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

Aruppukottai Nadargal ... vs The Director And Joint Secretary ...
2023 Latest Caselaw 3588 Mad

Citation : 2023 Latest Caselaw 3588 Mad
Judgement Date : 31 March, 2023

Madras High Court
Aruppukottai Nadargal ... vs The Director And Joint Secretary ... on 31 March, 2023
                                                                         W.P(MD)No.7406 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 31.03.2023

                                                    CORAM:

                             THE HONOURABLE MR.JUSTICE C.V.KARTHIKEYAN

                                           W.P(MD)No.7406 of 2023
                                                    and
                                       W.M.P(MD)Nos.6939 to 6941 of 2023

                     Aruppukottai Nadargal Uravinmurai
                     Pothu Abiviruthi Trust,
                     Represented by its Secretary (In Charge),
                     S.C. Saravanan,
                     No. 42, Big Bazaar Street,
                     Aruppukottai - 626 101.                               ... Petitioner

                                                       Vs.

                     1.The Director and Joint Secretary to Government,
                       Tamil Development and Information
                       (Exhibition) Department,
                       Fort St. George,
                       Chennai - 9.

                     2.The Commissioner of School Education,
                       College Road,
                       Chennai - 6.

                     3.The District Collector
                       Virudhunagar District,
                       Virudhunagar.

                     1/23
https://www.mhc.tn.gov.in/judis
                                                             W.P(MD)No.7406 of 2023


                     4.The Executive Engineer
                       PWD Department (Building Division),
                       Virudhunagar.

                     5.The Revenue Divisional Officer,
                       Aruppukottai Revenue Division,
                       Aruppukottai.

                     6.The Tahsildhar
                       Aruppukottai Taluk,
                       Aruppukottai.

                     7.The Chief Educational Officer
                       Virudhunagar District,
                       Virudhunagar.

                     8.The District Educational Officer,
                       Aruppukottai,
                       Virudhunagar District.

                     9.The Commissioner
                       Aruppukottai Municipality,
                       Aruppukottai.

                     10.P.K.Kamaraj

                     11.P.M.C.Muthukumar

                     12.Y.Rajarathinam

                     13.P.M.C.Muthusamy

                     14.Ramar Nadar

                     15.V.Manoharan

                     16.S.A.K.P.Ravindran

                     2/23
https://www.mhc.tn.gov.in/judis
                                                                             W.P(MD)No.7406 of 2023



                     17.J.Manimurugan                                          ... Respondents


                     PRAYER : Writ Petition is filed under Article 226 of the Constitution of

                     India praying to issue a Writ of Certiorari to call for the records relating

                     to the permission dated 25.03.2023 in letter No.2412 /Exhibition/2023

                     on the file of the Director and the Joint Secretary to Government, Tamil

                     Development and Information (Exhibition) Department, Fort St. George,

                     Chennai-9, the first respondent herein and the order dated 24.03.2023 in

                     RC No.163/Inf./2023 on the file of the District Collector, Virudhunagar,

                     the third respondent herein and quash the same.


                                  For Petitioner     : Mr.R.Ilayaraja

                                  For Respondents : Mr.R.Baskaran,
                                                      Additional Advocate General
                                                      assisted by
                                                      Mr.J.Ashok - for R1, R3 to R6
                                                      Additional Government Pleader
                                                      Mr.M.Ramesh - for R2, R7 & R8
                                                      Government Advocate
                                                      Mr.N.Dilip Kumar - for R9
                                                     Mr.K.K.Kannan - for R10 to R17

                     3/23
https://www.mhc.tn.gov.in/judis
                                                                                  W.P(MD)No.7406 of 2023



                                                      ORDER

The Writ Petition has been filed in the nature of a Certiorari

seeking records relating to permission dated 22.03.2023 in letter No.

2412/Exhibition/2023 on the file of the Director and Joint Secretary to

Government, Tamil Development and Information (Exhibition)

Department, Chennai, the first respondent herein and the order dated

24.03.2023 in R.C.No.163/Inf./2023 on the file of the District Collector

Virudhunagar, third respondent herein.

