Delhi District Court
Anil Kumar Goel vs Vyapar Mandal Green Park And Ors on 20 December, 2024
IN THE COURT OF MS AUNRADHA JINDAL, ADDL.
SENIOR CIVIL JUDGE-CUM- JUDGE SMALL CAUSE
COURT-CUM-GUARDIAN JUDGE, DISTRICT: SOUTH,
NEW DELHI
CS SCJ 84712/16
CNR No. DLST03-001585-2016
Anil Kumar Goel
S/o Late Gopi Ram Goel
R/o S-39, Green Park Main Market
New Delhi-110016.
...PLAINTIFF
VERSUS
1. Vyapar Mandal Green Park
Through Its Acting President
Shri Bhagirath Lal
R/o G-49, Green Park Main
New Delhi-110016.
.....DEFENDANT No. 1
2. Ramesh Kumar Agarwal
Past Acting Joint Secretary
Vyapal Mandal Green Park
R/o G-49, Green Park Main
New Delhi-110016.
.....DEFENDANT No. 2
3. Shri Sandeep Malhotra
Returning Officer of
Vyapal Mandal Green Park
G-42, Green Park Main
New Delhi-110016.
.....DEFENDANT No. 3
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.1/44
4. The Registrar of Societies
Sub-Divisional Magistrate (South)
M.B. Road, Saket
New Delhi-110017
.....DEFENDANT No. 4
5. Govt. of NCT of Delhi
Through its Chief Secretary
Delhi Govt. Secretariat
I.P. Estate, New Delhi-110002
.....DEFENDANT No. 5
6. Shri Ajay Avinashi (Advocate)
Co-Returning Officer of
Vyapar Mandal Green Park
G-49, Green Park Main
New Delhi-110016.
.....DEFENDANT No. 6
7. Shri Bhuwan Sharma
General Secretary
Vyapal Mandal Green Park
G-49, Green Park Main
New Delhi-110016.
.....DEFENDANT No. 7
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.2/44
SUIT FOR DECLARATION AND PERMANENT
MANDATORY INJUNCTION
Date of institution : 03.09.2016
Date of pronouncement of judgment : 20.12.2024.
JUDGMENT
The Case
1. The present suit arises from a dispute regarding the management, governance, and functioning of Vyapar Mandal Green Park, a registered society under the Societies Registration Act, 1860. The plaintiff, a bona fide member of the society, has alleged that the society's affairs have been conducted in blatant violation of its aims, objectives, bye- laws, and statutory provisions. It is claimed that the current managing committee of the society has failed to uphold the integrity and transparency required of its office bearers.
2. The plaintiff contends that the governing body of Vyapar Mandal Green Park has remained defunct and inactive for more than a decade, with no elections, annual audits, or general body meetings conducted since 2006. Moreover, the plaintiff asserts that certain members of the managing committee, including the acting president, have unlawfully CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.3/44 continued to occupy their positions without valid mandate or authority, contrary to the rules laid down in the memorandum of association and the Societies Registration Act.
3. Adding to the grievances, the plaintiff has challenged the legality of an election process initiated in 2016, claiming it was conducted in violation of the society's regulations and was marred by procedural lapses. The plaintiff has also alleged financial irregularities and the absence of statutory audits, raising concerns about potential embezzlement of funds by the society's office bearers.
4. The plaintiff seeks a judicial declaration that the society has become defunct and requests a permanent injunction restraining the defendants from carrying out further actions on behalf of Vyapar Mandal Green Park. The plaintiff also seeks a mandatory injunction directing the Registrar of Societies to investigate the society's affairs and take appropriate legal action.
5. The present suit brings to light fundamental questions about transparency, accountability, and adherence to legal norms in the management of registered societies, serving as a broader commentary on the governance of such organizations.
6. This Court has duly considered the final arguments advanced by the learned counsel for both parties. The Court CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.4/44 has meticulously examined the entire record, giving careful attention to the pleadings, the evidence presented, and the submissions made on behalf of the parties as well as written submissions filed on behalf of plaintiff. In support of its case, the plaintiff has relied upon the following case laws:
o Sarbjit Singh v. All India Fine Arts & Crafts Society, 1989 SCC OnLine Del 218 ILR (1989) 2 Del 5851 o Committee of Management. Shiksha Prasar Samiti, Sagwar. Unnan v. State of U P., 2008 SCC OnLine All 301 (2008) 71 ALR 580 (2008) 3 All LJ 32433 o Literacy House Staff Welfare Association v. Registrar, Iams, Societies & Chits, 2006 SCC OnLine All 1305 (2007)2A1 LJ 366 (2007) 3 AIR Bom R (NOC 472) 168 49 o Supreme Court Bar Asso B.D. Kaushik, (2011) 13 SCC 774:(2012) 4 SCC (Civ) 139: (2012) 2 SCC (Cri) 878:
(2012) | SCC (L&S) 721: 2011 SCC OnLine SC 1316: (2012) ALD 14:2011 AIR SCW 580486 o Vision Education Society v. The Registrar, 2002 SCC Online Del 1330 (2004) 72 DRJ 370 (2004) 110 DLT 391119 o Young Mens Christian Assn. of Ernakulam v. National Council Ymeas of India, 2019 SCC OnLine Del 9194 121
7. Each aspect of the case has been analysed in light of the relevant facts and law, ensuring that all material brought before the Court has been fully reviewed and assessed in reaching a fair and just decision.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.5/44 The Plaint
8. The Plaintiff, a bona fide member of Vyapar Mandal Green Park, New Delhi, seeks the intervention of this Court to address the grave irregularities, violations, and illegalities committed by the Society and its purported Managing Committee. The Society, registered under the Societies Registration Act, 1860, has deviated significantly from its stated aims, objectives, and governing by-laws. This has resulted in the Plaintiff, alongside other members, being subjected to the arbitrary and unauthorized actions of individuals who continue to operate without any legitimate mandate or authority.
