Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Radhakrishnan @ Moorthy vs T.Balan
2021 Latest Caselaw 22983 Mad

Citation : 2021 Latest Caselaw 22983 Mad
Judgement Date : 24 November, 2021

Madras High Court
K.Radhakrishnan @ Moorthy vs T.Balan on 24 November, 2021
                                                       1

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 24.11.2021

                                                     CORAM:

                     THE HONOURABLE MRS.JUSTICE PUSHPA SATHYANARAYANA
                                          AND
                         THE HONOURABLE MR.JUSTICE P.VELMURUGAN

                                        W.A(MD)NO.2116 OF 2021
                                                  and
                                        C.M.P(MD)No.9818 of 2021


                     K.Radhakrishnan @ Moorthy              :Appellant/Third Respondent

                                              .vs.

                     1.T.Balan

                     2.A.Narasimman

                     3.A.Rajasimman                        :Respondents 1 to 3/Petitioners

                     4.The Tahsildar,
                       Dindigul East Taluk,
                       Dindigul District.

                     5.The Assistant Commissioner,
                       Hindu Religious and Charitable Endowments Department,
                       Dindigul.                       :Respondents 4 and 5/
                                                                 Respondents 1 &2

                     PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent
                     praying this Court to set aside the order passed by this Court in
                     W.P(MD)No.13234 of 2019, dated 6.7.2021.


                                  For Appellant             :Mr.T.Selvan

                                  For Respondents          :Mr.M.Siddharthan
                                       3 and 4              Addl.Govt.Pleader

https://www.mhc.tn.gov.in/judis
                                                             2

                                                   JUDGMENT

*************

[Judgment of the Court was made by PUSHPA SATHYANARAYANA,J.]

This Writ Appeal is directed against the order of the learned

Single Judge in W.P(MD)No.13234 of 2019, dated 6.7.2021.

2.Heard the learned counsel appearing on either side and

perused the materials placed before this Court.

3.In the Writ Petition, the proceedings of the Peace

Committee Meeting, dated 30.05.2019 was challenged. There was

a dispute between the two factions with respect to the name of

the temple in Dindigul District. According to the Writ Petitioners,

the name of the temple should be Sri Kathir Narasinga Perumal

Temple, V.Mettupatti whereas, the appellant, who was the third

respondent in the Writ Petition, states that the name of the temple

should be Sri Kathir Narasinga Perumal Koil, V.Kovilpatti. Even in

the Peace Committee Meeting, both the parties could not come to a

consensus. The parties were directed to get the dispute resolved

in a Court of Law. Till such time, the existing name ie., Sri Kathir

Narasinga Perumal Kovil,V.Mettupatti should continue. The Writ

Court has also found that the temple in question is a non-listed

temple under the control of the HR and CE Department. The

https://www.mhc.tn.gov.in/judis

Deputy Commissioner of HR & CE, Madurai has named the temple

as Sri Kathir Narasingaperumal Kovil, V. Mettupatti and the said

name is in existance right from the year 1960 onwards. In all the

registers also, the same name has been mentioned. Once the

temple is under the control of the HR & CE Department, the name

given by the authorities would continue. Therefore, the learned

Single Judge had quashed the proceedings of the Peace Committee

Meeting and directed to restore the name board of the temple as

Sri Kathir Narasingaperumal Kovil, V.Mettupatti. The appellant

before us is challenging the said order stating that once if the

village name is mentioned as V.Mettupatti in the name board, the

Kovilpatti people are not allowed to worship in the temple. We see

no such argument addressed before the learned Single Judge. The

allegation that V.Kovilpatti village people are being ex-

communicated because of the change in the name is also not

proved. The learned counsel for the appellant would contend that

he was not given an opportunity to file counter and his arguments

were not extracted in the order. If that is so, he could have

preferred a Review Petition before the learned Single Judge. Even

in the appeal also, the learned counsel has not pressed into service

any document to show that the temple is really named as

V.Kovilpatti and the same should continue.

https://www.mhc.tn.gov.in/judis

4.As the temple is under the control of HR and CE

Department, the fifth respondent is directed to ensure that both

the factions are allowed to worship in the said temple peacefully,

till such time they resolve their respective rights in the manner

known to law.

5.In view of the above discussion, the Writ Appeal stands

dismissed. No costs. Consequently, connected Miscellaneous

Petition is dismissed.

                                                                  [P.S.N.,J.]     [P.V.,J.]
                                                                           24.11.2021


                     Index:Yes/No
                     Internet:Yes/No
                     vsn

                     Note :

                     In view of the present lock
                     down owing to COVID-19
                     pandemic, a web copy of
                     the order may be utilized
                     for official purposes, but,
                     ensuring that the copy of
                     the order that is presented
                     is the correct copy, shall
                     be the responsibility of the
                     advocate       /     litigant
                     concerned.


                     To

                     1.The Tahsildar,
                       Dindigul East Taluk,
                       Dindigul District.

https://www.mhc.tn.gov.in/judis

2.The Assistant Commissioner, Hindu Religious and Charitable Endowments Department, Dindigul.

https://www.mhc.tn.gov.in/judis

PUSHPA SATHYANARAYANA, J.

AND P.VELMURUGAN, J.

vsn

JUDGMENT MADE IN W.A(MD)NO.2116 OF 2021 and C.M.P(MD)No.9818 of 2021

24.11.2021

https://www.mhc.tn.gov.in/judis

 
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