Citation : 2022 Latest Caselaw 9344 Mad
Judgement Date : 19 May, 2022
W.P. No.13181 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 19.05.2022
CORAM :
THE HONOURABLE MR. JUSTICE S.M. SUBRAMANIAM
W.P. No.13181 of 2022
and
W.M.P.Nos.12525 & 12526 of 2022
S.Manogaran ... Petitioner
Vs.
1.The Commissioner,
Hindu Religious and Charitable Endowment,
Administration Department,
Uthamar Gandhi Salai,
Nungambakkam, Chennai.
2.The Inspector/Thakkar,
A/m.Venugopalaswamy Temple,
Edayanallur Village,
Hosur Taluk,
Krishnagiri District. ... Respondents
Writ Petition filed under Article 226 of the Constitution of India for
issuance of a Writ of Certiorari, to call for the records of the 2nd respondent
auction notice in Ref. No. Nil, dated -nil- and quash the same as void and
illegal in so far as the Survey No.343 and 351 measuring an extent 2.31
Acres situated at Edayanallur Village, Nagondapalli Panchayat, Hosur Taluk
is concerned.
For Petitioner : Mr.R.Rajaramani
For Respondents : Mr.N.R.R.Arun Natarajan
https://www.mhc.tn.gov.in/judis
Special Government Pleader (HR&CE)
1/9
W.P. No.13181 of 2022
ORDER
The writ on hand has been instituted questioning the validity of the
auction notice undated insofar as Survey Nos.343 and 351 measuring an
extent 2.31 acres situated at Edayanallur Village, Nagondapaali Panchayat,
Hosur Taluk is concerned.
2. The petitioner states that the larger extent of agricultural land
comprised in Survey Nos.343 and 351 measuring an extent 2.31 acres
situated at Edayanallur Village, Nagondapalli Panchayat, Hosur Taluk,
Krishnagiri District belongs to Arulmigu Venugopalaswamy Temple. The
said temple is owning larger extent of agricultural lands in various survey
numbers. The temple was administered and managed by the Trustees
originally, and thereafter it was taken over by the Hindu Religious &
Charitable Endowments Department.
3. The petitioner states that his father Mr.Shumbugan, was the lease
holder in respect of S.Nos.343 and 351 measuring an extent 2.31 acres
situated at Edyanallur Village, Nagondapalli Panchayat. The lease was
executed on 25.09.1986 for a period from fasli 1395 to 1397 and the lease
amount was fixed at Rs. 75/- per acre. Admittedly, the father of the writ https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
petitioner died during the year 1992. Thereafter, the petitioner being a legal
heir is in possession of the temple property and cultivating the land.
4. The learned counsel for the petitioner made a submission that the
petitioner is a cultivating tenant and under the definition of the provisions of
the Tamil Nadu Public Trusts (Regulation of Administration of Agricultural
Lands) Act, 1961, he is entitled to continue the cultivation in the subject
property and the respondents have no authority to dispossess the petitioner
from the property.
5. The learned counsel for the petitioner reiterated that the father of the
petitioner was the original lease holder and he was cultivating the land and
after his death in the year 1992, the petitioner continues to cultivate the land
and therefore, the action taken by the respondents to conduct public auction
in respect of the property is not in consonance with the provisions of Tamil
Nadu Public Trusts (Regulation of Administration of Agricultural Lands)
Act, 1961.
6. It is brought to the notice of this court that one of the cultivating
tenants, namely Muniappa has filed a civil suit in O.S.No. 15 of 2003 and a https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
decree was also passed in favour of the plaintiff.
7. The learned counsel for the petitioner referred the judgment of the
Hon'ble Division Bench of this court, in W.A.No. 1174 of 2012, V. Angu vs
The Commissioner, Hindu Religious & Charitable Endowment
Department and Others dated 20.07.2016, in the said judgment, the
appellant therein was considered as cultivating tenant and a similar benefit is
to be extended to the petitioner also.
8. The learned Special Government Pleader appearing on behalf of the
HR & CE objected the said contention by stating that even as per the
Division Bench Judgment relied on by the petitioner, he is not entitled to be
considered as cultivating tenant. The facts decided by the Hon'ble Division
Bench are not similar to that of the case of the writ petitioner.
