Citation : 2026 Latest Caselaw 38 Mad
Judgement Date : 6 January, 2026
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on 08.10.2025
Pronounced on 06.01.2026
CORAM
THE HONOURABLE DR.JUSTICE R.N.MANJULA
A.Nos.342, 3095, 3096 & 3097 of 2025
in C.S.No.117 of 1973
A.No.342/2025
Mr.Chiranjeevi Matcha,
(Junior Family Member) Secretary and Correspondent,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021. ... Applicant
/vs/
1. R.V.Prasad
S/o. Mr.G.Rangaraju
No.5A, Devaki Nagar,
2nd Cross Street, Ponniamman Medu,
Chennai – 600 110.
2. Mr.Hemanthh Kumar Pitti,
Trustee – (Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
3. Dr.Matcha Vasantha Kumar
Trustee – (Junior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
4. Dr.P.Sudhakar,
Trustee – (Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
5. Mr.R.Sundararajan
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
Chartered Accountant, Trustee,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
6. Dr.K.Thiyagarajan
The Principal, Sir Theagaraya College,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021.
7. Mr.G.R.Shankar,
The Headmaster,
Sir Theagaraya College Higher Secondary School,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021. ... Respondents
Application is filed under Order XIV Rule 8 of O.S.Rules r/w. Section 92 and
Section 151 of C.P.C. to reject the application in A.No.6770/2024 in C.S.No.117 of
1973 as not maintainable.
A.No.3095/2025
Mr.Chiranjeevi Matcha, Trustee
(Junior Family Member) Secretary and Correspondent,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021. ... Applicant
/vs/
1. G.Ravichandra Babu,
S/o. G.Sreeramuthu,
89, GN Chetty Street, Aran,
Ponneri Taluk,
Tiruvallur District – 601 101.
2. Hemanth Matcha, Trustee,
(Senior Family Member),
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
3. Dr.Matcha Vasantha Kumar
Trustee – (Junior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
4. Dr.P.Sudhakar,
Trustee – (Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
5. Mr.R.Sundararajan
Chartered Accountant, Trustee,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
6. Dr.K.Thiyagarajan
The Principal, Sir Theagaraya College,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021.
7. Mr.G.R.Shankar,
The Headmaster,
Sir Theagaraya College Higher Secondary School,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021. ... Respondents
Application is filed under Order XIV Rule 8 of O.S.Rules r/w. Section 92 and
Section 151 of C.P.C. to reject the application in A.No.2187/2025 in C.S.No.117 of
1973 as not maintainable.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
A.No.3096/2025
Mr.Chiranjeevi Matcha, Trustee
(Junior Family Member) Secretary and Correspondent,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021. ... Applicant
/vs/
1. G.Ravichandra Babu,
S/o. G.Sreeramuthu,
89, GN Chetty Street, Aran,
Ponneri Taluk,
Tiruvallur District – 601 101.
2. Hemanth Matcha, Trustee,
(Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
3. Dr.Matcha Vasantha Kumar
Trustee – (Junior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
4. Dr.P.Sudhakar,
Trustee – (Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
5. Mr.R.Sundararajan
Chartered Accountant, Trustee,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
6. Dr.K.Thiyagarajan
The Principal, Sir Theagaraya College,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
7. Mr.G.R.Shankar,
The Headmaster,
Sir Theagaraya College Higher Secondary School,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021. ... Respondents
Application is filed under Order XIV Rule 8 of O.S.Rules r/w. Section 92 and
Section 151 of C.P.C. to reject the application in A.No.2188/2025 in C.S.No.117 of
1973 as not maintainable.
A.No.3097/2025
Mr.Chiranjeevi Matcha, Trustee
(Junior Family Member) Secretary and Correspondent,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021. ... Applicant
/vs/
1. G.Ravichandra Babu,
S/o. G.Sreeramuthu,
89, GN Chetty Street, Aran,
Ponneri Taluk,
Tiruvallur District – 601 101.
2. Hemanth Matcha, Trustee,
(Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
3. Dr.Matcha Vasantha Kumar
Trustee – (Junior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
4. Dr.P.Sudhakar,
Trustee – (Senior Family Member),
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
5. Mr.R.Sundararajan
Chartered Accountant, Trustee,
Theagaraya Chetty Educational Institutions Managing Committee,
Old Washermenpet, Chennai – 600 021.