9. The Plaintiff previously served as the Treasurer of the Society until February 2006, during which time they upheld the rules, regulations, and principles of transparency required for its proper functioning. However, since 2007, the Society has failed to hold elections for the Managing Committee as mandated by its by-laws, rendering the Committee defunct. Despite the expiration of its term in 2007, the current Managing Committee continues to occupy positions unlawfully. These actions have been perpetuated through non-compliance with the Society's rules, the suppression of dissent, and the creation of vested interests among a select group of members.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.6/44
10.The Plaintiff highlights several specific violations. Under the Society's by-laws, elections for the Managing Committee must be held annually during the Annual General Body Meeting (AGBM). However, no such meetings have been convened since 2007. Additionally, Clause 7.3 of the rules prohibits any member from holding the same office for more than two consecutive terms, yet the current office bearers have unlawfully retained their positions for over a decade. This is compounded by Clause 3B(iv), which disqualifies any member who fails to pay their subscription for three consecutive months. Shockingly, none of the members, including those of the Managing Committee, have paid their subscriptions for over ten years, effectively disqualifying the entire body.
11.Furthermore, the Society's by-laws require the Managing Committee to meet monthly. However, no meetings have been held since 2006, rendering the Committee non- functional and defunct under Clause 7.6. Clause 7.4(iv) also stipulates that any member who misses three consecutive meetings without notice automatically vacates their position. Yet, these rules have been blatantly disregarded, with some members who are no longer eligible continuing to hold office.
12.The Plaintiff also brings to light additional irregularities. Two members of the Managing Committee have passed away, yet their names continue to appear in official correspondence. Others have vacated their premises in CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.7/44 Green Park Market, rendering them ineligible to serve under Clause 3A.1 and Clause 2(b) of the by-laws. Despite these disqualifications, the Managing Committee has failed to take corrective action, raising concerns about the Committee's legitimacy and integrity.
13.Financial transparency, a cornerstone of any society, has also been compromised. Clause 17 mandates the submission of annual audited accounts, yet no such accounts have been provided despite repeated requests from members. This lack of accountability has led to suspicions of financial mismanagement, potentially involving substantial sums. To protect the interests of the Society's members, the Plaintiff asserts that the Society's bank accounts must be frozen immediately, pending an investigation.
14.In an attempt to cover up these irregularities, the Managing Committee hastily announced elections for the formation of a new Managing Committee. Initially scheduled for 10th August 2016, the elections were postponed to 25th August 2016 and then to 7th September 2016 without convening the required meetings or obtaining approval from the Managing Committee. The Returning Officer, Defendant No. 3, was appointed without following the procedural requirements under Clause 18 of the by-laws. The entire process has been characterized by arbitrariness, lack of transparency, and blatant disregard for the Society's rules.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.8/44
15.The Plaintiff, in good faith, sought clarifications through letters dated 28th July 2016, 2nd August 2016, 4th August 2016, and 6th August 2016. Despite the Plaintiff's efforts, the communications were either ignored or returned undelivered. Notices issued by the so-called Managing Committee, including one dated 18th August 2016, were circulated selectively and backdated, further highlighting the lack of credibility and fairness in the process.
16.The Plaintiff also approached the Registrar of Societies (Defendant No. 4) on 26th August 2016, submitting a written complaint detailing the irregularities. Despite the urgency of the matter, no action has been taken to address the grievances raised, leaving the Plaintiff with no option but to seek judicial intervention.
17.The Plaintiff now submits this suit, asserting that the Society has failed to maintain statutory records such as minutes books, notices, accounts, and member subscriptions, as required under Clause 20 of its rules. The current Managing Committee is operating in contravention of its by-laws, suppressing the rights of members, and conducting activities that are illegal and contrary to the public interest.
18.The cause of action arose with the issuance of a notice on 18th June 2016, followed by subsequent arbitrary actions, including the announcement of elections through backdated circulars. These actions have caused significant prejudice to CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.9/44 the Plaintiff and other members, necessitating the intervention of this Court.
19.In light of the above, the Plaintiff respectfully prays that this Court be pleased to:
o Declare the notices dated 18th June 2016 and 18th August 2016, along with the election scheduled for 7th September 2016, as null and void.
o Declare the appointment of the Returning Officer and related actions as invalid and without authority. o Declare Vyapar Mandal Green Park as a defunct society. o Issue a permanent injunction restraining the Defendants from conducting elections or any other activities on behalf of the Society.
o Freeze the Society's bank accounts, minute books, and official correspondence.
o Direct the Registrar of Societies to conduct a detailed inquiry into the Society's affairs.
o Award costs of litigation to the Plaintiff. o Pass any other orders as deemed fit by this Court.
Written Statement on behalf of Defendants no. 1 and 3
20.This written statement is being filed to address the baseless allegations made by the Plaintiff. The suit is devoid of merit and has been filed with malafide intentions, with the sole aim of disrupting the functioning of Defendant No. 1, Vyapar Mandal Green Park, and its newly elected CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.10/44 governing body. The elections for the governing body of Defendant No. 1 were conducted on 07.09.2016, following all due procedures and in accordance with its Rules and Regulations. The elections were transparent, with active participation from the members, and the newly elected body has since assumed charge. The Plaintiff is fully aware of these facts, and yet, he has filed this suit to pursue ulterior motives.
21.The Plaintiff's suit has become infructuous since the election process concluded successfully on 07.09.2016, and the newly elected committee has taken charge. Despite this, the Plaintiff has sought reliefs that are now redundant, rendering the suit frivolous and unmaintainable. Defendant No. 2 is no longer part of the executive committee or governing body. The Plaintiff's allegations regarding the previous committee hold no relevance, as the affairs of Defendant No. 1 are now being managed by the new body elected on 07.09.2016.
