopura of the Vataranyesvara temple at Tiruvalangadu, left of entrance Chola Rajakesarivarman Rajadhiraja I = c. 1018 - 1054 A.D. https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Damaged. [Both estampage and transcript are not traceable]
(A.R. No.493 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor district On the third gopura of the Vataranyesvara temple at Tiruvalangadu, left of entrance Chola Rajendra I, Year 27 = 1039 A.D. Beginning Mutilated. Record an order of Rajendrasinga Muvendavelan. [Both estampage and transcript are not traceable]
(A.R. No.494 of 1905) Tiruvalangadu, Tiruttani Taluk, Chittoor district On the third gopura of the Vataranyesvara temple at Tiruvalangadu, left of entrance Chola Rajadhiraja I = C.1018-1054 A.D.
(A.R. No.641 of 1905) Tiruchchengodu, Tiruchchengodu Taluk, Salem District On the boulder west of the steps known as Arubadampadi on the hill of the Ardhanarisvara Temple at Tiruchchengodu.b Pandya, Jatavarman Sundara -Pandya, Year 10 = c.13th Century A.D. Damaged. Seems to record a gift of land. Mentions the god Subrahmanya- Pillaiyar standing on the hill [Both estampage and transcript are not traceable]
(A.R. No.642 of 1905) Tiruchchengodu, Tiruchchengodu Taluk, Salem District On the boulder west of the steps known as Arubadampadi on the hill of the Ardhanarisvara Temple at Tiruchchengodu.
Chola, Rajendra I, Year 14 = 1026 A.D. Mutilated at the end. Gift of gold. [Both estampage and transcript are not https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
traceable]
(A.R. No.643 of 1905) Tiruchchengodu, Tiruchchengodu Taluk, Salem District On the rock close to the Papanasatirtha on the top of the hill of the Ardhanarisvara Temple at Tiruchchengodu.
Chola, Parakesari Rajendra I, Year 23 = 1035 A.D. Partially damaged. Seems to record a gift of land. [Both estampage and transcript are not traceable]
(A.R. No.644 of 1905) Tiruchchengodu, Tiruchchengodu Taluk, Salem District On the rock west of the Ganapatitirtha on the hill of the Ardhanarisvara Temple at Tiruchchengodu.
Pandya, Jatavaraman Sundara-Pandya, Year 7 = c.13th Century A.D. Damaged. Seems to record a tax-free gift of land to the Pillaiyar (deity) of Tiruchchengodu. It is not clear who made the grant. [Both estampage and transcript are not traceable]
(A.R. No.645 of 1905) Tiruchchengodu, Tiruchchengodu Taluk, Salem District On the south wall of the central shrine in the Ardhanarisvarara Temple on the hill at Tiruchchengodu.
Vijayanagara, Narasimharaya = 1485 – 1495 A.D.
Partially damaged. Seems to record a gift of land. [Both estampage and transcript are not traceable].”
14. The above details would only disclose that there are many
estampages either damaged or lost as they are not properly preserved. The https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
estampages are precious wealth of the nation which have been taken by the
hard work of the British people as well as our experts. It is the duty of ASI to
preserve them properly, so that, they are available for the present as well as for
the future generations to enable them to know about our history, culture and the
way of life of our ancestors.
15. In the counter affidavit filed by the Archaeological Survey of
India, it has been stated that digitization of all the inscriptions irrespective of
region will be taken up by the Archaeological Survey of India itself. Though it
is stated that Archaeological Survey of India would itself take up the
digitization, it is the fact that a Memorandum of Understanding had been signed
between the Ephigraphy Branch of Archaeological Survey of India at Mysuru
and the Tamil University at Thanjavur as early as on 08.09.2010 to carry out
the digitization of Estampages and inscriptions stored in the Mysuru
Ephigraphy Wing. Having entered into a Memorandum of Understanding, it is
not known as to why the Archaeological Survey of India has not acted as per
the MOU and the reason for doing digitization on its own. A perusal of MOU
entered into between the Tamil University and the Archaeological Survey of
India would disclose that Archaeological Survey of India would provide for
digitalization. Clauses (f) and (g) of Paragraph No.7 are as follows:-
“7. a.. to e..
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
f. The Director (Epigraphy), ASI, Mysore shall provide all facilities for digitization such as space for installation of digitization equipments etc. g. Utmost care will have to be exercised by the digitizing agency in handling these valuable estampages without causing any damages to them.”
