Madras High Court
R.Prakash vs The Govt.Of Tamil Nadu on 16 March, 2016
Bench: S.Manikumar, C.T.Selvam
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 16.03.2016
CORAM
THE HONOURABLE Mr.JUSTICE S.MANIKUMAR
and
THE HONOURABLE Mr.JUSTICE C.T.SELVAM
Writ Petition(MD)No.1371 of 2016
and
WMP(MD)No.1148 of 2016
R.Prakash ... Petitioner
Vs
1.The Govt.of Tamil Nadu,
rep.by The Chief Secretary,
Secretariat, Chennai-600 009.
2.The Govt.of Tamil Nadu,
rep.by the Secretary - Revenue,
Department of Revenue,
Secretariat, Chennai-600 009.
3.The Chairman cum Managing Director,
TANGEDCO , (Previously TNEG),
Govt.of Tamil Nadu,
144, Anna Salai, Chennai-600 002.
4.The District Collector,
Thanjavur District Collectorate,
Thanjavur-613 001.
5.The District Collector,
Thiruvarur District Collectorate,
Thiruvarur-610 004.
6.The District Collector,
Nagapattanam District Collectorate,
Nagapattanam-611 003.
7.The Inspector General of Police,
Central Zone, Trichy-620 020.
8.The Inspector General of Registration,
Department of Registration,
Government of Tamil Nadu, Santhome,
Chennai-600 028.
9.The Superintendent of Police,
Thanjavur District, Thanjavur-613 001.
10.The Superintendent of Police,
Thiruvarur District,
Thiruvarur-6100 004.
11.The Superintendent of Police,
Nagapattinam District,
Nagapattinam-611 003.
12.The District Revenue Officer,
.The Superintendent of Police,
Thanjavur District,
Thanjavur-613 001.
13.The District Revenue Officer,
Thiruvarur District,
Thiruvarur-6100 004.
14.The District Revenue Officer,
Nagapattinam District,
Nagapattinam-611 003.
15.The Tahsildhar,
Kumbakonam Taluk,
Thanjavur District,
Kumbakonam-612 001.
16.The Tahsildhar,
Mannargudi Taluk-614 001,
Thiruvarur District.
17The Tahsildhar,
Kudavasal Taluk-612 601,
Nagapattinam District.
18.The Sub-Registrar,
Joint 1 Kumbakonam,
Thanjavur Registration District,
Kumbakonam-612 001.
19.The Sub-Registrar,
Kudavasal-612 601,
Thiruvarur District.
20.The Sub-Registrar,
Mannargudi-614 001,
Nagapattinam District.
21.The Commissioenr,
Municipal Administration,
Govt.of Tamil Nadu,
Ezhilagam, Chepauk,
Chennai-600 005.
22.The Commissioner,
Kumbakonam Municiplaity,
Kumbakonam-612 001.
23.The Deputy Superintendent of Police,
Kumbakonam Taluk,
Kumbakonam-612 001.
24.The Inspector of Police,
East Police Station,
Kumbakonam-612 001.
25.V.Uma ... Respondents
Writ petition filed under Article 226 of the Constitution of
India, praying for issuance of a Writ of mandamus, directing the respondents
to consider petitioner's representations, dated 21.11.2015 & dated 28th Feb.
2014, to various authorities,
a) Ordering the respondents herein not to allow any mutation or
change or records in 3rd parties name,
b) Consequently not to grant any building approval plans and
c) Consequently not to grant any EB Connections
d) Consequently, take police action on the various police complaints
lodged online, emails to CM cell, Police and other authorities to take
criminal & civil actions on the wrong doers, requesting for restoring back
properties of the Trusts names to its original position in the documents and
thus only to allow any change into the respective trust's original names as
per the parent Trust Deeds,
e)Consequently, ordering the above respondents to form a Special
Investigation Team for taking criminal action and to provide Police
Protection to the Heritage Buildings and properties and beneficiaries with
providing police Booth at this Agragharam permanently to these Trusts and
arranging to compensate for the financial and physical loses of various
trusts properties, defaming its name & fame and pass suitable such orders by
providing opportunity to the petitioner in accordance with law
f)Consequently, to form a computerised foolproof system to have a
control over the mutation or registration or granting of any plan approvals
or any such alienation activities to be prevented by the system similar to
the Banking systems in the public sector and to have a link to the Income tax
department also to check for the black money laundering.
