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 21, Cited by 0]

Madras High Court

Ganesan vs The District Collector on 17 June, 2015

Bench: S.Manikumar, G.Chockalingam

       

  

   

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT               

DATED: 17.06.2015  

CORAM   

THE HONOURABLE MR.JUSTICE S.MANIKUMAR            
and 
THE HONOURABLE MR.JUSTICE G.CHOCKALINGAM              

Writ Appeal (MD) No.461 of 2015 
and 
M.P.(MD)No.1 of 2015  

Ganesan, S/o.Sivasankaran                               ... Appellant/
                                                        Petitioner
vs.

1.The District Collector,
   Ramanathapuram District,
   Ramanathapuram.  

2.The Superintendent of Police,
   Ramanathapuram District,
   Ramanathapuram.  

3.The Revenue Divisional Officer,
   Paramakudi,
   Ramanathapuram District.

4.The Tahsildar,
   Paramakudi Taluk,
   Ramanathapuram District.

5.Karuppiah, S/o.lPoochi
6.Karuppiah @ Kuttappan, S/o.Valakkan              ...  Respondents/       
                                                        Respondents  

        
        Writ Appeal filed under Clause 15 of Letters Patent, against the order,
dated 31.03.2015 made in W.P.(MD)No.11807 of 2012.   

!For Appellant                  : Mr.R.Murugan 

^For Respondents                : Mr.M.Alagathevan,
1 to 4

:JUDGMENT   

(Judgment of the Court was delivered by S.MANIKUMAR,J) Aggrieved by the order, dated 31.03.2015, made in W.P.(MD)No.11807 of 2012, dismissing the writ petition, filed for a direction, to the (i)The District Collector, Ramanathapuram District, Ramanathapuram; (ii) The Superintendent of Police, Ramanathapuram District, Ramanathapuram; (iii) The Revenue Divisional Officer, Paramakudi, Ramanathapuram District; and

(iv) The Tahsildar, Paramakudi Taluk, Ramanathapuram District., the respondents 1 to 4, respectively, to take immediate steps to forbear the private respondents 5 and 6 from construction Mariamman Temple and the group of persons under their leadership in Survey No.489/1, Government Natham Poramboke Land, Siruvayal Village, Paramakudi Taluk, Ramanathapuram District, excommunicating 22 families from the said village, writ appeal has been filed.

2.According to the appellant/petitioner, there are 70 families in his village Siruvayal, Paramakudi Taluk, Ramanthapuram District, but, there is a division among the villagers. A group of people, under the leadership respondents 5 and 6, have excommunicated about 22 families and driven out seven other families, including the appellant/petitioner, due to previous enmity. After such excommunication, respondents 5 and 6, along with their supporters, are trying to construct a Marriamman Temple in Survey No.489/1, which is a Government Poramboke Land, without obtaining necessary permission from the authorities concerned. It is the grievance of the petitioner that 22 families excommunicated, are willing to contribute for the construction of the temple, after obtaining due permission from the authorities. It is the further case of the petitioner that though he has made several representations to the District Collector, Ramanathapuram and other officials, there was no reply and hence he was constrained to file the writ petition, for the aforesaid relief.

3.Material on record discloses that the 5th respondent has filed a counter affidavit in the writ petition, for himself and on behalf of the 6th respondent also, wherein inter alia it is stated that Mariamman Temple is located at Survey No.489/1, Government Natham Poramboke Land, Siruvayal Village, from time immemorial and all the villagers used to worship the deity and there is no division among the worshippers or villagers in managing the affairs of the temple. It is further stated that the Temple Committee has decided to renovate the temple and put up a dome over the deity and all the villagers have generously contributed money for the renovation of the temple. However, the appellant/petitioner is trying to stall the work under the pretext of excommunication. The allegation of excommunication of 22 families is denied. The 5th respondent has also made accusations against the appellant/petitioner and prayed for dismissal of the writ petition.

