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 2, Cited by 6]

Allahabad High Court

Shiksha Parishad And Anr. vs Deputy Registrar, Firms, Societies And ... on 28 October, 1997

Equivalent citations: (1998)1UPLBEC290

Author: D.P. Mohapatra

Bench: D.P. Mohapatra

JUDGMENT
 

S.R. Singh, J.
 

1. This Special appeal has been filed against the judgment/order dated 7.12.1995 passed in Civil Misc. Writ Petition No. 29192 of 1995, Shiksha Parishad, Nagwa, Ballia and Anr. v. Deputy Registrar, Firms, Societies and Chits, Faizabad Division, Faizabad and Anr., connected with Civil Misc. Writ Petition No. 26515 of 1995, Shiksha Parishad, Nagwa, District Ballia and Anr. v. Commissioner, Azmagarh Division, Azamgarh and Anr., The controversy relates to renewal of certificate of registration of the society known as 'Shiksha Parishad, Nagwa, Ballia. The order dated 4.4.1995 passed by the Deputy Registrar, Firms, Societies and Cities, Faizabad Division, Faizabad was subject matter of impungnment in Civil Misc. Writ Petition No. 29192 of 1995. The said order dated 4.4.1995 although set aside in appeal by the Commissioner, Faizabad Division, Faizabad vide order dated 23.8.1995 which order was impugned in Civil Misc. Writ Petition No. 26515, the writ petition No. 29192 came to be filed due to the reason that the appeal against the order dated 4.4.1995 was not maintainable and the order dated 23.8.1995 was challenged on that ground in Civil Misc. Writ Petition No. 26515 of 1995. Concededly, the appeal preferred against the order dated 4.4.1995 was not maintainable and this was the main ground of challenge to the order dated 23.8.1995 impugned in civil misc. writ petition No. 26515 of 1995. In fact it was so admitted by the Counsel appearing for Sri Amar Nath Mishra before the learned Single Judge and the same has not been disputed before us by Sri. R.C. Srivastava, Senior Advocate assisted by Sri Ashok Bhushan for the appellants. In this view of the matter the judgment/order under appeal quashing the order dated 23.8.1995 passed by he Commissioner, Faizabad Division, Faizabad in purported exercise of powers under Section 12-D of the Societies Registration Act, 1860 (in short 'the Act') is unexceptionable.

2. Sri R.C. Srivastava, learned Senior Advocate appearing for the appellants confined his argument only to the legality of the order dated 4.4.1995 passed by the Deputy Registrar, Firms, Societies and Chits, Faizabad Division, Faizabad in so far as it holds Sri Nagendra Kumar Pathak entitled to prosecute the proceeding for renewal of certificate of registration under Section 3-A of the Act. Learned Counsel for the appellants urged that since the membership of Sri Nagendra Kumar Pathak to the society in question was disputed, the Deputy Registrar, Firms, Societies and Chits ought to have referred the dispute to the prescribed Authority for decision in accordance with Section 25 of the Act. There is no denying the fact that "any doubt or dispute in respect of the election or continuance in office of an office bearer" of a society is to be decided by the Prescribed Authority in a summary manner on a reference being made to it by the Registrar or by at least one-fourth of the members of the concerned society, but the Prescribed Authority has no jurisdiction to direct registration or renewal of certificate of registration of a society under the provisions of the Act. Such power is vested in the Registrar which terms includes Deputy Registrar and/or Assistant Registrar as well. In the instant case renewal of certificate of registration applied for by Nagendra Kumar Pathak on behalf of the concerned society was sought to be opposed on the ground that Nagendra Kumar Pathak was not even the member of the society and had no right to apply or prosecute the proceeding for renewal of the certificate of registration of the society. Sri Amar Nath Mishra who claims himself to be the President of the society wanted that the proceeding for renewal of certificate of registration be allowed to be prosecuted by him. The Deputy Registrar by his order dated 4.4.1995 held Nagendra Kumar Pathak entitled to prosecute the proceeding initiated for renewal of certificate of registration on the ground that original documents pertaining to the society were filed by him and not by Sri Amar Nath Mishra who claims himself to be the President of the society. Sri Nagendra Kumar Pathak, it may be worthwhile to note, had applied for renewal of certificate of registration claiming himself to be the Secretary of the Society. Section 3-A of the Act which provide for renewal of the certificate of registration of a society has nothing to do with the resolution of any dispute or doubt in respect of the election or continuance in office of an office bearer of the society. Accordingly, we are of the considered view that while holding Nagendra Kumar Pathak entitled to prosecute the proceeding for renewal of certificate of registration on the premises that it was he who had filed original documents pertaining to the society, the Deputy Registrar cannot be said to have arrogated to himself a jurisdiction conferred upon the prescribed authority under Section 25 of the Act and learned Single Judge, therefore, cannot be said to have committed any illegality in upholding the order dated 4.4.1995 of the Deputy Registrar.

