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 2]

Madras High Court

P.Joseph Raj vs The District Collector on 16 June, 2015

Bench: S.Manikumar, G.Chockalingam

       

  

   

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 16.06.2015

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

W.P(MD)No.8723 of 2015
and
M.P(MD)No.1 of 2015


P.Joseph Raj					..  Petitioner

                	   		Vs.

1.The District Collector,
   Dindugal District,
   Dindugal.

2.The District Revenue Officer,
    Dindugal District,
    Dindugal.

3.The Revenue Divisional Officer,
    Dindugal,
    Dindugal District.

4.The Tahsildar,
   The Taluk Office,
   Dindugal East Taluk,
   Dindugal District.

5.The Inspector of Police,
   Ambathurai Police Station,
   Ambathurai,
   Dindugal Taluk and District.	   		..  Respondents

	Prayer : Writ Petition is filed under Article 226 of the Constitution
of India for the issuance of Writ of Mandamus forbearing the respondents
herein from allowing the burial of dead bodies into the Pommachi Kanmai
(Tank) situated in S.No.39 of A.Vellodu Village, Dindigul Taluk and District
and consequently direct the respondents herein to exhume the two dead bodies,
namely, Justin Thiraviyam and Thomaiyar, which were already buried in the
said tank and pass such further or other orders.

!For Petitioner		: Mr.M.Thirunavukkarasu

^For Respondents	: Mr.N.Manoharan,
			  Special Government Pleader.
	
:ORDER

(Order of the Court was made by S.MANIKUMAR, J) An agriculturist and resident of Sirunayakanpatti Post, A.Vellodu Village, Dindigul Taluk and District, has filed a Public Interest Litigation, for a Writ of Mandamus, forbearing the official respondents from allowing burial of dead bodies in Pommachi Kanmai (Tank), situated in S.No.39 of A.Vellodu Village, Dindigul Taluk and District. He has also prayed for a direction to the respondents to exhume two dead bodies, namely, Justin Thiraviyam and Thomaiyar, buried in the said tank.

2.On 02.06.2015, when the Writ Petition came up for admission, we declined to grant the prayer for exhuming the two dead bodies and directed the learned Special Government Pleader to get instructions.

3.In the supporting affidavit, the petitioner has contended that in Sirunayakkanpatti Village, there are about 1000 Christian families belonging to of Roman Catholic. There are 25 families belonging to Pentecost faction. A burial ground is situated in Survey No.6/1 of A.Vellodu Village, abetting Mangammal Theppam. Considering the representation of the village people, Survey No.63 of A.Vellodu Village, has been permitted to be used as a burial ground. In the revenue records, Survey No.63 has been classified as ?Mottayankulam?.

4.There is another tank in Survey No.62, named as, Angayanayakan Tank. Dead bodies of persons belonging to Pentecost faction of Christian religion, are not allowed to bury, both in Survey No.63 and in other burial grounds.

5.One Justin Thiraviyam, belonging to Pentecost faction, died. Despite objections from the petitioner, the body was buried on 19.01.2015 in Pommachikulam situated in S.No.39 in the presence of Village Administrative Officer, the Tahsildar, Dindigul East Taluk, Dindigul District and the Inspector of Police, Ambathurai Police Station, Dindigul District.

6.Pommachikulam Tank measures 2.5 acres and it serves as a primary water body, supplying drinking water to the villagers and cattles. The said tank is an indispensable source. Body of one Thomaiyar, belonging to Pentecost faction, was also buried in the said tank. As an agriculturist and person interested in the welfare of A.Vellodu Village, the petitioner sent representations, to the respondents, to allot some other place, for burying the dead bodies of persons belonging to Pentecost faction of Christian religion. Grievance of the petitioner is that the water body should be protected and not polluted. According to him, dead bodies buried in the tank, would cause communicable and other diseases.

