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 6, Cited by 1]

Jharkhand High Court

Tarsem Singh vs The State Of Jharkhand Through The ... on 4 May, 2016

Equivalent citations: 2016 (4) AJR 242, (2016) 3 JLJR 249, (2017) 3 CIVLJ 812, (2016) 4 JCR 792 (JHA)

Author: Aparesh Kumar Singh

Bench: Aparesh Kumar Singh

                              



                        

                            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                             W. P. (C) No.  4797 of 2014
                                                         ­­­
                                 Tarsem Singh                                          ..... Petitioner 
                                                         Versus
                             1. The State of Jharkhand through the 
                             General Secretary, Department of 
                             Registration, Ranchi
                             2. Sri A. K. Pandey, the then Member Board of 
                             Revenue, Jharkhand, Ranchi
                             3. The General Secretary­cum­I.G. Registration,
                             Department of Registration, Ranchi
                             4. The Deputy Collector, Bokaro
                             5. The Executive Magistrate, Bokaro
                             6. Harbhajan Singh Dosanjh, the then
                             President Gurudwara Shree 
                             Guru Singh Sabha, Chas, Bokaro
                             7. Raghubir Singh, Bokaro
                             8. Bhavneet Singh, Bokaro                      .........Respondents
                                          ­­­­­
                             CORAM: HON'BLE MR. JUSTICE APARESH KUMAR SINGH
                                          ­­­­­
                                 For the Petitioner            : M/s. V. P. Singh, Sr. Adv. 
                                                               & Rama Kant Tiwari, Adv.
                                 For the State                 : Mrs. C.C.Sinha, J.C to A.A.G  
                                 For the Respondent no. 6   : Mr. Rajesh Kumar, Adv. 
                                 For the Respondent no. 8  : M/s. Anil Kumar Sinha, Sr. Adv. 
                                                               & Vandana Singh, Adv. 
                                                         ­­­­­         
           9/4.5

.2016             Heard learned counsel for the parties. 

2. The   Society,   namely,   Gurudwara   Shree   Guru   Singh   Sabha,   Chas,  Bokaro was registered under the Society Registration Act, 1860 as such on  15.12.2011 on an application made in the prescribed format under Rule 4  of Bihar Society Registration Rules, 1965 by the order of I.G Registration,  Government of Jharkhand.  On a complaint made by the present petitioner  and   some   others   that   the   registration   has   been   obtained   by   practicing  fraud  and  use of forged signatures of certain members, the  matter was  inquired through Deputy Commissioner, Bokaro vide letter no. 129 dated  21st January, 2012.  The Deputy Commissioner, Bokaro through his letter  no. 1046 dated 15th March, 2012 confirmed the forgery in signatures found  during   the   course   of   inquiry   by   Executive   Magistrate   and   also  recommended for cancellation of registration.  The office bearers of  2. Society     including   President,   Secretary   and  Treasurer   were   issued   show  cause through letter no. 229 dated 14th May, 2012 enclosing therewith a  copy of inquiry report asking them to explain. In the reply grounds were  taken by  the  President of  the  Society  that  proper  inquiry  has not been  done from the relevant records by the Executive Magistrate.   The matter  was again inquired through Deputy Commissioner, Bokaro vide letter no.  276 dated 27th June, 2012.   The second inquiry was conducted through  another Executive Magistrate, Mahabir Singh, who again confirmed the  forgery   committed   in   the   signatures   of   proposed   President,   Harbhajan  Singh Dosanjh and Treasurer, Raghubir Singh in the application made for  registration.   This led to cancellation of registration of the Society by the  order dated 24th July 2013 bearing Memo no. 957 (Annexure­3 to the writ  application) by I.G. Registration.  Respondent no.8  preferred an appeal as  Secretary of the Society before Member, Board of Revenue against the said  cancellation under the relevant provisions of Society Registration Act read  with Bihar Amendment.   Learned Member, Board of Revenue has by the  impugned   order   Annexure­5   set   aside   the   order   of   cancellation   of  registration dated 24th July, 2013 passed by I.G. Registration.