3. In Kranti Kumar Chaturvedi and Ors. v. District Inspector of Schools, Kanpur and Ors., 1995 (3) ESC 166 (All), a Division Bench of this Court has clearly ruled that Section 25 of the Act would be attracted if "there is dispute between two rival parties each of whom is claiming to be validly elected body" and that the Section "is also attracted when a party challenges the legality or otherwise of the election of particular set of office bearers of the society on the grounds enumerated in Section 25 of the Act." The Division Bench has clearly ruled that Section 25 would be attracted to a dispute of the nature aforestated "only when there is no dispute in respect of registration of society or its renewal of certificate of registration." In Shambhu Kumar Tripathi v. Assistant Registrar, Firms Societies and Chits, AIR 1994 All. 209, one of us (S.R. Singh, J.) has held as under :-

"The submissions made by Sri Yogesh Agrawal have no merit also on the ground that the Asstt. Registrar while exercising the power of renewal of the certificate of registration conferred upon him by Section 3-A of the Act, could incidentally examine whether the list of members of the managing body submitted along with application for renewal of the certificate of registration as required by Sub-section (4) was genuine or not. Exercise of such incidental or ancillary power may, in a given case, be considered necessary for effectuating jurisdiction vested in the Asstt. Registrar under Section 3-A of the Act. It cannot be said that the question as to the genuineness of the list of members of the managing body submitted alongwith the application for renewal of the certificate of registration, has in the present case, actually gone into any dispute or controversy specially visualised by Section 25 of the Act.
It is evident from Section 3-A that renewal of the certificate of registration of a society is within the exclusive jurisdiction/domain of the Registrar which term includes Asstt. Registrar, Firms, Societies and Chits. The power to renew a certificate of registration being expressly and exclusively conferred upon the Registrar, the Registrar would be deemed to possess all incidental and ancillary powers as a may be considered necessary for an effective exercise of the power under Section 3-A of the Act."

4. In view of the above, we are of the considered view that so far as registration/renewal of certificate of registration of the society in concerned, it can be done only by the Registrar and the Prescribed Authority has nothing to do with it and, therefore, the order of the Deputy Registrar, Firms, Societies and Chits, in so far as it allowed the proceeding for renewal of the certificate of registration initiated at the behest of Nagendra Kumar Pathak to go on, warranted-no interference and the learned Single Judge committed no illegality in maintaining that order. Sri R.C. Srivastava, learned Counsel for the appellants too did not seriously dispute the continuance of the ongoing proceeding for renewal of the certificate of registration and his submission was confined only to this that the learned Single Judge was not justified in concluding that the dispute about Nagendra Kumar Pathak being a member or office bearer of the society, was not a dispute of the nature comprehended by Section 25 of the Act. Considering the submission we are of the considered view that the dispute, if any, in respect of Nagendra Kumar Pathak being a member or office bearer of the society, if referred by at least one-fourth of the members of the society to the Prescribed Authority, the latter shall hear and decide the same in summary manner independently of the observations made in the impugned order and list of the managing body submitted under Sub-section (4) of Section 3-A shall be modified/amended accordingly in term of the order passed by the Prescribed Authority without affecting the order of renewal of the certificate of registration of the society. In other words the renewal of the certificate of registration of the society would enure to the benefit of the office bearers in whose favour the order is ultimately passed by the Prescribed Authority. The special appeal is liable to be dismissed with this clarification.

5. In the result the Special Appeal fails and is dismissed with costs on parties subject to the observation/clarification aforestated.