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 23, Cited by 0]

Madras High Court

Eraniel vs The State Of Tamilnadu on 12 May, 2025

Author: P.Velmurugan

Bench: P.Velmurugan

                                                                                     S.T.A.(MD).No.1 of 2022




                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               Dated        :       12.05.2025

                                                       CORAM

                             THE HONOURABLE MR.JUSTICE P.VELMURUGAN
                                              AND
                           THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN

                                           S.T.A(MD)No.1 of 2022
                                                    and
                                          W.A.(MD) No. 1481 of 2022

                     1. Lekshmipuram College Society,
                     (No.10 of 1964),
                     Eraniel,
                     Neyyor – 629802,
                     Kanyakumari District.
                     Pin: 629802,
                     Represented by its President.

                     2. The Secretary,
                     Lekshmipuram College Society, Eraniel,
                     and Lekshmipuram College of Arts and Science,
                     Neyyor – 629802,
                     Kanyakumari District.
                     Pin: 629802.                       ...Appellants/Aggrieved Parties

                                                            Vs.
                     The State of Tamilnadu,
                     Represented by its Secretary,
                     Higher Education (D2) Department,
                     Fort St. George,
                     Chennai – 600009.                 ... Respondent/Impugned Order –
                                                              Issuing Authority



                     1


https://www.mhc.tn.gov.in/judis            ( Uploaded on: 14/05/2025 03:49:10 pm )
                                                                                      S.T.A.(MD).No.1 of 2022


                     2. V.Lekshmanpillai
                     (R2 is impleaded vide Court order dated 08.04.2022 made in CMP (MD)
                     No.3241/22 in STA(MD) No.1 of 2022 by RSMJ and NSKJ)


                     PRAYER:- Special Tribunal Appeal is filed under Section 14-B of the
                     Tamilnadu Private Colleges (Regulation) Act, 1976 to set aside the order
                     of the 1st respondent in G.O.(St.)No.257 Higher Education (D2)
                     Department dated 15.12.2021.


                                  For Appellant        : Mr.K.N.Thampi
                                  For Respondent       : Mr.M.Sarangan
                                                       Additional Government Pleader for R1
                                                       : Mr.C.Godwin for R2
                     W.A.(MD) No. 1481 of 2022

                     1. S. Radhakrishnan

                     2. The Secretary,
                        Lekshmipuram College Society, (No.10/1964),
                        and Lekshmipuram College of Arts and Science,
                        Neyyoor,
                        Kanyakumari District.
                        Pin 629 802.                    -- Appellants/Petitioners/
                                                        Proposed Respondents 2 & 3

                                                       --Vs--
                     1. Lekshmipuram College Society, Represented
                        By its President, K.Rajagopal,
                        S/o. C.Kuttalam Pillai,
                        Gowri,
                        13/14, C.K.S. Compound,
                        Eraniel, Neyyoor Post,
                        Kanyakumari District.             -- 1st Respondent/1st Respondent/
                                                                       Petitioner



                     2


https://www.mhc.tn.gov.in/judis             ( Uploaded on: 14/05/2025 03:49:10 pm )
                                                                                       S.T.A.(MD).No.1 of 2022


                     2. The District Registrar,
                        Kanyakumari,
                        Kanyakumari District.                     -- 2nd Respondent/2nd Respondent/
                                                                               Sole Respondent

                     3. The Director of Collegiate Education,
                        College Road,
                        577, Anna Salai,
                        Saidapet,
                        Chennai – 600 015.

                     4. The Joint Director of Collegiate Education,
                        Tirunelveli Circle, Tirunelveli – 8,
                        Tirunelveli District.                -- Respondents


                     3rd and 4th respondents are impleaded as per the order of this Court dated
                     19.09.2023 made in C.M.P.(MD) No. 10735 of 2023 in W.A.(MD) No.
                     1481 of 2022 by ASMJ and RVJ.


                     PRAYER:- Writ Appeal filed under Clause 15 of the Letters Patent Act
                     to set aside the order dated 13.09.2022 passed in W.M.P.(MD) No. 15510
                     of 2022 in W.P.(MD) No. 19756 of 2022, insofar as the same is objected
                     to herein, allowing the writ appeal.


                                  For Appellant                   : Mr.K.N.Thampi
                                  For Respondents             : Mr. S.Poornachandran for R1
                                                               Mr. R.Baskaran, AAG - 6
                                                        Asst. by Mr.M.Sarangan for R2 to R4




                     3


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 14/05/2025 03:49:10 pm )
                                                                                              S.T.A.(MD).No.1 of 2022


                                                            JUDGMENT

[Order of the Court was made by Mr.K.K.RAMAKRISHNAN, J.] This case is a management dispute between two groups, of the educational institution namely Lekshimipuram College Society in relating to the Administration of the Lekshimipuram College of Arts and Science situated at Eraniel, Neyyoor.

2. The appellant in both S.T.A.(MD).No.1 of 2022 and W.A. (MD).No.1481 of 2022 claimed himself as president of the Lekshimpuram College Society (10 of 1964) and filed W.P.(MD).No. 8724 of 2016 under article 226 of the constitution of India, praying this Court to issue a writ of certiorarified mandamus, to quash the impugned order passed by the first respondent in letter No.1932/A2/2016, dated 15.04.2016, and to direct the first respondent to file Form-VII dated 23.03.2016, tendered and submitted by the petitioner to the respondent within a time frame to be fixed by this Court.

3. In the said writ petition, the writ petitioner has stated that he was the elected president of the said society in the election conducted as per the bylaws for the year 2016 and hence, he has submitted Form-VII to the District Registrar (Societies) and the same was returned with an 4 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 endorsement that the Writ Appeal No.700 of 2014 was pending before this Court and in the said writ appeal, committee for triennium 2012-2015 was under question. In the said writ petition, one V.Lakshmanan Pillai claimed himself as president by impleading himself as a party to the said proceedings and filed a counter. The District Registrar also filed a counter and after hearing all the parties, this Court allowed the writ petition on the following terms :-

6. In paragraph 21 of the said judgment, the Division Bench of this Court has held that the Registrar is a mere form filler and he cannot decide as to the status of the parties under the scheme of the Tamil Nadu Societies Registration Act, 1975. Though the Registrar is empowered to go into the incidental questions pertaining to the Form-VII, he cannot decide the status of the parties. It is only the civil Court to decide in respect of the status of the parties in relation to the society.
7. In the above circumstances, I do not see any impediment for the first respondent to file Form-VII submitted by the petitioner. In the above circumstances, the impugned order dated 15.04.2016 is set aside and the 1st respondent is directed to file Form-VII said to have been submitted by the petitioner and communicate the decision taken to the petitioner forthwith. The said exercise shall be 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 carried out by the first respondent within a period of two weeks from the date of receipt of a copy of this order.”

4. Challenging the same the said V.Lakshmanan Pillai has preferred writ appeal along with a petition to condone the delay of 48 days in C.M.P.(MD).No.6667 of 2017 before this Court and the same was dismissed as not pressed.

