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

Maria Selvam vs V.S.Jeyapandi
2024 Latest Caselaw 20781 Mad

Citation : 2024 Latest Caselaw 20781 Mad
Judgement Date : 19 October, 2024

Madras High Court

Maria Selvam vs V.S.Jeyapandi on 19 October, 2024

Author: G.R.Swaminathan

Bench: G.R.Swaminathan

                                                             1              C.R.P.(MD)No.808 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 19.10.2024

                                                         CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                              C.R.P.(MD)No.808 of 2021 and
                                               C.M.P.(MD)No.4374 of 2021

                     Rev.Fr.Savarimuthu (died)

                     1. Maria Selvam
                     2. Maria Christy                    ... Petitioners/ Respondents 2 & 3 /
                                                              Defendants 2 & 3

                                                           Vs.
                     1. V.S.Jeyapandi
                     2. P.Jerald Michael Raj
                     3. R.Jeyakumar                      ... Respondents / Petitioners /
                                                              Plaintiffs


                                  PRAYER : Civil Revision Petition filed under Article 227 of the
                     Constitution of India, to set aside the order passed in I.A.No.14 of 2015
                     in unnumbered suit of 2015 on the file of the learned Principal District
                     Judge, Thanjavur dated 31.03.2021.


                                       For Petitioners     : Mr.T.A.Ebenezer
                                       For Respondents     : Mr.G.Karnan
                                                            ***




https://www.mhc.tn.gov.in/judis
                                                              2             C.R.P.(MD)No.808 of 2021

                                                          ORDER

The respondents herein filed a suit under Order 7 Rule 1 read with

Section 92 of CPC for settling a scheme for administration of the Madha

Trust, Maruthanallur, Kumbakonam established under trust deed dated

22.12.1999. Since leave must be obtained for taking such a suit on file,

they filed I.A.No.14 of 2015. Notice was ordered. After hearing both

sides, the IA was allowed vide order dated 31.03.2021. Questioning the

same, this Civil Revision Petition has been filed.

2.The Interlocutory Application could not have been allowed for

two reasons. Firstly, Madha Trust had not been impleaded as one of the

respondents. Secondly, except making a bare averment in the plaint as

well as in the supporting affidavit that they are beneficiaries of the Trust,

the applicants have not shown as to how they are interested in the Trust.

3.The aforesaid issues go to the root of the matter and the

impugned order granting leave under Section 92 of CPC deserved to be

straighaway set aside. When I was about to do so, the learned counsel

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

for the respondents submitted that my hands are tied since the Civil

Revision Petition itself is not maintainable. He contended that in a

catena of case laws, the Madras High Court has repeatedly laid down that

an order granting leave under Section 92 of CPC is merely an

administrative order and not a judicial order and that therefore it is not

amenable to challenge in exercise of jurisdiction either under Section 115

CPC or Article 227 of the Constitution of India.

4.It is true that in G.R.Govindarajulu & Sons Charities,

Coimbatore & 2 others Vs. V.R.Sethurao and 12 Others (1998 (2) CTC

65), it was held that granting of leave, though being exercised by the

Court, it is not by a Court of law, in the sense that the Court is

discharging its administrative function and not a judicial or quasi judicial

one. Section 151 of CPC also may not have any application. Hence a

revision is not maintainable against the order granting leave.

5.The aforesaid judgment has been followed in the following

cases:

“ (i) 2009 (1) CTC 416 (Anikadavu Madamanai Lathekarar Kulam Sri Venkatesa Perumal Thirukovil

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

Arakkattalai and Ors. Vs. K. Thandapani and Ors.)

