Allahabad High Court
C/M, Kamla Balika Inter College And ... vs State Of U.P. Thru' Principal Secy & ... on 14 February, 2012
Author: Rajes Kumar
Bench: Rajes Kumar
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved Case :- WRIT - C No. - 2203 of 2012 Petitioner :- C/M, Kamla Balika Inter College And Another Respondent :- State Of U.P. Thru' Principal Secy & Others Petitioner Counsel :- Birendra Singh Respondent Counsel :- C.S.C.,P.K. Upadhyay Hon'ble Rajes Kumar, J.
By means of the present petition, the petitioners are challenging the order dated 13.12.2011, passed by the Joint Director of Education, Varanasi Mandal, Varanasi. The Joint Director of Education has disapproved the election held on 8.12.2009 of the committee of management of Kamla Balika Inter College, Basani, Varanasi and cancelled the order of the District Inspector of Schools, Varanasi dated 10.12.2009 by which the District Inspector of Schools, Varanasi has attested the signature of the Manager, elected in the said election, on the ground that the election has not been held in accordance to the direction given by the Joint Director of Education in its order dated 2.11.2004 and appointed Regional Finance and Accounts Officer, in the office of the Joint Director of Education, Varanasi Mandal, Varanasi to hold the election of the committee of management.
The brief facts, giving rise to the present petition, are as follows:
Kamla Balika Inter College, Basani, Varanasi (hereinafter referred to as the 'institution) is a recognised and aided institution and is governed by the provisions of the U.P. Intermediate Education Act, 1921. There is a Society in the name of Pragya Prasihad, which runs the aforesaid institution. The institution is being run by the committee of management, which is being constituted under the scheme of administration. The scheme of administration was amended on 24.1.1985 by the Deputy Director of Education, Pancham Mandal, Varanasi. After the amendment in the scheme of administration, the election was held on 9.12.2000 in which Sri Sri Nath Singh was elected as the President, Sri Shiv Ratri Singh was elected as the Manager and Kamala Prasad Singh as the Deputy Manager. By the resolution dated 6.2.2000, Kamala Prasad Singh was made as the Manager for the rest of the period. The said resolution has been approved by the District Inspector of Schools vide his order dated 26.2.2000. Up to this stage, there was no dispute. The term of the committee of management is three years. Kamala Prasad Singh, after getting the approval from the District Inspector of Schools, vide order dated 23.10.2002, published schedule of the election in the daily news paper 'Hindustan' and sent the information to the members by Registered post and held the election on 5.1.2003. Necessary papers have been submitted before the District Inspector of schools for approval. It appears that the petitioner no.2 filed a Writ Petition No. 302 of 2003, challenging the legality and the validity of the election process, which was proposed to be held between 5.1.2003 to 12.1.2003. The said writ petition has been disposed of vide order dated 6.1.2003. The Court declined to interfere in the matter, however, observed that it would be open to the petitioner to file the objection. It also appears that the District Inspector of Schools, vide order dated 16.3.2003, passed an order for single operation, which has been stayed by this Court in Writ Petition No. 16815 of 2003. Before the District Inspector of Schools, the petitioner disputed the election held on 5.1.2003. It further appears that the matter has been referred to the Joint Director of Education on the objection of the petitioner. The Joint Director of Education sought report from the District Inspector of Schools, which has been provided by the letter dated 3.5.2003. The Joint Director of Education, vide his order dated 2.11.2004, has disapproved the election held by the respondent no.7, dated 5.1.2003, and also the election held by the petitioners. The Joint Director of Education has appointed the Authorised Controller to hold the election of the committee of management by the valid members of the registered society. None of the parties challenged the said order and as such the same became final.
Before the Joint Director of Education, respondent no.7, Kamala Prasad Singh, contended that the last election was held on 9.1.2000 wherein Sri Sri Nath Singh was elected as the President, Shiv Ratri Singh was elected as the Manager and he was elected as the Deputy Manager. By the resolution dated 6.2.2000, he became the Manager and the said resolution has been approved by the District Inspector of Schools, Varanasi, vide order dated 22.2.2000. The election dated 5.1.2003 was held, after getting approval from the District Inspector of Schools, vide order dated 23.10.2002, making the publication in the news paper and issuing the notice to the members of the general body by Registered Post.
Sri Shakambhari Prasad Singh, the petitioner, submitted that the registered society is Pragya Parishad, C-4/351, Sarai Govardhan, Varanasi, which is running the institution, while Kamala Prasad Singh has created a parallel society in the name of Pragya Parishad, Basani, Varanasi, which is not the registered society and is running the institution. The election of the committee of management of the institution has been held by 31 members.
The Joint Director of Education has disapproved election of the respondent no.7 on the ground that the District Inspector of Schools, while approving the election, has not considered whether the society of Kamala Prasad Singh, which is running the institution is the registered society or not. The election has been held by 31 members, but it is not stated that in the election how many members were present. The maximum members are of the same community and they are relatives of each other, which is contrary to the provisions of the scheme of administration. From the report of the District Inspector of Schools, it appears that Kamala Prasad Singh has not produced any documents relating to the registration of his society, which is running the institution, therefore, without registration of the society, the formation of the committee of management cannot be approved. The election set up by Shakambhari Prasad Singh has been disapproved on the ground that it has been held by 203 members. There is no evidence that when they have been made members of the society. For holding the election, the information has been given to the District Inspector of Schools and the publication was made in the news paper and the notice was sent to the members by Registered post by the signature of Shakambhari Prasad Singh, while he was neither the Prabandh Sanchalak nor the President. There is also no approval of the District Inspector of Schools for publication of the election schedule. Since the term of the committee of management has expired, therefore, an Authorised Controller has been appointed.