5. In view of the above order in W.P.(MD).No.8274 of 2016, the appellant was allowed to discharge his duty as president of the said society. Subsequently, the appellant and the other person were elected as president and secretary respectively in the election, which was conducted for the triennium of 2019-2022 in the meeting of the Executive Committee of Society held on 10.03.2019. That being the situation, there was a dispute regarding to the management of the society in the said period. Therefore, the state of Tamil Nadu passed G.O.(St).No.257, Higher Education (D2) Department, dated 15.11.2021, appointing the Regional Joint Director of Collegiate Education, Tirunelveli as Special Officer under Section 14-A of the Tamil Nadu Private Colleges Regulation Act 1976, to administer the said college for one year or till members were elected in proper election whichever was later. The said 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 order of the government was challenged by way of filing S.T.A.No.1 of 2022 under section 14 (B) of the Act before the Division Bench of this Court. In the said S.T.A also, the above said V.Lakshmanan Pillai got himself impleaded as the respondent No.2. The appellant raised the question in S.T.A that the impugned order was passed without giving adequate opportunities as mandated under section 14-A (1) (a)(ii) of the Act and also there is a violation of the principles of natural justice. The Division Bench of this Court passed the following interim order :-

6. Mr. J.Prabhudoss, District Judge (Retd.,), formerly District Judge, Tuticorin, who is permanent resident of No.6/27-B, IV Cross Street, Rajalakshmi Nagar Extension, Parvathipuram, Nagercoil -3 and now residing at Plot No.8, F3-Jayanthi Flats, Sigamaninagar First Street, F3, Madipakkam, Chennai – 600 091, Cell No.9444339161, email-

[email protected], is appointed as an Election Officer the election as per the bye-laws. He is required to conduct the elections with the assistance of the special officer appointed for the college by the Government within a period of two months from the date of receipt of copy of this order.

7. The petitioner as well as the parties are directed to co-operate with the person nominated for conducting the elections. The society shall pay an 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 initial remuneration of Rs.1,00,000/- (Rupees one lakhs only) to the said Election Officer.

8. The registry is directed to communicate this order to the Election Officer forthwith, to enable him to take suitable action,

9. The joint director of Tirunelveli Collegiate Education is required to render all support and assistance to the Election Officer in conduct of the election and the society will also pay a sum of Rs. 2,00,000/- (Rupees Two lakhs only) for the election expenses, which will be accounted for by the Election Officer.

10. Report by 20.06.2022. We leave it open to the Election Officer to seek advancement of hearing of the appeal, if he completes the election process earlier.

11. Post the matter on 20.06.2022”.

6. Thereafter, the said Election Officer conducted election on 25.07.2022. After the election, the Election Officer had submitted Form-

VII with particulars of selection of the Mr. K.Rajagopal, 1st respondent in W.A.(MD).No. 1481 of 2022 as president of the society. The said 1st respondent filed a writ petition before this Court in W.P.(MD).No. 19756 of 2022 with a prayer to approve the same, without impleading the 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 appellant. This Court allowed the writ petition by the order dated 26.08.2022. Thereafter, the appellant filed W.M.P.(MD).No.15510 of 2022 to recall the said order by filing a Review Application(MD).No.62 of 2022 and the writ Court passed the following order :-

9. 9.The Honble Division Bench noted that the triennium for which the office bearers were elected had expired on 19.03.2022 and that election for Society for the next triennium 2022 ~ 2025 was due. It also noted that the District Registrar of Societies vide order dated 22.03.2022 had appointed one Pulipandian as Special Officer for conducting the election. Before the Hon’ble Division Bench, the parities agreed that a retired District Judge or some other responsible person can be appointed to conduct elections. In view of the consensus between the parties, a retired District Judge was appointed as Election Officer to conduct the election as per the bylaws. He was required to conduct the election with the assistance of the Special Officer appointed for the College by the Government within a period of two months. Pursuant to the direction given by the Hon’ble Division Bench, the Special Officer conducted the elections on 25.07.2022. He also certified that Mr.K.Rajagopal was duly elected as President of the Society. Form~7 was also presented 9 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 by him before the District Registrar Societies on

27.07.2022. It is true that the Hon’ble Division Bench in its order dated 08.04.2022 had mandated that the report of the Election Officer shall be filed before a particular date and if before the said date, the election process has been completed, it was open to the Election Officer to seek advancement of the hearing of the appeal. The Hon’ble Division Bench had not said anything more. It is well settled that filing of Form~7 is only a ministerial act and nothing more. If there were rival forms submitted before the authority, then obviously the District Registrar cannot undertake an adjudication. Before the District Registrar there was only one Form.

10. Since the election itself was conducted by a retired District Judge pursuant to the direction of the Hon’ble Division Bench and since there were no rival Form, I directed the District Registrar to file the same. I had not passed any other direction. The direction given by this Court by itself will not affect the rights of the petitioner in W.M.P or Review applicant. If according to them, the election process was not properly conducted, it is definitely open to them to have place their case before the Hon’ble Division Bench in S.T.A(MD)No.1 of 2022. The direction given by me to the District Registrar for filing Form 7 will not in any way infringe the rights 10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 of the parties. It is for the Hon’ble Division Bench to take the final call. I make it clear that the direction given in W.P(MD)No.19756 of 2022 will not in any way foreclose the contentions of the review applicant or the petitioner in W.M.P(MD)No. 15509 of 2022”.

7. The appellant filed the writ appeal in W.A.(MD).No.1481 of 2022 challenging the said order of the writ Court. Both writ appeals and S.T.A.(MD).No.1 of 2022 are clubbed together and taken for final hearing.

8.Submission of Mr.K.N.Thambi, learned counsel appearing for the appellant:

Mr.K.N.Thambi, the learned counsel for the appellant in both S.T.A.(MD).No.1 of 2022 and W.A.(MD).No.1481 of 2022 would submit that without giving statutory opportunity, the special officer was appointed to manage the administration of the college under section 14-A of the Tamil Nadu Private colleges Act (Regulation) Act, 1976, till the controversy connected to the election of the valid office bearers to the society is resolved and the the same is in violation of principles of natural justice. He would also further submit that when the Act prescribes to do certain things in a certain manner, the same is to be followed. But 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 in this case, the special officer was appointed without giving mandatory statutory opportunity under section 14-A of the Act, for which, he relied the following judgments:
R.S.Kalyanasundaram vs. Commissioner, Hindu Religious and Charitable Endowment Department reported in 2022 (5) CTC 145 Indian Bank vs. Satyam Fibers (India) Pvt.Ltd, reported in 1996 5 SCC 550 Pohla Singh Alias Pohla Ram (D) by Lrs vs. State of Punjab and others reported in 2004 6 SCC 126 In the case of S.Nagaraj and others vs. State of Karnataka and another reported in 1993 Supp (4) SCC 595 In the case of Dharmin Bai Kashyap vs. Babli Sahu and others reported in 2023 10 SCC 461 In the case of Bhavnagar Universtiy vs. Palitana Sugar Mill (P) Ltd and others reported in 2003 (2) SCC 111 In the case of Ramchandra Keshav Adke by Lrs. vs. Govind Joti Chavare and others reported in AIR 1975 SC 915 In the case of Nidhi Kaim and Anr vs. State of Madhya Pradesh and Ors reported in AIR 2017 SC 986 In the case of Union of India and others Vs. Ramesh Gandhi reported in 2012 1 SCC 476 Therefore, he seeks to set aside the order of appointment of special 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 officer.
8.1.As per the interim order passed in S.T.A.(MD).No.1 of 2022, the appointed Election Officer has not conducted a fair election and he acted in a biased manner and selected one group of people. The same was properly intimated by one of the contesting group by filing a memo before this Court. The entire contents of the memo demonstrated the unfairness on the part of the Election Officer in conducting election, counting the votes, declaring the result and informing the same to the District Registrar. Therefore, the learned counsel would submit that the election was not properly conducted and hence, he seeks to set aside the same.
8.2.The learned counsel would further elaborate his argument that the writ Court in W.P.(MD).No.19756 of 2022 exceeded its jurisdiction and directed the District Registrar to accept the Form-VII of the elected representative when the subject matter of the election was pending before the Division bench. In all fairness, the writ Court should direct the parties to seek the appropriate relief before the said Division Bench. In the writ petition, the writ petitioner suppressed many facts and hence, the writ Court committed error and on the basis of the erroneous direction, Form-VII was accepted by the District Registrar and hence the order of 13 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 the writ Court in W.P.(MD).No.19756 of 2022 is liable to be set aside.
8.3. The learned counsel also submitted that the Election Officer is duty bound to submit a report before this Court as per direction of this Court vide order dated 08.04.2022. He has no authority to declare the result of the election and announce the result of the election and submit the report to the District Registrar. In the said circumstances, the apparent bias on the part of the Election Officer in the process of conducting election and the completion of the election can be easily presumed.
8.4.The learned counsel further submitted that this Court directed the Election Officer to conduct the election and submit a report on or before 20.06.2022. If he is unable to conduct the election within the period, he has to obtain extension of time and continue the election process. In this case, without obtaining extension of time, the election was conducted without jurisdiction. The order of the Court is more specific, i.e., to complete the election process and submit the report on or before 20.06.2022. More particularly, this Court passed a specific order to make the mentioning before this Court if he completed the election before that date. From this, it is understandable that, the Election Officer 14 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 has no authority to conduct the election beyond the period of 20.06.2022.