(ii) 2009 SCC OnLine Mad 1821 (M.Azariah v. T.D. Sundaravarathan)

(iii) 2010 SCC OnLine Mad 5618 (A.G.Syed Mohideen Vs. Jayaram Educational Trust)

(iv) 2011 SCC OnLine Mad 52 (A.Vrishabados Vs. P.Jayachandran)

(v) 2013 (4) CTC 566 (Sri. Aurobindo Ashram Trust and Ors. Vs. S. Ramanathan and Ors.,)

(vi)MANU/TN/0966/2017 (Ottakoothar Charitable Trust and Ors. Vs. V. Deivasigamani and Ors.).”

All the aforesaid orders are based on the ratio laid down by the Hon'ble

Division Bench of the Madras High Court in R.Kannan Adityan Vs.

B.S.Adityan ((1996) 2 LW 364).

6.The decision rendered in R.Kannan Adityan Vs. B.S.Adityan

((1996) 2 LW 364) was questioned in Civil.Appeal.Nos.12915 - 20 of

1996 and decided on 16.04.2024 (B.S.Adityan Vs. Ramachandran

Adityan (2004) 9 SCC 720). The appeals were dismissed. However, in

the judgment it was observed that while some High Courts have taken the

view that an order of granting permission under Section 92 of CPC is an

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

administrative order, other Courts have taken the view that such an order

is liable to be judicially reviewed. The Hon'ble Supreme Court did not

endorse the ratio laid down in R.Kannan Adityan Vs. B.S.Adityan that

the order granting leave is administrative in character. On the other

hand, there is an observation in the judgment of Hon'ble Supreme Court

that in the normal course, if an appeal is filed against an order granting

permission to a party to file a suit under Section 92 of CPC, they would

not normally interfere with the same.

7.Swami Shivshankargiri Chella Swami Vs. Satya Gyan Niketan

(2017) 4 SCC 771 appears to strike a different note altogether. In that

case, the District Judge had granted leave under Section 92 of CPC. It

was questioned by filing revision petition under Section 115 of CPC.

The revision petition was allowed. The original applicants filed appeal

before the Hon'ble Supreme Court. The Hon'ble Supreme Court noted

that filing the plaint along with the leave application is a pre-requisite,

and since the plaint was not annexed, it held that the trial Court erred in

granting leave. The Hon'ble Supreme Court held that it was the statutory

duty of the Court to examine whether the plaint is annexed with

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

application under Section 92 and commented that the High Court also

erred in neglecting this fact. The order of the High Court was not set

aside while disposing of the civil appeal. The Hon'ble Supreme Court

was cognizant of the distinction between an administrative order and

judicial order. Since it was satisfied in the facts and circumstances of the

case that the allegations made by the appellants deserved to be

determined by way of evidence in a special suit under Section 92, for the

ends of complete justice, the appellants were granted liberty to move

appropriate application in accordance with law. It directed that the civil

Courts having jurisdiction to entertain any suit are expected to carefully

examine an application filed under Section 92 of CPC. A careful study of

this decision leads me to the irresistible conclusion that the Supreme

Court impliedly endorsed the maintainability of Civil Revision Petition

against an order granting leave under Section 92 of CPC. This is evident

from the fact that the order of the High Court setting aside the order

granting leave was not interfered with.

8.At least three other Hon'ble High Courts have taken a view

contrary to G.R.Govindrajulu case. The Kerala High Court in 2012 (2)

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

KHC 502 (Church of South India Vs. John), it was held that “to say

that the order allowing or declining leave under Section 92 of the Code

is an administrative order, which is not amenable to judicial review is

per se wrong”. When leave is granted, though such leave obtained is not

final and it is still open to challenge in the suit, the substantive rights of

the parties are being affected if not of the petitioners who seek such

leave, but, that of the adversary, which is called upon to face the

litigation, and, there is in fact an order deciding a case by the court which

is amenable to further challenge by way of revision or under Article 227

of the Constitution of India, as the case may be. It observed that the

grant of such leave under Section 92 CPC mechanically and solely based

on the allegations in the plaint without having any enquiry as to the real

object and purpose of filing the suit would have the consequence of

ripping open the insulation and protection given to the public trust from

being vexed and harassed by frivolous and vexatious suits.