!For Petitioner : Party-in-person
^For Respondents : Mr.N.Manohar,
1,2, 4 to 24 Spl.Govt.Pleader.
For Respondent-25 : Mr.G.Gomathi Sankar
:O R D E R
(Order of the Court was made by S.MANIKUMAR, J) Petitioner, claiming himself to be one of the beneficiaries of several Trusts, founded by his forefathers, namely Late K.R.Raghunatha Rao and Late K.R.Ramachandra Rao and a practising lawyer in the Madurai Bench of Madras High Court and in the Courts at Kumbakonam, has sought for issuance of a mandamus, directing the respondents, numbering 25, to consider his representations dated 28th Feb. 2014 and 21.11.2015 and take suitable action and also directing them (i) not to allow any mutation or change of records in 3rd parties' name, (ii) not to grant any building approval plans;
(iii) not to grant any EB Connections; (iv)to take police action on the various police complaints, lodged on-line, e-mails to the CM cell, Police and other authorities, made against the wrong doers, (v) to form a Special Investigation Team for taking criminal action and to provide Police Protection to Heritage Buildings and properties and also to the beneficiaries of the Trust, by providing a permanent police Booth at Krishna Rao Agragharam, and arranging to compensate financial and physical losses of various trusts properties, and (vi) to form a computerised foolproof system to have a control over the mutation or registration or granting of any plan approvals or any such alienation activities, to be prevented by the system, similar to the Banking systems in public sector and to have a link to the Income tax department also to check for the black money laundering.
2.According to the petitioner, he is residing at "Rayyar Bungalow", Door Nos.1 to 4, Krishna Rao Agragharam (Private), Kumbakonam-612
001. Prior to 1954, the above properties were private properties of his ancestors. His forefathers, namely Late K.R.Raghunatha Rao & Late K.R.Ramachandra Rao, were great philanthropists and since they were issueless, they adopted their three elder sisters and their issues and made their male children as trustees for their properties, which were dedicated through various Trust Deeds, endowed with specific obligations. The abovesaid founder trustees dedicated a large extent properties to various trusts and a prime trust being Sri Lakshi Narashima Swamy Pooja Dharmam Private Trust @ Sri Lakshmi Narashima Swamy Private Trust, was created on 26.11.1954 and registered at Sub-Registrar's Office, Kumbakonam, as Document No.1676. They also dedicated properties bearing Door Nos.2 and 3 of Krishna Rao Agraharam to their family ancestor's Deity Sri Lakshmi Narashima Swamy. On the same day, they created another Trust, in the same name, and dedicated several acres of lands to the above Trust, registered at Sub-Registrar's Office, Kudavasal Taluk.
3.After the demise of K.R.Raghunatha Rao, his younger brother K.R.Ramachandra Rao, through his registered Will, dated 20.04.1965, dedicated several private properties to the Trusts already created, jointly by him and his elder brother, including the property at Door No.1, Krishna Rao Agraharam, with holistic gardens, comprised in Block No.I, Ward No.3, in Survey Nos.1 to 29, Kumbakonam Taluk Town and Munsifi.
4.After the demise of K.R.Ramachandra Rao, one S.Devaji Rao assumed office. Devaji Rao also died on 07.l01.1972. Prior to his demise, Devaji Rao, who is none other than the maternal grandfather of the petitioner, in 1969, through a registered Will, nominated his only son D.Ranga Rao, a successor Trustee for all the trustees. Due to his incapacity to manage the trusts, he was made as a scapegoat by land grabbers to enter into agreement for sale of the trust properties. When the said D.Ranga Rao, approached the pontiff of Swamiji Uttaradi Mutt, the said pontiff agreed to take over the management of the trusts but without any litigation. But, many litigations were pending due to the illegal agreement for sale. In the meantime, the agreement for sale, entered into by D.Ranga Rao with the land grabbers got lapsed.