22.The Plaintiff's intentions are questionable. Being a chartered accountant, the Plaintiff sought to become the President of Defendant No. 1 but, realizing he lacked support among the members, formed a separate association named Green Park Pragati Munch. He declared himself President of this new association, which includes members who are not shopkeepers of Green Park Market. The majority of shopkeepers chose not to join his association, which failed to gain traction.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.11/44
23.The Plaintiff is no longer a member of Defendant No. 1, as he failed to pay the required subscription/enrollment fees, despite being given ample opportunities to comply. Under the Rules and Regulations of Defendant No. 1, such failure results in disqualification from membership. The Plaintiff has no cause of action, as the election process for Defendant No. 1 was concluded transparently, and the new committee has taken charge. The Plaintiff's claims are baseless and should be dismissed.
24.The Plaintiff's affidavits do not adhere to procedural requirements under the Code of Civil Procedure, further undermining the maintainability of his suit. The court fee affixed by the Plaintiff does not comply with procedural requirements. His claims, aimed at disrupting the functioning of Defendant No. 1, lack substance and are filed with malafide intent.
25.Defendant No. 1 is a registered body governed by its Rules and Regulations. The elections held on 07.09.2016 were conducted in a free and fair manner, with the participation of members who unanimously elected the new governing body. The Plaintiff, however, is not a member of Defendant No. 1, having failed to fulfill his obligations under its Rules and Regulations. Contrary to the Plaintiff's claims, the affairs of Defendant No. 1 are being conducted transparently and in the best interests of its members. The Plaintiff's allegations of mismanagement are unfounded and lack any substantive evidence.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.12/44
26.The Plaintiff deliberately refrained from participating in the election process, knowing that he lacked support among the members. Instead, he resorted to filing this suit with the sole aim of creating obstacles for the newly elected governing body. The Plaintiff's assertions regarding financial mismanagement are baseless. Defendant No. 1's accounts are managed transparently, and no evidence of irregularities has been presented by the Plaintiff.
27.The Plaintiff's claim that members of the governing body are disqualified due to non-payment of dues is misleading. The majority of members cleared their dues before participating in the election process. The Plaintiff, however, willfully chose not to pay his subscription and is now attempting to take advantage of his own inaction.
28.The Plaintiff's formation of a separate association, Green Park Pragati Munch, further underscores his malafide intent. By creating a parallel body and appointing himself as President, the Plaintiff has demonstrated his intent to undermine the functioning of Defendant No. 1. The Plaintiff has failed to provide any evidence to substantiate his claims of irregularities or mismanagement. His allegations are speculative and appear to be motivated by personal vendettas.
29.The Plaintiff's prayer for a declaration that Defendant No. 1 is a defunct society is absurd. Defendant No. 1 is actively functioning, with a duly elected governing body managing CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.13/44 its affairs in accordance with its objectives and Rules and Regulations. The Plaintiff's repeated attempts to disrupt the functioning of Defendant No. 1, including his refusal to pay the subscription fees and his decision to form a rival association, indicate that his suit is filed in bad faith.
30.The Plaintiff's claims regarding the election process are without merit. The election was conducted transparently, with wide participation from members, and the results reflect the collective will of the shopkeepers of Green Park Market. In light of the foregoing, it is most respectfully prayed that this Court:
o Dismiss the suit with costs, as it is devoid of merit and filed with malafide intent.
o Declare that the Plaintiff is not entitled to any reliefs, as the elections were conducted in a free and fair manner, and the new governing body has taken charge. o Grant any other relief deemed appropriate in favor of the Defendants.
Rejoinder to the written statement of Defendant No.1 and 3
31.The Plaintiff categorically denies the assertions of the Defendants and reiterates that the suit is both valid and maintainable.
32.The Plaintiff challenges the legitimacy of the written statements filed by the Defendants, highlighting that no documents or minutes of meetings have been provided to CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.14/44 establish authorization for Mr. Bhagirath Lal to sign or verify legal documents on behalf of Defendant No. 1. The resolution dated 19.12.2016, cited by the Defendants, merely allows representation in court proceedings but does not authorize the execution of documents or verification of pleadings. Further, the affidavit submitted alongside the written statement lacks any mention of Mr. Bhagirath Lal's authority to act on behalf of Defendant No. 1. It is also evident that actions such as engaging counsel and executing a Vakalatnama were undertaken by Mr. Bhagirath Lal prior to the passing of the cited resolution, rendering those actions unauthorized and invalid.
33.The Plaintiff refutes the preliminary objections raised by the Defendants, stating that the suit was filed on 02.09.2016, well before the elections held on 07.09.2016. The Plaintiff asserts that these elections were conducted illegally and without following the rules set forth under the Societies Registration Act, 1860, as well as the Memorandum of Association of Defendant No. 1. The new governing body, therefore, lacks legitimacy, and the Plaintiff's claims of irregularities and malpractices remain valid. It is emphasized that the Plaintiff's primary objective is to restore the lawful functioning of Defendant No. 1 and address the long-standing violations of its governing rules, contrary to the Defendants' allegations of ulterior motives.
34.The Plaintiff disputes the Defendants' claim that he is not a member of Defendant No. 1 due to unpaid subscriptions.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.15/44 The Defendants have failed to terminate his membership through due process and instead demanded an arbitrary admission fee for re-admission, which is outside the purview of the rules and regulations. It is further noted that no steps were taken by the Defendants to collect outstanding dues from any member over the past decade, rendering the society defunct and its governing body inactive.
35.Addressing the Defendants' allegations of conducting free and fair elections, the Plaintiff asserts that the election process was a mere formality designed to legitimize years of mismanagement. From 2006 to 2016, no elections or annual audits were conducted, as mandated by the Memorandum of Association. The sudden announcement of elections in 2016 was an attempt to mask this decade-long non-compliance. The Plaintiff also highlights discrepancies in the Defendants' claims regarding election participation and results. The alleged election list lacks transparency, with no proper identification of participants or confirmation of their eligibility as members.
