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 4, Cited by 30]

Supreme Court of India

T.D.Gopalan vs Commissioner Of Hindu Religious & ... on 5 April, 1966

Equivalent citations: AIR 1966 SUPREME COURT 1935, 1967 ALL. L. J. 136, 1967 BLJR 150, 1966 2 SCJ 794, 1966 2 MADLJ(CRI) 98, 1966 2 SCWR 23, 1966 SCD 1116

           PETITIONER:
T.D.GOPALAN

	Vs.

RESPONDENT:
COMMISSIONER  OF HINDU RELIGIOUS &  CHARITABLE	ENDOWMENTS,M

DATE OF JUDGMENT:
05/04/1966

BENCH:


ACT:
Constitution of India, Art. 133(1) (a) and (b)-Valuation  of
property for purpose of appeal before Supreme Court-Suit for
declaration that property was not a temple within meaning of
Madras Act 19 of 1951-Claim whether capable of valuation.



HEADNOTE:
The  appellant	sought a declaration that  certain  premises
belonged  to  his  family as private property  and  did	 not
constitute  a temple within the meaning of the Madras  Hindu
Religious  and Charitable Endowments Act (19 of 1951).	 The
District  Court	 decreed the suit but the High	Court  found
that  the property in question was a temple.  The  appellant
then  filed  a petition for leave to appeal  to	 this  Court
under  Art.  133(1)  (a) and (b)  of  the  Constitution	 and
submitted  that	 the  property was more than  Rs.  20000  in
value.	 The  High Court dismissed the	application  on	 the
ground,	 inter alia, that the subject matter of the  dispute
whether	 as  a private or a public temple was  incapable  of
valuation  as it could have in either case no market  value.
The appellant by special leave came to this Court.
HELD:The  High Court was not right in assuming that  whether
the  property  was  a private or a  public  temple,  it	 was
incapable  of valuation.  The subject-matter of the  dispute
had  to be ascertained with reference to the claim  made  by
the  plaintiff	in  his plaint and since  according  to	 the
plaint	the  property  was  the	 private  property  of	 the
appellant's  family  capable of alienation, the	 High  Court
ought to have valued the property accordingly. [157 A, B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 230 of 1964. Appeal by special leave from the judgment and order dated January 11, 1961 of the Madras High Court in S. C. Petition No. 165 of 1960.

R. Ganapathy Iyer and R. Thiagarajan, for the appellant. A. V. Rangam, for the respondent.

The Judgment of the Court was delivered by Shelat, J. This appeal by special leave is against the order,, of the High Court of Madras dated January 11, 1961 refusing the certificate under Art. 133(1)(a) and (b) of the Constitution.

155

The authorities appointed under the Hindu Religious and Charitable Endowments Act, Madras Act 11 of 1927 having held that the premises No. 29 South Masi Street, Madurai, wherein the idol of Sri Srinivasaparumal and certain other idols were located constituted a temple within the meaning of the said Act, the appellant filed an application in the District Court for a declaration that the said premises were private property and for an order setting aside the said decision. The said application was by an order of the High Court converted into a suit. The main question in the suit was whether the said premises could be said to be a temple as defined by Madras Act 19 of 1951. The District Judge, Madurai, decreed the suit in favour of the appellant holding that the aforesaid premises did not constitute a temple and set aside the decision of the said authorities. On appeal, the High Court reversed the said judgment and decree and found that the premises in question constituted a temple. The appellant thereupon filed a petition for leave to appeal to this Court and submitted that the value of the subject- matter of dispute in the District Court as also in appeal in the High Court was more than Rs. 20,000/- and that the judgment of the High Court having reversed the judgment and decree of the Trial Court he was entitled to leave under Art. 133(1)(a) and (b). The High Court dismissed that application on the following grounds: (a) that the subject- matter of the dispute, whether it was a private or a public temple could have no market value and therefore was incapable of valuation; (b) that cl. (b) of Art. 133(1) could not apply as the judgment and decree passed by it did not involve directly or indirectly a claim or question res- pecting property of the value of Rs. 20,000/- or more and

(c) that the appeal did not involve any substantial question of law.