5.While arranging to give back the trusteeship to D.Ranga Rao, the then Swamiji of Uttaradi Mutt became Brindavana near Bengaluru in 1997 and the present pontiff of Uttaradi Mutt, by name Sri Sathya Athma Theerthar, has been nominated, as the trustee of all the trusts, created by the petitioner's forefathers. The petitioner claims that the nomination of pontiff Sri Sathya Athma Theerthar was against the parent trust deeds. Thereafter, land grabbers started to give troubles and by obtaining power deeds from the present pontiff of Uttaradi Mutt, the land grabbers, including the 25th respondent herein, started to sell the properties belonged to the trusts. Presently, in respect of trust lands, entries are found in revenue records to the effect that they belong to 3rd parties. Since mutation has been effected without intimation, the petitioner has preferred an application to the concerned District Revenue Officers, who in turn have forwarded those applications to their subordinates and no action has been taken on the same.
6.According to the petitioner, though at present the lands are in nebulous stated, his pre-existing right in the said land still holds good and survives and hence he has a locus standi to approach this Court, questioning the sub-divisions of land records, by the revenue authorities and the actions of other Government officials responsible for giving Electricity Service Connection, registering documents, etc. Therefore, seeking action, he gave representations to various authorities on 28.02.2014 and 21.11.2015 and since there was no action, he has to approach this Court for the aforesaid relief.
7.Going through the averments made in the supporting affidavit, it could be deduced that based on the Trust Settlement Deed, bearing No.1676, dated 26.11.1954, registered on the file of Sub Registrar Office, Kumbakonam and a probated Will, dated 20.04.1965, the petitioner seems to have made complaints to various authorities, contending inter alia that trust properties are being interfered with and sold. In the above circumstances, the petitioner has sought for an omni bus relief stated supra.
8.Going further through the materials on record, it could also be deduced that the rights alleged to have been infringed are purely civil in nature and that the petitioner can vindicate his grievance before the concerned courts within whose jurisdiction the properties are situated, by arraying the persons against whom seeks remedy, as defendants/respondents. There cannot be any omni bus relief.
9.Though the petitioner was reminded of the scope of a public interest litigation and that no relief as prayed for in his writ petition can be granted, still the petitioner insisted for relief being granted and at one stage the petitioner also submitted that the court should not allow these things to happen.
10.No doubt, Public Interest Litigations have come to occupy an important field in the administration of Law. Public Interest Litigations are very useful handle for redressing the grievances of the people. But, unfortunately, lately, it has been abused by interested persons. Administration of justice should not be for any publicity interest litigation or private interest litigation or political litigation. There must be real and genuine public interest. Courts of Justice should not be allowed to be used by unscrupulous litigants under this extraordinary jurisdiction. Reference can be made to the following decisions:-
(a) In Forward Construction Co. v. Prabhat Mandal (Regd.), reported in (1986) 1 SCC 100, it has been held as follows:-
?2. Public interest litigation is a comparatively recent concept of litigation but it occupies an important status in the new regime of public law in different legal systems By its very nature the concept of public interest litigation is radically different from that of traditional private litigation. Ordinary tradition litigation is essentially of an adversary character where there is a dispute between the two litigating parties, one making the claim or seeking relief against the other and the other opposing such claim or resisting such relief. While public interest litigation is brought before the court not for the purpose of enforcing the right of one individual against another, as happens in the case of ordinary litigation, it is intended to prosecute and vindicate public interest which demands that violation of constitutional or legal rights of a large number of people, who are poor, ignorant or socially and economically in disadvantaged position, should not go unnoticed, unredressed for that would be destructive of the rule of law. Rule of law does not mean protection to a fortunate few or that it should be allowed to be prosecuted by vested interests for protecting and upholding the status quo. The poor too have a civil and political right. Rule of standing evolved by Anglo-Saxon jurisprudence that only a person wronged can sue for judicial redress may not hold good in the present setting. Therefore, new strategy has to be evolved so that justice becomes easily available to the lowly and the lost. Law is not a closed shop. Even under the old system it was permissible for the next friend to move the court on behalf of a minor or a person under disability or a person under detention or in restraint. Public interest litigation seeks to further relax the rule of locus standi. This Court in S.P. Gupta v. Union of India, 1982 (2) SCR 365 dealing with the question of public interest litigation observed: ?It may therefore now be taken as well established that where a legal injury is caused to a person or to a determinate class of persons by reason of violation of any constitutional or legal right or any burden is imposed in contravention of any constitutional or legal provision or without authority of law or any such legal wrong or legal injury or illegal burden is threatened and such person or determinate class of persons is by reason of poverty, helplessness or disability or socially or economically disadvantaged position, unable to approach the court for relief, any member of the public can maintain an application for an appropriate direction, order or writ in the High Court under Article 226 and in case of breach of any fundamental right of such person or determinate class of persons, in this Court under Article 32 seeking judicial redress for the legal wrong or injury caused to such person or determinate class of persons.?