Therefore, he seeks to set aside the election.

9. Submission of Mr.K.Govindarajan, the learned counsel appearing for the elected person:

Once Election Officer is appointed to conduct the election, he holds the post till the completion of the election. On verification, he would submit that the Election Officer has already sent the requisition to this Court seeking extension of time. Therefore, he has power to conduct the election and he rightly conducted the election.
9.1. The learned counsel would further submit that the Hon’ble Division Bench of this Court specifically directed to conduct the election. “To conduct the election” includes “the declaration of the result” also. Therefore, there is no infirmity in declaring the names of the elected candidates and informing the same to the District Registrar.
9.2. The writ Court in W.P.(MD).No.19756 of 2022 on the basis of the report of the Election Officer correctly directed the District Registrar to accept their Form-VII as per the District Society Registration Act.

Therefore, there is no error in the direction of the writ Court in W.P. (MD).No.19756 of 2022 and hence, the learned judge of this Court 15 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 correctly disposed the recall petition filed to recall the order of W.P.(MD).No.19756 of 2022 and the review petition.

9.3. The learned counsel further submitted that as per the order of this Court, election was conducted and the party was duly elected and the same was duly informed to the District Registrar. Form-VII submitted by the elected group was accepted by the District Registrar and the elected group is in the administration for the past couple of years and there is no challenge to the election result in an appropriate manner and therefore, he seeks to dismiss the petitions as infructuous.

10.Submission of Thiru.R.Baskaran, learned Additional Advocate General:

Thiru. R.Baskaran, the learned Additional Advocate General assisted by Mr.N.Sarangan, the learned Additional Government Pleader on behalf of the official respondent would submit that there was dispute between the management and there were number of groups and the administration of the institution was in peril and strict adherence to the principle of natural justice is not probable one. Section 14-A of the Act mandates notice to the Educational Agency. Due to the dispute in the management, there was no Educational Agency. Therefore, the argument 16 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 of violation of principles of natural justice and the statutory requirement of giving notice to the Educational Agency is a misconceived one.
Therefore, there is no infirmity in the order of the government to appoint the administrator to the said college as per section 14-A of the Act. Now, pending the appeal in S.T.A.(MD).No.1 of 2022, election was conducted as per direction of this Court and new officer bearers assumed the charges and their Form-VII was accepted and they are in the administration of the college and hence no further adjudication is necessary in this case. The District Registrar has accepted the Form-VII of the elected group as per the direction of this Court. But, due to the interim order of this Court, no approval was given to the elected body.
Therefore, he seeks to dismiss both the appeals.

11.Submission of Mr.Godwin learned counsel appearing for the rival group:

Mr.Godwin, learned counsel for one of the rival groups would also make his submission in the line of Mr.K.N.Thambi, the learned counsel for the appellant and he would further submit that his party has filed a detail objection relating to the manner of the election immediately on the next day of the declaration of election before this Court and the writ Court in the review petition and recall petition clearly stated that the 17 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 subject matter of election is to be decided in S.T.A.(MD).No. 1 of 2022 and hence, he prays to set aside the election by taking into account the objection raised by him dated 27.07.2022. He also reiterated the points raised by Mr.K.N.Thambi, the learned counsel appearing for the appellant.

12. This Court considered the detailed submissions made by both parties and perused the materials available on records and precedents relied upon them.

13. To consider the submissions of the counsels, this Court frames the following points for determination:-

1.Whether the contention that the government appointed the special officer under section 14-A of the Tamil Nadu Private College Regulation Act without notice to the appellants in S.T.A.(MD).No. 1 of 2022 is correct?
2. Whether the Election Officer is right in conducting election on 19.07.2022 without obtaining any judicial order to extend the time limit fixed by this Court in the order dated 08.04.2022?
3. Whether the Election Officer has conducted the election in a fair manner?
4. Whether the order of the writ Court in W.P. 18 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 (MD).No.19756 of 2022 is in accordance with law?
5. Whether the District Registrar is right in accepting the Form-VII submitted by the elected group without any direction in the S.T.A.(MD).No.1 of 2022?

14. To consider the above issues, this Court makes the discussion on the following heading:-

14.1. Appointment of special officer under section 14A of the Act.
14.2. Power of the Election Officer to conduct the election beyond the period mentioned in the order.
14.3. Validity of the election conducted by the Election Officer.
14.4. Validity of acceptance of the Form-VII by the District Registrar.
15. Appointment of Special Officer under section 14 A of the Private College Regulation Act :-
The Lekshmipuram College Society is registered under the Society Registration Act as No.10 of 1964. Lekshmipuram College is an aided college and comes under the purview of the Tamil Nadu Private College Regulation Act. As per the bylaws of the society, every triennium, officer bearer election is to be conducted. In the year 2019, two groups of people submitted Form-VII with declaration that election was conducted by both 19 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 the groups and both were elected. The District Registrar Societies refused to accept one Form-VII and accepted the other form. In this regard, number of writ petitions were filed in W.P.(MD).Nos.13041, 13709, 13710, 20280 and 16276 of 2019. The writ Court was unable to persuade the parties to settle their issue in the interest of the management of the college and passed the following orders :-
“20. This Court, having taken a decision as above in respect of the above batch of writ petitions, cannot leave the state of affairs of the Society and the administration of the College in a state of limbo. Therefore, some arrangement or system has to be put in place so that the affairs of the Society and administration of the College do not suffer from any needless dislocation or disturbance. In consideration of the avowed objects of the Society, for which, it was established in 1964 and also the object for which the College was founded in the same year, both the Society and the College, need to be rid off from the warring office bearers, who obviously and presumably have no legitimate interest over the genuine affairs of the Society and the College. They are probably or ostensibly interested in taking over the affairs of the Society and the College for promoting their personal interest and towards serving their own ends. The unyielding and obdurate stand of the parties in not allowing one party to gain control over the Society or the College for years together has been a brazen show of self interest over the interest of the Society or the College. In these repeated fight for control over the 20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 affairs of the Society and the College for self aggrandizement, the Society or the College cannot be allowed to suffer from the attritional effect of incessant internecine quarrel.
21. In the above circumstances, while disposing of the writ petitions, it is imperative to issue the following directions:
i) As far as the Society is concerned, the District Registrar of Societies is directed to approach the competent authority of the Government for appointment of a Special Officer to take over the Society as expeditiously as possible but not less than eight weeks from the date of receipt of a copy of this order. If any Special Officer is appointed under the provisions of the Societies Registration Act, the Special Officer shall explore the possibility of conducting election to the Society on a priority basis and hand over the administration of the Society to the newly elected office bearers of the Society in the election to be conducted under his supervision. The competent authority, while appointing the Special Officer, may fix any time limit for this purpose as he deems fit.
ii) As far as Lekshmipuram College of Arts and Science, Kanyakumari District is concerned, the Director of Collegiate Education shall pass orders for bringing the Institution under direct payment till the conflict as to who is the Secretary of the College is resolved in terms of the election to the Society. The Director of Collegiate Education is also at liberty to approach the Government for appointment of Special Officer to manage the administration 21 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 of the College in terms of Section 14A of the Tamil Nadu Private Colleges (Regulation) Act, 1976, till the controversy connected to the election of the valid office bearers to the Society is resolved.
iii) The Director of Collegiate Education is directed to pass appropriate orders in this regard within a period of four weeks from the date of receipt of a copy of this order. He is also directed to simultaneously approach the Government with his report seeking appointment of Special officer as expeditiously as possible.
iv) As regards the election dispute to the Society, it is open to the parties to approach the competent Civil Court if need arises for resolving any conflicting claims as this Court is of the view that such batch dispute cannot be resolved by mere acceptance or non-acceptance of Form-VII by the District Registrar of Societies. Such dispute can eventually and ultimately to be resolved only by the Civil Court and not by the Registrar or by this Court, exercising its writ jurisdiction.”