7.Reverting to the notice ordered by us, on instructions from Mr.Uthaman, Revenue Divisional Officer, Dindigul, the third respondent herein, Mr.N.Manoharan, learned Special Government Pleader submitted that in Sirunayakanpatti, a hamlet village of A.Vellodu Village, there is a dispute between Roman Catholic and Pentecost factions, regarding burial ground, at Survey No.63/7, Mottaiyankulam Village. To resolve the dispute, there was a Peace Committee Meeting, held on 20.11.2012, in which the parties have arrived at a settlement, which is extracted hereunder:

?jpz;Lf;fy; tl;lhl;rpah; Kd;ghf jpz;Lf;fy; tl;lhl;rpah; A.bts;nshL fpuhkk; cl;fil rpWehaf;fd;gl;o fpuhkk;> fpW];Jt td;dpah; bghJkf;fs; gad;gLj;jp tUk; kahdj;ij nkw;go fpuhkj;ij nrh;e;j bge;njbfh];nj rigapdh; gad;gLj;j TlhJ vd;w jhth bjhlh;ghf ,d;W 20.11.2012 jpz;Lf;fy; tl;lhl;rpah; mYtyfj;jpy; mikjp ngr;R thh;j;ij ele;j nghJ Vw;gLj;jp bfhz;l cld;gof;if.
1.rpWehaf;fd;gl;o fpuhkk; R.C.fpW];Jt td;dpa bghJkf;fs; jw;nghJ gad;gLj;jp tUk; g[y vz;.63/7 bkhl;ilad;Fsk; kahdj;jpy; bge;njbfh];nj rigapdh; gad;gLj;j TlhJ.
2.bge;njbfh];nj rigapdh; g[y vz;.62/1 mq;fk ehaf;fd; Fsf;fiuapy; kahdkhf gad;gLj;jpf; bfhs;s ntz;Lk;.
3.bge;njbfh];nj rigapdh; g[y vz;.62/1 mq;fk ehaf;fd; Fsf;fiuapid gad;gLj;jp bfhs;Sk;nghJ> rt Ch;tyj;jpid R.C.fpwp];Jt bghJkf;fs; fpiuak; bgw;w ,lj;jpd;

tHpahf bry;yf;TlhJ vdt[k;> bkhl;lzk;gl;o ghij tHpahf brd;W> rtj;jpid g[ijf;f ntz;Lk; vdt[k; cld;gof;if bra;J bfhs;sg;gl;lJ.

4.bge;njbfh];nj rigapdh; nkw;go g[y vz;.62/1 mq;fk ehaf;fd; Fsf;fiuapy; rtj;jpid g[ijf;f mDkjpf;fg;gl;l ,lj;jpid jtpu fpuhkj;jpy; ntW vq;Fk; kahdk; gad;gLj;jf;TlhJ?.

Subsequently, death of persons, belonging to Pentecost faction of Christians, was not reported. On the request of A.Vellodu Panchayat Union, to provide a place for digging up bore-wells for supply of water to Karattalaganpatti, another hamlet village of A.Vellodu Village, and on the basis of a resolution passed by A.Vellodu Panchayat, bore-wells were dug up and therefore, place in Survey No.62/1, initially chosen for burial of dead bodies belonging to Pentecost faction, could not be used for the said purpose.

8.On 18.01.2015, when one Clement Justin belonging to Pentecost faction, died and his body was attempted to be buried at Survey No.62/1, objections were made, and to avert law and order situation, Dindigul East Tahsildar, Regional Deputy Tahsildar, Revenue Inspector and Superintendent of Police (Rural), Inspector of Police, Ambathurai, were present at the site. In a place, where there was no Ayacut lands, body of Clement Justin was buried, in Survey No.39/1, Pommachikulam. Thereafter, objections were made by one Joseph Raj and other land owners of Sirunayakkanpatti Village. On 04.05.2015, another person, namely Thomaiyar, Son of Asirvadam, died and his body was also buried in Survey No.39/1.