6. Dr.K.Thiyagarajan
The Principal, Sir Theagaraya College,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021.
7. Mr.G.R.Shankar,
The Headmaster,
Sir Theagaraya College Higher Secondary School,
Ex-officio Trustee of Theagaraya College Educational Institutions,
Old No.345, New No.1047, T.H.Road,
Old Washermenpet, Chennai – 600 021.
8. P.Kumaraswamy,
S/o. Munuswamy Chetty,
Old No.159/1, New No.6,
Sanjeevarayan Koil Street,
Old Washermanpet,
Chennai – 600 021.
9. Tahsildar,
Office of the Tahsildar,
Tondiarpet Circle, Chennai. ... Respondents
Application is filed under Order XIV Rule 8 of O.S.Rules r/w. Section 92 and
Section 151 of C.P.C. to reject the application in A.No.2189/2025 in C.S.No.117 of
1973 as not maintainable.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
In all cases:
For Applicant : Mr.B.Ravi
For Respondents : Mr.D.Nagasaila for R1
COMMON ORDER
A.No.342/2025 is filed to reject the application in A.No.6770/2024 in
C.S.No.117 of 1973, as not maintainable.
A.No.3095/2025 is filed to reject the application in A.No.2187/2025 in
C.S.No.117 of 1973, as not maintainable.
A.No.3096/2025 is filed to reject the application in A.No.2188/2025 in
C.S.No.117 of 1973, as not maintainable.
A.No.3097/2025 is filed to reject the application in A.No.2189/2025 in
C.S.No.117 of 1973, as not maintainable.
2. A third party who is the first respondent in A.No.342 of 2025 has filed an
application in A.No.6770 of 2024 seeking the relief of amending the Scheme for
composition of the Trust of Theagaraya Chetty Educational Institutions (hereinafter
referred to as “the Trust) by including the Old Boys (Graduate Constituency) in the
Trust. This application in A.No.342 of 2025 has been filed by the Managing
Committee of the Trust challenging the maintainability of the very application in
A.No.6770/2024.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
3. An another third party applicant who is the first respondent in
A.No.3096/2025 has filed an application in A.No.2188/2025 by seeking the
amendment of the Scheme by inserting provisions for appointment of independent
authority to ensure that the names and addresses of all the family members
constituency of the Trust and communicate it to all the family members at the
conclusion of each terms of such Trustees and for appointment of independent
authority to oversee the nomination process for the selection of four family members
in accordance with the Scheme and in the event of disagreement, to give power to the
independent authority to conduct election among the eligible family members to select
the family representatives and to increase the number of non-family Trustees from the
existing 2 to at least 5 non-family Trustees (excluding ex-officio members), by
appointing independent professionals such as Engineers, Lawyers, Bankers, Financial
Experts, Economists, Entrepreneurs, Bureaucrats, Retired Judges and Industrialists as
Trustees of the Trust.
4. The Secretary and Correspondent of the Trust has filed an Application in
A.No.3096/2025 challenging the maintainability of the same. But the very same
applicant has filed another application in A.No.2188/2025 seeking for the relief of
appointment of independent Auditor to conduct a forensic audit of the finances and all
assets, movable and immovable of the Theagaraya Chetty Educational Institutions,
Management and impose a surcharge of any individuals found in misappropriation.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
5. The Secretary and Correspondent of the Trust has filed an application in
A.No.3095/2025 challenging the maintainability of the application filed in
A.No.2187/2025. The very same third party applicant who is the first respondent in
A.No.3097/2025 has filed an application in A.No.2189/2025 to direct the Tahsildar to
restore the patta in respect of 5.6 grounds in R.S.No.1868/2018 to the name of the
Thiyagaraya Chetty Institutions and Managing Committee. The Secretary and
Correspondent of the Trust has filed an application in A.No.3097/2025 challenging the
maintainability of the very same application.
6. Since all three applications have been filed by the applicant Trust with regard
to the maintainability of three applications filed by the third parties seeking the relief
of amending the Scheme and other reliefs, all these applications have been taken up
together for hearing.