3.     Petitioner   has   assailed   the   same   inter   alia   on   the   following  grounds:

       (i) That petitioner was not impleaded as a party nor any notice  was   issued   upon   him   though   it   was   on   his   complaint   before   I.G,  Registration   that   led   to   cancellation   of   registration   of   Society   on   the  grounds of fraud.
     (ii) It is also submitted that Respondent no. 6, who posed himself  as   the   President   of   the   Society   while   making   an   application   for  registration,   had   challenged   the   cancellation   of   registration   before   this  Court in Writ Petition (C) No. 5104 of 2013 and withdrawn the same as  recorded in the order dated 16th May, 2014 (Annexure­4).
    (iii) The findings in the appellate order amounts to stigma against  the petitioner behind his back though he was not noticed or heard in the  3. matter. It is submitted that if the registration of Society itself was found to  be   vitiated   by   fraud   the   I.G.   Registration   was   well   within   his   power   to  annul the same.

4. Reliance has been placed upon relevant provisions of Sections 21 of  The   General   Clauses   Act   1897   and   Section   24   of   the   Bihar   and   Orissa  General Clauses Act.  It is submitted that the Society has been functioning  since   1973   before   its   registration   in   2011   and   petitioner   was   intimately  connected with the affairs of running the Organization/Society as would  also be evident from the impugned order itself.  Petitioner, therefore, is a  person who has a definite locus standi and interest in the matter and any  order   passed   casting   stigma   upon   him   should   have   preceeded   with   an  opportunity of hearing. This has been denied by the Appellate Authority,  therefore, the  order requires interference. 

5. Counsel for the State has filed a counter affidavit.   The averments  made   in   the   counter   affidavit   have   been   relied   upon   to   show   that   the  cancellatioin   of   the   registration   of   the   Society   in   question   was   at   the  behest of the applicant/ petitioner and some others.  Respondent nos. 6 as  well   as   7,   who   posed   themselves   as   the   President   and  Treasurer   of   the  proposed Society, their signatures were found to be forged during inquiry  conducted   through   Deputy   Commissioner,   Bokaro;   Annexure­   C   dated  15th March, 2012 and Annexure­H dated 14th April, 2013 to the counter  affidavit, are relied upon in support of the aforesaid contentions. Learned  counsel   for   the   State   submits   that   if   cancellation   of   the   society   was  obtained by virtue of application which contained forged signatures, the  I.G.   Registration   was   well   within   his   power   to   annul   the   same.   It   is  submitted that copies of the inquiry reports have been duly furnished to  the office bearers of the Society along with show cause notice and only  after   consideration   of   their   reply,   the   registration   was   cancelled   by   the  order of I.G Registration Annexure­3 dated 24th July, 2013. 

6. The   averments   made   in   the   counter   affidavit   on   behalf  of  respondent  nos.  1, 3 and 6,  Department  of  Registration  and  I.G  4. Registration,   only   go   to   show   that   it   contains   stand   of   the   said  respondents.The   Respondent­State,   in   their   counter   affidavit,   have  refrained   from   commenting   upon   the   appellate   order   passed   by   the  Member, Board of Revenue. 

7.   Learned Senior Counsel appearing on behalf of respondent no. 8  submits that provisions of Section 23 of Society Registration Act, 1860 only  provide for cancellation of registration on the grounds indicated therein,  inter alia, if the activities of the Society are found to be subversive of its  aims and objects. The I.G Registration has gone beyond his jurisdiction in  canceling   the   registration   on   the   complaint   made   by   the   petitioner   of  forgery in the signatures of some applicant.  Assumingly there were few  signatures  which   did   not   match   the   signatures  of  those  applicants,  the  requirement of Rule 4 is met as signature of 7 persons/applicants were  only   required   along   with   their   details   for   making   an   application   for  registration.     If   those   signatures   are   excluded   from   the   purview   of  consideration, then also the application was proper in the eye of law and  registration should not have been cancelled.   It is further urged that the  inquiry conducted through Deputy Commissioner, Bokaro is in violation  of  principles  of  natural  justice  as  the  respondents  were  never  given  an  opportunity before the Execuvie Magistrate who conducted the enquiry.  The petitioner has no  locus standi  to be heard before appellate forum in  any case. He does not have any legal interest or right which was being  injured to be defended in the appellate proceeding.  