9.When the Writ Petition came up on 15.06.2015, Mr.M.Thirunavukkarasu, learned counsel appearing for the petitioner submitted that one Arockiyasamy, who represents Roman Catholic Christians (belonging to Vanniyar Community) and one Mr.Maria Paul Robert, representing Pentecost faction (belonging to Vanniyar Community) have no objection for allotting a portion of land on the southern side of Survey No.39/1, for burying the dead bodies of persons belonging to Pentecost faction. In addition to the above, Mr.Maria Paul Robert, representing Pentecost faction of Christians, submitted that a passage may be earmarked to reach the above said place, if it is allotted. On the above submissions, we requested Mr.Uthaman, Revenue Divisional Officer, Dindigul, the third respondent herein, to furnish necessary details.

10.Reverting to the above, Mr.Uthaman, Revenue Divisional Officer, Dindigul, the third respondent herein, in his report, at paragraph Nos.3 and 4, has stated as follows:

?3.The pathway to the proposed burial ground in S.No.39/1 of A.Vellodu Village commences from the village habitation and passes through the existing cart track situated in S.Nos.68,31,32,40,41 and in the middle of the S.No.41, the proposed pathway to burial ground diverts towards western side in S.No.39/1 of A.Vellodu Village, Dindigul Taluk, as marked in the rough sketch attached. The proposed burial ground is to be formed on the southern portion of the S.No.39/1 which lies above the said Pommachikulam. The proposed pathway in S.No.39/1 will be at a width of 3.6 meters, and at a length of 53.6 meters. As the proposed burial ground is situated in south western end of the S.No.39/1, Pommachikulam and the same is located at the above the level of existing tank there will be no hindrance to the storage of the water in the tank.
4.It is also submitted there is no Ayacut lands to the said Pommachikulam. It is submitted that the south western end of the S.No.39/1 is found to be suitable place for locating the burial ground for the use of people belongs to Pentecost community of Sirunayakanpatti Villlage. It is also submitted that the orange colour marked portion in the rough sketch is the proposed place for burial ground for Pentecost Sirunayakanpatti Village and the marked portion in blue colour available in the rough sketch in S.No.39/1 is the suitable site for the proposed pathway to reach the said burial ground?.

He has also enclosed a sketch for the proposed burial ground in Survey No.39/1 of A.Vellodu Village.

11.However, during the course of hearing, it was also submitted that since Survey No.39/1 is a water body, the Government is the authority to classify the same, a portion as a burial ground, which is shown in orange colour in the sketch, submitted before this Court.

12.From the materials furnished before this Court, we find that there are many burial grounds in the said Village. There is a separate burial ground for Hindus. Other burial grounds are exclusively used by Christians Nadar (Roman Catholic), Vocalica Gowders, Hindu Pallars, etc. Details of the same are extracted hereunder:

t.vz;
g[y vz;.
gug;gst[ tifghL Fwpg;g[iu 1 03/02 0.05.00 r.g[ mfy ,uapy; ghij 2 06/01 0.12.00 r.g[ kahdk;;
R.C.fpwp];jth;fspd; fy;yiw cs;sJ. ,jpy; Cuhl;rp rhh;gpy; fl;lg;gl;l fhj;jpUg;nghh; Tlk; cs;sJ. ,e;j fy;yiw fpwp];jth;fSf;F nghJkhdjhf ,y;yhjjhy; jw;nghJ ,th;fs; mUfpy; cs;s 06/03gp gl;lh epyj;ija[k; fpiuak; bgw;W fy;yiwahf gad;gLj;jp tUfpwhh;fs;.
3 06/02
0.09.50 r.g[ kq;fk;khs; bjg;gf;Fsk;;;;' rpWehaf;fd;gl;oapy; trpf;Fk; jypj; fpwp];jth;fs; kw;Wk; ehlhh;fs; Mfpnahh; bghJ kahdkhf ,e;j ,lj;ij gad;gLj;jp tUfpd;wdh;.
4 13
0.01.50 r.g[ njrpa beLQ;rhiy 5 20/2 0.04.50 r.g[ tz;og;ghij 6 62/1 1.75.00 r.g[ mq;fkehaf;fd;Fsk;' ful;lHfd;gl;oapy; trpf;Fk; bghJkf;fSf;F FoPeh; njitf;F ,e;jf;Fsj;jpy; ,Ue;J MH;Jisf;FHha; Kyk; ePh; vLf;fg;gl;L gad;gLj;jg;gl;L tUtjhy; ,g;gFjp kf;fs;