15.1. Thereafter, dispute between the various groups relating to the management of the college had continued. Therefore, the government obtained the report from the Joint Director of Collegiate Education and acted as per the direction (ii) of the above judgment. On the basis of the report, the special officer was appointed by the government by passing 22 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 the impugned G.O.Ms.No. 257 Higher Education (D2) department, dated 15.12.2021. In the impugned order, the government specifically stated that there was strained relationship between various groups to manage the college and there was no peaceful atmosphere in the administration of the college the circumstances was not conducive to conduct the election and hence in the interest of the administration of the college, the special officer was appointed. In the impugned order, it is stated about various emergent situations to appoint the special officer including the stagnation of various functions of educational institution.

15.2. The only contention raised by Mr.Thambi, the learned counsel for the appellant is that notice was not served upon his client before invoking section 14-A of the Act. Therefore, there is a statutory violation apart from violation of principle of natural justice. To appreciate the said contention, this Court inclines to extract the said section:-

16.14-A of the Tamil Nadu Private College Regulation Act:-

“14A. Appointment of special officer in certain cases.
23
https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 (1) (a) Where the Government, on receipt of a report from the Director of Collegiate Education or otherwise, are satisfied that the management of any private college-
(i)is responsible, whether on, or after the date of commencement of the Tamil Nadu Recognised Private Schools (Regulation) and Private Colleges (Regulation)1 Amendment Act, 1982 (Tamil Nadu Act 48 of 1982), for the maladministration, lapses or irregularities of such private college; or
(ii)has neglected whether on or after the date of commencement of the Tamil Nadu Recognised Private Schools (Regulation) and Private Colleges (Regulation) Amendment Act, 1982 (Tamil Nadu Act 48 of 1982) to discharge any of the duties imposed on, or to perform any of the functions entrusted to such management by or under this Act, or any rule or order made or direction issued thereunder, the Government may, after giving to such management an opportunity to make representation and for reasons to be recorded in writing, by an order, suspend the management and appoint a special officer for a period not exceeding one year or till the reconstitution of the management (in accordance with the law applicable to the reconstitution of such management), whichever is later:
Provided that in no case the maximum period of such suspension of management shall exceed two years irrespective of the reconstitution of the management in accordance with the law applicable to the reconstitution of such management.
24
https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 Provided further that where the management of any minority college is suspended, the Government shall appoint a special officer belonging to that minority which has been administering the said minority college immediately preceding such suspension.(b)On the making of an order under clause (a) suspending, the management of a private college;(i)the management shall cease to discharge the duties imposed on, and to perform the functions entrusted to it; and(A)shall take all such steps on may be necessary to efficiently manage and run the private college in accordance with any law applicable to the private college in so far as such law is not inconsistent with this Act; and(B)may afford such special educational facilities as were immediately before the making of the order under clause (a), afforded at the private college.(ii)the special officer-Explanation. - In item (A) of sub-clause (ii) of clause (b), the expression "law"

includes any bye-law, rule, regulation, custom, usage or instrument having the force of law.(C)Where the Government are satisfied that the manager alone is, whether on or after the date of commencement of the Tamil Nadu Recognised Private Schools (Regulation) and Private Colleges (Regulation) Amendment Act, 1982 (Tamil Nadu Act 48 of 1982), responsible for the lapses or irregularities of the private college, action shall be taken against him by the management as recommended by the Government.[(1-A) The Government may appoint an advisory committee to advice the special officer for the administration of such private college. The advisory committee shall consist of the following persons employed in the private college, namely:-(a)the Principal;

25

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022

(b)the senior-most Selection Grade Lecturer or Reader;(c)one other Selection Grade Lecturer; and(d)the senior-most Superintendent:Provided that if there is no Selection Grade Lecturer in the private college, the senior-most Lecturer and one other Lecturer shall be included in the advisory committee:Provided further that if the senior-most Selection Grade Lecturer or the senior-most Lecturer, as the case may be, or the senior-most Superintendent is not willing to be included in the advisory committee has a member, the next senior person in the respective category who is willing to be included as member shall be included in the advisory committee:Provided also that if there only one post in the category of Superintendent and the-person holding the post is not willing to be included in the advisory committee as a member, the senior-most Assistant shall be included as member in the advisory committee.] [Inserted by Tamil Nadu Private Colleges (Regulation) Amendment Act, 1998 (Tamil Nadu Act 16ofl 998) with effect from the 1st November 1998.] (2)The Government may, for reasons to be recorded in writing by an order, declare a person to be unfit to be the manager of a private college after giving to such person a in opportunity of making his representation against such declaration and under intimation to the management and on such declaration, the person aforesaid shall cease to be the manager of the private college and the management of such private college shall nominate another person as a manager in his place.

(3)For the removal of doubts, it is hereby declared that 26 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 any willful failure or willful negligence on the part of management to take action against the manager as required under clause (c) of sub-section (1) or to nominate another person as manager under sub-section (2) shall constitute an act of maladministration and action shall be taken against the management of private college under this Act accordingly.Explanation. - for the purposes of this Chapter-

(a)"management" includes the college committee or any person, body of persons, committee or any other governing body, by whatever name called, in whom the power to manage or administer the affairs of a private college is vested:Provided that the Board of Trustees, or governing body of Wakf Board, by whatever name called, constituted or appointed under any other law for the time being in force relating to the charitable and religious institutions and endowments and wakfs, shall be deemed to be a management for the purposes of this Chapter;

(b) “manager" means the secretary, or any person holding office as president, manager-or correspondent of a private College, who is managing or administering the affairs of such private college;

(c) private college" includes a minority college.