36.The Plaintiff underscores the lack of accountability and transparency within the association. Despite repeated requests, no audit reports have been filed by the Defendants to demonstrate the financial integrity of Defendant No. 1. This raises serious concerns about the embezzlement of funds and mismanagement of the association's resources. The Defendants' continued failure to address these issues further underscores their malafide intentions.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.16/44
37.The Plaintiff also notes that, even after the disputed elections of 2016, the Defendants have not conducted any subsequent elections or audits. This blatant disregard for the rules indicates that the Defendants remain unwilling to rectify their long-standing violations. The continued occupation of positions by the same governing members without any further elections demonstrates a pattern of unlawful conduct.
38.The Plaintiff reiterates that the cause of action in this suit remains valid and continuing. The Plaintiff seeks to rectify the numerous violations committed by the Defendants and ensure the lawful functioning of the association. The Plaintiff rejects the Defendants' baseless accusations and emphasizes that the suit was filed in the interest of justice and the association's members.
39.In conclusion, the Plaintiff requests this Court to declare the elections of 07.09.2016 as null and void, grant the reliefs sought in the plaint, and ensure compliance with the Societies Registration Act, 1860, and the association's Memorandum of Association. The Plaintiff remains committed to upholding the principles of fairness and accountability and seeks appropriate orders from the Court in the interest of justice.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.17/44 Determination of Issues
40.Based on the pleadings, the following issues were identified:-
1. Whether plaintiff is entitled to declare the election and the formation of new Managing Committee/Governing Body dated 07.09.2016 and all the occupants of the newly formed Managing Committee of Vyapar Mandal and also all their acts, decisions, resolutions etc. taken thereafter (i.e. after 07.09.2016) as illegal unwarranted and null & void ? OPP (1)(a) Whether members of the defendant no. 1 Vyapar Mandal Green Park including the managing committee/governing body members have disqualified from their membership and lost their right to vote or contest election due to non payment of their subscription for 3 consecutive months?
(1)(b)Whether the defendants have conducted election in accordance with the rules laid in the memorandum of association of defendant no. 1 and according to the Society Registration Act, 1860?
(1)(c )Whether the election held on 07.09.2016 is lawful and according to the rules laid down in the memorandum of association of defendant no. 1?
2. Whether plaintiff is entitled for sale, leasing out, mortgaging, executing Power of Attorney or rent agreement or any kind of transaction or creating any third party interest with regard to the property/assets of Vyapar Mandal Green Park ?
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.18/44
3. Whether plaintiff is entitled to permanent injunction thereby granting up stay on all the proceedings/actions of the Managing Committee including conducting of election of new Managing Committee ? OPP
4. Whether plaintiff is entitled to permanent injunction thereby freezing of Minute Books, Correspondence, Letters, bank account and FDRs etc of Vyapar Mandal Green Park? OPP
5. Whether the plaintiff is entitled to mandatory injunction directing Registrar of Societies (Defendant No. 4) to conduct an inquiry and investigation into affairs and management of defendant no. 1/Vyapar Mandal, Green Park and take appropriate action ? OPP
6. Relief.
Plaintiff's Evidence PW-1/Plaintiff, Anil Kumar Goel
41.PW-1 affirmed his affidavit of evidence, which was exhibited as PW1/1, signed at points A and B. In support if its case, PW-1 relied upon the following documents:-
o Ex PW1/2 : True copy of letter dated 28.07.2016 along with delivery reports. (Original is in possession of defendants) o Ex. PW1/3 : True copy of letter dated 02.08.2016 along with delivery reports (Original is in possession of defendants) CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.19/44 o Ex. PW1/4 : True copy of letter dated 04.08.2016 along with delivery reports (Original is in possession of defendants) o Ex. PW1/5 : True copy of letter dated 06.08.2016 along with delivery/postal reports. (Original is in possession of defendants) o EX.PW1/6 : True copy of letter dated 22.08.2016 along with delivery receipts. (Original is in possession of defendants) o Ex. PW1/7 : True copy of letter dated 26.08.2016 to SDM vide diary no.1747.
o Ex. PW1/8 : True copy of letter dated 29.08.2016 along with delivery/postal receipts. (Original is n possession of defendants) o Mark 1&2 : Copy of MOA and Rules and regulations of Vyapar Mandal Green Park. (Colly 21 pages) o Mark 3 : True copy of notice dated 18.06.2016 issued by the President of Vyapar Mandal Green Park. o Mark 4 : Copy of Enrollment Form issued by the President of Vyapar Mandal (by defendant no. 1). o Mark 5 : True copy of notice dated 05.08.2016 issued by the President of Vyapar Mandal (by defendant no.1) o Mark 6 : True copy of letter dated 15.08.2016 issued by the President of Vyapar Mandal (by defendant no.1). o Mark 7 : True copy of circular dated 18.08.2016 issued by returning officer of defendant no.3.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.20/44 Cross-examination of PW-1
42.During cross-examination, PW-1, aged 49, confirmed that he has a shop in Green Park Market, where he practices as a chartered accountant under the name "Anil Gopi and Company." He stated that he qualified as a chartered accountant in 1993 and obtained his certificate of practice on 23.07.1993. While he acknowledged knowing many shopkeepers in the market, he could not recall the specific individuals for whom he had provided professional services. He clarified that he is not a member of any other market association except Vyapar Mandal Green Park and denied suggestions otherwise.
43.He admitted to having served as the cashier of Vyapar Mandal until 2006, managing accounts and cash during his tenure. He confirmed that no auditor was appointed during his time as cashier, and he reported directly to the President and Secretary of Vyapar Mandal. While confronted with a document marked as "Mark A," PW-1 denied his signature on it. He, however, admitted to a letter dated 27.02.2002, now exhibited as Ex. PW1/D1, acknowledging the receipt of Rs. 735 and certain records handed over to the next cashier, Indersain Agarwal. Although he claimed to have a receipt for handing over the records, he was unable to produce it during the session but offered to submit it on the next hearing.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.21/44
44.PW-1 admitted forming a parallel association, "Pragati Manch," in 2016 and serving as its president. He confirmed the association's registration in October 2016 but stated it became defunct due to ongoing court matters. He agreed to provide membership details of Pragati Manch on the next hearing.
