2019 INSC 0089 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL Nos.7390­7391 OF 2009 N. Sankaranarayanan     ….Appellant(s) VERSUS The Chairman, Tamil Nadu Housing Board & Ors.       ….Respondent(s) WITH CIVIL APPEAL Nos.7405­7406  OF 2009 Aruna Theatres & Enterprises Pvt. Ltd.     ….Appellant(s) VERSUS The Chairman, Tamil Nadu Housing Board & Ors.       ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. In Civil Appeal  Nos.7390­7391 of 2009 1. These   appeals   are   directed   against   the   final judgment   and   order   dated   04.03.2008   passed   by 1 the   High   Court   of   Judicature   at   Madras   in   Writ Appeal   No.1499   of   2005   and   Writ   Petition   No.5718 of   2005   whereby   the   Division   Bench   of   the   High Court     dismissed   the   writ   appeal   and   the   writ petition filed by the appellant herein. 2. In order to appreciate the controversy involved in   these   appeals,   it   is   necessary   to   set   out   few relevant facts hereinbelow. 3. The   appellant   herein   is   the   appellant   in   Writ Appeal No.1499 of 2005 and writ petitioner  in W.P. No.   5718   of   2005   whereas   respondent   Nos.   1   to   6 herein   are   the   respondents   of   the   said     writ   appeal and   the   writ   petition   out   of   which   these   appeals arise. 4. In the aforesaid writ petition, the Single Judge passed   an   interim   order   dated   07.03.2005.   The appellant   herein   (writ   petitioner)   felt   aggrieved   by the   said   interim   order   and   filed   intra   court   appeal before the Division Bench.  2 5.   The   Division   Bench,     with   the   consent   of   the parties,   decided   the   main   writ   petition   itself   on merits   and   finding   no   merit   therein   dismissed   the writ   petition   filed   by   the   appellant   herein   by   the impugned   order,   which   has   given   rise   to   filing   of these   appeals   by   way   of   special   leave   by   the   writ petitioner in this Court. 6. On   perusal   of   the   list   of   dates,   special   leave petitions,   writ   petition,   its   counter,   the   documents enclosed in the appeal and lastly, the findings of the Division   Bench   in   the   impugned   order,   it   is   clear that   the   dispute,   which   was   subject   matter   of   the writ   petition   and   which   is   now   carried   in   these appeals   at   the   instance   of   the   writ   petitioner (appellant   herein),   is   essentially   between   the members   of  one  family   whose   ancestor  was   Late  S. Narayanapillai.   He   died   leaving   behind   six   sons. Late   S.   Narayanapillai   owned   several   properties 3 which,   on   his   death,   were   inherited   by   his   legal representatives.    7.   The   disputes   arose   between   the   members   of the family of Late S. Narayanapillai on his death.  In order   to   resolve   the   disputes,   the   members   of   the family,   therefore,   executed   one   memorandum   of understanding   on   24.09.1998   in   relation   to   their family   properties.   Unfortunately,   the   disputes   did not   come   to   an   end   and,   on   the   other   hand, persisted   amongst   them,   which   led   to   filing   of   the cases in the Company Law Board by some members against   the   other   and   also   the   writ   petition   in question by the appellant herein. 8. The   dispute,   which   is   subject   matter   of   the writ   petition   out   of   which   these   appeals   arise, centers   around   to   the   land   which   is   situated   in   a scheme   known   as   "Ashok   Nagar   Scheme"   in Chennai. The dispute is between the appellant,  who is one of the members of the family and respondent 4 No. 2, which is a Private   Limited Company formed by another member of the family.  9. One  of  the   grievances  of   the   appellant   against respondent   No.   2   in   the   writ   petition   is   that respondent   no   2   is   running   a   petrol   pump   on   a portion of the land in question and has also let out its   part   to   respondent   No.   3   who,   in   turn,   is   using the   same     as   marriage   hall   for   public   under   the name   "Udayam   Kalyana   Mandapam".   This   act   of respondent   No.   2   is   being   objected   to   by   the appellant amongst them. 10.       It   is   with   these   background   facts   and   the grievance,  which is elaborated, the appellant filed a writ petition and sought therein a relief for issuance of a writ of mandamus against the State authorities namely,   Tamil Nadu Housing Board (R­1), Chennai City   Municipal   Corporation   (R­4)   and   Chennai Metropolitan Development Authority (R­ 5) directing them jointly and severally to take appropriate action 5 in   law   against   Respondent   Nos.   2   and   3   and restrain   them   from   continuing   with   their   activities on   the   land.   According   to   the   appellant,     the activities   undertaken   by   respondent   No.   3   on   the land   in   question   are   illegal,   hazardous   and   against the public safety inasmuch as they are being carried in violation of several provisions of the laws in force. 11. As   mentioned   above,   the   Division   Bench dismissed  the  writ  petition  finding  no  merit  therein with   the   following   reasons   in   Para   17,   which   reads as under:   “ 17.   A perusal of the records produced before   this   Court   leaves   no   iota   of doubt   that   principally   the   dispute   now raised   before   this   Court   is   a   private dispute   between   the   various   family members   having   contesting   the   claims to   be   on   the   Board   apart   from   those relating   to   the   affairs   of   the   Company. It is an admitted fact that the company is   a   closely   held   company   by   a   family members   of   six   brothers.     The   present dispute   is   nothing   but   a   trial   for   the show   of   their   respective   strength   to each   other   herein.     A   petition   before the   Company   Law   Board   is   pending consideration   as   regards   the continuance   of   the   directorship   of   Mr. 6 Muthusami.     Whatever  be   the   merits  of the   petition   before   the   Company   Law Board,   taking   note   of   the   various contentions,   which   included   a   dispute with   reference   to   the   area   occupied   by the Theatre and the construction of the mandapam   and   the   petrol   pump,   this Court in the order passed on 19.9.2007 in   C.M.A.   