9. The Hon'ble Division Bench in the said case identified the appellant
therein, who was recorded as a cultivating tenant under the provisions of the
Tamil Nadu Hindu Religious and Charitable Endowments Act, 1959
(hereinafter referred to as 'the HR & CE Act') and therefore considered the
case. However, in the present case, the petitioner at no circumstances is https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
declared as a cultivating tenant nor there is any record to establish that his
father or the petitioner is considered as a cultivating tenant by the department
or by the temple authorities. The father of the writ petitioner was a lease
holder and after his death, the lease was not extended by the department
under Section 34 of the HR & CE Act. The temple authorities are
empowered to grant lease for a maximum period of five years and beyond
that they have to obtain prior permission from the Commissioner of Hindu
Religious and Charitable Endowments Department. However, no such
permission was granted in favour of the petitioner to continue the lease and
therefore he is an unauthorised occupier under the provisions of the HR &
CE Act.
10. This Court is of the considered opinion that admittedly the
property belongs to the temple which is listed under Section 49 of the HR &
CE Act. While so, the properties of the temple are to be dealt with in
accordance with the provisions of the HR & CE Act and the Rules thereof.
When the subject property belongs to the temple, and the authorities
competent are empowered to lease the property under Section 34 of the HR
& CE Act, the said provisions would apply and the provisions of the Central
Act cannot override the provisions of the Special Act. In such circumstances, https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
the Special Act would prevail over the Central Act and in the present case,
the petitioner is unable to establish that his father's name was recorded as a
cultivating tenant in the temple records or his father was recognized as a
cultivating tenant either by the temple authorities or by the HR & CE
department. Therefore, the said judgment of the Hon'ble Division Bench is
of no avail to the petitioner.
11. The Hon'ble Division Bench in paragraph 8 of the said judgment
held as follows:
'8. It is an admitted fact that the land in question belongs to the Second Respondent-
Temple, which is a listed Temple under Section 46 of the TN HR & CE Act, 1959. The factum remains that the Appellant is a Statutory Tenant as his name is recorded as a Tenant under the Tamil Nadu Agricultural Lands Record of Tenancy Act, 1965. He has been cultivating the land in question for the past 25 years as a Tenant.'
12. In view of the fact that the petitioner has not established that he is
a cultivating tenant nor the name of the father of the writ petitioner was
recorded as a cultivating tenant under the provisions of the Tamil Nadu
Agricultural Lands Record of Tenancy Rights Act, 1965, the petitioner
cannot be construed as a cultivating tenant and further after the death of the https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
father of the writ petitioner, the lease was not extended in favour of the
petitioner by the competent authorities.
13. This being the factum established, the petitioner is not entitled to
claim any benefit as cultivating tenant and the authorities competent are
empowered to conduct public auction in respect of the temple properties by
following the procedures as contemplated under the Statute and the Rules in
force. The petitioner is also at liberty to participate in the public auction if
he is otherwise eligible in accordance with law. The writ petition stands
dismissed. No costs. Consequently, connected miscellaneous petitions are
closed.
14. It is brought to the notice of this court that the period of lease even
as per the department expires on 30.06.2022 and the petitioner shall be
allowed to continue in the subject property till 30.06.2022. It is made clear
that the fresh lease is to be executed with effect from 01.07.2022 onwards
after completing the process of auction in the manner known to law.
19.05.2022
Index : Yes / No
Speaking order : Yes / No
mrn/jd
https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
To
1.The Commissioner,
Hindu Religious and Charitable Endowment, Administration Department, Uthamar Gandhi Salai, Nungambakkam, Chennai.
2.The Inspector/Thakkar, A/m.Venugopalaswamy Temple, Edayanallur Village, Hosur Taluk, Krishnagiri District.
https://www.mhc.tn.gov.in/judis
W.P. No.13181 of 2022
S.M. SUBRAMANIAM, J.
jd/mrn
W.P. No.13181 of 2022 and W.M.P.Nos.12525 & 12526 of 2022
19.05.2022
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!