(4)Sub-sections (1) and (2) shall apply to a minority college, in so far as they are not repugnant to clause (1) of Article 30 of the Constitution.” 16.1. “After giving to such management an opportunity to make 27 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 representation and for reasons to be recorded in writing, by an order, suspend the management and appoint a special officer for a period not exceeding one year or till the reconstitution of the management (in accordance with the law applicable to the reconstitution of such management), whichever is later”. It is true that there is a statutory requirement to give opportunity of hearing to the management before passing the order. But, in this case, as observed by the learned judge of this Court in W.P.(MD).No. 13041 of 2019 etc., there were different group of people claiming the right of management and hence the learned judge observed as follows:-

20. This Court, having taken a decision as above in respect of the above batch of writ petitions, cannot leave the state of affairs of the Society and the administration of the College in a state of limbo. Therefore, some arrangement or system has to be put in place so that the affairs of the Society and administration of the College do not suffer from any needless dislocation or disturbance. In consideration of the avowed objects of the Society, for which, it was established in 1964 and also the object for which the College was founded in the same year, both the Society and the College, need to be rid off from the warring office bearers, who obviously and presumably have no legitimate interest over the genuine affairs of the Society and the College. They are probably or ostensibly interested in taking over the affairs of the Society and the College for promoting their personal interest and towards 28 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 serving their own ends. The unyielding and obdurate stand of the parties in not allowing one party to gain control over the Society or the College for years together has been a brazen show of self interest over the interest of the Society or the College. In these repeated fight for control over the affairs of the Society and the College for self aggrandizement, the Society or the College cannot be allowed to suffer from the attritional effect of incessant internecine quarrel.

ii) As far as Lekshmipuram College of Arts and Science, Kanyakumari District is concerned, the Director of Collegiate Education shall pass orders for bringing the Institution under direct payment till the conflict as to who is the Secretary of the College is resolved in terms of the election to the Society. The Director of Collegiate Education is also at liberty to approach the Government for appointment of Special Officer to manage the administration of the College in terms of Section 14A of the Tamil Nadu Private Colleges (Regulation) Act, 1976, till the controversy connected to the election of the valid office bearers to the Society is resolved.

16.2. The said order of the learned judge is not in dispute and there was no further adjudication challenging the said finding. In the said circumstances, seeking compliance of the principle of natural justice is not probable one. Apart from that, the appellant in S.T.A.(MD).No. 1 of 2022 was not holding the management on the date of passing the 29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 impugned order. The appellant's right to hold the management and the rival group's right to hold the management was in dispute. Therefore, the plea of non compliance of principle of natural justice is a misconceived one. The word “such management” in the Act itself has its own significance. 'Such' means existing management. In this case, there was no existing management. The existence of the management itself was in dispute. The same was observed by the learned judge in the W.P. (MD).No. 13041 of 2019 in the above stated paragraph. Therefore, the primordial contention of non issuance of notice raised by the Mr.Thambi, learned counsel for the appellant to quash the impugned G.O. is liable to be rejected and hence the order of the government in passing G.O. by taking into consideration the various emergent situations in the interest of the administration of the college is in accordance with the provision of the 14A of the Tamil Nadu Private College Regulation Act. Hence, the impugned order is in accordance with law.

17. Power of the Election Officer to conduct the election beyond the period mentioned in the order:-

17.1. In S.T.A.(MD).No.1 of 2022 Division Bench of this Court passed the following interim order:-
6. Mr. J.Prabhudoss, District Judge (Retd.,), 30 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 formerly District Judge, Tuticorin, who is permanent resident of No.6/27-B, IV Cross Street, Rajalakshmi Nagar Extension, Parvathipuram, Nagercoil -3 and now residing at Plot No.8, F3-Jayanthi Flats, Sigamaninagar First Street, F3, Madipakkam, Chennai – 600 091, Cell No.9444339161, email-

[email protected], is appointed as an Election Officer the election as per the bye-laws. He is required to conduct the elections with the assistance of the special officer appointed for the college by the Government within a period of two months from the date of receipt of copy of this order.

7. The petitioner as well as the parties are directed to co-operate with the person nominated for conducting the elections. The society shall pay an initial remuneration of Rs.1,00,000/- (Rupees one lakhs only) to the said Election Officer.

8. The registry is directed to communicate this order to the Election Officer forthwith, to enable him to take suitable action,

9. The joint director of Tirunelveli Collegiate Education is required to render all support and assistance to the Election Officer in conduct of the election and the society will also pay a sum of Rs. 2,00,000/- (Rupees Two lakhs only) for the election 31 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 expenses, which will be accounted for by the Election Officer.

10. Report by 20.06.2022. We leave it open to the Election Officer to seek advancement of hearing of the appeal, if he completes the election process earlier.

11. Post the matter on 20.06.2022”.

17.2. From the order, it is clear that the Election Officer would complete the election before 20.06.2022. The specific contention of Mr.K.N.Thambi, the learned counsel for the appellant is that once the period expired, the Election Officer has no authority to conduct the election. Normally, such a contention would not be acceptable but the peculiar circumstances of this case is an exception. This Court, specifically directed the election officer to complete the election process in view of the emergent situations on or before 20.06.2022 by order dated 13.04.2022. More than two months time was granted and also this Court impliedly expected to complete the process before that date. It is clear from the following observation:-

Report by 20.06.2022. We leave it open to the Election Officer to seek advancement of hearing of the appeal, if he completes the election process earlier”.
32
https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 17.3. Therefore, the Election Officer could have sought the order for extension of time before he continued the election process. The submission of the counsel for the elected candidate that he sent the requisition to get extension of time is enough, is not acceptable. When a judicial order was passed to do a particular act and the same is not completed within the period, further period ought to have been obtained to complete the said process. Without seeking further period of extension, the Election Officer has no authority to conduct the election.

More particularly, the Election Officer only published the final list of share holders on 22.06.2022 and conducted the election on 19.07.2022.

He submitted requisition on 14.06.2022 to grant further time of one month from 20.06.2022. This Court finds no judicial order was passed on the said requisition. Therefore, this Court has no hesitation to hold that the Election Officer without authority has conducted the election on 19.07.2022.

18. Validity of the election conducted by the Election Officer:-

18.1. Mr.K.N.Thambi, learned counsel for the appellant and Mr.C.Godwin, learned counsel for the rival group would make a specific 33 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 submission that the Election Officer has not conducted election in a fair manner. Mr.C.Godwin, learned counsel for the rival group specifically submitted that his client has filed the memo on 27.07.2022, immediately after the election before this Court on 20.07.2022. The contents of the memo is as follows :-
On the basis of the memo, they submitted that the election was not conducted in fair manner and the Election Officer betrayed the confidence reposed upon him in the manner of the conducting election and therefore they seeks to take appropriate action on the basis of the report of the election.
18.2. The elected group even though had knowledge about the said memo filed before this Court, have not disputed the same. There is no denial of the fact. Even though hearing of this case continued for many number of days, the learned counsel appearing for the elected group has not chosen to dispute the same by filing a proper reply.
34

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 18.3. The objection prima facie impels this Court to presume the election was not conducted in fair manner. On an earlier occasion, a government official was appointed to conduct the election. But, this Court in order to conduct the election in a fair manner appointed an Election Officer namely, respected retired District Judge. There is violation of bylaws in conducting the election. More particularly, the Election Officer received the proxy votes according to his own whims and fancies. Similarly, he rejected the proxy votes on his own whims and fancies. This Court painfully observes that the Election Officer has not conducted the election in a fair manner. The unfairness on the part of the Election Officer is further strengthened by his post election conduct. As per direction of this Court, he would submit the report before this Court.