kahdk; mikf;f vjph;g;g[ bjhptpj;J tUfpd;wdh;.

7 63/7

0.50.00 r.g[ bkhl;ilad;Fsk;' rpWehaf;fd;gl;oapy; Rkhh; 5000 bghJkf;fs; trpj;JtUfpwhh;fs;. ,q;F R.C.fpwp];jth;fspd; fy;yiw cs;sJ. ,jpy; Cuhl;rp rhh;gpy; fl;lg;gl;l fhj;jpUg;nghh; Tlk; cs;sJ. ,e;j fy;yiwf;F bry;Yk; tHp ,y;yhjjhy; R.C.fpwp];jth;fs; 63/6gp gl;lh epyj;ij fpiuak; bgw;W ghijahf gad;gLj;jp tUfpd;wdh;.

8 331

0.67.00 r.g[ Xil 9 332/2 0.52.00 r.g[ Xil 10 333/7 0.14.50 r.g[ kahdk;' Kh;j;jpehaf;fd;gl;oapy; trpf;Fk; ,e;J kf;fs; ,e;j gFjpia kahdkhf gad;gLj;jp tUfpd;wdh;. ,g;gFjp 1 fp.kP. bjhiytpy; cs;sJ.

11 333/9

0.47.00 r.g[ kahdk;' eurpq;fg[uk; gFjpapy; trpf;Fk; ,e;J xf;fypf ft[lh; kf;fs; ,e;j gFjpia kahdkhf gad;gLj;jp tUfpd;wdh;. ,g;gFjp 1 fp.kP. bjhiytpy; cs;sJ.

12 334/15

0.27.00 r.g[ kahdk;' eurpq;fg[uk; gFjpapy; trpf;Fk; ,e;J xf;fypf ft[lh; kf;fs; ,e;j gFjpiaa[k; kahdkhf gad;gLj;jp tUfpd;wdh;. ,jpy; Cuhl;rp rhh;gpy; fhj;jpUg;nghh; Tlk; cs;sJ.

13 335

0.19.00 r.g[ Xila[k; Cuhl;rp xd;wpa rhiya[k;

14 337/7

0.19.50 r.g[ kahdk;' ful;lHfd;gl;oapy; trpf;Fk; ,e;J gs;sh; ,dj;ijr; nrh;e;j kf;fs; kahdkhf gad;gLj;jp tUfpd;wdh;.

15 39/1

1.29.00 r.g[ bghk;khr;rpFsk;' ,e;jf;Fsj;jpy; nklhf cs;s gFjpapd; gug;gst['0.21.47 bcwf;nlh; (53 brd;l;) Mfk;. nklhd ,e;j gFjpapy; Mf;fpukpg;g[ kw;Wk; kuq;fs; vJt[k; ,y;iy. ,e;j ,lj;jpy; bge;jbfh];nj rigapdh; fy;yiwahf gad;gLj;jp tUtjhy; ePh;gpog;g[ gFjpapy; ghjpg;g[ Vw;gl tha;g;gpy;iy.