4.Material on record further discloses that the Tahsildar, Paramakudi Taluk, Ramanthapuram District, the 4th respondent, has filed a detailed counter affidavit in the writ petition, inter alia stating that there is a temple in Survey No.481/1, Government Natham Poramboke Land, Siruvayal Vilalge, and in respect of renovating the temple and celebrating the temple festival, there arose a dispute between two groups, which gave rise to complaints and counter complaints and consequently, criminal cases in Crime Nos.80/2009, 117/2009 and 23 of 2010 were registered. In order to maintain peace and harmony in the village, a peace committing meeting was also convened by the Tahsildar, Paramakudi, along with police officials, on 14.05.2010, however the parties did not agree for any amicable settlement and therefore Section 107 Cr.P.C. proceedings were initiated against two groups, for maintaining peace and tranquillity, in the village. According to the 4th respondent, both the parties are living in harmony and no ex-communication has taken place, as alleged by the appellant/petitioner but, those who are involved in murder cases in Crime No.117/2009 and 23 of 2010, have left the village on their own, without any force. It is further stated that pursuant to the interim order passed by this Court, the Tahsildar, Paramakudi Taluk, Ramanathapuram, issued proceedings in Na.Ka.A2/2015-2012, dated 10.09.2012, to stop the construction, which was in progress, in Survey No.4891/1, with a further direction to maintain peace in the village. Thereafter, the authorities are maintaining vigil in the village, in order to avoid any untoward incident. In the meanwhile, the Tahsidlar, Paramakudi, has conducted another Peace Committee Meeting on 17.03.2015, in which the petitioner and one Balamurugan and the village people have participated and that the petitioner expressed his desire to contribute for the renovation work and for celebrating the temple festival. Out of 22 family members, six families were present in the peace committee meeting, along with other village people and that they have affixed their signatures before the authorities, by stating that they are living peacefully, without any excommunication. The Revenue and Police officials are taking all efforts to maintain peace and harmony in the village.

5.The writ court, after adverting to the averments extracted above and the materials placed on record, dismissed the writ petition and at paragraph Nos.13 to 16 of the order dated 11807 of 2012, made in W.P.(MD)No.11807 of 2012 held as under:

?13. A reading of the affidavit clearly shows that the writ petition is filed for his personal interest. The petitioner has alleged that the respondents 5 and 6 and their Henchman are trying to construct the Mariamman Temple. On the other hand, from the counter affidavit, it is seen that the Temple is in existence for a long time and the Temple is being renovated and Dome only is being constructed. Even in the Peace Committee Meeting conducted by the revenue and police officials on 17.03.2015, the petitioner has sought permission to contribute amounts for renovation of the Temple and celebrating the Temple festival among the Villagers. He has not raised anything about the excommunication of 22 families in the Village. The petitioner has not approached this Court with clean hands.
14. The petitioner has named certain persons, who are trying to construct the Temple, but they are not made as parties. Further, the petitioner has not impleaded all the Temple Committee Members as party respondents.
15. From the Typed Set of Papers filed by the petitioner, it is seen that the third respondent has initiated proceeding against "A" Party consisting of the petitioner and 18 others and "B" Party. After enquiry, it was found that the petitioner and another group have given false complaint and the petitioner and others are responsible for maintaining peace in that area. An action has been taken against the petitioner and others under Section 107 Cr.P.C. They were called to show cause as to why they should not be ordered to execute a bond for a sum of Rs.25,000/- each for their good behaviour for six months. From the proceedings of the third respondent and the counter affidavit filed by the fourth respondent, it is seen that the petitioner and others are living in the Village. This falsifies the averments of the petitioner that seven families including the petitioner's family were driven out of the Village.
16. From the facts stated above, I am of the view that the petitioner has initiated the present writ petition with an ulterior motive for his personal gain and there is no evidence that 22 families were excommunicated and seven families were driven out from the Village or the respondents 5 and

6 are putting up a new Mariamman Temple. Therefore, the writ petition is dismissed. No costs. Consequently, connected miscellaneous petitions are closed.