He has no jurisdiction to issue the declaration certificate and communicate the result of the election and the names of the elected members to the District Registrar under Form-VII. According to this Court, this conduct not only amounts to violation of the order of this Court and also impels this Court to presume the bias on the part of the Election Officer towards the elected group. Therefore, this Court without any hesitation holds that the election was not conducted in a fair manner.

35

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022

19. Validity of acceptance of the Form-VII by the District Registrar:

It is further duty of the Election Officer to submit a report before this Court. But without authority, the Election Officer sent the result of the election to the District Registrar of societies and he requested the District Registrar to act on the same. He has no authority to issue the following declaration certificate without submitting the report before this Court on 25.07.2022. The declaration is as follows :-
36
https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 LEKSHMIPURAM COLLEGE SOCIETY REGISTERED UNDER THE SOCIETIES REGISTRATION ACT XII OF 1955 TRAVANCORE-COCHIN STATE AND THE TAMILNADU SOCIETIES REGISTRATION ACT, 1975 ERANIEI, NEYYOOR, KANNIYAKUMARI DISTRICT.
I, J.Prabhudas, District Judge (Retired) hereby declare and certify that the following Six Executive Committee Members have been duly elected in the Board of Directors Meeting and the election held on 25.07.2022 for the triennium 2022- 2025 in pursuant to the orders of the Honourable High Court of Madras Madurai Bench in STA (MD) 1 of 2022 and C.M.P.(MD).No.3303 of 2022 dated 08.04.2022 FOR THE POST OF EXECUTIVE COMMITTEE MEMEBR ELECTED FROM B CLASS 1 A.RAJENDRA PRASAD FOR THE FOUR POST OF EXECUTIVE COMMITTEE MEMBERS FROM C CLASS 1 K.RAMESH 2 A.PERUMAL PILLAI 3 M.S.MUTHUKUMAR 4 A.GANGADHARAN FOR THE POST OF EXECUTIVE COMMITTEE MEMBER ELECTED FROM B OR C CLASS MEMBERS SINCE 'NO' A CLASS MEMBER 1 N.RAJAGOPALANM-C CLASS MEMBER LEKSHMIPURAM Election Officer 25.07.2022 Election Officer LEKSHMIPURAM COLLEGE SOCIETY NO.10 OF 1964 ERANIEL, NEYOOR 37 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 19.1. In view of the above submission, the declaration leads to the further complication in the course of the proceedings of the S.T.A. (MD).No. 1 of 2022. On the basis of the declaration submitted by the Election Officer, the elected group have filed the writ petition before this Court to accept their Form-VII. When this Court has not recorded any finding about the acceptance of the election report of the Election Officer, the elected group have no right to submit Form-VII. The writ Court also without directing the elected group to approach the division bench of this Court to seek further remedy in the pending S.T.A. (MD).No. 1 of 2022, committed error in issuing direction to accept the Form-VII at the admission stage itself in W.P(MD)No.19756 of 2022 without notice to the any of the rival parties including the appellant. The writ Court hasalso not considered the review and recall petition filed by the appellant and has observed as follows :-
9. The Honble Division Bench noted that the triennium for which the office bearers were elected had expired on 19.03.2022 and that election for Society for the next triennium 2022 ~ 2025 was due.

It also noted that the District Registrar of Societies vide order dated 22.03.2022 had appointed ne Pulipandian as Special Officer for conducting the election. Before the Hon’ble Division Bench, the 38 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 parities agreed that a retired District Judge or some other responsible person can be appointed to conduct elections. In view of the consensus between the parties, a retired District Judge was appointed as Election Officer to conduct the election as per the bylaws. He was required to conduct the election with the assistance of the Special Officer appointed for the College by the Government within a period of two months. Pursuant to the direction given by the Hon’ble Division Bench, the Special Officer conducted the elections on 25.07.2022. He also certified that Mr.K.Rajagopal was duly elected as President of the Society. Form~7 was also presented by him before the District Registrar Societies on 27.07.2022. It is true that the Hon’ble Division Bench in its order dated 08.04.2022 had mandated that the report of the Election Officer shall be filed before a particular date and if before the said date, the election process has been completed, it was open to the Election Officer to seek advancement of the hearing of the appeal. The Hon’ble Division Bench had not said anything more. It is well settled that filing of Form~7 is only a ministerial act and nothing more. If there were rival forms submitted before the authority, then obviously the District Registrar cannot undertake an adjudication. Before the District Registrar there was only one Form.

39

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022

10. Since the election itself was conducted by a retired District Judge pursuant to the direction of the Hon’ble Division Bench and since there were no rival Form, I directed the District Registrar to file the same. I had not passed any other direction. The direction given by this Court by itself will not affect the rights of the petitioner in W.M.P or Review applicant. If according to them, the election process was not properly conducted, it is definitely open to them to have place their case before the Hon’ble Division Bench in S.T.A(MD)No.1 of 2022. The direction given by me to the District Registrar for filing Form 7 will not in any way infringe the rights of the parties. It is for the Hon’ble Division Bench to take the final call. I make it clear that the direction given in W.P(MD)No.19756 of 2022 will not in any way foreclose the contentions of the review applicant or the petitioner in W.M.P(MD)No. 15509 of 2022”.

The said finding of the writ Court is not correct and the learned counsel for the appellant correctly relied the following judgments of the Hon'ble Supreme Court to entertain re-hearing and review order:

19.2. In the case of Pohla Singh v. State of Punjab, reported in (2004) 6 SCC 126:
40
https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 18.1. In this petition Gurcharan Singh, son of Dhanna Singh was arrayed as Respondent 4 and the judgment shows that the petition was contested only by the said respondent. If a decision rendered in a writ petition adversely affects the interest of a third person who was not impleaded as a party in the writ petition, it is always open to him to ask for recall of the judgment which has been rendered without affording any opportunity of hearing to him. An identical question has been examined by a Constitution Bench in Shivdeo Singh v. State of Punjab [AIR 1963 SC 1909] . Here in a writ petition filed by A for cancellation of the order of allotment passed by the Director of Rehabilitation in favour of B, the High Court cancelled the order in favour of B though he was not a party to the writ proceedings.

Subsequently, B filed a petition under Article 226 of the Constitution for impleading him as a party to A's writ petition and rehearing the whole matter. The High Court allowed the writ petition. It was held by this Court that the second writ petition filed by B was maintainable and the High Court had not acted without jurisdiction in reviewing its previous order at the instance of B, who was not a party to the previous proceedings. It was further held that there is nothing in Article 226 of the Constitution to preclude a High Court from exercising the power of review which 41 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 inheres in every Court of plenary jurisdiction to prevent miscarriage of justice or to correct grave or palpable errors committed by it. In entertaining B's petition, the High Court thereby did what the principles of natural justice required it to do.

19.3. In the case of Indian Bank v. Satyam Fibres (India) (P) Ltd., reported in (1996) 5 SCC 550:

20. By filing letter No. 2775 of 26-8-1991 along with the review petition and contending that the other letter, namely, letter No. 2776 of the even date, was never written or issued by the respondent, the appellant, in fact, raised the plea before the Commission that its judgment dated 16-11-1993, which was based on letter No. 2776, was obtained by the respondent by practising fraud not only on the appellant but on the Commission too as letter No. 2776 dated 26-8-1991 was forged by the respondent for the purpose of this case. This plea could not have been legally ignored by the Commission which needs to be reminded that the authorities, be they constitutional, statutory or administrative, (and particularly those who have to decide a lis) possess the power to recall their judgments or orders if they are obtained by fraud as fraud and justice never dwell together (Fraus et jus nunquam cohabitant). It has been 42 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 repeatedly said that fraud and deceit defend or excuse no man (Fraus et dolus nemini patrocinari debent).