9.The Karnataka High Court in Srimad Ujjaini Saddharma Vs.

Sri S S Patil (C.R.P.No.400 of 2021) expressly dissented from

G.R.Govindarajulu. It noted that the Division Bench decision in

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

R.Kannan Adityan Vs. B.S.Adityan was appealed to the Supreme Court

and it concluded that if the judgment of the Hon'ble Supreme Court is

read, it can be seen that the Supreme Court did not lay down any ratio

that an order on an application under Section 92 of CPC is administrative

in nature. The Hon'ble Karnataka High Court then took note of the

decision rendered in (2006) 7 SCC 452 (Vidyodaya Trust Vs Mohan

Prasad R & Others) and held that though in the aforesaid decision of the

Hon'ble Supreme Court the distinction between administrative order and

judicial order was not considered, it was held that revision is

maintainable under Section 115 CPC.

10.The Hon'ble Orissa High Court in 2023 (II) ILR-CUT 497

(Kalinga Institute of Mining Engineering and Technology Trust

(KIMET), Chhendipada, Angul and Ors. Vs. Bipin Bihari Behera and

Ors.) had taken the view that an order passed under Section 92(1) of

CPC is a judicial order.

11.The 7 Judges Bench of the Hon'ble Supreme Court in SBP &

Co Vs Patel Engineering Limited (2005) 8 SCC 618 held that the power

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

exercised by the Hon'ble Chief Justice of the High Court or the Hon'ble

Chief Justice of India under Section 11(6) of the Arbitration and

Conciliation Act, 1996 appointing an arbitrator is a judicial power and

not an administrative power. The majority Judges approvingly cited the

earlier decision reported in AIR 1965 SC 507 (Shankarlal Aggarwal and

Others Vs Shankar Lal Poddar & Others) to distinguish between an

administrative and judicial order. An administrative order would be one

which is directed to the regulation or supervision of matters as

distinguished from an order which decides the rights of parties or confers

or refuses to confer rights to property which are the subject of

adjudication before the Court. It was categorically held that in the case

of an administrative order, the discretion would involve purely subjective

consideration. If the discretion has to be exercised based on objective

considerations, it would be a judicial decision. The fact that the power is

wielded by a Court and that there is a lis involved are also relevant

considerations though not decisive. Applying the aforesaid tests, the

Hon'ble Supreme Court held that the power exercised under Section

11(6) of the Arbitration and Conciliation Act, 1996 is judicial and not

administrative. Though this decision has been statutorily superseded, the

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

propositions laid down therein still hold good vide (N.N.Global

Mercantile (P) Ltd Vs. Indo Unique Flame Limited & Others) (2023) 7

SCC 1.

12.Adopting the same approach, one can easily conclude that the

power under Section 92 of CPC is judicial and not administrative.

Firstly, the power is wielded by the civil Court. Obviously, there is a lis

involved. Secondly, the civil Court has to exercise its discretion on

objective grounds as the matter involves the rights of parties. The

Division Bench Judgment in R.Kannan Adityan was put to challenge

before the Hon'ble Supreme Court. Leave was granted and judgment was

pronounced in Civil Appeal. Applying the doctrine of merger, it may not

be appropriate to rely on the ratio laid down in the Division Bench

judgment when the Hon'ble Supreme Court did not approve the same.

On the other hand, the decisions rendered in (2006) 7 SCC 452

(Vidyodaya Trust Vs Mohan Prasad R & Others) and (2017) 4 SCC 771

(Swami Shivshankargiri Chella Swami Vs. Satya Gyan Niketan) clearly

indicate that revision petition against an order granting leave under

Section 92 of CPC is maintainable.