45.PW-1 acknowledged that not all members of Vyapar Mandal were shopkeepers, mentioning one member, Dr. Hansraj, who owns a clinic in Green Park Market. He admitted that his office in the market is on rented premises, owned by Ishwinder and Ravinder Jeet Singh, and agreed to submit the rent agreement later.
46.He stated that he was a member of Vyapar Mandal since 2002 and served as cashier until 2006. While he claimed to have paid subscriptions until 2006, he admitted he lacked records to substantiate this. He highlighted an Rs. 8,000/- expense incurred for Vyapar Mandal from his funds but could not provide documentation to support this assertion. He presented a letter dated 20.02.2006, showing trial balances handed over to the new cashier, Indersain Agarwal. A document marked as "Mark B," purportedly detailing the handover of records, was shown but lacked Indersain Agarwal's signature.
47.PW-1 acknowledged not paying subscriptions since 2006, nor writing to the association about adjustments or arrears. He confirmed the registered office of Vyapar Mandal as CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.22/44 G-56 Green Park but stated meetings were held at G-49, a property owned by the President, Bhagirath Lal, used rent- free. He admitted that no elections or AGMs occurred during his tenure as cashier and confirmed that he had not vacated his position, despite this contravening the rules, as he was assured the issue would be regularized.
48.He denied allegations that he lacked locus standi or was deposing falsely. He also produced records of Pragati Manch, marked as "Mark C," and admitted he had not disclosed the association's formation in the plaint. He maintained that he had objected to the mismanagement of Vyapar Mandal orally but lacked written records of these objections.
49.PW-1 denied suggestions that his suit aimed to extort money or was driven by ulterior motives. He insisted that his membership in Vyapar Mandal was valid and reiterated his stance against the mismanagement and irregularities in the association.
Evidence Affidavit of PW-1
50.Anil Kumar Goel, the plaintiff in this matter, provided his evidence through an affidavit to establish his claims against the mismanagement of Vyapar Mandal Green Park, a registered society under the Societies Registration Act. A longstanding member of the society, Mr. Goel has served as its treasurer until February 2006 and is well-acquainted with CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.23/44 its rules, bye-laws, and objectives. His affidavit highlighted significant violations and illegalities in the functioning of the society's Managing Committee and its activities over the past decade.
51.The plaintiff emphasized that Vyapar Mandal Green Park has not conducted valid elections since 2006, rendering the Managing Committee defunct. He pointed out that no Annual General Body Meetings (AGBMs) have been held since 2007, violating the society's rules, which mandate annual elections and regular meetings of the committee. Additionally, members of the Managing Committee, including deceased and ineligible individuals, continue to hold positions in complete disregard of the society's regulations.
52.The affidavit also revealed that the society has failed to maintain statutory records such as minutes, notices, audited accounts, and subscription records. The plaintiff alleged that the Managing Committee had not collected monthly subscriptions for over a decade, disqualifying all members from voting as per the society's rules. Furthermore, no proper audits have been conducted, raising suspicions of financial mismanagement and potential embezzlement of funds.
53.PW-1 underscored the illegality of the elections scheduled for 7th September 2016, which, according to him, were conducted without adhering to the society's bye-laws or CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.24/44 obtaining requisite approvals. He stated that the election process lacked transparency, and the Returning Officer overstepped his authority by postponing the election and appointing a co-returning officer without authorization.
54.The plaintiff provided details of his efforts to address these issues, including sending multiple letters and complaints to the defendants and the Registrar of Societies. These communications highlighted the violations and sought clarification, but they were either ignored or returned, further demonstrating the malafide intentions of the Managing Committee. Key documents and correspondence, such as notices and letters, were submitted as evidence to substantiate these claims.
55.Through his affidavit, PW-1 sought the court's intervention to declare the elections and related notifications null and void. He also requested that the bank accounts and statutory records of the society be frozen and that the society be recognized as defunct due to its failure to function as per its governing rules. His testimony presented a detailed account of the violations, emphasizing the need for judicial intervention to protect the interests of the society's members.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.25/44 PW-2/ Summoned witness/ Sh. Satyender Singh, a Junior Assistant in the office of the SDM (South)
56.Satyender Singh, a Junior Assistant in the office of the SDM (South), appeared as a summoned witness. He stated on oath that he had brought the official records pertaining to the society registration of Vyapar Mandal Green Park. He submitted the office copy of the society's registration certificate, numbered S-29889, dated 31.07.1996, which was exhibited as Ex.PW2/A (OSR). Additionally, he presented the society's memorandum and rules and regulations, which were exhibited as Ex.PW2/B (OSR) and Ex.PW2/C (OSR), respectively.
57.He affirmed that these were the only records available in the official archives concerning Vyapar Mandal Green Park. He clarified that there was no record of approvals for amendments, governing bodies, annual audit reports, AGM reports, resolutions, or lists of members of the managing committee and office bearers. Specifically, there was no documentation in the official records regarding the AGM, election, or resolutions, including any list of office bearers for the election dated 07.09.2016.
Cross-examination of PW-2
58.During cross-examination, PW-2 disclosed that he had been working as Junior Assistant/Dealing Assistant in the office of the Registrar of Societies since April 2021. Prior to this CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.26/44 position, he was employed as a teacher in a government school on a contractual basis. He confirmed that he was not working in the government department or the Registrar of Societies' office when Vyapar Mandal was registered or during subsequent years when related records might have been updated.
59.He further elaborated that the Vyapar Mandal Society was initially registered by the Registrar of Societies, Industries Department, Patparganj. The decentralization of the Registrar of Societies in Delhi occurred around 2011, and the records were transferred to his department in 2015. He acknowledged that he was not present in the department during this transfer or at any time in 2016.
60.PW-2 concluded by confirming that his testimony was based solely on the official records available in the department, as he had no personal knowledge of the events or transactions in question.