The present is a typical case of public interest litigation and arises in the following circumstances.''
(b) In AIR 1993 SC 852 - Ramjas Foundation v. Union of India, the Hon'ble Supreme Court has held that the writ petitioner who comes to the Court for relief in public interest must come not only with clean hands like any other writ petition, but also with a clean heart, clear mind and clean objective.
(c) In AIR 1993 SC 892 - Janata Dal vs. H.S.Chowdhary, the Supreme Court has held as follows:-
"96.While this Court has laid down a chain of notable decisions with all emphasis at their command about the importance and significance of this newly developed doctrine of PIL, it has also hastened to sound a red alert and a note of severe warning that Courts should not allow its process to be abused by a mere busybody or a meddlesome interloper or wayfarer or officious intervener without any interest or concern except for personal gain or private profit or other oblique consideration."
(d) While observing that Public Interest Litigation is a weapon to be used with great care and circumspection, in 2008 (1) MLJ 1075 - Holicow Pictures Pvt.Ltd. v. P.C.Mishra, the Supreme Court has held as under:-
"20.The Court has to be satisfied about (a)the credentials of the applicant; (b)the prima facie correctness or nature of information given by him; (c)the information being not vague and indefinite. The information should show gravity and seriousness involved. .... It has to be extremely careful to see that under the guise of redressing a public grievance, it does not encroach upon the sphere reserved by the Constitution to the Executive and the Legislature. ....."
(e) In Santosh Sood v. Gajendra Singh, reported in (2009) 7 SCC 314, it has been held as follows:-
''18. It is trite that save and except cogent reasons, the High Court, in a public interest litigation, would not interfere with the due process of law. If an abuse of process of court was undertaken by a party, some finding of fact was required to be arrived at and even a proceeding under the Contempt of Courts Act could have been initiated. (See Advocate General, State of Bihar v. M.P. Khair Industries, 1980 (3) SCC 311)
19. The parameters of a public interest litigation are well known in view of a series of decisions of this Court. (See for example Guruvayoor Devaswom Managing Committee v. C.K. Rajan 2003 (7) SCC 546)''
(f) In State of Uttaranchal v. Balwant Singh Chaufal, reported in (2010) 3 SCC 402, it has been held as follows:-
''178. We must abundantly make it clear that we are not discouraging the public interest litigation in any manner, what we are trying to curb is its misuse and abuse. According to us, this is a very important branch and, in a large number of PIL petitions, significant directions have been given by the courts for improving ecology and environment, and the directions helped in preservation of forests, wildlife, marine life, etc. etc. It is the bounden duty and obligation of the courts to encourage genuine bona fide PIL petitions and pass directions and orders in the public interest which are in consonance with the Constitution and the laws.
179. The public interest litigation, which has been in existence in our country for more than four decades, has a glorious record. This Court and the High Courts by their judicial creativity and craftsmanship have passed a number of directions in the larger public interest in consonance with the inherent spirits of the Constitution. The conditions of marginalised and vulnerable section of society have significantly improved on account of Courts? directions in PIL.
180. In our considered view, now it has become imperative to streamline the PIL.
181. We have carefully considered the facts of the present case. We have also examined the law declared by this Court and other courts in a number of judgments. In order to preserve the purity and sanctity of the PIL, it has become imperative to issue the following directions:
(1) The Courts must encourage genuine and bona fide PIL and effectively discourage and curb the PIL filed for extraneous considerations. (2) Instead of every individual Judge devising his own procedure for dealing with the public interest litigation, it would be appropriate for each High Court to properly formulate rules for encouraging the genuine PIL and discouraging the PIL filed with oblique motives. Consequently, we request that the High Courts who have not yet framed the rules, should frame the rules within three months. The Registrar General of each High Court is directed to ensure that a copy of the rules prepared by the High Court is sent to the Secretary General of this Court immediately thereafter. (3) The Courts should prima facie verify the credentials of the petitioner before entertaining a PIL.