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

13.The Hon'ble Justice K.Puttaswamy (of Aadhar fame) in Church

of South India Trust Association Vs. Rev.D.I Ananda ((1980) SCC

OnLine Kar 218) observed as follows:

“13. An order refusing leave to two or more persons is appealable to the Court to which an appeal would lie from that Court (Vide Section 104(1)(ffa). But, an order granting leave, though not appealable, is revisable by this Court under Section 115 of the Code. An ultimate order made by the High Court in a proceeding under Section 92 of the Code, can be interfered by the Supreme Court either under Article 133 or under Article 136 of the Constitution as the case may be. An order that is subject to an appeal or revision, can never be said to be an administrative order. By any test, an order made under Section 92 of the Code is clearly a judicial order and the learned District Judge in holding to the contrary and dealing with the application on that basis, has committed an illegality or material irregularity affecting his jurisdiction.”

14.Unless it is held that an aggrieved party can question an order

granting leave by filing revision petition, a fundamental error committed

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

by the Court below cannot be corrected at the earliest stage. There is no

merit in the contention that a revocation petition can be filed later. Most

often leave petitions are disposed of after giving notice. In this case also

the respondents were put on notice and leave was granted only after

enquiry. I fail to understand as to how a petition for revoking leave can

be filed later before the same Court. The Hon'ble Division Bench in the

decision reported in AIR 1988 MADRAS 1 (S.Guhan Vs Rukmini Devi

Arundale) categorically held that in a suit under Section 92 CPC the

Trust is a necessary party and if it is not impleaded as a party to the

proceeding, the suit deserves to be dismissed. In the present case, Madha

Trust which is a necessary party had not been impleaded as a party. The

Hon'ble Kerala High Court in the decision reported in 2012 (2) KHC 502

(Church of South India Vs. John) held that the interest contemplated

under Section 92 of the Code must be a real, substantive and existing

interest in the particular Trust. Whether a person has got such an interest

to maintain an action under Section 92 of the Code seeking leave for

institution of such suit has to be determined on the basis of evidence and

also with reference to the allegations raised in the draft plaint produced

with the application of leave. The interest in the administration of the

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

charitable Trust must be of their own and not of some others (vide AIR

1924 PC 221(2). In the present case, the affidavit filed in support of

I.A.No.14 of 2015 seeking leave is bald. The Court below had

committed a basic error in overlooking these two aspects. The very

purpose of conferring supervisory jurisdiction under Article 227 of the

Constitution on the High Court is to correct the egregious errors

committed by the Courts below so that they can be kept within their

bounds. In this case, the learned trial Judge had observed that when the

Trust in question is a public Trust, any person who is having an interest

and anguish over the fair running of public Trust can institute a suit

under Section 92 of CPC. This is a clear misconception and

misapplication of the statutory provision. If such a grave error

committed by the Court below cannot be corrected in exercise of

revisional jurisdiction, then there is no purpose or meaning in conferring

revisional and supervisory jurisdiction on the High Court.

15.For these reasons, I have respectfully taken a contra stand and

hold that the order granting leave under Section 92 of CPC is a judicial

order and not an administrative order and that it is amenable to revisional

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

jurisdiction. I have not chosen to make a reference for constitution of a

larger bench only for the reason that the view I have taken is supported

by the approach of the Hon'ble Supreme Court. I also derive strength

from the fact that when G.R.Govindarajulu was decided, the judgment in

the appeal against R.Kannan Adityan had not been rendered. Secondly,

the test laid down in SBP & Co Vs Patel Engineering had not been

applied by any of my esteemed colleague Judges.

16.The order impugned in this Civil Revision Petition is set aside.

This Civil Revision Petition is allowed accordingly. Consequently,

connected miscellaneous petition is closed.




                                                                                         19.10.2024
                     Index     : Yes/No
                     Internet : Yes/No
                     NCC : Yes/No

                     PMU/MGA




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





                                                               G.R.SWAMINATHAN,J.


                                                                              PMU/MGA




                     To

                     The Principal District Judge,
                     Thanjavur.




                                                          C.R.P.(MD).No.808 of 2021 and





                                                                             19.10.2024


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