Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C.Senthilvel Vs. E.S.Natarajan & Ors. [2008] INSC 1110 (14 July 2008)
2008 Latest Caselaw 613 SC

Citation : 2008 Latest Caselaw 613 SC
Judgement Date : Jul/2008

    

C. Senthilvel Vs. E. S. Natarajan & Ors. [2008] INSC 1110 (14 July 2008)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4373 OF 2008 (Arising out of S.L.P. (C) No.16086 of 2007) C. Senthilvel ...Appellant(s) Versus E.S. Natarajan and Ors. ...Respondent(s) O R D E R Leave granted.

Heard learned counsel for the parties.

The Trial Court, by its order dated 16th April, 2007, directed appointment of the appellant as a Member of the Anbanathapuram Vahaira Charities Education Committee (for short, AVC Education Committee) for a period of six years from the date of the order in the vacancy caused due to the expiry of the term of a Member of the AVC Education Committee on 8th January, 2007. Against the said order, two writ applications were filed before the High Court, out of which one was dismissed whereas another was allowed and the impugned order passed by the Trial Court has been set aside. Against the impugned order, present appeal has been filed by special leave.

In the impugned order it has nowhere been stated that there was any error apparent on the face of the record. It appears that the High Court in exercise of writ jurisdiction ....2/- -2- has re-appreciated the entire matter and substituted its own findings which is ordinarily not permissible under law. Nowhere it has been recorded in the impugned order that the finding recorded by the Trial Court in its order is perverse. This being the position, in our view, the High Court was not justified in interfering with the impugned order passed by the Trial Court.

Accordingly, the appeal is allowed, impugned order passed by the High Court is set aside and the same passed by the Trial Court is restored.

......................J. [B.N. AGRAWAL]

......................J. [G.S. SINGHVI]

New Delhi, July 14, 2008.

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