13.Kith and kin of the bereaved family would wish R.I.P., meaning ?Rest in Peace?. Those who miss their beloved may even wish R.I.P., to be read as ?Return if possible?. But the Great Poet Thiruvalluvar says:

?beUe YsbdhUtd; ,d;wpy;iy bad;Dk;
bgUik a[ilj;jpt; t[yF?.
The English meaning of the above said Thirukural by Rev.G.U.Pose is extracted here under:
?Existing yesterday, to-day to nothing burled!- Such greatness owns this transitory world?. Graveyard is a place to rest. We wish the dead, R.I.P., but on the facts and circumstances of this case, we could see that there is no peace for the living. When there is a casteless society in many countries, is there any cure for this chronic disease, caste? On the facts, the bereaved have no place to bury the dead body.

14.The Great Poet Thiruvalluvar further says:

?epy;yh jtw;iw epiyapd btd;WzUk;
g[y;ywp th;zik fil?.
Meaning: epiyapy;yhjitfis epiyahdit vd;W czUk; g[y;ywpt[ cilatuhf ,Uj;jy; thH;f;ifapy; ,Hpe;j epiyahFk;.
The English meaning of the above said Thirukural by Rev.G.U.Pose is extracted here under:
?Lowest and meanest lore, that bids men trust secure, In things that pass away, as things that shall endure?.

15.After going through the materials, we express our displeasure on the attitude of the villagers, who have separate burial grounds, depending upon their castes. A reminder of a native American Proverb ?When you were born, you cried and the world rejoiced. Live your life in a manner so that when you die, the world cries and you rejoice?. Even after death, caste and factionalism, have given rise to law and order situation. Christianity has no caste system. What is prevalent and practiced in Hinduism appears to have been percolated into the above said religion. Whether ?Holy Bible? allows this practice! It is left to the conscience of the practitioners, who seek pride in having their caste tags. Even for a decent burial, one has to fight for a place, officials have to visit the place, Peace Committee to be conducted and ultimately to litigate. During lifetime, people fight for rights, customary, personal or property, etc. We are pained to see that even after death, the fight continues for burial. Religious belief and customs may vary in the matter of disposal of dead bodies. The place of burial is visited by family members and friends, as a mark of respect and to pay tributes. At this juncture, we deem it fit to extract a passage from a Judgment of our Brother Hon'ble Mr.Justice K.Chandru, in W.P(MD)No.3855 of 2005:

?The petitioner must be reminded of an yester year popular cinema song which beautifully summarised the burning ghat as the only place where total equality between communities exist. It may be quoted verbatim for the benefit of the petitioner and his community so that they may give up a separate enclosures within the public grave yard/cremation ground. ?rkurk; cyht[k; ,lnk ek; thH;tpy; fhzh rkurk; cyht[k; ,lnk.
$hjpapy; nknyhbud;Wk;> jhH;e;jth; fPnHhbud;Wk; ngjkpy;yhJ vy;nyhUk; Kotpdpy; nrh;e;jpLk; fhL bjhy;iyapd;wpna J}q;fpLk; tPL cyfpdpny ,Jjhd; ek; thH;tpy; fhzh rkurk; cyht[k; ,lnk murDk; vq;nf Mz;oa[k; vq;nf mwpQDk; vq;nf mrlDk; vq;nf Mtp nghdgpd; TLthh; ,q;nf Mjypdhy; ,Jjhd; ek; thH;tpy; fhzh rkurk; cyht[k; ,lnk?.
In the above writ petition, the petitioner therein was a President and Nattanmai of Arya Vaisya Community in Madurai. He challenged an order passed by the Commissioner of Police, Madurai, cancelling an agreement entered into between the said community and the Corporation, in allotting a separate cremation yard, for the purpose of burning the dead bodies, belonging to the members of the petitioner's community. While dismissing the writ petition, the learned Judge has made the said observation.

16.We may add one more lyric:

?Mo mlq;Fk; thH;f;ifalh Mwo epynk brhe;jklh?

17.In metropolis, even the place is not available. In metropolis, where there is no space, burial grounds are converted into electric crematoriums. Perhaps in this village, as plenty of space is available, each section of the society, has a separate burial ground.