PW-3/Summoned Witness/ Sohanbeer Singh, Deputy Branch Manager, SBI, Green Park
61.PW-3, appeared as a summoned witness and brought the following records as per the summons:
o Statement of account bearing account number 53022734091 from 01.01.2006 to 31.01.2023 as Ex. PW3/1.
o KYC Form dated 17.12.2022 as Ex. PW3/2.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.27/44 o Copy of Resolution dated 26.07 2021 passed by Vyapar Mandal, Green Park with KYC as Ex. PW 3/3 (colly). As per resolution and bank record, Sh. Bhagirath Lal. Sh. Bhuwan Sharma and Sh. Sanjeev Kumar Dang are presently the authorised signatory of the said bank account.
o The bank account was initially opened at State Bank of Indore, Green Park Branch on 27.12.2002. The document/documents at the time of opening the said bank account not available due to merger of State Bank of Indore with State Bank of India on 26.10.2010. PW-3 brought the letter dated 31.01.2023 as signed by the Deputy Branch Manager for the non- availability of said document as Ex. PW3/4.
Cross-Examination of PW-3
62.During cross-examination, PW-3 confirmed that the bank records prior to 2010 concerning the account in question were not traceable. PW-3 stated that it could not be confirmed whether any resolution was filed before 2010. PW-3 also stated that there was no knowledge of whether the plaintiff was ever an authorized signatory for this account. It was clarified that PW-3 had no personal knowledge of the matter and was presenting the summoned records as per the court's direction.
Analysis and Findings
63.The issues are adjudicated as under:-
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.28/44 Issue no. (1) Whether plaintiff is entitled to declare the election and the formation of new Managing Committee/Governing Body dated 07.09.2016 and all the occupants of the newly formed Managing Committee of Vyapar Mandal and also all their acts, decisions, resolutions etc. taken thereafter (i.e. after 07.09.2016) as illegal unwarranted and null & void ? OPP
64.The plaintiff contested the legitimacy of the election held on 07.09.2016, alleging that the process was riddled with procedural violations of the society's Memorandum of Association (MOA) and the Societies Registration Act, 1860. The plaintiff argued that the defendants failed to convene Annual General Meetings (AGMs) and conduct annual audits for a decade (2006-2016), both of which are mandatory under the society's governing rules. It was further alleged that election notices were improperly issued, disqualified members were permitted to vote, and the election committee lacked legitimacy. Based on these factors, the plaintiff sought to have the election and all acts of the Managing Committee declared null and void.
65.The plaintiff relied on documentary evidence, including letters seeking clarifications about election notices, reports from the Registrar of Societies, and the society's MOA and bylaws. Testimony from the plaintiff (PW-1) and summoned witnesses, including PW-2 (Junior Assistant, CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.29/44 Registrar of Societies), revealed that the Registrar's records lacked any audit reports, AGMs, or resolutions approving the election of 07.09.2016.
66.The defendants argued that the plaintiff's claims were motivated by personal interest, alleging that the plaintiff desired to seize control of the Managing Committee by becoming its president. They contended that the plaintiff failed to pay membership dues and was no longer a member of the society, disqualifying him from raising objections. The defendants further asserted that the election was conducted in a fair and lawful manner, with substantial participation from the members.
67.Notably, the plaintiff's status as a member was not effectively disproven. The defendants failed to provide any evidence demonstrating compliance with mandatory procedural safeguards, such as issuing election notices to all members or conducting AGMs and audits during the relevant period. Upon reviewing the evidence and testimonies, it is clear that the election process lacked compliance with the society's MOA and the statutory requirements of the Societies Registration Act, 1860. The absence of AGMs and audits constitutes a significant violation.
68.While the plaintiff may have successfully highlighted the irregularities in conducting the elections, this court must also consider the broader implications of its decision.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.30/44 Declaring the election void ab initio and invalidating all subsequent acts and decisions of the Managing Committee would likely lead to administrative stagnation and adversely affect the interests of the society's members. The court is guided by the doctrine of substantial compliance, which seeks to balance procedural adherence with practical outcomes.
69.In light of these considerations, this court finds it just and equitable to direct the conduct of fresh elections under the supervision of the Registrar of Societies. This approach ensures that the election process is rectified and brought into compliance with the MOA and statutory provisions, while avoiding unnecessary disruption to the society's functioning.
70.This court, therefore, resolves this issue partially in favor of the plaintiff. The election conducted on 07.09.2016 is deemed procedurally flawed, and a new election is ordered under the Registrar's supervision. However, this court refrains from invalidating all subsequent acts and decisions of the Managing Committee to prevent administrative paralysis. This resolution balances the interests of justice with the need for continuity in the society's administration.
Issue No. (1)(a) Whether members of the defendant no. 1 Vyapar Mandal Green Park, including the Managing Committee members, disqualified CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.31/44 themselves due to non-payment of their subscription fees for three consecutive months? (OPP)
71.The plaintiff has argued that the members of the defendant no. 1 Vyapar Mandal Green Park, including its Managing Committee members, are disqualified under the society's Memorandum of Association (MOA) due to non-payment of their subscription fees for three consecutive months. According to the plaintiff, this non-payment rendered them ineligible to vote, contest elections, or hold office.
72.While the plaintiff relied on documentary evidence, including the MOA, and oral testimony, there is no proof of any formal notice or demand for payment issued to the members before invoking disqualification. The MOA does not explicitly state whether prior notice or an opportunity to rectify non-payment is required before disqualification can be enforced. However, principles of fairness and natural justice dictate that members should be afforded such an opportunity.
73.Membership in a society is governed by its rules and regulations, but procedural fairness remains an overriding principle. Without evidence of prior notice or an opportunity for the members to address their outstanding dues, this court cannot uphold the claim that the members were automatically disqualified under the MOA. Thus, this issue is decided against the plaintiff.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.32/44 Issue no. (1)(b) and (1)(c ) Whether the defendants have conducted election in accordance with the rules laid in the memorandum of association of defendant no. 1 and according to the Society Registration Act, 1860?(OPP) Whether the election held on 07.09.2016 is lawful and according to the rules laid down in the memorandum of association of defendant no. 1?(OPP)
74.In the matter concerning the election of the Managing Committee/Governing Body of Vyapar Mandal Green Park, the plaintiff has challenged the legitimacy of the election held on 07.09.2016, raising serious concerns about procedural irregularities and violations of both the Memorandum of Association (MOA) and the Societies Registration Act, 1860. The issues revolve around whether the election was conducted in accordance with the established rules and whether the results and the subsequent acts of the Managing Committee can be upheld as lawful.