7. Heard Mr.B.Ravi, the learned counsel for the applicant and Mr.D.Nagasila,
the learned counsel for R1.
8. Before adverting into the merits of these applications, a short background of
the present Scheme under which the functions of the Trust is being carried out, needs
to be given.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
9. After the constitution of the trust and appointment of the trustees, an Original
Petition had been filed in O.P.No.235/1931to approve the trustees appointed. On
26.11.1931 a Scheme has also been made by an another order by filling up the
vacancies in the Board of Trustees. The functions of the Trust were carried out well
and its objects were fulfilled without any complaints.
10. In the year 1973, a few persons who claim to be the old students of the
college of the Thiagaraya Chetty Educational Institutions, have filed a suit for
declaration that the Scheme already framed and modified later, was null and void and
to frame a fresh Scheme. The above suit was disposed by Hon’ble Sethuraman.J, by
holding that the earlier Scheme was invalid. After calling for a draft Scheme and
hearing, a decree was passed by settling a Scheme. Original Side Appeals have been
filed challenging the said judgment in O.S.A.Nos.81 & 82 of 1974 before the Division
Bench. The appeals have been allowed and the Scheme framed by Hon’ble
Sethuraman.J was set aside and the earlier Scheme was restored by holding that the
original Scheme was not hit by Section 92 (2) C.P.C. The judgment of the Division
Bench was challenged by way of filing Special Leave Petition in SLP (Civil) Nos.811
& 812 of 1975 before the Hon’ble Supreme Court and in which a settlement has been
arrived and a fresh Scheme has been framed. Thereafter, the Board of Trustees have
also been appointed and they have framed the By-Laws and Regulations of the Trust.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
11. In the year 2005, one of the family members of the Founder Trustee, has
filed an application in A.No.2949/2005 seeking an amendment to the Scheme by
offering certain suggestions. Another application has been filed in A.No.307/2004 by
one of the trustee who is selected from the old student constituency. When those two
applications are pending, an another application has been filed in A.No.3398/2005 in
C.S.No.117/1973 seeking for appointment of an Advocate Commissioner for the
interim management of the institution by stating that the Committee of Management
has been completely paralyzed and that there are lot of inter se disputes among the
trustees themselves. The above application has been dismissed on 25.01.2006. The
said order has been challenged by way of preferring an appeal in O.S.A.No.49/2006
and in which a Joint Memo of Compromise has been filed. As per the terms of
compromise, an order has been passed on 06.07.2006 by the First Bench of the High
Court on 06.07.2006. An interim Administrator has been appointed as per the above
order and he has filed a draft amended Scheme. The appeal has been disposed on
18.08.2007 by setting out the composition of trustees. Since the application filed
earlier for amending the Scheme in A.No.2949/2005 was pending and prayers were
made before the First Bench itself to hear the above application in A.No.2949/2005,
the First Bench taken up the above application also, but later the same was sent back to
the learned Single Judge with a direction to publish the draft a Scheme by inviting
objections, if any.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
12. The objections and suggestions made by certain parties have been heard and
after hearing all the parties, the draft Scheme has been modified and finally a Scheme
has been settled. While passing such order, observations have been made that the old
students have frustrated the seamless functions of the Trust by dragging the trust into
various litigations. It is also observed that the old students can contribute to the
welfare of the students of the colleges and schools of the Trust by undertaking various
activities other than being a part of the Board of Trustees. Consequently, in the order
dated 20.06.2008 made in A.No.2949/2005, the accommodation given for the old boys
constituency in the Board of Trustees has been scrapped. In fact in the order dated
20.06.2008 detailed reasons have been stated for removing the old boys constituency
from the composition of the Board of Trustees. In the order passed in A.No.2949/2005
was also taken on appeal in O.S.A.Nos.299, 296 & 319/2008 & 350 and 315 / 2009
before the Division Bench. All the said appeals except O.S.A.No.315/2009 were
dismissed. O.S.A.No.315/2009 has been disposed in accordance with the observations
made in Paragraph No.39 of the above judgment. In fact, in paragraph No.39 of the
above judgment, it has been observed that O.S.A.No.315/2009 have nothing to do with
the Trust and the relief claimed by the appellant in O.S.A.No.315/2009 is dependent
upon the result of the other suit pending in C.S.No.893/2007. As such, the Scheme
framed by Hon’ble Ramasubramaniam.J in A.No.2949/2005 has been upheld by the
Division Bench without any modification.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
13. One of the appellants who had filed an appeal in O.S.A.No.319/2008 has
challenged the order of dismissal by way of preferring a Special Leave Appeal in SLA
(Civil) No.22289/2010 and the appeal was also dismissed. After the fresh Scheme has
been settled in A.No.2949/2005 on 20.06.2008, there were no complaints in respect of
the functions of the Trust.