8. Reliance has been placed upon the judgments rendered by the Apex  Court in the cases of Ravi Yashwant Bhoir­Vs.­District Collector, Raigad   and others  reported in  (2012) 4 SCC 407, paragraphs 58 to 60;  Poonam   ­Vs.­   State   of   Uttar   Pradesh   and   others  reported   in  (2016)   2   SCC   779   paragraph 17 in support of the aforesaid contention.  

9. Learned counsel has also relied upon the judgment rendered by the  Apex Court in the case of Maharaja Chintamani Saran Nath  5. Shahdeo ­Vs.­ State of Bihar & ors. reported in (1999) 8 SCC  16 para 13,  to submit that if the exercise of writ of certiorari to quash the appellate  order results in revival of an illegal order passed by the I.G. Registration  canceling the registration, then this Court would refrain from exercising its  discretionary remedy as it would revive an illegal order.  It is further urged  that larger perspective requires that the Society in question be allowed to  function with its elected officer bearers who were discharging duty and  conducting the affairs of the Society in its best  interests.  The functioning  of the Society would get seriously affected if the impugned order is set  aside.  

10. Counter affidavit has been filed on behalf of respondent no. 6, who  was the person posed as the President of the Society at the time of making  application   and   whose   signatures   were   found   to   be   forged   during   the  inquiry   conducted   through   Deputy   Commissioner,   Bokaro.     Counter  affidavit   on   the   part   of   the   said   respondent   has   opposed   the   stand   of  respondent   no.   8,   though,   later   on,   a   prayer   has   been   made   through  Interlocutory Application no. 2747 of 2016 to withdraw the said counter  affidavit.   The same respondent had earlier preferred a writ petition no.  5104 of 2014 against the order of cancellation of registration which was  withdrawn   on   his   behalf   as   per   order   at   Annexure­4   referred   to  hereinabove.  The respondent no. 6 therefore seems to be taking a shifting  stand at every point of time.  Reference of his conduct has also been made  in the appellate order. 

11. In the wake of the observations recorded hereinabove in respect of  respondent no. 6, this Court does not consider it proper to allow him to  withdraw the counter affidavit filed on his behalf. 

12. I have considered the submissions of the parties and gone through  the pleadings on record including the judgments cited. In the entire gamut  of facts and chronology of events discussed hereinabove, it is to be taken  note of that the Society in question admittedly has been functioning since  1973 much before 2011 when it obtained a registration under the Society  6. Registrations Act, 1860.   There is a sanctity attached to any proceedings  and   statutory   acts   done   in   furtherance   of   any   law   enacted   by   the  Legislature.     In   the   instant   case,   on   an   inquiry   made   through   Deputy  Commissioner, Bokaro on the complaint made by the petitioner and some  other persons the I.G. Registration found that the signatures of very person  who   posed   themselves   as   the   proposed   President   and  Treasurer   of   the  Society while making an application for seeking registration were forged.  There   are   two   inquiries   conducted   by   Deputy   Commissioner,   Bokaro  through different Executive Magistrates both of which came to the same  conclusion.   The   second   inquiry   is   rather   more   comprehensive   and  appears to have been conducted after examination of the available records  relating to signatures of those persons.  The inquiry report was part of the  show   cause   furnished   to   the   office   bearer   of   the   Society   including   the  President,   Secretary   and   Treasurer   to   reply   as   to   why   the   registration  obtained by practicing fraud and use of forged signatures be not annulled.  The I. G. Registration found that the issuance of registration on the basis of  such   application   was   vitiated   by   practicing   fraud   and   use   of   forged  signatures.

13. Nothing   more   needs   to   be   observed   at   this   stage   as   it   might  prejudice the case of parties before the Learned Member Board of Revenue  where the matter is proposed to be remanded. The inquiry reports were  furnished along with show cause notice to the officer bearers of the Society  before   taking   any   adverse   decision   on   the   question   of   cancellation   of  registration.  

