Citation : 2023 Latest Caselaw 9981 Mad
Judgement Date : 9 August, 2023
W.P.No.20724 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED :09.08.2023
CORAM
THE HONOURABLE MR. JUSTICE S.SOUNTHAR
W.P No.20724 of 2023 and
W.M.P No. 20089 & 20090 of 2023
J. Annamalai ...Petitioner
Vs.
1.The Commissioner,
Hindu Religious and Charitable Endowments Department,
119, Uthamar Gandhi Salai,
Nungambakkam, Chennai – 600 034.
2.The Joint Commissioner,
Hindu Religious and Charitable Endowments Department,
Collectorate Campus, Villupuram,
Villupuram District
3.The Assistant Commissioner
Hindu Religious and Charitable Endowments Department,
Collectorate Campus, Villupuram,
Villupuram District.
4. The Executive Officer,
Arulmighu Lakshmi Narasimhasamy Thirukoil,
Parikkal Village, Ulundurpet Taluk,
Villupuram District. ..Respondents.
1/8
https://www.mhc.tn.gov.in/judis
W.P.No.20724 of 2023
PRAYER: Writ Petition filed under Article 226 of the Constitution of India for
issuance of a Writ of Certiorarified Mandamus, to call for the records relating
to the impugned order issued by the Third Respondent in Na.Ka.No.
2544/2019/B2 dated 10.07.2023 and quash the same and forbear the
respondents from interfering with the affairs of the Villupuram Vallalar Arul
Maligai, Samarasa Sutha Sanmarka Sathya Trust,having office at No. 265/770,
Nehruji Salai (East), Villupuram, 605 602 and its properties till the exhaustion
of legal remedies provided under the Tamil Nadu Hindu Religious and
Charitable Endowments Act, 1959 by the Petitioner.
For Petitioner : Mr.J. LakshmiNarayanan
For Respondents : Mr.N.R.R. Arun Natarajan
Special Government Pleader (HR&CE)
ORDER
The Writ petition is filed challenging the communication of the 3rd
Respondent addressed to Special Tahsildar (Temple Lands), Hindu Religious
and Charitable Endowments, Villupuram, appointing him as Special Officer to
make arrangements to enable 4th respondent to assume charge as fit person of
petitioner's institution.
https://www.mhc.tn.gov.in/judis W.P.No.20724 of 2023
2. According to the petitioner, he is a managing trustee of Villupuram
Vallalar Arul Maligai, Samarasa Sutha Sanmarka Sathya Trust. The petitioner
Trust filed original application under Section 63(a) of HR & CE Act seeking
declaration that petitioner institution is not a religious institution as defined
under Section 6(18) of the HR & CE Act in O.A.No.1 of 2021. The said OA
was dismissed by the 2nd respondent on 03.07.2023 and the same was
communicated to the petitioner on 06.07.2023. The petitioner also filed an
appeal challenging the order before the 1st respondent. The appeal by the
petitioner is said to have been filed on 02.08.2023.
3. The learned counsel for the petitioner submits that even before expiry
of the time limit for filing appeal, the 3rd respondent issued a communication to
Special Tahsildar (Temple lands) to take possession of petitioner institution.
The learned counsel submitted that the impugned communication issued by the
3rd respondent is unreasonable and liable to be quashed as it is passed even
before the expiry of the time limit prescribed under HR & CE act.
https://www.mhc.tn.gov.in/judis W.P.No.20724 of 2023
4. Mr.N.R.R. Arun Natarajan, learned Special Government Pleader
(HR&CE) appearing for the respondents submitted that the 4th respondent had
taken charge of the petitioner institution as a fit person on 11.07.2023.
5. The learned counsel for the petitioner by relying the judgment of this
Court in Sri Ram Samaj Vs The Commissioner, HR & CE, Chennai and
others in W.A.No.1057 of 2022 and judgment of this Court in the case of
R.Shanmuga Sundaram Vs The Commissioner, Hindu Religious and
Charitable Endowments and others reported in 1991 (2) MLJ 582 submitted
that respondents are not entitled to appoint a fit person and take over the
control of the petitioner institution without deciding the character of the
institution.