2. The Writ Petitioner, is Aruppukottai Nadargal

Uravinmurai Pothu Abiviruthi Trust, represented by its Secretary (In-

charge) S.C.Saravanan, Big Bazar Street, Aruppukkottai. There was an

earlier Writ Petition which had also come up before me for consideration

on 21.03.2023, which is W.P.(MD) No.6227 of 2023 filed by the same

Writ Petitioner. The respondents, 10 to 17 respondents herein namely,

P.K.Kamaraj, P.M.C.Muthukumar, Y.Rajarathinam, P.M.C.Muthusamy,

Ramar Nadar, V.Manoharan, S.A.K.P.Ravindran and J.Manimurugan,

were also impleaded in the said Writ Petition as respondents 12 to 19.

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

The relief sought in that particular Writ Petition was for a Mandamus

directing the respondents 1 to 11 therein, to consider the representation,

dated 27.02.2023 and 09.03.2023 forbearing the respondents 12 to 19

namely, the individuals named above, from conducting

Muthumariamman Panguni Ursavam Temple festival from 28.03.2023 at

Aruppukkottai and Exhibition in SBK Boys’ School ground from

26.03.2023 or any other date and it is stated that both the institution

belong to Aruppukottai Nadargal Uravinmurai Pothu Abiviruthi Trust.

3. In the present Writ Petition, the relief which has been

sought in the nature of certiorari is again with respect to the very same

festival which, after the order in the earlier Writ Petition, had been

permitted to be conducted by the first and third respondents herein. In

effect, the very same festival is sought to be prevented from being

conducted, in the first place in the earlier Writ Petition, on the basis of a

representation and now on the basis of the order passed by the

respondents 1 and 3. When the earlier Writ Petition came up, this Court

after hearing the learned counsels for the respective parties had stated as

follows :

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

"2. There is a School at Aruppukottai, which is run by Aruppukottai Nadargal Uravinmurai Pothu Abiviruthi Trust. The said School is called as S.B.K.Higher Secondary School. Unfortunately, owing to various circumstances, there appears to be a power struggle among the office bearers of the Abiviruthi Trust. This has led to various litigations which are pending.

3. The issue in this Writ Petition is that in that School campus, a function is to be held in the nature of an exhibition. Additionally, there is also a festival to be conducted owing to the ensuing days in Panguni Tamil Month.

4. The petitioner have their grievances. They claim that the respondents 12 to 19 should not be the persons who could conduct the festival or the exhibition. They claim that the issue of the competency or locus of the said respondents, is pending before the civil Court.

5. This Court is not entering into any discussion about that particular aspect. However, as a concept, if the exhibition and the festival are to

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

be conducted within the School premises, permission for the same will have to be examined by the District Collector and by the Joint Commissioner of HR & CE (Admn) Department, Madurai. Representations in this regard have been given by the petitioner herein. References have been drawn to an earlier occasion, when the function was sought to be held within the School campus and the Court at that time was of the opinion that functions should be held elsewhere, but had given liberty to those who organized the exhibition, to apply to the District Collector for permission. So far as the festival is concerned, it comes under the purview of the Joint Commissioner, HR & CE (Admn) Department, Madurai.

6. The District Collector, Virudhunagar District, Virudhunagar and the Joint Commissioner, HR & CE (Admn) Department, Madurai, will have to examine whether permission can be granted to conduct the exhibition and also the festival within the School campus.

7. I am informed that the School is closed and that therefore, there would not be any danger

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

caused to any of the students or parents or the teachers or staffs. It is stated that since the campus, as on date, is vacant and free, the exhibition and the festival can be conducted. Necessary regulations will have to be put in place and necessary conditions will have to be imposed. These are aspects which can be considered only by the District Collector or by the Joint Commissioner.