The submission of the learned counsel for  respondent no. 8 that  petitioner   does   not   have   a   locus   standi   to   defend   himself   before   the  appellate   forum   as   he   did   not   suffer   from   any   legal   injury   is   also   not  worthy   of   acceptance.   In   the   first   place   it   was   at   the   instance   of   the  petitioner himself who as per the impugned order itself was the President  of the Society from its inception in 1973 till 2010 that these acts of use of  forged signatures while making an application for registration were  7. brought to the notice of I.G. Registration.  Secondly, reading of the entire  impugned   appellate   order   shows   that   the   learned   Member,   Board   of  Revenue   has   rendered   specific   findings   of   fact   against   the   petitioner  Tarsem Singh and others of having conspired to get the registration of the  Society annulled after being removed as the officer bearers of the society.  It is therefore apparent that the petitioner on whose instance   the   entire  proceedings   relating   to   cancellation   of   registration   started,   was   neither  made a party by the respondent no. 8 in the appeal nor was noticed by  learned Appellate Forum before allowing the appeal and setting aside the  order of cancellation of registration passed by I.G. Registration.  

14. In   that   context   of   the   present   matter   and   the   facts   and  circumstances   of   the   case,   reliance   of   the   respondent   no.   8   on   the  judgments rendered by Apex Court referred to hereinabove would not be  of any help.   The  Apex Court in the  case  of Poonam Vrs. State of Uttar  Pradesh   &   others   reported   in   (2016)   2   SCC   779   after   considering   the  precedents on the issue relating to the test for determining locus­standi  and impleading a party in a proceeding held that no order can be passed  behind   the   back   of   the   person   adversely   affecting   him.     Necessity   of  impleadment   of   a   party   is   based   on   principles   of   natural   justice.    The  Hon'ble Court however held at para 50 that if he or she who holds the post  because   of   the   vacancy   having   arisen   is   allowed   to   be   impleaded   as  necessary party or allowed to assail the order where by the earlier post  holder or allottee succeeds, it will only usher in the reverse situation­an  anarchy in law.   There is subtle distinction in a case where for example  land having vested under any Statue in the State is distributed to different  land less persons who upon such delivery of possession and allotment in  their favour must be treated as a necessary party as held in the case of Ram  Swarup Vrs S. N. Maira reprted in (1999) 1 SCC 738.  It does not relate to  post or position which one holds in a fortuitous circumstance. 

The   Apex   Court   have   also   held   that   application   of   principles   of  natural justice are to be determined in the context and it must depend to a  8 great extent upon the facts and circumstances of that case.  In the case of  Poonam Vs. State of UP. (supra) the appellant was the allottee of fair price  shop falling vacant on cancellation of allotment of the original allottee.  In  the proceedings initiated by the original allottee assailing his cancellation,  the Appellant was allowed to put her stand in the appeal but Apex Court  held  that she was neither  necessary  or  proper party.   Her participation  before the Appellate Forum would not confer any legal status on her. 

15.      In the case of  Radhy Shyam Vrs. State of Uttar Pradesh & Ors.  reported in (2011) 5 SCC 553, the Hon'ble Supreme Court has relied upon  the judgment in Ridge v. Baldwin rendered by the house of Lords on the  universality of the right to a fair hearing whether it concerns the property  or tenure of an office or membership of an institution. The relevant extract  contained in para 42 is quoted hereunder:    

"Para 42: In   Ridge   v.   Baldwin   Lord   Reid   emphasised   on   the   universality of the right to a fair hearing whether it concerns the   property or tenure of an office or membership of an institution.   In O'Reilly v. Mackman Lord Diplock said that the right of a man   to be given a fair opportunity of hearing, what is alleged against   him   and   of   presenting   his   own   case   is   so   fundamental   to   any   civilised legal system that it is to be presumed that Parliament   intended that failure to observe the same should render null and   void any decision reached in breach of this requirement.  
                         

16. The principles of natural justice have a sound jurisprudential basis.  Since the function of the judicial and quasi­judicial authorities is to secure  justice   with   fairness,   these   principles   provide   great   humanising   factor  intended   to   invest   law   with   fairness   to   secure   justice   and   to   prevent  miscarriage   of   justice.     The   Hon'ble   Supreme   Court   in   the   case   of  Dharampal   Satyapal   Limited   Vrs.   Deputy   Commissioner   of   Central   Excise, Gauhati and others  reported in  (2015) 8 SCC 519  has expatiated  on   the   underlying   jurisprudential   basis   and   held   that   the   procedural  fairness   cannot   be   a   matter   of   secondary   importance   in   the   decision  making process.   The rule of procedure is to see that the law is applied  accurately and, as a consequence, that the social good is realised. 