For the time being we are concerned with grounds (a) and (b) and not with ground (c) is the contention raised by Mr. Ganapathy Iyer for the appellant was that the refusal to grant leave by the High Court under either of the clauses

(a) and (b) of Art. 133(1) was not correct.

The point for consideration is whether the High Court was right in holding that the property in question whether as a private or a public temple was incapable of valuation as it could have in either case no market value. It may be observed that the appellant claimed that the property belonged to the Thoguluva family and he was in management thereof for and on behalf of the family. The suit in the first instance was filed by him in the form of an application, being O.P. No. 37 of 1950 under s. 84(2) of Madras Act 11 of 1927. Under that Act only a fixed court fee was payable. That being so, the appellant did not have to pay court fees as it would in the case of an ordinary suit on a valuation made by him therefor. The application was subsequently converted into a suit by an order of the High Court. He was therefore entitled 156 to contend at the time of the leave application that the property in dispute was of the value of not less than Rs. 20,000/-.

It does not appear to be in dispute that the site of the Mandapam and the structure standing thereon was originally the property of one Kuppaiyan and his undivided sons. The appellant's case was that in execution of the decree in Suit No. 650 of 1882 passed against the said Kuppaiyan the property was sold by public auction and purchased by Thoguluva Thirumalayyan, the appellant's ancestor, for a sum of Rs. 1,060/-. The original mandapam was thereafter improved upon and some additional structures e.g., shops and other constructions were added, the expenses for such repairs and additions having been met by the descendants of the said Thoguluva Thirumalayyan, and therefore the property belonged to and was an alienable private property of the family. On the other hand, the case of the respondents in their written statement was that the property was a public temple for public religious worship and that the allegation of the plaintiff that it was a private property capable of alienation was "false and misleading." The case of the appellant was accepted by the Trial Court but was rejected by the High Court and the High Court held that the property was a public temple within the meaning of Madras Act 19 of 195 1.

The dispute between the parties was thus centred round the question whether the property was the private alienable property of the said family or was a public temple as held by the High Court. There was evidence that the shops subsequently constructed as aforesaid were let out to tenants for a number of years and property taxes were levied thereon by the Madhurai Municipality, presumably on their rateable value. We may also mention here that in his application to this Court for directing an inquiry into the value of the property under 0. 45, r. 1 of the Code of Civil Procedure the appellant has stated that he has in his possession municipal receipts showing the property tax paid to the Madurai Municipality. According to the appellant, property tax for the half year ending September 30, 1950 was Rs. 94-0-6 and for the half year ending March 31, 1961 it was Rs. 130.36nP. According to him the half yearly tax would be equivalent to one month's rent and on that basis the annual rental value would come to Rs. 1,126-6-0 in 1950 and to Rs. 1,672.32nP in 1961. If that be so, capitalising that value at twenty times the annual rental value, the value of the property would come to more than Rs. 20,000/-. The refusal of the High Court to grant leave was based on the observation that whether the property is a private or a public temple, it was incapable of valuation. But as observed earlier the appellant's case was that the subject- matter of dispute in the suit was the private property of the said family and that it was alienable property and therefore capable of a valid transfer. That being 157 the dispute between the parties, the High Court was not right in assuming that whether the property was a private or a public temple, it was incapable of valuation. The subject-matter of the dispute has to be ascertained with reference to the claim made by the plaintiff in his plaint and since according to the plaint, the property is the private property of the said family capable of alienation, the High Court ought to have valued the property accordingly though according to the respondents the property was inalienable and was a public temple. The High Court was thus wrong in proceeding on the aforesaid assumption. We would therefore allow the appeal, set aside the order passed by the High Court and remand the case to the High Court to decide the application for leave in accordance with the observations made in this judgment. The High Court may either hold the inquiry itself or remit the case to the Trial Court to hold such inquiry and report to it. Accordingly, the appeal is allowed and the High Court's order is set aside. The respondents will pay to the appellant the costs of this appeal.

Appeal allowed.

158