14. The application in A.No.6770/2025 filed by the applicant Mr.R.V.Prasad, is
to amend the Scheme. He has made several allegations in respect of the functions of
the Board of Trustees and stated that their functions are prejudicial to the interest of the
Trust and Educational Institutions run by it. The Trust has filed an application
challenging the maintainability of the application filed to amend the Scheme in respect
of composition of the Trust. The Old Boys Constituency which has been removed by
listing various reasons in the earlier order dated 20.06.2008, is now sought to be
restored.
15. It is alleged by the applicant Trust that the above application itself is not
maintainable because it does not come under Section 92(1) C.P.C. and that placing Old
Boys in the composition of Board of Trustees, has already been found to be
detrimental to the interest and functions of the Trust and that the application has not
been filed in accordance with Section 92 C.P.C. The applicant who has filed the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) application to amend the Scheme, himself, is an agent who has collected money from
the Lecturers and who is facing a complaint on this nature. The pre-requisite to comply
Section 92(1) C.P.C. for the purpose of filing an application is applicable only for the
purpose of laying a suit. In fact, the present Scheme itself is a modified one and it is an
offshoot of the order passed in A.No.2949/2005 dated 20.06.2008. The application in
A.No.2949/2005 has been filed to amend the earlier Scheme. Hence, the subject Trust,
whose composition of Trustees and the functions of the Trust are in accordance with
the redrafted and settled Scheme made vide an order made in A.No.2949/2005, cannot
strictly say that an application filed to amend the decree should be construed as a suit
in order to mandate a prior permission under Section 92(1) C.P.C. Various judgments
cited by the applicant with regard to the maintainability of the application amending
the Scheme, is only in respect of filing the suit and not the application seeking
modification for the Scheme already formulated and implemented.
16. The new Scheme settled by Hon’ble Single Judge Ramasubramaniam.J, as
he then was, vide an order dated 20.06.2008 itself has been made only in an
application filed to amend the Scheme. However, the very same issue of allowing the
representation for the Old Boys (Graduate Constituency) in the Board of Trustees has
been a point taken up for consideration in the order dated 20.06.2008. Even though the
applicant in A.No.6770/2004 has made various allegations against the Trust in respect
of its certain functions, the ultimate relief claimed by him is to amend the Scheme by
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) way of reintroducing the slot for the Old Boys (Graduate Constituency) in the Board of
Trustees. The prayer in A.No.6770/2004 is in such a fashion that the various functions
of the Trust which are alleged to have been carried out in an irregular and self-centered
manner can be rectified only if the old boys are allowed to take part in the managing
committee. The other reliefs sought is for the interim orders for appointing the receiver
and to restrain the respondents from using the funds of the Trust.
17. The main relief sought by the applicant in A.No.6770/2024 is only to
accommodate the Old Boys (Graduate Constituency) in the composition of the Board
of Trustees. In fact, the applicant is an old boy of the College and he has worked in the
college for several years and retired. The applicant has filed the application only after
he has retired from the service. He has stated that after receiving the legal notice issued
to him on 08.06.2024 & 24.08.2024, the Secretary and the Correspondent called him
and agreed to modify the composition of Board of Trustees by providing
representations for the old boys in the Board of Trustees, but it was not done.