The principles of natural justice have developed over a period of  9 time and are still in vogue and valid i.e., (i) rule against bias i.e. nemo debet   esse judex in propia sua causa; and (ii) opportunity of being heard to the  party   concerned   i.e.  audi   alteram   partem.   To   these   principles   a   third  principle is added,  which is of recent origin.  It is the duty to give reasons  in support of decision, namely,  passing of a " reasoned order".  The Apex  court   traced   the   genesis   of   the   evolution   of   the   principles   of   natural  justice. Reference has been made to the opinion of the learned authors at  para 25 of the report i.e., "each case is an instance in achieving the general  goal, and a mistaken decision, whether to the benefit or the detriment of a   particular person,   is simply a failure to achieve the general good in that   case".  Whenever a complaint is made before a Court that some principle  of natural justice has been contravened, the court has to decide whether  the observance of that rule was necessary for a just decision on the facts of  that case.  The validity of the order has to be decided on the touchstone of  prejudice.  The ultimate test is always the same viz, test of prejudice or the  test of fair hearing.   The illuminating opinion of the Apex Court is being  quoted hereunder: 

Paras : 19­  What is the genesis behind this requirement? Why it   is   necessary   that   before   an   adverse   action   is   taken   against   a  person he is to be given notice about the proposed action and be   heard   in   the   matter?   Why   is   it   treated   as   inseparable   and   inextricable part of the doctrine of principles of natural justice? 
20.                       Natural justice is an expression of English Common   Law. Natural justice is not a single theory--it is a family of views.  

In   one   sense   administering   justice   itself   is   treated   as   natural   virtue and, therefore, a part of natural justice. It is also called   "naturalist"   approach   to   the   phrase  "natural   justice"   and   is   related   to  "moral   naturalism".  Moral   naturalism   captures   the   essence of commonsense morality--that good and evil, right and   wrong, are  the real features  of the natural  world  that human   reason can comprehend. In this sense, it may comprehend virtue   ethics and virtue jurisprudence in relation to justice as all these   are attributes of natural justice. We are not addressing ourselves   with this connotation of natural justice here. 

21.                 In Common Law, the concept and doctrine of natural  justice, particularly which is made applicable in the decision­ making   by   judicial   and   quasi­judicial   bodies,  has   assumed   a   different connotation.  It is developed with this fundamental in  mind that those whose duty is to decide, must act judicially. They   must deal with the question referred both without bias and they   must   give   (sic   an   opportunity)   to   each   of   the   parties   to   adequately   present   the   case   made.   It   is   perceived   that   the  practice of aforesaid attributes in mind only would lead to doing  justice.   Since   these   attributes   are   treated   as   natural   or   fundamental, it is known as "natural justice". The principles of  10 natural justice developed over a period of time and which is still   in vogue and valid even today are: (i) rule against bias i.e. nemo   debet esse judex in propria sua causa; and (ii) opportunity of   being   heard   to   the   party   concerned   i.e.  audi   alteram   partem.   These   are   known   as   principles   of   natural   justice.   To   these   principles a third principle is added, which is of recent origin. It   is the duty to give reasons in support of decision, namely, passing   of a "reasoned order".

22.           Though  the  aforesaid  principles  of  natural   justice  are   known to have their origin in Common Law, even in India the   principle   is   prevalent   from   ancient   times,   which   was   even   invoked in Kautilya's Arthasastra. This Court in Mohinder Singh   Gill v. Chief Election Commr. explained the Indian origin of these   principles in the following words: (SCC pp. 432­33, para 43)  "43.  Indeed, natural justice is a pervasive facet of   secular law where a spiritual touch enlivens legislation,   administration and adjudication, to make fairness a creed   of life. It has many colours and shades, many forms and   shapes and, save where valid law excludes, it applies when   people are affected by acts of authority. It is the hone of  healthy   government,  recognised   from   earliest   times   and   not a mystic testament of Judge­made law. Indeed from the   legendary days of Adam--and of Kautilya's Arthasastra-- the rule of law has had this stamp of natural justice which   makes it social justice. We need not go into these deeps for   the   present   except   to   indicate   that   the   roots   of   natural   justice   and   its   foliage   are   noble   and   not   new­fangled.   Today   its   application   must   be   sustained   by   current   legislation,   case   law   or   other   extant   principle,   not   the   hoary chords of legend and history. Our jurisprudence has   sanctioned   its   prevalence   even   like   the  Anglo­American  system." 