The above would prove that ASI agreed for providing facilities and in spite of
agreeing to provide facilities, nothing has been done.
16. One more reason for giving direction to shift the estampages, is as
follows:
The excavation of Adhichanallur ancient site in Tamil Nadu was done
during 2005-2006 by the then Director of ASI, Dr. Sathyamurthy. Many ancient
artefacts including human skeletons were unearthed during the excavation and
they are preserved in Chennai Branch. Till 2018, no sample was taken from the
excavated materials including skeletons and sent for Carbon Dating to find out
the age. The Madurai Bench of this Court in a Writ Petition filed by one Mr.
Kamaraj, in W.P.(MD).No.13096 of 2017 summoned Dr.Sathyamurthy to find
out as to why the report about Adhichanalur excavations has not been
published. Dr.Sathyamurthy made a statement before this Court that no support
was given by the Central Government as well as by the ASI to prepare the
report. Therefore, this Court directed the State Government to bear the
expenses for sending the excavated samples for Carbon-Dating to the https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Laboratory at Miami, Florida and United States of America. Thereafter only,
Carbon Dating of Adhichanallur samples after 14 years was done and the
expenses were borne out by the State Government and thereafter only, it is
found that the age of Adhichanallur site is 905-806 B.C. This Court directed the
ASI Director, who was present before this Court, Dr.Sathyabama, to prepare
and publish the report. Subsequently, the ASI has published the report
recently. The act of the ASI in not properly following up the excavation as well
as the published result would not serve any purpose.
17. The Director (Ephigraphy) for Sanskrit and Dravidian Inscriptions
at Mysuru has two Zonal Offices, one at Chennai (South Zone) and another at
Lucknow (North Zone) under its administrative control, for the sake of
convenient epigraphical survey.
18. It is stated in page No.3 of the counter-affidavit filed by the
Archaeological Survey of India that shifting of the Government Office from
one locality to another locality is a policy decision depending upon the need
and /or administrative convenience. There is no dispute with regard to that.
However, there is an immediate necessity to shift the Tamil estampages, copper
plates with Tamil inscriptions and other materials and documents of Tamil
language from Mysuru to Chennai for the purpose of proper preservation for https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
the reasons already stated. That apart, those materials are needed for Research
and Development by the students of Archaeology and Epigraphy. Keeping the
materials at Mysuru will definitely not serve the Research Scholars in Tamil
Nadu. Mostly, Tamil students and Experts in Tamil are interested in doing
Research in Tamil Epigraphy and easy access to those materials would enable
them to do the research properly. The following are the benefits of transferring
estampages and full-fledged establishments of Office for Tamil inscriptions to
Chennai from Mysuru.
19. The Epigraphy Branch of Arabic and Persian inscriptions is
located at Nagpur which is functioning from the year 1958. It is stated that
about 10,000 inscriptions are available in the above languages. In 1990, two
Zonal Offices were established, one at Jhansi now functioning at Lucknow and
another at Chennai in order to undertake systematic survey of inscriptions. The
Lucknow Zonal Office is meant for Sanskrit. Though the Sanskrit is one of the
indo-aryan languages, a separate Branch has been established in the name of
Sanskrit, whereas Tamil is clubbed with other Dravidian languages. The
treatment given to Sanskrit, Arabic and Persian languages has to be given to
Tamil language as well. Therefore, there shall be a direction to the Respondents
to establish a separate Branch for Tamil.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
20. The RTI information given on 21.12.2018 by the Office of the
Director of Epigraphy branch, Mysuru would show that the number of Sanskrit
inscriptions are 11,000. Compared to Tamil, number of Sanskrit inscriptions are
very less. However, a dedicated Zonal Office has been established at Lucknow
for Sanskrit. The decision was taken in 1990, whereas Tamil has been clubbed
in one group of Dravidian languages and no separate Zonal Office for
Epigraphy Branch has been established for Tamil, in spite of having the highest
number of inscriptions.
21. According to the number of inscriptions, in a language, a separate
epigraphy Branch for Tamil language has to be established and required
number of officials have to be employed, especially, Epigraphists. These are all
the facts which compelled this Court to come to the conclusion that the Tamil
estampages and other Tamil materials and documents may not be properly
preserved and they may not be safe in Mysuru. Therefore, Chennai Zonal
Office should be named as "Epigraphy Branch (Tamil)" and the materials and
the estampages of Tamil shall be shifted to Chennai, within six months.