8. The onus is, therefore, shifted to the District Collector, Virudhunagar and the Joint Commissioner, Madurai to examine the application already made by the petitioner herein and obtain reports from the necessary officials including the District Educational Officer, the Fire Safety Department, the Police Officials and such other officials about the possibility of conducting the exhibition within the School campus and the festival within the School campus. Let an endeavour be made to apply mind to all possible aspects and an order be passed on or before 24.03.2023. Before passing the order, the District Collector and the Joint Commissioner may also put on notice the petitioner and also the respondents 12 to 19. I would place a request on the petitioner and the

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

respondents 12 to 19 to participate in any discussion with the District Collector and the Joint Commissioner with aim to bring about a solution and not to frustrate the object of conducting the exhibition or the festival.

9. The learned counsel for the petitioner and the learned Senior Counsel on behalf of the respondents 12 to 19 may give necessary instructions that all interested parties may make a forage to the Office of the District Collector, Virudhunagar and the Office of the Joint Commissioner, HR & CE (Admn), Madurai even tomorrow (22.02.2023) at any time between 3.00 p.m., and 5.00 p.m., and impress upon the two officials that orders are required to be passed, on or before 24.03.2023. The copy of this order may also be taken.

10. Registry before issuing the order copy may amend the cause title so far as the 5th respondent is concerned by describing the Joint Commissioner, HR & CE (Admn) Department, as at Madurai and delete the address at Sivagangai. The amendment to the cause title alone may be made

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

and order copy be issued. No further order is required.

11. With the above observations, this Writ Petition stands disposed of. No costs. Consequently, connected Miscellaneous Petition is closed."

4. The entire order had been extracted above. It is seen that

in that particular order it had been stated by at the bar that the School

was closed and that therefore, there would not be any danger to any of

the students or parents or teachers or staffs. It was also stated that the

campus was vacant and free and exhibition and the festival can therefore

be conducted. It is today represented by another counsel on behalf of the

very same petitioner that even as on that date, the schedule for the 10th

standard public examination has been released and now the order

impugned is questioned on the ground that the examination would be on

going. This statement is countered by the learned Additional Advocate

General that subsequent to the earlier order in which directions had been

given for a meeting to be conducted and a decision to be taken, a

decision had been taken to conduct the festivals and necessary safety

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

measures have been put in place and therefore, it had been directed that

the festival can be proceeded with.

5. The fact that the examinations were scheduled is a fact

which was known much earlier. They were not scheduled in a weeks'

time or after the date of the earlier order. Even at the earlier hearing

date, the date of the examination had been known to the petitioner

herein. It is stated by the learned counsel for the petitioner that the said

fact had been stated in the affidavit but, what had been argued had been

reduced and if what had been reduced after hearing the argument was not

to the satisfaction or was not to the satisfaction of the petitioner herein,

then the proper approach would have been to file an appeal instead of

coming back to this Court complaining about non-consideration of

certain points. This cannot be appreciated.

6. The fact is that in the earlier order direction had been

given that the petitioner and the private respondents who had been

named aforesaid should participate in the meeting conducted by the first

respondent herein. There is no ground raised that they did not

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

participate. They were obligated to participate. The order impugned was

passed after the participation. The order was passed after taking every

view into consideration.

7. Re-agitating or re-litigating the same issue had been

frowned upon by the Hon'?ble Supreme Court.

8. In K.K.Modi Vs. K.N.Modi and others reported in AIR

1998 SC 1297 = 1998 (3) SCC 573, it had been held with respect to

abuse of process of Court by referring to the Supreme Court Practice,

1995 published by Sweet & Maxwell, as follows:

? "One of the examples cited as an abuse of the process of Court is re-litigation. It is an abuse of the process of the Court and contrary to justice and public policy for a party to re~litigate the same issue which has already been tried and decided earlier against him. The re-agitation may or may not be barred as res-judicata. But if the same issue is sought to be re-agitated, it also amounts to an abuse of the process of Court. A proceeding being filed for a collateral purpose, or a spurious claim

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

being made in litigation may also in a given set of facts amount to an abuse of the process of the Court. Frivolous or vexatious proceedings may also amount to an abuse of the process of Court especially where the proceedings are absolutely groundless. The Court then has the power to stop such proceedings summarily and prevent the time of the public and the Court from being wasted. Undoubtedly, it is a matter of Court-s discretion whether such proceedings should be stopped or not; and this discretion has to be exercised with circumspection. It is a jurisdiction which should be sparingly exercised only in special cases. The Court should also be satisfied that there is no chance of the suit succeeding?".