24.             The principles have a sound jurisprudential basis. Since   the function of the judicial and quasi­judicial authorities is to   secure   justice   with   fairness,   these   principles   provide   a   great   humanising factor intended to invest law with fairness to secure  justice and to prevent miscarriage of justice. The principles are  extended   even   to   those   who   have   to   take   an   administrative  decision   and   who   are   not   necessarily   discharging   judicial   or   quasi­judicial   functions.   They   are   a   kind   of   code   of   fair   administrative   procedure.  In   this   context,   procedure   is   not   a   matter   of   secondary   importance   as   it   is   only   by   procedural   fairness shown in the decision­making that a decision becomes    acceptable. In its proper sense, thus, natural  justice would mean      the natural sense of what is right and wrong. 

25.  This   aspect   of   procedural   fairness,   namely,   right   to   a   fair   hearing, would mandate what is literally known as "hearing the  other side". Prof. D.J. Galligan attempts to provide what he calls "a   general theory of fair treatment" by exploring what it is that legal   rules   requiring   procedural   fairness   might   seek   to   achieve.   He  underlines the importance of arriving at correct decisions, which   is   not   possible   without   adopting   the   aforesaid   procedural   fairness, by emphasising that taking of correct decisions would   demonstrate that the system is working well. On the other hand, if   mistakes are committed leading to incorrect decisions, it would   mean that the system is not working well and the social good is to   that extent diminished. The rule of procedure is to see that the law   is applied accurately and, as a consequence, that the social good  is   realised.   For   taking   this   view,   Galligan   took   support   from   Bentham   who   wrote   at   length   about   the   need   to   follow   such   principles   of   natural   justice   in   civil   and   criminal   trials   and  insisted   that   the   said   theory   developed   by   Bentham   can   be   transposed   to   other   forms   of   decision­making   as   well.   This   jurisprudence   of   advancing   social   good   by   adhering   to   the   principles of natural justice and arriving at correct decisions is  11 explained by Galligan in the following words: 

"On this approach, the value of legal procedures is   judged   according   to   their   contribution   to   general   social   goals.   The   object   is   to   advance   certain   social   goals,   whether through administrative processes, or through the   civil or criminal trial. The law and its processes are simply   instruments for achieving some social good as determined   from time to time by the law­makers of the society.  Each  case is an instance in  achieving the general  goal, and  a   mistaken decision, whether to the benefit or the detriment  of a particular person, is simply a failure to achieve the   general good in that case.  At this level of understanding,   judgments of fairness have no place, for all that matters is   whether   the   social   good,   as   expressed   through   laws,   is  effectively achieved." 

Galligan also takes the idea of fair treatment to a second level of   understanding,   namely,   pursuit   of   common   good   involves   the   distribution   of   benefits   and   burdens,   advantages   and   disadvantages   to   individuals   (or   groups).   According   to   him,   principles   of   justice   are   the   subject­matter   of   fair   treatment.   However, that aspect need not be dilated upon. 

32. ...................................

     ................................

       Whenever   a   complaint   is   made   before   a   court   that   some   principle of natural justice has been contravened, the court has to   decide whether the observance of that rule was necessary  for a   just decision on the facts of that case. The rule that inquiry must   be   held   in   good   faith   and   without   bias   and   not   arbitrarily   or  unreasonably is  now included  among the principles  of natural   justice. 

21. In Board of Mining Examination v. Ramjee, the Court  has   observed   that   natural   justice   is   not   an   unruly   horse,   no   lurking landmine, nor a judicial cure­all. If fairness is shown by   the   decision­maker   to   the   man   proceeded   against,   the   form,   features   and   the   fundamentals   of   such   essential   processual   propriety   being   conditioned   by   the   facts   and   circumstances   of   each situation, no breach of natural justice can be complained of.   Unnatural expansion of natural justice, without reference to the   administrative realities and other factors of a given case, can be   exasperating. The   courts   cannot   look   at   law   in   the   abstract   or   natural   justice   as   mere   artefact.   Nor   can   they   fit   into   a   rigid   mould   the   concept   of   reasonable   opportunity.  If   the   totality   of   circumstances   satisfies   the   court   that   the   party   visited   with   adverse   order   has   not   suffered   from   denial   of   reasonable   opportunity, the court will decline to be punctilious or fanatical   as if the rules of natural justice were sacred scriptures.