6.Admittedly, in the case on hand, the petitioner filed original
application before the 2nd respondent under Section 63(a) of HR & CE Act
seeking declaration that petitioner institution is not an Hindu Religious
Institution as defined under Section 6(18) of the HR & CE Act or a temple as
https://www.mhc.tn.gov.in/judis W.P.No.20724 of 2023
defined under 6 (20) of HR & CE Act. The said application was dismissed by
the 2nd respondent after enquiry. Therefore, the original authority namely the
2nd respondent has decided the character of the petitioner institution. In such
circumstances, the submission made by the learned counsel for the petitioner
based on the above said case laws are not applicable to the facts of the present
case.
7. It is seen from the counter affidavit filed by the 4th respondent, he has
taken charge as a fit person of the petitioner institution on 11.07.2023. In such
circumstances, the prayer sought for in this writ petition seeking quashment of
the communication of the 3rd respondent dated 10.07.2023 directing the
Special Tahsildar (Temple Lands) to take steps to take possession of the
petitioner institution cannot be entertained. However, this Court is inclined to
issue a direction to the 1st respondent to dispose of the appeal said to have been
filed by the petitioner on 02.08.2023 challenging the order passed by the 2 nd
respondent in O.A.No.1 of 2021 as expeditiously as possible preferably within
a period of three months from the date of receipt of a copy of this order. The
learned counsel for the petitioner submitted that 4th respondent may be directed
https://www.mhc.tn.gov.in/judis W.P.No.20724 of 2023
to hand over possession of the institution to the petitioner pending disposal of
appeal before 1st respondent. The said request of the petitioner cannot be
entertained by this Court as 1st respondent seized up the matter. However, the
petitioner is permitted to move application for appropriate interim relief before
1st respondent before whom Appeal is pending. If any such interim application
is filed by petitioner, the same shall be decided on its own merits within three
weeks from the date of filing of such petition.
8. In view of the fact that the character of the petitioner institution is not
finally decided, the 4th respondent shall not take any major policy decision
involving financial outflow and the respondents are directed to maintain status
quo till the disposal of interim application by the 1st respondent. However, it is
open to the 4th respondent to conduct the Annathanam which had been
conducted by the petitioner till assumption of charge by the 4th respondent.
9. The learned Special Government Pleader appearing for the
respondent by taking this Court to screenshots of the whatsapp messages said
to have been sent by the petitioner inviting donations for conducting
https://www.mhc.tn.gov.in/judis W.P.No.20724 of 2023
Annathanam on behalf of the religious institutions submitted that the petitioner
should also maintain the status quo.
10. In view of the said submission, both the parties are directed to
maintain status quo till the disposal of interim application by the 1st
respondent. The interim application, if any, filed before the 1st respondent in
pending Appeal, shall be decided by him on it's own merits.
11. With the above observations, this writ petition is disposed of. No
costs. Consequently, connected miscellaneous petitions are closed.
09.08.2023
Index : Yes/No
Internet : Yes/No
Speaking Order/Non-Speaking Order
Neutral Citation Case : Yes/No
nr
https://www.mhc.tn.gov.in/judis
W.P.No.20724 of 2023
S.SOUNTHAR, J.
nr
To
1.The Commissioner,
Hindu Religious and Charitable Endowments Department, 119, Uthamar Gandhi Salai, Nungambakkam, Chennai – 600 034.
2.The Joint Commissioner, Hindu Religious and Charitable Endowments Department, Collectorate Campus, Villupuram, Villupuram District
3.The Assistant Commissioner Hindu Religious and Charitable Endowments Department, Collectorate Campus, Villupuram, Villupuram District.
4. The Executive Officer, Arulmighu Lakshmi Narasimhasamy Thirukoil, Parikkal Village, Ulundurpet Taluk, Villupuram District.
W.P No.20724 of 2023 and W.M.P No. 20089 & 20090 of 2023
09.08.2023
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!