(4) The Courts should be prima facie satisfied regarding the correctness of the contents of the petition before entertaining a PIL. (5) The Courts should be fully satisfied that substantial public interest is involved before entertaining the petition.
(6) The Courts should ensure that the petition which involves larger public interest, gravity and urgency must be given priority over other petitions. (7) The Courts before entertaining the PIL should ensure that the PIL is aimed at redressal of genuine public harm or public injury. The Court should also ensure that there is no personal gain, private motive or oblique motive behind filing the public interest litigation.
(8) The Courts should also ensure that the petitions filed by busybodies for extraneous and ulterior motives must be discouraged by imposing exemplary costs or by adopting similar novel methods to curb frivolous petitions and the petitions filed for extraneous considerations.''
(g) In Union of India v. J.D. Suryavanshi, reported in (2011) 13 SCC 167, it has been held as follows:-
''7. In BALCO Employees? Union (Regd.) v. Union of India, 2002 (2) SCC 333 this Court held: (SCC p. 382, para 97) ?97. Judicial interference by way of PIL is available if there is injury to public because of dereliction of constitutional or statutory obligations on the part of the Government. Here it is not so and in the sphere of economic policy or reform the court is not the appropriate forum. Every matter of public interest or curiosity cannot be the subject-matter of PIL. Courts are not intended to and nor should they conduct the administration of the country. Courts will interfere only if there is a clear violation of constitutional or statutory provisions or non-compliance by the State with its constitutional or statutory duties. None of these contingencies arise in this present case.?
(emphasis supplied)
(h) In P.Seshadri vs. S.Mangati Gopal Reddy and others, reported in 2011 (5) SCC 484, it has been held as follows:-
?Public interest litigation can only be entertained at the instance of bona fide litigants. It cannot be permitted to be used by unscrupulous litigants to disguise personal or individual grievances as public interest litigations. The Supreme Court does not approve of an approach that would encourage petitions filed for achieving oblique motives on the basis of wild and reckless allegations made by individualsi i.e. busybodies, having little or no interest in the proceedings. The credentials, the motive and the objective of the petitioner have to be apparently and patently aboveboard. Otherwise the petition is liable to be dismissed at the threshold.''
(i) In Ayaaubkhan Noorkhan Pathan vs. State of Maharashtra and others, reported in 2013 (4) SCC it has been held as follows:-
''The Supreme Court has consistently cautioned the courts against entertaining public interest litigation filed by unscrupulous persons, as such meddlers do not hesitate to abuse the process of court. Whenever any public interest is invoked, the Court must examine the case to ensure that there is in fact, genuine public interest involved. The Court must maintain strict vigilance to ensure that there is no abuse of process of court and that, ordinarily meddlesome bystanders are not granted a visa. Many societal pollutants create new problems of non-redressed grievances, and the court should make an earnest endeavour to take up those cases, where the subjective purpose of the lis justifies the need for it. Even as regards the filing of a public interest litigation, it has been consistently held that such a course of action is not permissible so far as service matters are concerned.''
(j) In Central Electricity Supply Utility of Odisha v. Dhobei Sahoo, reported in (2014) 1 SCC 161, it has been held as follows:-
''24. Ordinarily, after so stating we would have proceeded to scan the anatomy of the Act, the Rules, the concept of the Scheme under the Act and other facets but we have thought it imperative to revisit certain authorities pertaining to public interest litigation, its abuses and the way sometimes the courts perceive the entire spectrum. It is an ingenious and adroit innovation of the Judge-made law within the constitutional parameters and serves as a weapon for certain purposes. It is regarded as a weapon to mitigate grievances of the poor and the marginalised sections of the society and to check the abuse of power at the hands of the executive and further to see that the necessitous law and order situation, which is the duty of the State, is properly sustained; the people in impecuniosity do not die of hunger; the national economy is not jeopardised; the rule of law is not imperilled; human rights are not endangered; and probity, transparency and integrity in governance remain in a constant state of stability. The use of the said weapon has to be done with care, caution and circumspection. We have a reason to say so, as in the case at hand there has been a fallacious perception not only as regards the merits of the case but also there is an erroneous approach in issuance of direction pertaining to recovery of the sum from the holder of the post. We shall dwell upon the same at a later stage.