18.We may also add paragraphs 9 and 10 from the Judgment in W.P(MD)No.10782 of 2006 dated 14.08.2012 (Paul Thankom vs. Secretary to Government Home Department, State of Tamil Nadu, Fort St. George, Chennai and six others) ''9.Nobody shuns a doctor, or staff or even an employee, who cleans up a patient, in a hospital, on the grounds of caste, creed or religion. Differences though exist, nobody would ever think of it. Blood transfused in a hospital is not segregated on the basis of caste, creed or religion. Nor the person who requires blood, would ever demand blood only from a person belonging to his caste, community, creed or religion. If for his survival and existence a person can consciously believe and accept that all are equal, irrespective of caste, creed, community or religion, then why this hatred and division. Organs are transplanted. Blood and body have no religion or caste. When the blood and organs of a Hindu can save a Muslim or vice versa or even a christian then why this intolerance. Is there not a similarity in 'Om', "Amen and "Ameen?". All religions aim at the same destination. Forms and practices may differ. One should not forget that our glorious constitution enshrines, secularism, fraternity and equality. Unity in diversity is our strength.

10.Before parting with the case, this Court wishes to reproduce the words of the Hon'ble Apex Court.

"Our tradition teaches tolerance; Our philosophy preaches tolerance; Our Constitution practices tolerance; Let us not dilute it".''
19.The prayer sought for in the writ petition is not to bury dead bodies in Pommachi Kanmai situated in S.No.39 of A.Vellodu Village, Dindigul Taluk and District. Since, the third respondent viz., Revenue Divisional Officer, Dindigul District has submitted a report as stated supra, considering the difficulty expressed in burying the dead bodies of Pentecost faction and the alternative place agreed to by the petitioner and one Mr.Maria Paul Robert, representing Pentecost, (belonging to Vanniyar community) and considering the ground reality, for the present, Pentecost faction may be allowed to bury the dead bodies in the southern portion of Survey No.39/1, earmarked in the sketch, marked in orange colour, and with a passage shown in blue colour, till a permanent solution is arrived at, in Sirunayakanpatti Village in the light of what we have discussed. We make it clear that, till such time, members belonging to other factions, should not make any objections. Keeping in mind what the Constitution of India, seeks to achieve and the above discussion, the District Administration is directed to take up the issue and accordingly decide.
20.Before we part with, we wish to state our ?Magna Carta?. The Constitution of India seeks to achieve, JUSTICE, social, economical and political; LIBERTY of thought, expression, belief, faith and worship; EQUALITY of status and of opportunity;
and to promote among them all FRATERNITY assuring the dignity of the individual and the [unity and integrity of the Nation].
Society is infected with deadly viruses, like castism, communalism and so on and so forth. Viruses have found a permanent place in mind. This is a classic case, as to how people fight, even for burial of dead bodies, forgetting for a moment that our body is:
?fhank ,J bgha;alh btWk; fhw;wilj;j igalh?
We only pray that our religious heads, to address the mass, equality, fraternity and brotherhood.
21.With the above directions, this Writ Petition stands disposed of.

No costs. Consequently, connected Miscellaneous Petition is closed.


                                                             [S.M.K., J.]
[G.C., J.]
Index: Yes     			              16.06.2015
Internet: Yes
NB2/smn

To

1.The District Collector,
   Dindugal District,
    Dindugal.

2.The District Revenue Officer,
    Dindugal District,
    Dindugal.

3.The Revenue Divisional Officer,
    Dindugal,
    Dindugal District.

4.The Tahsildar,
   The Taluk Office,
   Dindugal East Taluk,
   Dindugal District.

5.The Inspector of Police,
   Ambathurai Police Station,
   Ambathurai,
   Dindugal Taluk and District.


S.MANIKUMAR, J.
						          and
G.CHOCKALINGAM, J.

NB2/smn
					












ORDER MADE IN
W.P(MD)No.8723 of 2015
and
M.P(MD)No.1 of 2015











16.06.2015