21. In Smith v. East Elloe Rural Distt.

Council [1956 AC 736 : (1956) 1 All ER 855 : (1956) 2 WLR 888] the House of Lords held that the effect of fraud would normally be to vitiate any act or order. In another case, Lazarus Estates Ltd. v. Beasley [(1956) 1 QB 702 : (1956) 1 All ER 341 : (1956) 2 WLR 502] (QB at p. 712), Denning, L.J. said:

“No judgment of a Court, no order of a Minister, can be allowed to stand if it has been obtained by fraud. Fraud unravels everything.”

22. The judiciary in India also possesses inherent power, specially under Section 151 CPC, to recall its judgment or order if it is obtained by fraud on Court. In the case of fraud on a party to the suit or proceedings, the Court may direct the affected party to file a separate suit for setting aside the decree obtained by fraud. Inherent powers are powers which are resident in all Courts, especially of superior jurisdiction. These powers spring not from legislation but from the nature and the constitution of the tribunals or Courts themselves so as to enable them to maintain their dignity, secure obedience to its process and rules, protect its officers from indignity and wrong and to punish unseemly behaviour. This power is necessary for 43 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 the orderly administration of the Court's business.

23. Since fraud affects the solemnity, regularity and orderliness of the proceedings of the Court and also amounts to an abuse of the process of Court, the Courts have been held to have inherent power to set aside an order obtained by fraud practised upon that Court. Similarly, where the Court is misled by a party or the Court itself commits a mistake which prejudices a party, the Court has the inherent power to recall its order. (See: Benoy Krishna Mukerjee v. Mohanlal Goenka [AIR 1950 Cal 287] ; Gajanand Sha v. Dayanand Thakur [AIR 1943 Pat 127 : ILR 21 Pat 838] ; Krishnakumar v. Jawand Singh [AIR 1947 Nag 236 : ILR 1947 Nag 190] ; Devendra Nath Sarkar v. Ram Rachpal Singh [ILR (1926) 1 Luck 341 :

AIR 1926 Oudh 315] ; Saiyed Mohd. Raza v. Ram Saroop [ILR (1929) 4 Luck 562 : AIR 1929 Oudh 385 (FB)] ; Bankey Behari Lal v. Abdul Rahman [ILR (1932) 7 Luck 350 : AIR 1932 Oudh 63] ; Lekshmi Amma Chacki Amma v. Mammen Mammen [1955 Ker LT 459] .) The Court has also the inherent power to set aside a sale brought about by fraud practised upon the Court (Ishwar Mahton v. Sitaram Kumar [AIR 1954 Pat 450] ) or to set aside the order recording compromise obtained by fraud. (Bindeshwari Pd.

Chaudhary v. Debendra Pd. Singh [AIR 1958 Pat 618 :

1958 BLJR 651] ; Tara Bai v. V.S. Krishnaswamy 44 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 Rao [AIR 1985 Kant 270 : ILR 1985 Kant 2930] .) 19.4.The writ Court ought to have considered the submission of the learned counsel for the appellant that order was obtained by playing fraud upon Court and should have set aside the same on the principle laid down by the Hon'ble Supreme Court in the following case:
19.4.1.In the case of Nidhi Kaim v. State of Madhya Pradesh and ors., reported in (2017) 4 SCC 1
64... We need to say no more, in the manner how fraud has to be dealt with, whenever it is established.

However, stated simply, nothing... nothing...and nothing, obtained by fraud, can be sustained, as fraud unravels everything.

75... Even the trivialist act of wrong doing, based on a singular act of fraud, cannot be countenanced, in the name of justice. The present case, unfolds a mass fraud. The course suggested, if accepted, would not only be imprudent, but would also be irresponsible. It would encourage others to follow the same course.

19.4.2. Due to the above erroneous direction of the writ Court, further complication in the administration of the college arose. The 45 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 District Registrar inspite of the knowledge about the pendency of S.T.A. (MD).No. 1 of 2022, and the interim order passed in S.T.A.(MD).No. 1 of 2022 without seeking any clarification from the Division Bench of this Court erroneously, accepted the Form-VII.

19.4.3. Therefore, the District Registrar is not correct in accepting the Form-VII when the entire matter pertaining to the election was pending before the Division Bench of this Court. Hence this Court inclines to set aside the acceptance of the Form-VII by the District Registrar.

46

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022

20. Plea of Equity:

Plea of the elected group that they were in management without the order of the government revoking the appointment of special officer is not accepted. The government on the basis of the order of this Court and considering the emergent situation had passed the impugned order in G.O.(St).No. 257, Higher Education (D2) Department, dated 15.11.2021, with the specific condition:-
                                          Paragraph             3:-          Nkw;fz;l               fy;Y}hpf;
                                   fy;tp ,af;Fehpd; fUj;JUtpid muR ftdKld;
                                   Ma;T      nra;jJ.          jkpo;ehL           jdpahH           fy;Y}hpfs;
(xOq;fhw;W) rl;lk;> 1976 gphpT 14-A d; gb jdpahH fy;Y}hpfspy; fy;Y}hpfis epHtfpf;f jdp mYtyH epakdk; nra;a Kjypy; fy;Y}hp epHthfj;jpw;F fhuzk; Nfl;G mwptpg;G mDg;gg;gl Ntz;Lk;.
vdpDk; ,e;NeHtpy;> fy;Y}hp rq;fj;jpw;fhd NjHjy;
                                   eilngwhj epiyapYk; fy;Y}hp epHthfk; ,y;yhj
                                   epyiapYk;            fy;Y}hpf;               fy;tp             ,af;Fehpd;
                                   ghpe;Jiuapid             Vw;W>           NkNy            xd;whjtjhfg;
                                   gbf;fg;gl;l         ePjpkd;w           jPHg;gpid              epiwNtw;wk;
                                   nra;ag;gl      Ntz;bajpd;               mbg;gilapy;>             jkpo;ehL
jdpahH fy;Y}hpfs; (xOq;fhw;W) rl;lk; 1976> gphpT 14-A d; gb fd;dpahFkhp khtl;lk;> nea;A+H> nyl;RkpGuk; fiy kw;Wk; mwptpay; fy;Y}hpf;F mf;fy;Y}hp epHthfj;ij xOq;FgLj;jpl> Xuhz;L fhyj;jpw;F my;yJ Kiwahd NjHjy; eilngw;W 47 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 cWg;gpdHfis NjHT nra;Ak; tiu> ,tw;wpy; vJ gpe;ijNah mJtiu mf;fy;Y}hpapid epHtfpf;f> jpUney;Ntyp kz;ly fy;Y}hp fy;tp ,iz ,af;Feiu jdp mYtyuhf epakdk;
nra;J muR MizapLfpwJ.
20.1. From the reading of the above order, more particularly, the words “Kiwahd NjHjy; eilngw;W cWg;gpdHfis NjHT nra;Ak; tiu . This court has to find out whether the election was conducted in a proper manner or not. Unless this Court accepts the report of the Election Officer, there shall be no conclusion of the election and selection of the candidate. In the said circumstances, as submitted by the non elected group, before the acceptance of the report of the Election Officer by this court, they cannot be treated as elected candidates.