75.The plaintiff, in their pleadings, highlighted a series of procedural violations that undermined the credibility of the election. It was asserted that the society failed to conduct Annual General Meetings (AGMs) and audits since 2006, in violation of Clause 7.3 of the MOA and Section 4 of the Societies Registration Act, 1860. These omissions rendered the society effectively defunct and incapable of functioning in a lawful manner. Without fulfilling these fundamental CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.33/44 obligations, the Managing Committee had no legitimate authority to conduct elections.
76.Further, the plaintiff argued that the notices issued for the election were neither timely nor in compliance with the rules. Members were deprived of adequate notice and critical information, such as nomination procedures and disqualification criteria, thereby excluding several eligible members from fair participation. Additionally, the appointment of the returning officer and the purported election committee was done arbitrarily and without the necessary approval of the Managing Committee or the General Body, in clear violation of Clause 18(i) and (ii) of the MOA. To compound matters, members who had not paid their subscription fees for over three consecutive months, as required by Clause 3B(iv) of the MOA, were unlawfully allowed to vote and contest the elections.
77.The plaintiff substantiated these claims through evidence, including correspondence and documentary records, which demonstrated the society's failure to adhere to its procedural obligations. Key documents, such as letters addressing these irregularities (Ex. PW1/2, Ex. PW1/3, Ex. PW1/4), notices issued by the society (Mark 3, Mark 5), and the MOA and rules and regulations of the society (Ex. PW2/C), established the procedural lapses. Testimonies from summoned witnesses further supported the plaintiff's case. PW-2, a Junior Assistant from the Registrar of Societies, confirmed that no records of AGMs, audits, or CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.34/44 resolutions existed in the society's official file, further demonstrating non-compliance with statutory requirements. Similarly, PW-3, the Deputy Branch Manager of SBI, Green Park, revealed that no resolutions or authorizations regarding the society's bank account were traceable prior to 2010, highlighting the lack of transparency in the society's affairs.
78.On the other hand, the defendants failed to provide credible evidence to substantiate their defence as raised in the written statement. The evidence demonstrated that the election conducted on 07.09.2016 was fraught with procedural violations and irregularities, rendering it unlawful.
79.In light of these findings, this court concludes that the election held on 07.09.2016 was not conducted in accordance with the MOA of the society or the Societies Registration Act, 1860. The election process failed to meet the basic requirements of transparency and compliance with the rules, thereby invalidating its legitimacy. The court, therefore, directs that fresh elections be conducted under the supervision of the Registrar of Societies to ensure adherence to legal and procedural norms. This decision seeks to rectify the procedural lapses while ensuring that the society operates within the framework of its governing laws.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.35/44 Issue no. (2) Whether plaintiff is entitled for sale, leasing out, mortgaging, executing Power of Attorney or rent agreement or any kind of transaction or creating any third party interest with regard to the property/assets of Vyapar Mandal Green Park ?
80.The plaintiff, in the pleadings, has asserted that the defendants have engaged in significant financial mismanagement and alleged that there is a risk of unauthorized transactions involving the property and assets of the Vyapar Mandal. This assertion was made in light of the broader allegations of irregularities in the society's functioning, including the lack of audits, AGMs, and adherence to statutory requirements under the Societies Registration Act, 1860.
81.The plaintiff sought an injunction to prevent any sale, lease, mortgage, or other transactions involving the assets of the society until proper governance was restored. However, the pleadings and evidence presented failed to substantiate this claim with specific incidents or concrete proof. While it may be argued that the general mismanagement of finances created an environment conducive to unauthorized transactions, this court must be guided by the principle that relief cannot be granted based on speculation or apprehensions alone.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.36/44
82.The evidence presented by the plaintiff, including testimonies and documents, primarily highlighted procedural lapses in governance and financial reporting. However, none of the testimonies provided direct evidence of unauthorized or improper transactions involving the society's immovable assets. Furthermore, the plaintiff did not present any instance of attempted or executed sales, leases, mortgages, or other transactions involving the society's property or assets. The lack of specific instances weakens the plaintiff's claim and prevents the court from concluding that such relief is necessary to protect the interests of the society or its members.
83.In light of the evidence and the principles of law, this court finds that the plaintiff has not provided sufficient material to justify imposing restrictions on the society's ability to transact its property or assets. This issue is decided in favor of the defendants.
Issue no. (3) Whether the plaintiff is entitled to a permanent injunction staying all proceedings/actions of the Managing Committee, including conducting new elections? (OPP)
84.The plaintiff has sought a permanent injunction to stay all proceedings and actions of the current Managing Committee of Vyapar Mandal Green Park, alleging that the committee was constituted through an unlawful election and has been engaging in activities that are not in accordance CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.37/44 with the Memorandum of Association (MOA) and the Societies Registration Act, 1860. The plaintiff contends that allowing the current committee to continue functioning would exacerbate the mismanagement and irregularities that have already been established.
85.In support of this claim, the plaintiff has pointed to procedural violations in the election process, as demonstrated through documentary evidence and oral testimonies.
86.Upon considering the pleadings and evidence, the court recognizes that the plaintiff has established procedural violations in the election process. However, a blanket stay on all actions and proceedings of the Managing Committee, including the conduct of fresh elections, would be overly broad and could effectively paralyze the society's functioning. This would not serve the interests of justice or the objectives of the society's governance.
87.To balance the interests of both parties and to ensure transparency and compliance with the law, this court deems it appropriate to impose certain restrictions on the current Managing Committee's powers. While the committee may continue to handle routine administrative matters necessary for the society's day-to-day functioning, it is directed to refrain from taking any significant financial or administrative actions, such as entering into contracts, incurring substantial expenditures, or making decisions that CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.38/44 could have long-term implications for the society, until fresh elections are held.
