Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Madras High Court

K.A. Veeraraghava Tathachariar And ... vs R. Krishnasamy Thathachariar And Ors. on 23 March, 1908

Equivalent citations: (1910)20MLJ638

ORDER

1. 16th January 1908 This suit is brought under Section 539 and Section 30, Civil Procedure Code, for a declaration that a scheme of management of a temple is binding, and, in the alternative, for the settlement by the Court of a scheme and for the appointment, in the meanwhile, of a Receiver-

2. Though there are various allegations made against the Dharmakarthas, there is no application for their removal. At first, on the filing of the suit, an application was made for a Receiver pending the suit, and a Receiver was appointed temporarily until notice had gone to the defendants to show cause against the application. On the application coming on it was objected for the defendants that the Court had no jurisdiction under Section 503, Civil Procedure Code, to appoint a Receiver, as the temple property was not the subject of the suit or under attachment. The District Judge thereupon dismissed the application and this appeal is now brought against his order.

3. The subject of the suit is, a scheme for the management of the property of the temple and, in our opinion, the property of the temple is therefore the subject of the suit within the meaning of the words in Section 503, Civil Procedure, Code. The whole aim and object of the suit is to regulate the collection and distribution of the property of the temple and even though there is no application for the removal of the Dharmakarthas (in which case there can be no doubt that the Court would have power to appoint a Receiver pending the appointment of fresh Dharmakarthas to take charge of the property of the temple) the subject of the suit is the same in both cases, namely, the property of the temple.

4. In these circumstances we must set aside the order of the District Judge and adjourn the case for the question of the person to be appointed receiver to be heard and determined, till the 6th February. Costs will be reserved.

5. This appeal again coming on for hearing this t day after adjournment as per above order of the Court

6. The Court delivered the following JUDGMENT

7. We confirm the appointment of the Receiver. The appellants are entitled to costs in this and in the lower appellate Court.