25. As advised at present, we may refer to certain authorities in the field in this regard. In Bandhua Mukti Morcha v. Union of India reported in 1984 (3) SCC 161 Bhagwati, J. (as His Lordship then was) had observed thus: (SCC p. 183, para 9) ?9. ? When the Court entertains public interest litigation, it does not do so in a cavilling spirit or in a confrontational mood or with a view to tilting at executive authority or seeking to usurp it, but its attempt is only to ensure observance of social and economic rescue programmes, legislative as well as executive, framed for the benefit of the have-nots and the handicapped and to protect them against violation of their basic human rights, which is also the constitutional obligation of the executive. The Court is thus merely assisting in the realisation of the constitutional objectives.?
26. In D.C. Wadhwa v. State of Bihar reported in 1987 (1) SCC 378 the Constitution Bench, while entertaining a petition under Article 32 of the Constitution on behalf of the petitioner therein, observed that it is the right of every citizen to insist that he should be governed by laws made in accordance with the Constitution and not laws made by the executive in violation of the constitutional provisions. It has also been stated therein that the rule of law constitutes the core of our Constitution and it is the essence of rule of law that the exercise of the power by the State whether it be the legislature or the executive or any other authority should be within the constitutional limitation and if any practice is adopted by the executive which is in flagrant violation of the constitutional limitations, a member of the public would have sufficient interest to challenge such practice and it would be the constitutional duty of the Court to entertain the writ petition.
27. In Neetu v. State of Punjab reported in 2007 (10) SCC 614 the Court has opined that it is shocking to note that courts are flooded with large number of so-called public interest litigations where even a minuscule percentage can legitimately be called as public interest litigation. Commenting on entertaining public interest litigations without being careful of the parameters by the High Courts the learned Judges observed as follows: (SCC p.
617, para 5) ?5. ?16. ? Though the parameters of public interest litigation have been indicated by this Court in large number of cases, yet unmindful of the real intentions and objectives, [High Courts] are entertaining such petitions and wasting valuable judicial time which, as noted above, could be otherwise utilised for disposal of genuine cases.? (Ashok Kumar Pandey case 2004 (3) SCC 349, SCC p. 358, para 16)?
Thereafter, giving a note of caution, the Court stated:
?6. ?12. Public interest litigation is a weapon which has to be used with great care and circumspection and the judiciary has to be extremely careful to see that behind the beautiful veil of public interest an ugly private malice, vested interest and/or publicity-seeking is not lurking. It is to be used as an effective weapon in the armoury of law for delivering social justice to the citizens.? (B. Singh case reported in 2010 (3) SCC 402, SCC p. 372, para 12)?
28. In State of Uttaranchal v. Balwant Singh Chaufal, 2010 (3) SCC 402 this Court adverted to the growth of public interest litigations in this country, and the view expressed in various PILs and the criticism advanced and eventually conceptualised the development which is extracted below: (SCC p.
427, para 43) ?43. ? We deem it appropriate to broadly divide the public interest litigation in three phases:
? Phase I.?It deals with cases of this Court where directions and orders were passed primarily to protect fundamental rights under Article 21 of the marginalised groups and sections of the society who because of extreme poverty, illiteracy and ignorance cannot approach this Court or the High Courts.
? Phase II.?It deals with the cases relating to protection, preservation of ecology, environment, forests, marine life, wildlife, mountains, rivers, historical monuments, etc. etc. ? Phase III.?It deals with the directions issued by the Courts in maintaining the probity, transparency and integrity in governance.?
31. Thus, from the aforesaid authorities it is quite vivid that the public interest litigation was initially evolved as a tool to take care of the fundamental rights under Article 21 of the Constitution of the marginalised sections of the society who because of their poverty and illiteracy could not approach the court. In quintessence it was initially evolved to benefit the have-nots and the handicapped for protection of their basic human rights and to see that the authorities carry out their constitutional obligations towards the marginalised sections of people who cannot stand up on their own and come to court to put forth their grievances. Thereafter, there have been various phases as has been stated in Balwant Singh Chaufal, 2010 (3) SCC 402.
It is also perceptible that the Court has taken note of the fact how the public interest litigations have been misutilised to vindicate vested interests for the propagated public interest. In fact, as has been seen, even the people who are in service for their seniority and promotion have preferred public interest litigations. It has also come to the notice of this Court that some persons, who describe themselves as pro bono publico, have approached the Court challenging grant of promotion, fixation of seniority, etc. in respect of third parties.
(k) In Jaipur Shahar Hindu Vikas Samiti v. State of Rajasthan, (2014) 5 SCC 530, it has been held as follows:-
''49.The concept of public interest litigation is a phenomenon which is evolved to bring justice to the reach of people who are handicapped by ignorance, indigence, illiteracy and other downtrodden people. Through the public interest litigation, the cause of several people who are not able to approach the court is espoused. In the guise of public interest litigation, we are coming across several cases where it is exploited for the benefit of certain individuals. The courts have to be very cautious and careful while entertaining public interest litigation. The judiciary should deal with the misuse of public interest litigation with iron hand. If the public interest litigation is permitted to be misused the very purpose for which it is conceived, namely, to come to the rescue of the poor and downtrodden will be defeated. The courts should discourage the unjustified litigants at the initial stage itself and the person who misuses the forum should be made accountable for it. In the realm of public interest litigation, the courts while protecting the larger public interest involved, should at the same time have to look at the effective way in which the relief can be granted to the people whose rights are adversely affected or are at stake. When their interest can be protected and the controversy or the dispute can be adjudicated by a mechanism created under a particular statute, the parties should be relegated to the appropriate forum instead of entertaining the writ petition filed as public interest litigation.''
11.Averments made in the supporting affidavit purely vindicate personal and private interest over the properties of Trusts under whom the petitioner claims to have derived benefit. There is no public interest involved. In the above circumstances, the writ petition is liable to be dismissed, imposing exemplary costs. However, we refrain ourselves from doing so, considering the submission made by the petitioner, an Advocate, who appeared as party-in-person.
12.In the result, the writ petition is dismissed. No costs. Connected miscellaneous petition is also dismissed.
To
1.The Chief Secretary to Government, Government of Tamilnadu, Secretariat, Chennai-600 009.
2.The Secretary to Government, Government of Tamil Nadu, Department of Revenue, Secretariat, Chennai-600 009.
3.The Chairman cum Managing Director, TANGEDCO , (Previously TNEG), Govt.of Tamil Nadu, 144, Anna Salai, Chennai-600 002.
4.The District Collector, Thanjavur District Collectorate, Thanjavur-613 001.
5.The District Collector, Thiruvarur District Collectorate, Thiruvarur-610 004.
6.The District Collector, Nagapattanam District Collectorate, Nagapattanam-611 003.
7.The Inspector General of Police, Central Zone, Trichy-620 020.
8.The Inspector General of Registration, Department of Registration, Government of Tamil Nadu, Santhome, Chennai-600 028.
9.The Superintendent of Police, Thanjavur District, Thanjavur-613 001.
10.The Superintendent of Police, Thiruvarur District, Thiruvarur-6100 004.
11.The Superintendent of Police, Nagapattinam District, Nagapattinam-611 003.
12.The District Revenue Officer, The Superintendent of Police, Thanjavur District, Thanjavur-613 001.
13.The District Revenue Officer, Thiruvarur District, Thiruvarur-6100 004.
14.The District Revenue Officer, Nagapattinam District, Nagapattinam-611 003.
15.The Tahsildhar, Kumbakonam Taluk, Thanjavur District, Kumbakonam-612 001.
16.The Tahsildhar, Mannargudi Taluk-614 001, Thiruvarur District.
17.The Tahsildhar, Kudavasal Taluk-612 601, Nagapattinam District.
18.The Sub-Registrar, Joint 1 Kumbakonam, Thanjavur Registration District, Kumbakonam-612 001.
19.The Sub-Registrar, Kudavasal-612 601, Thiruvarur District.
20.The Sub-Registrar, Mannargudi-614 001, Nagapattinam District.
21.The Commissioenr, Municipal Administration, Govt.of Tamil Nadu, Ezhilagam, Chepauk, Chennai-600 005.
22.The Commissioner, Kumbakonam Municiplaity, Kumbakonam-612 001.
23.The Deputy Superintendent of Police, Kumbakonam Taluk, Kumbakonam-612 001.
24.The Inspector of Police, East Police Station, Kumbakonam-612 001..