18. The evil consequences of accommodating the old boys in the constituency
has been well elaborated in the earlier orders. As the inclusion of the old boys
constituency proved to be a failure and the resurrection of the trust could be made only
by removing the old boys constituency and reconstituting the trust, it is not worth to
consider the proposal for reintroducing the old boys constituency. The Graduate
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) Constituency does not exclude the persons who have been graduated from the
education institutions run by the subject Trust. Even though there is no specific
reservation given to the Old Boys in the composition of the Board of Trustees, by
virtue of their graduation, they are also eligible to be appointed as trustees against the
Graduate Constituency.
19. All the allegations appear to have been made by the applicant only to compel
the respondent to reintroduce the old boys constituency in the composition of the
Board of Trustees. In the prayer made in the application, the applicant has made his
intention very clear that his intention is to bring back the old boys in the composition
of the Board of Trustees. In fact, that was exactly the issue that has surfaced during the
earlier action when the Scheme was modified through an order dated 20.06.2008. The
object of making the allegations by the applicant is clear from the prayer he made in
the application.
20. Though the application is maintainable to modify the Scheme for acceptable
reasons by way of filing application without obtaining prior permission as
contemplated under Section 92 C.P.C., the applicant has raised the very same issue
which has been already settled at rest by the earlier order of the same Court in
A.No.2949/2005. The order excluding the Old Boys Constituency from the
composition of Board of Trustees did not prevent them from taking up all welfare
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) measure in the interest of the student community. But the applicant appears to be
having an eye on the chair of the Board of Trustees rather than undertaking any
welfare activities as suggested by this Court in the earlier order dated 20.06.2008.
21. It is true that anyone who has an interest can file an application to amend the
Scheme.But the person who seeks the amendment should have a genuine interest and
the amendment cannot be sought for any self-serving reasons. In fact in the modified
Scheme itself there is a provision given for amending the Scheme and it states about
the modalities under which the work can be carried out.
“VII. AMENDMENT TO THE Scheme:
Any amendment to or modification, of this Scheme can be effected only by the High Court of Madras on filing an appropriate petition with notice to all the Trustees and no amendment can be carried out without following the said procedure and the High Court approving such amendment or modification.”
22. So it cannot be said that the application to amend the Scheme is not
maintainable. The very same issue of accommodating the old boys in the managing
committee has been settled already and the prayer made in A.No.6770/2024 is to
introduce the Old Boys Constituency in the Board of Trustees.
23. In the earlier round of litigation in respect of amending the Scheme for the
Trust has culminated in an order resettling the scheme and how the functions of the
Board got paralysed and the interim Administrator who is a retired High Court Judge,
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) has also not been treated respectfully by the old boys. The very object of the Scheme
itself is to see that the functions of the public Trust is being carried out peacefully and
the institutions run by the Trust do immense service of imparting education to the
students in fulfilling the purpose and objects of the Trust.
24. The application in A.No.6770/2024 invites the court to redo the earlier
exercise which has been settled at rest. The issue of inclusion of the old boys in the
composition of Board of Trustees, cannot be allowed to be raised once again, by
painting a different colour to the contents of the application. The intention of the
applicant is patent explicit in the prayer made in his application. As the above issue has
already been settled after an elaborate hearing and consideration, the application filed
to achieve the very same purpose of bringing back the Old Boys in the Managing
Committee cannot be allowed to be maintained just in order to waste the time of the
Court. Hence the application in A.No.6770/2024 is liable to be dismissed and the
application in A.No.342/2025 deserves to be allowed.
25. The applications in A.Nos.2188 & 2187 /2025 have been filed seeking the
following reliefs:
A.No.2188/2025:
“ a) to appoint an independent authority to ensure that the names and address of all family members are duly recorded and periodically updated by the Trustees. The independent authority shall further ensure that the information pertaining to
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) the Scheme, as framed by the Hon’ble High Court, is duly communicated in writing to all family members at the conclusion of each term of office of the Trustees.
b) The independent authority shall oversee the nomination process for the selection of four family members in accordance with the existing Scheme. In the event that a consensus is not reached, the independent authority shall conduct an election among the eligible family members to select the said four family representatives.
c) to increase the number of non-family trustees (excluding ex-officio members from the existing two to at least five, by appointing independent professionals such as lawyers, engineers, bankers, financial experts, economists, entrepreneurs, academicians, retired judgments, bureaucrats, and industrialists as trustees of the Theagaraya Chetty Educational Institutions Managing Committee, as the inclusion of such independent professionals will ensure a balanced and effective governance structure within the Trust.