40. In this behalf, we need to notice one other exception which   has been carved out to the aforesaid principle by the courts.  Even   if it is found by the court that there is a violation of principles of   natural justice, the courts have held that it may not be necessary   to   strike   down   the   action   and   refer   the   matter   back   to   the   authorities   to   take   fresh   decision   after   complying   with   the   procedural   requirement   in   those   cases   where   non­grant   of  hearing has not caused any prejudice to the person against whom   the action is taken.  Therefore, every violation of a facet of natural   justice  may   not   lead   to   the   conclusion   that  the   order  passed  is   always null and void.  The validity of the order has to be decided   on the touchstone of "prejudice".   The ultimate test is always the    same viz. the test of prejudice or the test of fair hearing".       ( Underline supplied to add emphasis, not part of the original text)                             

17. In the context of facts and circumstances of the present case, it is to  12 be noted as per the impugned order itself, and that the present petitioner  was the President of the unregistered society from 1973 to 2010.  It was at  his   instance   that   the   I.G   Registration   found   use   of   fraud   and   forged  signature in the registration of the Society granted on 15.12.2011.  This led  to   the   cancellation   of   the   registration   by   the   I.G.   Registration.     The  Appellate   Authority   instead   of   testing   the   order   of   cancellation   of  registration   on   its   own   merit   and   whether   the   registration   itself   was  obtained by use of forged signature by persons who posed themselves as  President   and  Treasurer   of   the   Society   proceeded   to   trace   the   inter­se  rivalry and dispute between persons who held post of Office bearer of the  Society like the petitioner and others with the appellant, who is a General  Secretary of the Society.  It came to conclusion that the petitioner­Tarsem  Singh and others who had been removed as Office bearer of the Society  have conspired to get its registration annulled by resorting to complaint. 

18. In   such   state   of   facts   and   circumstances,   can   it   be   said   that  petitioner did not have any locus to be heard in an appellate proceeding,  more so when the conclusion of the appellate authority does not appear to  be   based   on   due   consideration   of   the   very   question   relating   to   use   of  forged signature for registration of the society but is based upon adverse  findings   against   the   person   like   petitioner   being   influenced   by   the  previous inter­se dispute and rivalry between the parties.  The significance  of the context cannot be lost sight of.       The present matter relates to a  Society with laudable socio­religious objectives concerning a community  and public at large which is being sought to be governed on the basis of  registration under the statutory cover of the Act of 1860, having a legal  sanctity attached to it.

19. Having dealt with the grounds urged on behalf of counsel for the  parties   on   the   issue,   this   Court   is   of   the   considered   opinion   that   the  impugned order of learned Member, Board of Revenue dated 5th August,  2014   passed   in   Bokaro   Case   no.   15/2014   is   vitiated   on   the   grounds   of  violation of principles of nature justice and fair play and having failed to  13 apply  its  mind  to  the  relevant  material factors germane  to  the  issue   in  controversy. Hence, the impugned order dated 5th August, 2014 passed in  Bokaro   Case   No.   15/2014   by   learned   Member,   Board   of   Revenue   is  quashed.   The   matter   is   remanded   to   the   learned   Member,   Board   of  Revenue to consider it afresh in accordance with law after due notice to  the   parties.   Considering   the   issues   involved,     it   would   be   proper   that  learned   Member   Board   of   Revenue   decides   the   matter   expeditiously  preferably within a period of 8 weeks from the date of receipt of a copy of  this order.  Let it be made clear that the discussions made hereinabove are  only   for   the   purposes   of   testing   the   legality   and   correctness   of   the  impugned order passed by the learned Member, Board of Revenue. Any  observations   made   hereinabove   would   not   prejudice   the   case   of   the  parties before the  learned Member, Board of Revenue. 

It   would   be   open   to     the   Deputy   Commissioner,   Bokaro   to  constitute an adhoc Committee for the purposes of running the society, if  required in the interregnum, in the  interest of the community and for the  reasons that the social activities carried out by it are not affected. 

20. Accordingly, the writ petition is allowed in the manner and to the  extent indicated hereinabove.

(Aparesh Kumar Singh,J)      jk