Therefore, the case of the elected candidate that they are in management on the basis of the improper receipt of the Form-VII by the District Registrar cannot be accepted. In the considered opinion of this Court, the special officer was appointed by government and the same was challenged by the appellant. In that event as per the impugned order of the government, the government has power to revoke the order and not any of the subordinate authorities. In the said circumstances in this case, 48 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 it is revealed that the director of collegiate education passed the order of entrusting the management of the college without authority. From the manner of the sequence of the events, the director of collegiate education had acted without authority for some other extraneous consideration and the same is to be looked into by the principal secretary to the Government education department and suitable action is to be taken after giving opportunity to him. He is neither the authority under the Act to appoint the special officer nor the authority to revoke the government order appointing the special officer to the college. Therefore, the elected group has no authority to call for the appointments to various posts in the college. The appellant has repeatedly approached this Court and brought to the notice the illegalities committed by the District Registrar and higher educational authority in calling for the recruitment of various post in the college. This Court also passed the following interim order:-

4.The grievance of the petitioner is that the first respondent is now proceeding with the appointment of 12 non-teaching staffs in the Institution.
5.The limited prayer sought for by the petitioner is that the person who are participating in the selection process also should know the pendency of this proceedings and that the 49 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 appointment will be subject to the outcome of the pending appeal.
6.The respondents cannot have any objection to this limited prayer.
7.Therefore, the first respondent is directed to inform every candidate and shall cause a Public Notice that every selection and appointment pursuant to the process initiated by the first respondent will be subject to the outcome of the writ appeal.
20.2. From the above interim order, it is clear that the persons who participated in the interview have no right to seek equity. They have sufficient knowledge about the dispute of the elected group’s right to call for the recruitment. In the said circumstances, they have no right to seek approval. The appointment is subject to the result of this S.T.A.(MD).No. 1 of 2022. Therefore, the government need not approve the said appointment. Further, this Court finds that the recruitment is not made in accordance with the law. The college is an aided college. The government is paying the salary to the staff of the said college. In the said circumstances, this Court finds from the file, they have no say particular candidate.
50

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 20.3. In view of the above discussion, this Court is unable to accept the argument of the learned counsel Thiru.K.N.Thambi, appearing for the appellant that the impugned order was passed in utter violation of principles of natural justice and without notice to the appellant suffers infirmity. This Court holds that the impugned government order in G.O. (St).No. 257, Higher Education (D2) Department, dated 15.11.2021, is in accordance with law.

20.4. But, the direction of the writ Court in W.P(MD)No.19756 of 2022 and the order in the W.M.P(MD)No.15509 of 2022 is not in accordance with law and the consequential acceptance of the Form-VII of the elected group without any order of this Court in S.T.A.(MD).No. 1 of 2022 by the District Registrar is also not in accordance with law. The case of the elected group that they are holding the office, without any order from the government either by revocation of the impugned G.O. (St).No. 257, Higher Education (D2) Department, dated 15.11.2021 or decision of the government to remove the appointment of special officer, cannot be accepted.

51

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 20.5. The election was held for the triennium period 2022-2025, In view of the interim orders passed by this Court. The acts of the elected group and the District Registrar and the Director of Collegiate Education, without approval of the election conducted by the Election Officer are unfair and also against the interim order. The interim order has also been passed observing that the appointment was subject to the result of this S.T.A.(MD).No.1 of 2022. The appointment was not approved and the participants also participated in the recruitment process with the knowledge that their appointment is subject to the result of this S.T.A. (MD).No.1 of 2022. Apart from that, even the writ Court passed the order in W.M.P(MD)No.15509 of 2022 with specific finding that the acceptance of the Form-VII is subject to the result of the S.T.A.(MD).No. 1 of 2022. Further, the government has not revoked the order. The order was challenged before this Court. The government has passed the order appointing Election Officer to conduct election. But this Court appointed respected retired District Judge to conduct the election. In the order, even though the period is mentioned as one year in view of the intervening circumstances of the direction of this Court to conduct election, the impugned order of the Government still holds good.

52

https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 20.6.In view of the special circumstances and also the grave situation noted by this Court to show the unfairness in the conduct of the election, this Court holds that Election Officer has not conducted the election in fair manner. To resolve the issue, this Court appoints Hon’ble Justice Thiru. D.Hariparanthaman (retired) as a Election Officer of the college. The Hon'ble Judge is at liberty to conduct the fair election and submit a report before this Court in the sealed cover without declaration of the result on or before 04.08.2025. All the parties to the litigation and members of the society, Government officials are hereby directed to co-

operate with the Election Officer to complete this assignment.

21.Accordingly, this Court disposes S.T.A(MD).No.1 of 2022 and W.A.(MD).No.1481 of 2022 in the following terms:

(i) Impugned Government Order in G.O.St.No.257 Higher Education (D2) Department dated 15.11.2021 is valid and the same is passed in accordance with law.
(ii)The election dated 19.07.2022 conducted by the election officer as per interim order of this Court in S.T.A.(MD).No.1 of 2022 is not fair 53 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 and hence, hereby it is declared as invalid.
(iii)The direction issued by the writ Court in W.P.(MD).No.19756 of 2022 to approve the form VII is illegal and hence, the same is hereby set aside.
(iv)The dismissal order of W.M.P.(MD).No.15510 of 2022 filed to recall ex-parte order in W.P.(MD).No.19756 of 2022 is hereby set aside and this Court allows W.M.P.(MD).No.15510 of 2022.
(v)Appointment of 12 Non-teaching staff is illegal.
(vi) Since the appointees have particiapted in the interview process on the basis of interim order of this Court and within the knowledge of election dispute, equity is against them and hence, the Government is hereby directed not to approve their appointment
(vii)This Court appoints Hon'ble Thiru.Justice.D.Hariparanthaman (retired) as the election officer of the college. The Hon'ble Justice shall conduct the election and submit a report before this Court in a sealed cover without declaring the result, on or before 04.08.2025.
(viii)The Hon'ble Judge is at his liberty to seek the assistane of any one of advocates who has reasonable experience and this Court fixes his remuneration for the Hon'ble Judge as Rs.3,00,000/- (Rupees Three 54 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 Lakhs Only) and Rs.50,000/-(Rupees Fifty Thousands only) for the Advocate.

22. Suggestion to the Government:-

The aided college has right of management and the constitution also recognized the same. But, government has power to regulate the recruitment. In the case of the private college appointment, they have not followed the procedure adopted by the government in appointing the staffs. The service of the private college staffs also come under the purview of the Tamil Nadu Private College Regulation Act and Rules. As per the UGC Act, in the committee will make the recruitment. From the file this Court unable to find any examination conducted by calling the recruitment notice to the paper publication. Therefore the selection of the recruitment itself without following any procedure. This Court perused the entire Tamil Nadu Private College Regulation Act and Rules and also UGC Act. There is a implied condition to make the recruitment by the educational agency of the college by following the recruitment process as done in the government appointment i.e., three tier mechanism.
1.Calling the public notice 55 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022
2.Conducting the examination
3.Conducting the interview.
4.Making appointment.
22.1. But the present practice of making appointment without conducting examination is amount to the total infraction of the recruitment process. Hence, there are malpractice in the appointment of the private college staffs. There is a war in conquering the college management election. Hence, this Court suggests the government to bring the suitable recruitment process in the line of the government recruitment process for the appointment of private college staffs.
[P.V.J,] [K.K.R.K.J,] 12.05.2025 NCC : Yes/No Index : Yes/No Internet : Yes/No sbn 56 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm ) S.T.A.(MD).No.1 of 2022 P.VELMURUGAN.J., and K.K.RAMAKRISHNAN.J., sbn S.T.A(MD)No.1 of 2022 and W.A.(MD) No. 1481 of 2022 12.05.2025 57 https://www.mhc.tn.gov.in/judis ( Uploaded on: 14/05/2025 03:49:10 pm )