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 1]

Allahabad High Court

Allahabad High School Society Thru'Its ... vs State Of U.P. And Others on 11 August, 2010

Author: Pankaj Mithal

Bench: Pankaj Mithal

                                  1

Court No. - 19

Case :- WRIT - C No. - 46551 of 2010

Petitioner :- Allahabad High School Society Thru' Its Sec.
C.V.Innes & Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Siddharth Khare,Ashok Khare
Respondent Counsel :- C.S.C.,Prabhakar Awasthi,Shailendra
Hon'ble Pankaj Mithal, J.

Petitioners, namely, Allahabad High School Society Allahabad through its Secretary and C.V.Innes, Secretary, Allahabad High School Society Allahabad have preferred this writ petition assailing the order of the Assistant Registrar, Firms, Societies and Chits, Allahabad dated 24.7.2010 which is said to have been passed in exercise of powers under Section 12-D(b) of the Societies Registration Act (hereinafter referred to as 'Act') disapproving the amendments made in the Rules of the Society made on 28.5.2007 and registered on 30.5.2007.

I have heard Sri Ashok Khare, Senior Advocate assisted by Sri Siddharth Khare and Sri Manish Goyal on behalf of the petitioners, learned Standing Counsel for respondents no.1 and 2 and Sri T.P.Singh, Senior Advocate assisted by Sri Shalendra for respondents no.3 and 4.

Preliminary objections have been raised with regard to the maintainability of the writ petition. First, the petitioners have no locus in the matter as there is no authorisation and that C.V.Innes is not the Secretary of the Society. Secondly, the other is appealable under Section 12-D(2) of the Societies Registration Act.

2

The notice dated 27.7.2010 for convening the General Body Meeting issued by respondent no.3 pursuant to the impugned order demonstrates that petitioner no.2 is at least a member of the governing body. The umamended Rules 1952 by Rule 7 provides for the election of the secretary at the annual general meeting. The impugned order itself indicates that petitioner no.2 C.V. Innes was elected as the honorary Secretary of the Society on 28.2.2003 in place of the earlier Secretary R.D.Dcamp. There is nothing to indicate that any other person has been elected or appointed as the Secretary in his place. He is thus prima facie holding the post of the Secretary of the Society as an elected member and not probably by virtue of his being the Principal, the post from which he is said to have retired some time in the year 2008.

Rule 37 of the unamended Rules of 1952 of the Society which are admitted to both the parties provides, "The Society may sue or be sued in the name of the Secretary." In view of the aforesaid Rule the Society is authorised to institute legal proceedings in the name and through the Secretary of the Society. Generally, when proceedings are initiated by the Secretary in the name of the Society the presumption is that he is duly authorised unless proved otherwise. Moreover, during the course of arguments an authorisation permitting C.V.Innes to challenge the impugned order has also been produced by Sri Khare which is taken on record as this Court is a court of record.

The dispute with regard to the election of office bearers or their continuation in the office as an office bearer of the Society is referable to the Prescribed Authority under Section 25 of the Societies Registration Act but I find no such reference being 3 pending with regard to the continuation of the petitioner no.2 as Secretary of the Society, meaning thereby that petitioner no.2 he is de-facto the Secretary of the Society.

The entire proceedings before the Assistant Registrar were effectively contested by him as Secretary of the Society and the decision having gone against his interest he is a person aggrieved with the impugned order.

In view of the above petitioners have prima facie established their locus to maintain the writ petition.

The order impugned is certainly not an order cancelling the registration of the Society. The powers vested in the Registrar by virtue of Section 12-D are with regard to the cancellation of Registration in certain circumstances and it is against the order cancelling the registration of the Society that an appeal under sub- clause (2) of Section 12-D of the Act is provided. Since the order of cancellation of Registration has yet not been passed and the impugned order only concerns with the disapproval of the amendments in the bye-laws which were registered on 30.5.2007, I am of the view that the appeal as provided under Section 12- D(2) of the Act is not the proper forum available to the petitioner.

Much emphasis has been placed upon the observations of the Apex Court contained in the order dated 16.4.2010 wherein it was observed that the Assistant Registrar would pass an order on merits and if the order is adverse, the petitioners shall be at liberty to approach the proper forum on the question of jurisdiction in accordance with law.

The Apex Court in the said order has nowhere said with any certainty that such an order passed by the Registrar would be 4 amenable to an appeal as provided under Section 12-D(2) of the Act.

In the above view of the matter I am prima facie satisfied about the maintainability of the writ petition.

Now apart from attacking the impugned order on merits and the jurisdiction of the Assistant Registrar vis-a-vis with regard to the registration of such amendments made in the Rules, inasmuch as Section 4-A of the Act only provides for intimation of every change made in the Rules of the Society to the Registrar and does not speak about its registration, whereas Section 12-A and 12-B of the Act provide for approval of the Registrar for the change of the name and object of the Society only, it has been contended that the impugned order has been passed in violation of the principles of natural justice and is also within the teeth of the order of the Apex Court dated 16.4.2010 which had specifically permitted the parties to address the Assistant Registrar further conscious of the fact that hearing had already concluded before the Assistant Registrar.

In paragraphs 47 to 54 of the writ petition categorical averments have been made that after the hearing took place before the Assistant Registrar on 15.6.2010 the copy of the order of the Supreme Court was furnished before him on 17.6.2010 whereupon the parties were allowed to submit additional statement/evidence up to 21.6.2010 but no date for further submission/hearing was fixed. In pursuance thereof the respondent no.3 had submitted a representation on 19.6.2010 without serving/supplying a copy of the same to the petitioners and the said representation with material appended thereto has been relied upon and made the basis of passing the impugned 5 order, thus depriving the petitioners proper opportunity in the matter.

The impugned order do reflects reference of the aforesaid representation of respondent no.3 and reliance upon the material which formed part of it. Thus, the averments made in the above paragraphs of the writ petition need reply by the Standing Counsel as well as respondents no.3 and 4.

Learned Standing Counsel as well as Sri Shalendra prays for and are allowed two weeks time for filing counter affidavit. One week thereafter is allowed to the petitioner for filing rejoinder affidavit.

List for admission/final disposal immediately upon expiry of the above period.

The Society runs several prestigious educational institutions in Allahabad. This dispute of Society is likely to tarnish the image of all these educational institutions. Therefore, in the interest of these institutions and the public at large of Allahabad, this court is anxious that the dispute of the Society aforesaid be resolved at the earliest and expects the parties to make truce and to work in tandem with each other so that prestige and sanctity of the educational institutions run by the society is maintained; past irregularities are cured; necessary steps be taken to amend the Rules, if necessary, and the governing body of the Society is properly constituted.

The amendments in the Rules on 28.5.2007 were made on and were registered on 30.5.2007, therefore, petitioners have made out a prima facie case for grant of interim order in so far as disapproval to the aforesaid amendments is concerned.

6

Accordingly, till the next date of listing, the operation of the impugned order dated 24.3.2010 passed by the Assistant Registrar, Firms, Societies and Chits, Allahabad shall remain stayed in so far as it disapproves the registration of the amendments made in the Rules of the Society. It is made clear that any action/decision taken pursuant to the impugned order shall be subject to decision of this petition.

It is further provided that as continuation of petitioner no.2 as Secretary of the Society has been seriously disputed, he is restrained from exercising any financial power as Secretary of the Society but this shall not affect the disbursement of the salary of the staff.

Dt:11.8.2010 BK/