22. When policy decisions are being taken for establishment of a
separate Epigraphy Branch for Arabic, Persian and Sanskrit languages, which https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
are having less number of inscriptions compared to Tamil language, there is no
reason why such a decision should not be taken for establishment of a separate
Epigraphy Branch for Tamil language at Chennai. This Court would not
venture to give a direction to shift Tamil materials and estampages, if correct
details regarding Tamil inscriptions and Sanskrit inscriptions had been given
and the Tamil estampages are properly maintained.
23. It is the duty of the Government to preserve the rich heritage of our
composite culture as per Article 51-A(f) of the Constitution, which is extracted
as follows:-
Article 51A in The Constitution Of India 1949:-
51A. Fundamental duties It shall be the duty of every citizen of India
(a) to abide by the Constitution and respect its ideals and institutions, the national Flag and the National Anthem;
(b) to cherish and follow the noble ideals which inspired our national struggle for freedom;
(c) to uphold and protect the sovereignty, unity and integrity of India;
(d) to defend the country and render national service when called upon to do so;
(e) to promote harmony and the spirit of common brotherhood amongst all the people of India transcending religious, linguistic and regional or sectional diversities; to renounce practices derogatory to the dignity of women;
(f) to value and preserve the rich heritage of our composite culture;”
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
24. It is the obligation cast upon the Government, especially, the
Central Government to protect every monument or place or object of artistic or
historic interest from spoilation, disfigurement, removal, disposal under Article
49 of the Constitution, which is extracted as follows:-
“Article 49 in The Constitution Of India 1949
49. Protection of monuments and places and objects of national importance It shall be the obligation of the State to protect every monument or place or object of artistic or historic interests, declared by or under law made by Parliament to be of national importance, from spoliation, disfigurement, destruction, removal, disposal or export, as the case may be”
25. The Hon’ble Supreme Court of India insisted about the necessity
of preserving our monuments, Archaeological Sites, sculptures in Raji
Mankotia -vs- Secretary to the President of India and Ors. reported in (1997)
10 SCC 441 and the relevant paragraphs are extracted as follows:-
“The point of reference to these provisions is that an ancient monument is of historical, culture or archaeological or sculptural or monolithic or artistic interest existing for a century and is of national importance or of State importance. In otherwords, either of them are required and shall be protected, preserved and maintained as national monuments or State monuments for the basis which not only gives pride to the https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
people but also gives us insight into the past glory of our structure, culture, sculptural, artistic or archaeological significance, artistic skills and the vision and wisdom of our ancestors, which should be preserved and perpetuated so that our succeeding generations learn the skills of our ancestors and our traditions, culture and civilization. They would have the advantage to learn our art, architecture, aesthetic tastes imbided by the authors of the past and to continue the same tradition for the posterity. Preservation and protection of ancient monuments, is thus the duty of the Union of India and the State Governments concerned in respect of ancient monuments of nationa importance or those of State importance respectively to protect, preserve and maintain them by preserving or restoring them to their original conditions.”
In the case of K.Guruprasad Rao -vs- State of Karnataka reported in (2013)
11 SCR 581 the Apex Court held that the protection of ancient monuments has
necessarily to be kept in mind while carrying out the development activities.
26. As already stated and observed, our history and socio-economical
and cultural values of our ancestors are known to us only from inscriptions,
manuscripts, monuments, literature, and ballets, folklore etc., But stone
inscriptions are found in the Temples and other monuments trumpeting our
cultural history. It is important to know about our past. These materials only https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
throw light upon as to how our ancestors lived their life about more than 2000
years ago. An inscription, dated 920 AD found in Arulmighu Vaikundavasa
Perumal Temple at Uthiramerur, Kanchipuram District, Tamil Nadu only
talked about village administration, rural self governance, taxation and land
revenue under the Chola Administration about 1,100 years ago. The said
inscription also talks about local administration, election and the qualification
and disqualification of the candidates etc. When such is the rich culture and
administration of our ancestors as reflected in the inscriptions, it is the duty of
everyone especially, the Central Government to protect those inscriptions and
monuments to spread information about them. It is the duty of the Government
to preserve, protect and give a publicity about those ancient monuments, so
that, the younger generation could know about them by visiting those sites and
reading about them.
