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

Sankaramoorthy vs S.Lingam ... 1St
2025 Latest Caselaw 5534 Mad

Citation : 2025 Latest Caselaw 5534 Mad
Judgement Date : 25 August, 2025

Madras High Court

Sankaramoorthy vs S.Lingam ... 1St on 25 August, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
                                                                                          W.A(MD)No.2435 of 2025

                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED : 25.08.2025

                                                           CORAM:

                              THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                                              AND
                                  THE HONOURABLE MR.JUSTICE G.ARUL MURUGAN

                                              W.A(MD)No.2435 of 2025
                                                       and
                                         C.M.P(MD)Nos.13942 & 13943 of 2025

                Sankaramoorthy                                                   ... Appellant/4th Respondent

                                                                Vs.

                1.S.Lingam                                                      ... 1st Respondent/Petitioner
                2.The District Collector,
                  Tirunelveli,
                  Tirunelveli District.
                3.The Revenue Divisional Officer,
                  Tirunelveli,
                  Tirunelveli District.
                4.The Tahsildar,
                  Radhapuram Taluk,
                  Tirunelveli District.                                         ... Respondents 2 to 4/
                                                                                    Respondents 1 to 3


                PRAYER: Writ Appeal filed under Clause XV of the Letters Patent Appeal, to
                set aside the order dated 07.08.2025 in W.P(MD)No.21750 of 2025.



                1/5




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 26/08/2025 03:32:25 pm )
                                                                                             W.A(MD)No.2435 of 2025

                                           For Appellant            : Mr.K.Sivabalan
                                                                     for M/s.Aran Legal Consultancy
                                           For R1                   : Mr.S.Balaji
                                           For R2 to R4             : Mr.M.Sarangan
                                                                      Additional Government Pleader

                                                              JUDGMENT

(Judgment of the Court was made by S.M.SUBRAMANIAM, J.)

The intra Court appeal has been instituted to assail the writ order dated

07.08.2025 in W.P(MD)No.21750 of 2025.

2. The fourth respondent in the writ petition is the appellant before this

Court. The first respondent filed a writ petition seeking a direction to the first

respondent to initiate action against the fourth respondent for excommunicating

the writ petitioner and Vagaiyaras from participating in Muthalamman Temple

festival. Admittedly, the Muthalamman Temple is a private Temple and not

falling under the control of the HR & CE Department. In respect of a private

Temple and its affairs, no writ petition is entertainable under Article 226 of the

Constitution of India.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 03:32:25 pm )

3. The learned Additional Government Pleader appearing for the

respondents 2 to 4 would brought to the notice of this Court that civil suits have

already been instituted between the parties in O.S.No.206 of 2025 and O.S.No.109

of 2003. Both the suits were disposed of. While so, the writ petition is not

maintainable and the parties have to resolve the issues by approaching the

competent civil Court of law.

4. With these observations, the order of the writ Court dated 07.08.2025

is set aside and the writ appeal is allowed. No costs. Consequently, connected

miscellaneous petitions are closed.





                                                                            (S.M.S., J.) & (G.A.M., J.)
                                                                                       25.08.2025
                NCC           : Yes / No
                Index         : Yes / No
                am









https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 26/08/2025 03:32:25 pm )




                To


                1.The District Collector,
                  Tirunelveli,
                  Tirunelveli District.

                2.The Revenue Divisional Officer,
                  Tirunelveli,
                  Tirunelveli District.

                3.The Tahsildar,
                  Radhapuram Taluk,
                  Tirunelveli District.









https://www.mhc.tn.gov.in/judis             ( Uploaded on: 26/08/2025 03:32:25 pm )




                                                                            S.M.SUBRAMANIAM, J.
                                                                                               AND
                                                                            G.ARUL MURUGAN, J.
                                                                                                 am









                                                                                          25.08.2025









https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/08/2025 03:32:25 pm )

 
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