6.Being aggrieved by the dismissal of the writ petition, the petitioner has come forward with this writ appeal and Mr.R.Murugan, learned counsel for the appellant inter alia contended that,

(i)the Tahsildar, Paramakudi Taluk, the 4th respondent, has filed a false affidavit before the writ court stating that renovation work alone was going on in Mariammn Temple, as his predecessor in office has stated that no permission was accorded to construct Mariamman Temple in Siruvayal Village.

(ii)Even though the appellant/petitioner has produced ample evidence, by filing supporting affidavits from 16 persons of the villagers, the writ court has not given due weightage to those materials.

(iii)The 4th respondent has filed a false affidavit, without producing the minutes of the Peace Committee Meeting, stated to have been held on 17.03.2015, when such a Peace Committee Meeting was not at all held at Siruvayal Nadukudiyiruppu Village and it was shifted to Paramakudi Taluk Office. In the said peace committee meeting, only the appellant/petitioner and one Balamurugan alone participated and none from the other group attended the meeting. While facts remain so, the 4th respondent has filed a false affidavit as if a meeting was conducted in the village and persons from both the groups attended the meeting.

7.When this writ appeal came up for admission on 05.06.2015, we directed the Registry to post the matter on 09.06.2015, and passed the following orders:

?The petitioner has not enclosed counter affidavit filed by the respondent. We are not inclined to entertain the writ appeal in the absence of the same. Post on 09.06.15 in motion list.??
Thereafter, by way of additional typed-set, the appellant/petitioner has filed the counter affidavit filed by the 4th respondent. The learned Special Government Pleader also produced the relevant files.

8.Upon perusal of the files, averments made in the supporting affidavit and other materials on record, it could be deduced that there is a dispute between two groups of people, in the matter of renovation of Mariayamman Temple in Survey No.489/1, Government Natham Poramboke Land, Siruvayal Village, Paramakudi Taluk, Ramanathapuram District. Participation in the process of renovation of the temple, by the petitioner and others, is being opposed by respondents 5 and 6 herein, on the grounds that the petitioner/appellant is a notorious rowdy and various criminal cases are pending against him. He is alleged to have involved in a murder case of Murugesan, a local man. The petitioner/appellant has been arrested and remanded to judicial custody, for months together. After going through the rival contentions, the Writ Court, prima facie, has found that the temple is in existence for long time, being renovated and a dome has been constructed.

9.The Writ Court has also observed that even in the Peace Committee Meeting conducted by the revenue and police officials on 17.03.2015, the petitioner therein had only sought permission to contribute amounts for renovation of the temple and celebration of the Temple festival, among the other villagers. The Writ Court also noticed that the petitioner had not said anything about the excommunication of 25 families in the village. The Writ Court has found that there was no public interest in the writ petition and with an ulterior motive, in achieving personal gain in making contribution and renovation, mandamus has been sought for. Ultimately, holding that there is no evidence that 22 families were excommunicated and seven families were driven out, from the village, the Writ Court has dismissed the writ petition.

10.On the above averments and findings, it could be deduced that there is certainly, it is a personal interest in demanding that the petitioner should be allowed to make contribution for renovation or construction of Dome.

11.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 hesistate 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.''

12.Question as to whether, the petitioner has got a right to contribute funds for renovation of the temple or construction of dome, is a question of fact. If the petitioner has any private interest, in making contribution to the renovation or construction of Mariyamman Temple, it is always open to him, to move the civil Court, to establish his right by adducing evidence.

13.In fine, we find no ground to interfere with the order of the writ court, the writ appeal fails and the same is dismissed. No order as to costs. Connected miscellaneous petition is also dismissed.

To

1.The District Collector, Ramanathapuram District, Ramanathapuram.

2.The Superintendent of Police, Ramanathapuram District, Ramanathapuram.

3.The Revenue Divisional Officer, Paramakudi, Ramanathapuram District.

4.The Tahsildar, Paramakudi Taluk, Ramanathapuram District.