Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ramakrishna Thapovanam vs The Superintendent Of Police
2022 Latest Caselaw 3856 Mad

Citation : 2022 Latest Caselaw 3856 Mad
Judgement Date : 1 March, 2022

Madras High Court
Sri Ramakrishna Thapovanam vs The Superintendent Of Police on 1 March, 2022
                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 01.03.2022
                                                       CORAM:

                                  THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                           Crl OP(MD)No.1226 of 2022

                     Sri Ramakrishna Thapovanam,
                     Rep.by its Secretary,
                     Swamy Sathyananda,
                     Thiruparayathurai, Srirangam, Trichy.                   ... Petitioner

                                                         vs.
                     1.The Superintendent of Police,
                       Theni, Theni District.

                     2.The Deputy Superintendent of Police,
                       Uthamapalayam Division, Uthamapalayam,
                       Theni District.

                     3.The Inspector of Police,
                       Odaipatti Police Station,
                       Odaipatti, Uthamapalayam, Theni District.

                     4.Swami Athmananda,
                      Sri Sarada Niketan College of Arts-Science
                           for Women,
                      Dakshineswaram, Kanavaiputhur Post,
                      Salem - 636 354.

                     Presently residing at
                     Pallapalayam, Via Irugoor,
                     Sulur Taluk, Coimbatore Distrcit.                       ... Respondents


                     PRAYER : Criminal Original Petition filed under Section 482 of Cr.Pc, to
                     direct the respondents 1 to 3 to provide adequate protection to the
                     petitioner and its members in undertaking the work of surveying and
https://www.mhc.tn.gov.in/judis
                     1/7
                     fencing the properties in S.Nos.13/1, 13/3, 17/2, 17/3, 17/4, 17/5, 17/6,
                     17/7, 24/1 and 24/2 in Odaipatti Village, Uthamapalayam Taluk, Theni
                     District admeasuring an extent of 8 acres 86 cents and lands in S.Nos.
                     11/2A, 11/2B, 11/2C, 11/2D, 11/2E, 11/2F,             11/3A, 11/3B, 11/3C,
                     11/3D, 11/3E, 18/3, 24/2, 25/8, 7/4 and 7/5 admeasuring 33 acres and
                     80 cents in Seepalakottai Village, Uthamapalayam Taluk, Theni Distrcit
                     and using the same for developmental activities peacefully and without
                     any unlawful disturbances from the fourth respondent or any third
                     parties or disgruntled elements in any manner whatsoever and pass
                     such other suitable orders and thus render justice.


                                       For Petitioner    : Mr.V.Ramakrishnan

                                       For Respondents   : Mr.B.Thanga Aravindh,
                                                          Government Advocate (crl.side)
                                                                    for R1 to R3

                                                           Mr.M.P.Senthil for R4



                                                         ORDER

This criminal original petition has been filed seeking police

protection. The fourth respondent opposes the grant of relief primarily

on the ground of maintainability. According to the fourth respondent,

the petition mentioned property no doubt was declared to belong to the

petitioner-Thapovanam. But then, by a resolution, it was permitted to

be in the possession and enjoyment of the fourth respondent.

Therefore, the fourth respondent is very much having independent civil https://www.mhc.tn.gov.in/judis

rights and the same cannot be interfered with by this Court in exercise

of its jurisdiction under Section 482 of Cr.PC. The learned counsel for

the fourth respondent relied on the decision reported in (2007) 6 SCC

517 (Moran M.Baselios Marthoma Mathews II and ors vs. State

of Kerala and ors) and contended that High Court cannot in these

proceedings go into disputed questions of title.

2.There is no dispute on basic facts. The fourth respondent was

an ordained Sanyasi and a part of Shri.Ramakrishna

Thapovanam/petitioner. But then, dispute arose between Thapovanam

on the one hand and the fourth respondent on the other leading to

institution of O.S No.1254 of 1994 on the file of the Sub Court,

Trichirappalli. The suit schedules comprised properties located in

different places. One of the items is located in the petition mentioned

villages. The petition mentioned properties forming part of a larger

extent was one of the suit schedule items. By judgment and decree

dated 07.08.1998, the Thapovanam was declared to be the absolute

owner of the suit properties and educational agency with respect to the

suit institutions A & B Schedule properties and directions were issued

against the fourth respondent herein who figured as the first defendant

in the suit. Aggrieved by the same, the fourth respondent Sri https://www.mhc.tn.gov.in/judis

Ramakrishna Ashramam Trust and Sri Ramakrishna Shevasraman Trust

filed A.S No.568 of 1998 before the Madras High Court. Vide judgment

and decree dated 13.10.1999, the appeal was dismissed. Challenging

the same, the fourth respondent herein and others filed Civil Appeal

No.2395 of 2000 before the Hon'ble Supreme Court of India. The civil

appeal suffered dismissal on 13.04.2005. Therefore, it is too late in

the day for the fourth respondent to assert any right or claim in respect

of the petition mentioned property against the petitioner Thapovanam.

3.It appears that the governing council of the Thapovanam had

passed a resolution on 25.04.2009 granting permission to the fourth

respondent herein to remain in possession of the petition mentioned

property during his lifetime. However, the fourth respondent had

alienated portions of the suit item located in the petition mentioned

villages. Though the petitioner is a Society registered under the

provisions of the Tamil Nadu Societies Registration Act, the properties

belonging to the petitioner partake the character of trust. They

cannot be parted with at the whims and fancies of any particular person

or group of persons. When the highest court of the land had declared

that the suit properties including the petition mentioned lands belong to

the petitioner Thapovanam, it must be given its fullest effect. https://www.mhc.tn.gov.in/judis

4.Be that as it may, the petitioner only seeks to undertake the

work of surveying and fencing the property that has still not been

alienated by the fourth respondent. As per roster, I was competent to

deal with writ petitions filed under Article 226 of the Constitution of

India in respect of criminal matters and petitions filed under Section 482

of Cr.Pc. The Hon'ble Supreme Court in the decision reported in

(2006) 4 SCC 501 (P.R.Muralidharan and ors vs. Swami

Dharmananda Theertha Padar and ors) had held that an order for

police protection can be granted only when the court is approached for

protection of rights declared by a decree or by an order passed by a

civil court and that it cannot be extended to cases where rights have

not been determined either finally by the civil court or at least at an

interlocutory stage in an unambiguous manner.

5.In the case on hand, not only the civil court has finally declared

rights of the petitioner Thapovanam over the petition mentioned

property but the same was also confirmed by the Hon'ble Supreme

Court. I am not adjudicating any civil right in these proceedings. I

am only permitting the petitioner to take the assistance of the police for

carrying out the work of surveying and fencing. Respectfully following

the ratio laid down in (2006) 4 SCC 501 (P.R.Muralidharan and https://www.mhc.tn.gov.in/judis

ors vs. Swami Dharmananda Theertha Padar and ors), the

respondents 1 to 3 herein are directed to provide protection to the

petitioner to carry out the petition mentioned work of surveying and

fencing of the petition mentioned lands. This criminal original petition is

allowed. No costs.

01.03.2022

skm 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 Superintendent of Police, Theni, Theni District.

2.The Deputy Superintendent of Police, Uthamapalayam Division, Uthamapalayam, Theni District.

3.The Inspector of Police, Odaipatti Police Station, Odaipatti, Uthamapalayam, Theni District.

4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

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

G.R.SWAMINATHAN, J.

skm

Crl OP(MD)No.1226 of 2022

01.03.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter