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 6, Cited by 2]

Kerala High Court

Sukumaran And Ors. vs Akamala Sree Dharma Sastha Idol And Ors. on 21 January, 1992

Equivalent citations: AIR1992KER406, AIR 1992 KERALA 406, ILR(KER) 1992 (2) KER 207, (1992) 2 CURCC 429, (1992) 1 KER LT 432

Author: K.G. Balakrishnan

Bench: K.G. Balakrishnan

JUDGMENT
 

K.G. Balakrishnan, J.  


 

1. Defendants in a scheme suit filed under Section 92 of the Code of Civil Procedure are the appellants in this appeal. The suit relates to the administration of Akamala Sree Dharma Sastha Temple at Mullurkkara in Trissur District. The plaintiffs prayed for dissolution of Ext. A-1 trust deed and also consequential reliefs for framing a scheme for the administration of the temple. Plaintiffs had also alleged certain misfeasance and mal-feasance in the administration of the temple by the defendants. The Court below did not accept these allegations. However, the Court held that Ext. A-1 trust deed is not legally valid and therefore it was set aside; and the parties on either side were allowed to file application for passing a final decree along with a draft scheme and until such a scheme is settled the Court ordered that the defendants would continue to manage the affairs of the temple. The defendants were also directed to furnish accounts relating to the management of the temple. Aggrieved by this finding the present appeal is filed.

2. In the plaint the plaintiffs alleged that Akamala Sree Dharma Sastha Temple ('Temple') is in a puramboke land. This temple is of ancient origin, though the present idol was consecreted at a later stage. The temple is on the western side of Vadakkancherry Mullurkara road. People of the locality used to give offerings to the temple. The vehicles which pass through the nearby public road stop near the temple to make offerings. It seems that there was considerable income for the temple and with the co-operation of the people of the locality some buildings were constructed in the temple premises. A sanctum sanctorum was constructed with two rooms and verandah in 1968. In 1977 a committee was formed with the name Akamala Sree Dharma Sastha Sabha and it was registered under the Kerala Literary, Scientific and Charitable Societies Act. There were some litigations between the parties regarding the administration of the temple. The plaintiffs alleged that the defendants are now carrying on the administration of the temple according to their whims and fancies. They alleged that the income of the temple is not properly accounted and the defendants are trying to invest money on unnecessary matters and that they are also trying to create false accounts and therefore the plaintiffs wanted the removal of the defendants from the management of the temple.

3. The defendants filed a detailed written statement wherein they asserted that they are fully competent to conduct the management of the temple. They alleged that in 1969 an idol of the temple was found missing and it was at the instance of the 6th defendant that the missing idol was retrieved and the temple reconsecrated. The 6th defendant convened a meeting of local Hindus and A 'Samathi' was constituted and this Samathi collected funds and constructed the sanctum sanctorum and the nearby buildings. A permanent temple priest was appointed. In 1979 a group of some other people formed 'Sree Dharma Satha Sabha' and that too got its registration under the Charitable Societies Act. There arose a suit between the 'Sabha' and 'Samathi' which ended in litigation as O.S. 77/79. That suit was compromised and it was decided that the management should be conducted by a committee consisting of 18 members. The defendants further alleged that these 18 member committee elected 7 members as executive committee. The entire administration of the temple was streamlined. This executive committee appointed a manager, two watchmen and a cook. The practice of giving receipts for the donation was started and an account also was started in the name of the committee in Bhanalakshmi bank. A trust deed was executed for the proper management of the affairs of the temple. The defendants contended that the suit as framed by the plaintiffs is not maintainable under Section 92 of the C.P.C. The malfeasance and misfeasance alleged by the plaintiffs are denied by the defendants. According to the defendants in all respects the temple has prospects and the suit was filed out of jealousy.

4. On the above pleadings several issues were framed and the learned District Judge found that the suit is maintainable and as stated earlier the Court found that Ext. A-1 trust deed is not valid and the parties were allowed to submit a draft scheme and to pass a final decree accordingly.

5. The appellants' counsel urged several contentions. The first contention put forward by the counsel is that the suit under Section 92, C.P.C. is not maintainable as the first plaintiff is the idol represented by its next friend and therefore the suit for the preparation of the scheme is not maintainable. The contention of the appellants cannot be accepted. It is true that the idol was not a necessary party in a case of this nature. The aggrieved parties themselves could have filed a suit for the preparation of the scheme for the administration of the temple. Even though the idol is a juristic person, in a suit of this nature the idol is not a necessary party. But that by itself does not affect the maintainability of the suit. It has been held by several authorities that a suit under Section 92, C.P.C. for the administration of the temple can be filed by any worshipper. In Bishwanath v. Radha Ballabhji, AIR 1967 SC 1044 the Supreme Court considered the maintainability of a suit filed under Section 92, C.P.C. That was a case where the suit filed by an idol for declaration of its title and possession of property from a person who is in possession thereof under a void alienation. While laying down the principles, the Supreme Court held in paragraph 7, page 1046, that, "to invoke Section 92 of the Code of Civil Procedure, 3 conditions have to be satisfied, namely, (i) the trust is created for public purposes of a charitable or religious nature; (ii) there was a breach of trust or a direction of Court is necessary in the administration of such a trust; and (iii) the relief claimed is one or other of the reliefs enumerated therein." In that case it was also held by the Supreme Court that the worshipper is entitled to represent an idol when the Shebait or manager of the temple is acting adversely to its interest. The Supreme Court opined that even though the idol may be regarded as a jurisdical person capable as such of holding property, it is only in an ideal sense that the property is so held. The worshipper of an idol is a beneficiary though only in a spiritual sense. The worshipper who goes for the purpose of devotion, according to Hindu law and religion, has greater and deeper interest in temples than mere servants who serve for their pecuniary advantage. In this case the suit has been filed by the next friend and such a suit is maintainable.

6. Another contention raised by the appellants is that the public trust created by the defendants was later got registered under the Societies Registration Act and therefore the provisions contained in Section 92 of the C.P.C. have no application. This plea is not correct in view of the Full Bench decision of this Court reported in Keshava Panicker v. Damodara Panicker, 1975 Ker LT 797 : (AIR 1976 Ker 86). That was a case in which the trust was created for the purpose of running a school. Later this school, which was being managed by the trust, was registered under the Societies Registration Act for its management. When a suit was filed under Section 92 of the C.P.C. the contesting defendants contended that by virtue of the registration of the school under the Societies Registration Act ii changed the character of the trust property and therefore Section 92 has no application. The Full Bench negatived this plea and held at page 88 (of AIR):

"The effect of the Societies Registration Act is not to invest properties of the society with the character of trust property. Even if the purpose for which the society was formed was charitable purpose the property acquired for this purpose will belong to the society and there is no trust and no trust can be predicated. .......... if there was a trust created by the public, for a public charitable purpose namely establishing, maintaining and running a school the fact of the registration of a society could not change the character of the properties which had already been constituted as trust properties and impressed with the trust and any addition to those properties must also have the same character."

The plea of the appellants' counsel that the registration of the trust under the Societies Act will alter the nature and character of the property cannot be accepted.

7. Learned counsel for the appellants further contended that the Court below should not have interfered with the administration of the temple by the defendants as no misfeasance or malfeasance is proved. It was also urged that in Ext. A-1 trust deed there are sufficient safeguards to protect the interest of the worshippers and therefore the Court below should not have interfered with the same and asked the parties to file a fresh scheme for the administration of the temple. It may be noticed that Ext. A-1 trust-deed was created by 7 persons. It is not stated that Ext. A-1 trust deed came into exitence as a consensus of the opinion of all the worshippers. From the terms of Ext. A-1 it could only be discerned that all these persons styled themselves as trustees and made the trust deed. There is also no provision for inclusion or to co-opt any new member. If only one member retires the question of inclusion of another would arise, that too under limited circumstances. The retiring trustee can nominate one person as his successor and he can become a trustee with the concurrence of other members. Even for inclusion of any other member the concurrence of ail the trustees is necessary. So, the terms in Ext. A-1 trust-deed would clearly show that these trustees wanted to perpetuate their power and right of administration forever. This being a public trust, investiture of power in the hands of a few persons would be against the spirit of public trust. In Ext. A-1 it is in no way stated that the trustees have a public accountability.

Under the above circumstances, the learned District Judge interfered with Ext. A-1 trust deed and directed that a scheme be filed by the parties for the management of the temple. So, I find no reason on interfere with the decree and judgment passed by the District Judge. The appeal suit fails and the same is dismissed. No costs.