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 1, Cited by 0]

Madras High Court

P.K.Kempraj vs M. Kanagarajan ... Petitioner In ... on 18 September, 2017

Author: M.Duraiswamy

Bench: M.Duraiswamy

        

 

IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :     18.09.2017

CORAM 

THE HON'BLE MR.JUSTICE M.DURAISWAMY

W.P.Nos.24839 &  24880 of 2017 

P.K.Kempraj      	      		       ... Petitioner in W.P.No.24839/2017
M. Kanagarajan                             ... Petitioner in W.P.No.24880/2017

v.

1   Joint Commissioner of HR  & CE                     
     O/o.Joint Commissioner of HR & CE  
     Coimbatore

2   Assistant Commissioner of HR & CE 
    O/o. Joint Commissioner of HR & CE  
     Erode

3    T.Gopalakrishnan 

4    Executive Officer  
     Arulmigu Karivaradharaja Perumal Temple
     Kovilpudur, Nochikuttai    
     O/o. Executive Officer  
     Bhavaneeswarar Temple  
     Aththani Road
     Sathyamangalam
     Erode District                  ...  Respondents in W.P.No.24839/2017

1   The Commissioner                             
     HR & CE Department   
     119  Uthamar Gandhi Street  
     Nungambakkam  
     Chennai 600 034

2    The Joint Commissioner
     HR & CE Department  
      Dr. Balasuundaram Road  
     Coimbatore 641 018

3    The Executive Engineer
     Arulmigu Sri karivaradarajaperumal Temple  
     Punjaipuliyampatti  
     Off.at : Sri Bhavaneeswar Temple 
     Sathyamangalam Taluk  
     Erode District

4    P.T. Kemparaj 

5    P.S.Venkateshwaran            ... Respondents in W.P.No.24880/2017 


Prayer in W.P.No.24839 /2017  : Writ petition filed under Article 226 of the Constitution of India, to issue a writ of mandamus, directing     the 4th respondent to consider the petitioner's representation dated 12.08.2017 permitting the petitioner to conduct Sri Krishna Jayanthi Festival and Navarathri Vijayadasami Festival to be held on 30.9.2017 and 1.10.2017 with Golu  by representing the Okkaliga Gowder Community people residing at Punjai Puliyampatti Village.

Prayer in W.P.No.24880 of 2017  : Writ petition filed under Article 226 of the Constitution of India, to issue a writ of mandamus, directing     the respondents 1 and 2 to consider the representation of the petitioner   dated 13.09.2017 and pass orders within  a stipulated period before the commencement of the Vijayadasami Festival on 20.09.2017.



	For Petitioners       :  Mr.N.Sathiyamoorthy
				    (in W.P.No.24839/2017)

				     Mr.K.Govi Ganesan
				     (in W.P.No.24880/2017)

	For Respondents  :    Mr.M.Maharaja
			             Spl. Govt. Pleader 
				    for R1, R2 & R4  in W.P.No.24839/2017
				    for R1 to R3  in  W.P.No.24880/2017 

COMMON ORDER

Mr.M.Maharaja, learned Special Government Pleader takes notice for the respondents 1, 2 and 4 in W.P.No. 24839 of 2017 and for the respondents 1 to 3 in W.P.No. 24880 of 2017. By consent of both the parties, both the writ petitions are taken up together and disposed of by this common order at the admission stage itself.

2. W.P.No. 24839 of 2017 has been filed by the petitioner, viz., P.K.Kempraj, to issue a writ of mandamus directing the 4th respondent, viz., the Executive Officer of Arulmigu Karivaradharaja Perumal Temple to consider his representation dated 12.08.2017 permitting him to conduct Sri Krishna Jayanthi Festival and Navarathri Vijayadasami Festival to be held on 30.09.2017 and 01.10.2017 with Golu by representing the Okkaliga Gowder Community people residing at Punjai Puliyampatti Village.

3. W.P.No. 24880 of 2017 has been filed by the petitioner, viz., M. Kanagarajan, to issue a writ of mandamus directing the respondents 1 and 2 to consider his representation dated 13.09.2017 and to pass orders before the commencement of the Vijayadasami Festival on 20.09.2017.

4. Mr.M.Maharaja, learned Special Government Pleader appearing for the respondents 1, 2 and 4 in W.P.No. 24839 of 2017 and for the respondents 1 to 3 in W.P.No. 24880 of 2017 submitted that since there is a dispute between both the petitioners, the 4th respondent in W.P.No.24839 of 2017, viz., the Executive Officer of Arulmigu Karivaradharaja Perumal Temple may be directed to conduct the Vijayadasami Festival under the supervision of the 1st respondent in W.P.No.24839 of 2017, viz., Joint Commissioner of HR & CE, Coimbatore. Further, the learned Special Government Pleader submitted that the present arrangement may be done for the present year and for the future years, the representations given by the petitioners on 12.08.2017 and 13.09.2017 respectively may be considered by the Joint Commissioner of HR & CE and suitable orders may be passed after convening a Peace Committee Meeting of the rival parties by the Tahsildar, Sathyamangalam.

5. Mr.N.Sathiyamoorthy, learned counsel appearing for the petitioner in W.P.No.24839 of 2017 and Mr.K.Govi Ganesan, learned counsel appearing for the petitioner in W.P.No.24880 of 2017 submitted that the present arrangement may be done for the present year and for the future years, the dispute between the parties may be sorted by the authorities and suitable orders may be passed based on the respective representations.

6. In view of the submissions made by the learned counsel on either side, I direct the Executive Officer of Arulmigu Karivaradharaja Perumal Temple to conduct the Vijayadasami Festival under the supervision of the 1st respondent for this year. The 1st respondent, viz., the Joint Commissioner of HR & CE, Coimbatore, is directed to supervise the conduct of the Vijayadasami Festival by the 4th respondent in a proper manner. However, the petitioners and the respondents are at liberty to participate in the Vijayadasami Festival without raising any dispute. After the conclusion of the Vijayadasami Fesitval the 1st respondent, viz., the Joint Commissioner of HR & CE, Coimbatore is directed to consider the petitioners' representations dated 12.08.2016 and 13.09.2017 and pass suitable orders in accordance with law, after giving notice to all the interested parties. Further, the the Tahsildar, Sathyamangalam is also directed to convene a Peace Committee Meeting and file a report, which should also be considered by the 1st respondent at the time of considering the petitioners' representations. It is also made clear that the present arrangement is made only for the current year in view of the on-coming Vijayadasami Festival on 20.09.2017. With these observations, the writ petitions are disposed of. No costs.

18.09.2017 Index: Yes/No Note : Issue the order copy today (18.09.2017) Rj To 1 Joint Commissioner of HR & CE O/o.Joint Commissioner of HR & CE Coimbatore 2 Assistant Commissioner of HR & CE O/o. Joint Commissioner of HR & CE Erode 3 Executive Officer Arulmigu Karivaradharaja Perumal Temple Kovilpudur, Nochikuttai O/o. Executive Officer Bhavaneeswarar Temple Aththani Road Sathyamangalam Erode District .

4 The Commissioner HR & CE Department 119 Uthamar Gandhi Street Nungambakkam Chennai 600 034 5 The Executive Engineer Arulmigu Sri karivaradarajaperumal Temple Punjaipuliyampatti Off.at : Sri Bhavaneeswar Temple Sathyamangalam Taluk Erode District M.DURAISWAMY, J., Rj W.P.Nos.24839 & 24880 of 2017 18.09.2017