After the aforesaid order of the Joint Director of Education, the Authorised Controller took over the charge of the institution in November, 2004. He managed the affairs of the institution. On 23.11.2009, he published the schedule of the election. It appears that the respondent no.7 filed Writ Petition No. 68108 of 2009 for the direction to the Prabandh Sanchalak to hold the election. When the matter came up for consideration on 15.12.2009, counsel for the petitioners informed the Court that the election has already been held on 8.12.2009. The counsel for the respondent no.7 then submitted that the election has been held without giving any notice to him on which the petitioners' counsel submitted that he was not the member of the society, therefore, no notice was required to be given to him. This Court has disposed of the writ petition with the liberty to the respondent no.7 to file the representation before the Joint Director of Education and the Joint Director of Education has been directed to dispose of the representation, after giving opportunity of hearing to all the concerned parties. The respondent no.7 filed the objection before the Joint Director of Education. The Joint Director of Education, after giving opportunity of hearing to the parties, by the impugned order dated 13.12.2011, set aside the election held on 8.12.2009 and cancelled the approval granted by the District Inspector of Schools, vide order dated 10.12.2009 on the ground that the election was not held in accordance with the directions given by the Joint Director of Education in his order dated 2.11.2004.
The Joint Director of Education has stated that in the order dated 2.11.2004, the Joint Director of Education has observed that the committee of management under Shakambhari Prasad Singh was formed by 203 members, but no evidence has been adduced that when they have been made members. It has been observed in the impugned order that the Authorised Controller has not mentioned that what evidence he has received for preparation of the electoral roll for formation of the committee of management. It has been further observed in the impugned order that during the course of the argument also Shakambhari Prasad Singh failed to adduce any evidence in respect of 203 members, while Kamala Prasad Singh, in respect of 31 members, has produced receipt book, membership fee deposit register and pass book etc. Heard Sri Shashi Nandan, learned Senior Advocate, Assisted by Sri Birendra Singh, for the petitioners and Sri G.K. Singh, learned counsel appearing for the respondent no.7 as well as learned Standing Counsel, appearing on behalf of the respondent nos. 1 to 6.
Learned counsel for the petitioners submitted that Kamala Prasad Singh was never the member of the society. He formed a parallel society, which was not registered. He claimed that the institution is being run by the said society, which was not registered. He further submitted that the District Inspector of Schools in his report dated 3.5.2003 to the Joint Director of Education has observed that the society formed by Kamala Prasad Singh, which is running the institution, is not the registered society and Kamala Prasad Singh is not the member of the society, which is registered one. The Joint Director of Education, in his order, dated 2.11.2004, has also observed so. Therefore, Kamala Prasad Singh has no right, being not the member of the registered society, to raise any objection.
Sri G.K. Singh, learned counsel for the respondent no.7, submitted that it is incorrect to say that Kamala Prasad Singh is not the member of the parent society. He is member of the society since long, which is registered and which is running the institution. The general body of the said society, of which Kamala Prasad Singh was/is the member, in the year 1987, has formed the committee of management and an undisputed election has been held by the said general body on 9.1.2000 in which Kamala Prasad Singh was elected as the Deputy Manager and lateron by the resolution dated 6.2.2000 was elected as the Manager. The said resolution has been approved by the District Inspector of Schools, vide order dated 22.2.2000, which was never disputed by the petitioners. Therefore, it is wrong and wholly unjustified to say that Kamala Prasad Singh was not the member of the general body of the society.
I have considered the rival submissions.
I do not find any substance in the argument of learned counsel for the petitioners. The question for consideration before the Joint Director of Education was the validity of the election dated 8.12.2009 and the order of the District Inspector of Schools, dated 10.12.2009 approving the said election in which the committee of management of the petitioners was formed. The Joint Director of Education has recorded the categorical finding that the said election has not been held in accordance with the direction given by the Joint Director of Education in his order dated 2.11.2004. The petitioners were not able to show any evidence that how 203 members have been made. The Prabandh Sanchalak has not given any detail, while approving the electoral list of 203 members, that how these members have been made. In the circumstances, I do not find any error in the impugned order disapproving the election dated 8.12.2009, as it was not in accordance with the order dated 2.11.2004, passed by the Joint Director of Education and the direction of the Joint Director of Education to the Regional Finance and Accounts Officer to hold the election afresh.
Accordingly, the Regional Finance and Accounts Officer may examine (1) whether the committee of management of the institution in which Kamala Prasad Singh was the Manager was constituted by the general body of the registered society or not (2) may prepare the electoral list of the general body of the registered society after giving notice to the petitioners and Kamala Prasad Singh and after considering the objections of both the parties, he may record the specific finding about the membership of each member that how and when they have been made members inviting evidence in this regard from both the parties and (3) after finalisation of the electoral list, the schedule of the election be published. He is directed to complete the entire exercise within a period of three months from the date of presentation of a certified copy of this order.
With the aforesaid observations, the writ petition is dismissed.
14.2.2012 bgs/-