9. In T.Arivandandam v. T.V.Satyapal reported in 1977 (4)

SCC 467, the Hon?'ble Supreme Court was concerned with re-litigation.

In that particular case, the father of the appellant before the Supreme

Court had challenged eviction proceedings, lost it, had appealed again

and lost again and then filed a revision before the High Court. That was

also dismissed. Thereafter, the son had filed a fresh suit for the very same

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

property seeking protection from dispossession. The Hon?ble Supreme

Court held as follows:

"?The pathology of litigative addiction ruins the poor of this country and the Bar has a role to cure this deleterious tendency of parties to launch frivolous and vexatious cases.

5.We have not the slightest hesitation in condemning the petitioner for the gross abuse of the process of the court repeatedly and unrepentently resorted to. From the statement of the facts found in the Judgment of the High Court, it is perfectly plain that the suit now pending before the First Munsif-s Court, Bangalore, is a flagrant misuse of the mercies of the law in receiving plaints. The learned Munsif must remember that if on a meaningful _ not formal _ reading of the plaint it is manifestly vexatious, and meritless, in the sense of not disclosing a clear right to sue, he should exercise his power under Order 7, Rule 11, C.P.C., taking care to see that the ground mentioned therein is fulfilled. And, if clever drafting has created the illusion of a cause of action, nip it in the bud at the first hearing by examining the party searchingly under Order 10, C.P.C. An activist Judge is the

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

answer to irresponsible law suits. The Trial Courts would insist imperatively on examining the party at the first hearing so that bogus litigation can be shot down at the earliest stage. The Penal Code is also resourceful enough to meet such men, (Cr.XI) and must be triggered against them. In this case, the learned Judge to his cost realised what George Bernard Shaw remarked on the assassination of Mahatma Gandhi:

"?It is dangerous to be too good."?

6.The Trial Court in this case will remind itself of Section 35-A, C.P.C., and take deterrent action if it is satisfied that the litigation was inspired by vexatious motives and altogether groundless. In any view, that suit has no survival value and should be disposed of forthwith after giving an immediate hearing to the parties concerned.

7. ... Another moral of this unrighteous chain litigation is the gullible grant of ex-parte orders tempts gamblers in litigation into easy Courts. A Judge who succumbs to ex-parte pressure in unmerited cases helps devalue the judicial process."?

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

10. In Ranipet Municipality, rep by its Commissioner &

Special Officer Vs. M.Shamsheerkhan reported in 1998 (1) CTC 66 :

1997 (2) LW 761, a learned Judge of this Court held that "?when the

intention of the party is only one, that is to re-agitate the very same

matter already concluded, the subsequent suit has to be axed at the

threshold."?

11. It is thus seen that the Courts have come down heavily

on the same issue being agitated again and again. The petitioner had

participated in the earlier discussion with the first respondent herein.

12. It is stated that there an order was passed by the Division

Bench of this Court wherein, it had been specifically stated that a

function should not be conducted within the school premises. The said

order had been pointed out even when the earlier Writ Petition was heard

and thereafter, in the presence of all the learned counsels the matter was

directed to be examined by the first respondent herein and thereafter, the

first respondent had passed an order which is now complained by the

Writ Petitioner. That is an order in W.A.(MD) No.463 of 2016 dated

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

29.03.2016, SPK Exhibition Committee, SPK Boys' Higher Secondary

School, Aruppukottai, represented by its Secretary P.Sankarasekaran

Vs. The Secretary to Government, Tamil Development and

Information Department, Chennai, wherein, the issue was about

conducting the exhibition from 27.03.2016 to 17.04.2016 on the basis of

a representation given by the School itself. The Secretary of the

Exhibition Committee had filed the writ appeal.