27. In view of the contradictory details about the number of
inscriptions the Fourth Respondent is directed to prepare a compendium of
copied inscriptions found in India. The Respondents are directed to take
inventory and shift Tamil materials, estampages, copper plates, other
documents, etc, from Mysuru to Chennai. The Respondents are directed to
conduct a Research in Epigraphy as it is not properly done. The Respondents
shall publish the inscriptions found in India in various languages by way of https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
publications regularly, as it is not published regularly in recent times.
28. It is submitted that restructuring of ASI is to be done. About 758
new posts have been created, whereas, only a few posts have been allotted to
Epigraphy Branch. The said submissions of the petitioner cannot be ignored.
Epigraphy Branch is one of the divisions of ASI which requires more number
of Officials and Experts, otherwise, in future, nobody could understand the
inscriptions. Therefore, there is a need for giving a direction to sanction more
posts as has been done during restructuring of ASI with regard to the other
Divisions.
29. Though 758 new posts have been created as a part of cadre
restructuring exercise, subject to the abolishment of 304 posts in the existing
scheme of things, not even a single post is said to have been created for
Epigraphy Branch. The scholars and experts of Epigraphy took exception to the
action of the Government in not giving importance to Epigraphy Branch. India
is a vast country and the potential for unearthing inscriptions is more and
therefore, it is necessary to at least retain or revive the sanctioned posts,
Dr.T.S.Ravishankar, retired Director of the Epigraphy Branch of ASI stated
which is reported in the newspapers.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
30. Further, out of 758 new posts, it is stated about 434 posts have
been allotted just for Conservation Assistants and it is opined by the experts
that it is unnecessary to have such large number of Conservation Assistants.
Instead of that, more posts should be allotted to the Epigraphy Branch as
estampages and inscriptions which were taken about 100 years ago are
becoming fragile and the work of digitization of 74,000 inscriptions have to be
taken up. Further, on an emergency basis, new inscriptions have to be
discovered as they are disappearing due to development works, quarrying and
mining. Already Epigraphy Branch is suffering without sufficient staff.
Therefore, to expedite the work of copying the inscriptions and also
discovering the new inscriptions in various parts of India, more experts and
staff are necessary. Hence, this Court hopes that the Central Government would
take note of it and do the needful.
31. It is reported that Dr.Rajavelu, Professor of Epigraphy has said that
there are only 31 epigraphists posts for the entire country of which 10 posts are
stated to be vacant and only 5 Epigraphic Assistants are there for field survey
and deciphering inscriptions. Experts lamented that by not creating additional
posts for epigraphy and reducing the sanctioned strength would increase the
burden of work besides resulting in a decline in the standard of scholarship.
Therefore, it is necessary to give rightful due and create at least more than 100 https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
posts for Epigraphy.
32. The learned Counsel for the petitioners would rely upon the
newspaper report about the protest made by the employees of Epigraphy to
show that though the Epigraphy Branch has 135 years of legacy (Established
1886) and copied nearly 74,000 inscriptions, due to lack of sufficient staff, only
40% of the inscriptions have been published in departmental publications. The
remaining 60% of inscriptions are yet to be published. Though the newspapers
report may not have much evidentiary value, this Court cannot ignore the said
newspaper report, wherein, it has been reported that only 60% of inscriptions
are yet to be published. No effective steps are taken by the Epigraphy Division
undertaking new expeditions to uncover inscriptions and transcription of
inscriptions. There are no sufficient funds allocated for Epigraphy Branch for
research and development and also for preservation of estampages, inscriptions,
copper plates etc., and therefore, there shall be a direction to the Central
Government and ASI to allot more funds for Epigraphy within six months from
the date of receipt of copy of this order.
33. In view of the above reasonings, this Court finds that the
following advantages and benefits would be obtained by transferring the
estampages and full-fledged establishment of the Office of Tamil inscriptions https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
to Chennai from Mysuru.
(a) Easy accessibility to the Students and Research Scholars. The
Researchers on History and Culture of Tamil Nadu can easily access the
estampages at Chennai. Mysuru is far away and no frequent facilities for
transportations from remote places in Tamil Nadu to Mysuru.
(b) It is more expensive for the students to stay and travel to consult the
estampages at Mysuru.
(c) Senior Retired Epigraphists pertaining to Tamil inscriptions are available
only in Tamil Nadu and it is easy for the researchers to consult and read
the inscriptions with the help of them.