A.No.2187/20225:
a) To amend the Scheme by appointing an independent auditor to conduct a forensic audit of the finances and all assets movable and immovable of the Theagaraya Chetty Educational Institutions Managing Committee and impose a surcharge on any individuals found guilty of financial and other misappropriation.”
26. In the affidavit filed in A.No.2188/2025, the applicant has made various
allegations and stated that there are various malfunctions in the Trust. Even the above
reliefs are made to effect changes in the constituency of the Board of Trustees but not
specifically to include of the old boys constituency. In the application filed by the
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) Managing Committee challenging the maintainability of this application, it has been
stated that no permission has been sought under Section 92(1) C.P.C.
27. It is reiterated that no permission needs to be obtained under Section 92(1)
C.P.C. and the amendment to the Scheme can be made by way of filing an application.
In the affidavit filed in A.No.2188/2025 it is seen that the applicant has served as
Principal of the College and he has been the ex-officio member of the Managing
Committee at some point of time. His close association with the Trust and relative
functions cannot be denied. He has also alleged that the terms of the Scheme are
violated and the public interest is being defeated and some mischievous activities are
committed by some of the family Trustees. The preliminary objection raised by the
Trust by way of filing the application challenging the maintainability has the counter
allegations as against the applicant. The merits of these allegations can be evaluated
only when the very application in A.No.2188/2025 is taken up for hearing.
28. Though the applicant cannot be allowed to reintroduce the Old Students
Constituency by way of seeking amendment to the Scheme, in view of the very same
issue has already been dealt, the other relief seeking modification of the Scheme can
still be considered, in the event of the applicant proving the allegations of malfunctions
or wrongful acts made by him against the Managing Committee and that the existing
Scheme is not sufficient enough to address these issues. Hence, I do not find any
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) reason to reject this application at the threshold stage without making any enquiry with
regard to the allegations made therein. Hence, the applications in A.Nos.3095 &
3096/2025 challenging the maintainability of A.Nos.2187 and 2188/2025 are liable to
be dismissed.
29. The application in A.No.2189/2025 has been filed to direct the Tahsildar to
register patta in respect of the subject property in the name of the Theagaraya Chetty
Educational Institutions and Managing Committee. It is submitted by the learned
counsel for the applicant that the order of the Tahsildar can be challenged only before
the Revenue Divisional Authorities and not by way of preferring this application. The
rest of the objections on which the application in A.No.3097/2025 filed challenging the
maintainability, are the very same points raised in the other applications. As the relief
sought in this application depends upon the merits of the outcome of the other
applications in A.Nos.2187 & 2188 of 2025, this application in A.No.2189 of 2024 is
prematured one and the possibility for the cause of action of this nature depends only
on the result of the other two applications filed by the very same applicant in
A.No.2187 & 2188 of 2025. The application in A.No.2189/2025 is a prematured one
and the relief sought in this application is of such a nature as though it might give raise
to the cause of action of the suit against the Government Authorities. The party
aggrieved ought to have filed a Revenue Appeal challenging the orders of the Tahsildar
with regard to the alleged patta transfer. The applicant cannot be allowed to raise such
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) a kind of relief by circumventing the due procedure and that too, before the main
allegations made by him against the Trust, are proved to be true and that he has filed
these applications only out of genuine interest over the functions and objects of the
Trust. So, the other application in A.No.3097/2025 deserves to be allowed and
A.No.2189/2025 is liable to be dismissed.
30. In the result, the applications in A.Nos.342 & 3097/2025 are allowed and in
consequent to that the applications in A.Nos.6770/2024 & 2189/2025 in
C.S.No.117/1973 are dismissed and the applications in A.Nos.3095 & 3096/2025 are
dismissed. No costs.
06.01.2026
Index: Yes / No
Speaking Order / Non-speaking order
Neutral Citation : Yes / No
bkn
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm ) DR.R.N.MANJULA, J.,
bkn
A.Nos.342, 3095, 3096 & 3097 of 2025
06.01.2026
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 06:40:33 pm )
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!