88.The issue is partially decided in favor of the plaintiff. While the court does not grant a complete stay on the Managing Committee's actions, its powers are restricted to routine administrative functions. No significant financial or administrative decisions may be undertaken by the committee until fresh elections are conducted under the supervision of the Registrar of Societies.
Issue no. (4) Whether plaintiff is entitled to permanent injunction thereby freezing of Minute Books, Correspondence, Letters, bank account and FDRs etc of Vyapar Mandal Green Park? OPP
89.The plaintiff has raised serious concerns about financial mismanagement by the Managing Committee of Vyapar Mandal Green Park, citing a failure to maintain statutory records, conduct audits, or provide proper disclosures regarding the society's financial activities. The plaintiff contends that these lapses make the society vulnerable to financial improprieties and necessitate freezing of the Minute Books, Correspondence, Letters, bank accounts, and FDRs to prevent further harm.
90.The plaintiff supported these claims with evidence, including the testimony of PW-2, who confirmed the CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.39/44 absence of AGM records, audit reports, and other statutory documents in the Registrar of Societies' office. PW-3's testimony regarding untraceable bank records and lack of resolutions authorizing financial decisions further raises concerns about the Managing Committee's transparency.
91.Upon examining the pleadings, evidence, and arguments, this court finds that while the plaintiff's concerns may be valid, there is insufficient direct evidence of ongoing financial impropriety or misappropriation that would warrant an extraordinary measure such as freezing the society's accounts and records. The absence of historical audits and AGMs, while troubling, does not automatically equate to current financial misconduct, particularly in the absence of specific transactions or evidence of fraud.
92.Additionally, this court recognizes the potential harm that freezing the society's financial assets could cause to its operations and its members. Such a measure could disrupt essential functions, damage the society's credibility, and adversely impact its ability to fulfill its objectives. In the facts and circumstance of the case, this court directs that no extraordinary financial decisions, such as entering into new contracts, mortgaging assets, or liquidating FDRs, be made without the explicit approval of the Registrar of Societies or a competent authority.
93.This issue is decided in favor of the defendants. The court declines to order the freezing of financial accounts and CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.40/44 records but imposes strict compliance measures to ensure financial transparency and accountability.
Issue no. (5) Whether the plaintiff is entitled to mandatory injunction directing Registrar of Societies (Defendant No. 4) to conduct an inquiry and investigation into affairs and management of defendant no. 1/Vyapar Mandal, Green Park and take appropriate action ? OPP
94.The plaintiff has sought a mandatory injunction directing the Registrar of Societies to conduct an inquiry and investigation into the affairs and management of Defendant No. 1, Vyapar Mandal Green Park. The plaintiff has alleged prolonged mismanagement, lack of audits, and procedural violations by the Managing Committee of the society.
95.The plaintiff has raised concerns regarding non-compliance with statutory requirements under the Societies Registration Act, 1860, and the society's own Memorandum of Association. These include the absence of Annual General Meetings (AGMs), failure to conduct audits, and irregularities in the election process. The plaintiff has argued that these issues warrant an inquiry to safeguard the interests of the society and its members.
96.PW-2, the summoned witness from the office of the Registrar of Societies, confirmed the absence of AGMs, CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.41/44 audit reports, and related compliance documents in the Registrar's records. This corroborates the plaintiff's claim of prolonged non-compliance. However, no direct evidence of financial fraud or misappropriation has been presented.
97.The Societies Registration Act, 1860, provides the Registrar of Societies with the authority to oversee compliance and investigate complaints of irregularities. The court recognizes the importance of respecting the autonomy of societies and the statutory framework governing them.
98.Thus, the plaintiff's prayer for a mandatory injunction directing the Registrar of Societies to conduct an inquiry is denied at this stage. This court finds that the evidence presented does not justify judicial intervention to mandate such an inquiry. The plaintiff, or any member of the society, is at liberty to approach the Registrar of Societies directly with a formal complaint regarding alleged irregularities. The Registrar, being the competent authority, may take appropriate action in accordance with law.
99.Considering that this court has already directed the conduct of fresh elections (as per the decision on Issue No. 1), it is expected that the new Managing Committee will address and rectify the alleged mismanagement and procedural lapses. This court emphasizes that its decision does not preclude any statutory inquiry or action that the Registrar of Societies may deem necessary under its existing powers.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.42/44 Relief
100. In view of the aforesaid analysis and findings, the following order is hereby made:-
a) Fresh Elections: The election conducted on 07.09.2016 is declared procedurally flawed. Fresh elections for the Managing Committee/Governing Body of Vyapar Mandal Green Park are directed to be conducted under the supervision of the Registrar of Societies within three months.
b) Disqualification of Members: The plaintiff's claim of disqualification of members due to non-payment of subscription fees is dismissed.
c) Managing Committee Restrictions: The existing Managing Committee may perform routine administrative functions but is restricted from making significant financial or administrative decisions until fresh elections are conducted.
d) Freezing Financial Assets: This court denies freezing the society's financial and statutory records but directs that any significant financial transactions require prior approval from the Registrar of Societies.
e) Inquiry by Registrar: The plaintiff's request for a mandatory inquiry by the Registrar of Societies is denied. The plaintiff may approach the Registrar directly with a formal complaint for further action.
CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.43/44
f) Costs: No order as to costs; each party shall bear its own.
101. Decree Sheet be prepared accordingly.
File be consigned to Record Room after due compliance.
Digitally signedAnnounced in the open court ANURADHA by ANURADHA JINDAL JINDAL on 20.12.2024. (ANURADHA JINDAL) Date: 2024.12.20 18:06:45 +0530 ASCJ-cum-JSCC-CUM-GJ (South) Saket Courts, New Delhi CS SCJ 84712/16 ANIL KUMAR GOEL VS. VYAPAR MANDAL GREEN PARK AND ORS PAGE NO.44/44