No.1900   of   2007   has   rightly directed   the   Company   Law   Board   to dispose   of   the   main   petition   by 31.1.2008.”    12. The question, which arises for consideration in these   appeals,   is   whether   the   Division   Bench   was justified   in   dismissing   the   appellant's   writ   petition on the aforementioned reasoning. 13. We   heard   the   learned   counsel   for   the   parties and   perused   the   record   of   the   case.   Having   heard the   learned   counsel,   we   are   inclined   to   agree   with the   reasoning   and   the   conclusion   arrived   at   by   the Division Bench in the impugned order. 14. In   our   considered   opinion   also,   the   writ petition   filed   by   the   appellant   was   wholly misconceived   and   deserved   dismissal   at   the threshold. 7 15.  As rightly observed by the Division Bench, the dispute   sought   to   be   raised   by   the   appellant   in   his writ   petition   was   essentially   a   private   property dispute between the members of one family of which the   appellant   and     respondent   No.   2   are   the members. 16.  By indirect means such as the one resorted to by the writ petitioner (appellant herein) by filing the writ petition, a dispute  inter se  private parties of the nature mentioned above could not be allowed to be raised in the writ petition under Article 226/227 of the Constitution for seeking issuance of mandamus against   the   State   and   its   authorities   in   relation   to the properties in question.  17. It   is   not   in   dispute   that   the   appellant   did   not file   the   writ   petition   in   his   capacity   as   public­ spirited   person,   i.e.,   Public   Interest   Litigation   (PIL). It   was,   on   the   other   hand,   a   writ   petition   was   filed by   the   appellant   essentially   to   settle   his   personal 8 property rights disputes   qua   respondent Nos. 2 and 3.   It   is   a   settled   law   that   no   writ   petition   can   be entertained   for   issuance   of   any   writ   against   any private individual in respect of any private property dispute.   The   remedy   in   such   case   lies   in   civil Courts. 18. In   other   words,   it   is   a   settled   law   that   the questions such as,   who is the owner of the land in question,   the appellant or respondent No. 2 or any other   member   of   their   family,   whether   the   land   in question   was   let   out   by   respondent   No.   2   to respondent   No.   3   and,     if   so,     when,   why   and   for what purpose, who had the right to let out the said land   (appellant   or   respondent   No.   2   or   any   other member of the family), what was the arrangements, if   any,   made   in   the   memorandum   of   settlement     in relation to the land in question   inter se   members of the family, whether it was breached or not   and,   if so,     by   whom,   what   activities   are   being   carried   on 9 the   said   land   and,   if   so,     by   whom,   whether   such activities   are   legal   or   illegal   etc.   are   not   the questions   which   can   be   raised   by   any   private individual   against   other   private   individual   in   the writ petition under Article 226 of the Constitution.  19. Even   if   the   writ   petitioner   did   not   raise pointedly  these  questions  for  claiming  reliefs  in  the writ petition yet,   in our view,   such questions have a   material   bearing   while   considering   the   grant   of reliefs   claimed   by   the   writ   petitioner   in   the   writ petition. 20. It   is   not   in   dispute   that   some   proceedings   are pending   before   the   Company   Law   Board   between the   parties   in   relation   to   their   private   property disputes.   If   that   be   so,     the   parties   to     such proceedings   have   to   prosecute   the   proceedings before   CLB   in   accordance   with   law   for   obtaining appropriate reliefs. 10 21. Before   parting,   we   consider   it   apposite   to mention that we have not expressed any opinion on the merits of the case. Rather,   it is not possible to express   any   opinion   for   want   of   jurisdiction.   The parties,  therefore,  will be at liberty to take recourse to all judicial remedies, as may be available to them in   law,   for   adjudication   of   their   respective grievances   in   appropriate   judicial   forum   against each other. 22. Similarly,   it   is   for   the   State   authorities   to   see as   to   whether   any   person(s)   has/have   contravened or/and   is/are   contravening   any   provision(s)   of   any Act or Rules or Regulations or Statutory Schemes in any   manner   while   using   the   properties   and,   if   so, what   action   is   called   for   qua   such   persons   and against the activities carried on by such person(s) in law.  We,     however,     express   no   opinion   on   any   of these issues and leave it for the State  authorities to 11 act   against   any   such   person(s)   in   accordance   with law. 23. We   also   make   it   clear   that   all   such   disputes between  the  parties  concerned  on  its  merits  will  be decided   strictly   in   accordance   with   law   by   the Court/Tribunal/Authority,     as   the   case   may   be, uninfluenced  by  any  observation  made  by  the  High Court   in   the   impugned   order   and   by   this   Court   in this order. 24. In   the   light   of   the   foregoing   discussion   and with   the   aforementioned   observations   and   the liberty,   we   find   no   merit   in   these   appeals.   The appeals thus fail and are hereby dismissed. Interim order,  if any,  passed stands vacated. In Civil Appeal  Nos.7405­7406 of 2009 These   appeals   are   filed   by   respondent   No.2   in the   writ   petition   and   the   writ   appeal   against   the final   judgment   and   order   dated   04.03.2008   passed 12 by  the  High  Court of  Judicature at  Madras in  W.A. No.1499 of 2005 and W.P. No.5718 of 2005. In   view   of   the   order   passed   above   in   CA Nos.7390­7391   of   2009,   these   appeals   are   also dismissed.           ………...................................J. [ABHAY MANOHAR SAPRE]                               ....……..................................J.         [DINESH MAHESHWARI] New Delhi; January 31, 2019. 13