13. In W.A(MD) No.463 of 2016, it had been stated that the

counsel for the petitioner in W.P.(MD) No.5601 of 2016 had sought

leave of that Court to withdraw the Writ Petition itself. It had been stated

that the other aspects are not being adverted to, since the Writ Petition

itself was being withdrawn and it was specifically stated as follows at

paragraph No.4 :

"4.Mr.A.V.Arun, learned counsel for the appellant submitted that the SBK School would make a fresh application to the District Collector, Virudhunagar District, seeking permission to conduct an Exhibition in terms of G.O.Ms.No.74 Tamil Development and

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

Information (Exhibition) Department dated 29.05.2014."

14. It is thus seen that at every point of time, the endeavour

of the petitioner herein had been to approach the official authorities

particularly, the District Collector, give a representation and then

question the order.

15. Even in this particular issue, the first respondent and the

District Collector have both passed orders. They have stipulated various

conditions. It is no doubt important that the education of the students

should not be affected but it is contended by the learned Additional

Advocate General that the festival is to be conducted only in the evening

hours after the examination hours and the examination would not be

affected.

16. This Court cannot appreciate the same issue being

brought about and another counsel arguing though it is stated that

Mr.A.V.Arun is available through online but could not connect owing to

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

connectivity issues. But the fact remains that the earlier order was

passed in the presence of all the learned counsels. The onus shifted to

the first respondent to pass necessary orders. Before the first respondent

the petitioner could have agitated all the issues which have now been

stated.

17. It is also complained that the stability certificate and the

certificate from the Electricity Department had not been obtained. That is

a issue which the Collector should examine and ensure that necessary

safety measures are provided.

18. It is also contended by the learned counsel for the

petitioner that the school premises should not be used for conducting of

festivals or for exhibitions. But the petitioner himself has participated in

the proceedings of the first respondent which proceedings was conducted

only with the sole aim of regulating and deciding measures as to how the

festival should conducted. The petitioner cannot now turn back and state

that the festival itself should not be conducted. He could have given

his/their suggestion for regulating the manner in which the exhibition of

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

the festival is to be conducted. Participating in that particular meeting

and coming back and complaining about the decision taken, can never be

appreciated. The petitioner must realize there must be a finality to the

litigation and merely because, the petitioner has the coffers of the

Schools Trust at his hands does not mean that he should flitter money

away filing vexatious and frivolous litigations.

19. After the order had been dictated and the matter had

been stated as dismissed, Mr.A.V.Arun appeared back on the video

screen. I do appreciate his presence and am thankful for his appearance

and presence.

20. Accordingly, the Writ Petition stands dismissed. No

costs. Consequently, connected miscellaneous petitions are closed.




                                                                             31.03.2023
                     Index        :Yes/No
                     Internet     :Yes/No
                     NCC          : Yes / No
                     RM


https://www.mhc.tn.gov.in/judis
                                                                         W.P(MD)No.7406 of 2023



                     To

1.The Director and Joint Secretary to Government, Tamil Development and Information (Exhibition) Department, Fort St. George, Chennai - 9.

2.The Commissioner of School Education, College Road, Chennai - 6.

3.The District Collector Virudhunagar District, Virudhunagar.

4.The Executive Engineer PWD Department (Building Division), Virudhunagar.

5.The Revenue Divisional Officer, Aruppukottai Revenue Division, Aruppukottai.

6.The Tahsildhar Aruppukottai Taluk, Aruppukottai.

7.The Chief Educational Officer Virudhunagar District, Virudhunagar.

8.The District Educational Officer, Aruppukottai, Virudhunagar District.

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

9.The Commissioner Aruppukottai Municipality, Aruppukottai.

https://www.mhc.tn.gov.in/judis W.P(MD)No.7406 of 2023

C.V.KARTHIKEYAN, J.

rm

W.P(MD)No.7406 of 2023

31.03.2023

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