(d) The Research on Tamil Ephigraphy is available only in Universities and
Colleges in Tamil Nadu. So, it is necessary to have a Tamil Inscription
Wing at chennai.
(e) Nearly 60% of inscriptions are not yet published. Now, it is easy to
decipher all the inscriptions with the help of Senior Retired Professors
and Epigraphists in Tamil Nadu.
(f) The very purpose of the establishment of Epigraphy Wing in the year
1887 by ASI under E. Hultszch at Chennai would be accomplished
through shifting of estampages in Tamil at Chennai, as it was founded by
the British.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
(g) A full-fledged Office for Tamil Inscriptions will solve the problem of
new findings which are yet to be discovered in remote places of Tamil
Nadu and other parts of the country. New discoveries can be motivated
through the Tamil Wing at Chennai.
(h) Publications and Digitalization will be easy in Chennai rather than in
Mysuru, as all the modern technologies are available at Chennai to speed
up the work.
(i) Many inscriptions on the Temple walls of Tamil Nadu are now either
demolished or damaged due to various reasons, like, renovations
rebuilding etc. Tamil Nadu is studded with nearly 50,000 ancient
temples. The history and the antiquity of each temple can be studied
through these estampages only which were copied from 1887 onwards.
These estampages will certainly help the temple architects when even
renovations are taking place. The antiquity of the temple may be
preserved through this transfer.
(j) The inscriptions are the primary sources for reconstructing the history of
the people, society, economic conditions, religion, water system and
irrigational management etc. They shed more light on the past history of
the Tamils. Hence, the availability of the estampages at Chennai would
greatly be utilized by the scholars to write authentic history of our
ancestors.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
34. In order to preserve the estampages and other materials properly,
this Court issues the following directions:
(1) The Respondents are directed to create/establish a separate Office of
Epigraphy Branch (Tamil) at Chennai in the lines of Epigraphy Branch
(Arabic and Persian Inscriptions) at Nagpur, within a period of six
months from the date of receipt of a copy of this order;
(2) The respondents shall transfer all the estampages and other connected
Tamil documents and inscriptions to Southern Zone Epigraphy Branch,
Chennai or to the proposed separate Office of Epigraphy Branch (Tamil)
within a period for six months from the date of receipt of a copy of this
order;
(3) The Archaeological Survey of India shall appoint required number of
Epigraphists and other Officials according to the number of inscriptions
in each language;
(4) The State of Tamil Nadu shall provide all the infrastructures for the
purpose of using newly created/converted Epigraphy Branch (Tamil), as
per the order of this Court within a period of six months from the date of
receipt of a copy of this order;
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
(5) The Central Government and the ASI shall allocate more funds for
Epigraphy Division of ASI for Research and Preservation of Estampages
and other materials within six months from the date of receipt of a copy
of this order; and
(6) There shall be a direction to sanction and allot atleast 100 posts to the
Epigraphy Division of ASI, as ASI allotted only 38 posts to Epigraphy
Division out of 738 posts created and sanctioned for ASI within six
months from the date of receipt of a copy of this order.
35. With the above directions, these Writ Petitions are disposed of.
No costs. Consequently, connected Miscellaneous Petitions are closed.
(N.K.K.,J.) (M.D.,J.)
19.08.2021
Maya
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
To
1. The Secretary
Ministry of Culture
Union of India
502-C, Shastri Bhawan
New Delhi.
2. The Director General
Archaeological Survey of India
Under Ministry of Culture, Union of India
24, Tilak Marg
New delhi-110 001.
3. The Commissioner
Department of Archaeology
Government of Tamil Nadu
Tamil Valarchi Valaagam
Thamizh Salai, Egmore
Chennai – 600 008.
4. The Superintending Epigraphist
Director (Epigraphy Branch) i/c
Under Ministry of Culture, Union of India
Puratattva Bhawan, Sanskranthi Circle
Hebbal II Stage, Mysore
Karnataka – 570 017.
5. The Assistant Superintending Epigraphist Fort St. George Chennai – 600 009.
https://www.mhc.tn.gov.in/judis/
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
N.KIRUBAKARAN, J.
and M.DURAISWAMY, J.
Maya
W.P. (MD) Nos. 20678 of 2019 and 17399 of 2020
Dated: 19.08.2021 https://www.mhc.tn.gov.in/judis/
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!