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 16, Cited by 2]

Madras High Court

T.Anandan vs The State Election Commissioner on 3 March, 2015

Author: C.S.Karnan

Bench: C.S.Karnan

       

  

   

 
 
  IN THE HIGH COURT OF JUDICATURE AT MADRAS

CAV ON:23/12/2014

DATED:03/03/2015

CORAM

THE HONOURABLE MR.JUSTICE C.S.KARNAN

W.P.No.15189 of 2013
and
M.P.Nos.1 and 2 of 2013


1.T.Anandan
2.T.Balamanikandan
3.M.Muthiyazhagan
4.V.G.Chitti Babu
5.R.Vaithiyanathasamy
6.M.R.Deivasigamani
7.P.Kannan
8.K.Ponnazhagi
9.V.Sevarasu
10.B.Padmanaban
11.S.S.Shanthakumar
12.B.Selvarani
13.K.Arulkodi
14.K.Adhimoolam
15.R.Senthilrayar
16.R.Murhuramalingam
17.T.Thangamani
18.R.Akila
19.R.Vetrivelan
20.N.Manimegalai
21.A.Veeragel
22.R.Rasangam
23.B.Meenakshisundaram
24.V.Arivanandham		        		  		   ...	         Petitioners

Vs.


1.The State Election Commissioner 
Co-op Societies Election,
Kamadhenu Building, Teynampet,
Chennai - 18.01.1995


2.The District Election Officer/Joint
Registrar of Co-Op Societies,
N.P.K.R.R. Co-Op Sugar Mills Ltd., 
Thalaignayaru,
Nagapattinam District.

3.The Election Officer,
M.R.Krishnamoorthy Co-Op Sugar Mills Ltd.,
Sethiyathoppu, Chidambaram Taluk,
Cuddalore District.

4.The Electoral Officer,
M.R.Krishnamoorthy Co-op Sugar Mills Ltd.,
Sethiyathoppu, Chidambaram Taluk,
Cuddalore District.

5.Balasundaram
6.Jayabalan
7.Muruganandham
8.Elanchezhiyan
9.Elanselvi,
10.Vasanthakumari
11.Sujatha
12.Selva Kalanjiyam
13.Uma Rani
14.Manikandan
15.Jayasankar
16.Panneerselvam
17.Jayavel
18.Selvaraj
19.Vinayagamoorthy
20.Sivakumar
21.Thavaselvan	
								  ...  	       Respondents
PRAYER:  Writ Petition filed under Article 226 of the Constitution of India to issue a Writ of Mandamus, directing the 1st respondent to call for the entire records in so far relates to election nominations were filed for the electing Board of Directors for M.R.Krishnamoorthy Co-Opertative Sugar Mills Ltd., Sethiyathoppu, Chidambaram Taluk, Cuddalore District and scrutinize the nomination papers and permit the qualified candidates to contest the above said election.
		For Petitioner		: Mr.A.R.L.Sundaresan 
				            (Senior Counsel) 
					   and Mr.C.Prakasam
		
		For Respondents	: Mr.M.S.Palanisamy for R1 
					  Mr.A.L.Somaiyaji
					  Advocate General
					  assisted by Mr.R.Balaramesh
			                  (Additional Government Pleader for R2 to R4)
- - -

O R D E R

The short facts of the case are as follows:-

The petitioner herein viz., T.Anandan has filed the above writ petition on behalf of other writ petitioners and himself who are also commonly aggrieved by the actions of the respondents herein. The petitioner submits that the Government of Tamil Nadu declared to conduct Co-operative Society's election in this connection respondents 1 to 4 took steps to conduct Co-operative election for M.R.Krishnamoorthy, Co-Operative Sugar Mills Limited, Sethiyathoppu, Chidambaram Taluk, Cuddalore District. For that election the respondents prepared the voters list containing the new members names who were allegedly said to have included their names on 14.09.2012 to 17.09.2012, the said new members application i.e., Form - 16 were submitted before the Administrator of the said Sugar Mill by way of single bundles collected by one individual, who is politically high-hand and mighty, he paid the entire membership fee through single payment and that too without furnishing details with regard to whether the said members are agriculturists or whether they are having own lands and cultivating Sugarcane in the said land or not, but due to political pressure the said Administrator, from MRK Co-operative Sugar Mill received the said applications in total from the political high handed members.

2. The petitioners states that originally the 3rd respondent consists of only 26,785 members during the year of 2001. But after assumption to office by the Administrators he had indiscriminately and unilaterally added new members, in the said circumstances, they through their association approached this Court and filed Writ Petition in W.P.No.24918 of 2012, declaring that the Tamil Nadu ordinance No.14 of 2012 dated 03.08.2012 issued by the 1st respondent to amend Section 21 (2) (i) of the Tamil Nadu Co-operative Societies Act as ultra vires, in valid, arbitrary and unconstitutional. When the above writ petition came up before this Court on 29.01.2013 and this Court was pleased to pass orders dismissing the above writ petition along with other connected writ petitions. Against which we prefer SLP before the Hon'ble Supreme Court and the same was numbered as SLP (Civil) No.12376 of 2013, when the above SLP came up before the Hon'ble Supreme Court the SLP ordered notice to the respondents and the same is pending before the Hon'ble Supreme Court.

3. He submits that if they succeeded in the above said SLP the new members cannot cast their votes, since they were going to lose their membership, since they were inducted as one of the members in that sugar mill, then the entire elections become baseless. He submits that after the Amendment Act was brought into Tamil Nadu Co-operative Societies Act, the Amendment Act was challenged before this Court and this Court was pleased to dismiss the batch of writ petitions.

4. He submits that as per Amendment Act, the inclusion of the new members in the Co-operative societies after submitting Form-16 for inducting as new members the concerned society should convene the general body meeting and place the new members applications in Form-16 before the general body after passing a resolution, then only the new members become members of the concerned society, but in their sugar mill the political parties came and submitted thousands of application in bulk on 14.09.2012 to 17.09.2012 before the Administrator and paid a huge amount being the membership fee. When the general body meeting was held on 18.09.2012 for passing a resolution regarding the inclusion of the new members on the basis of the applications submitted by the political parties on 14.09.2012 to 17.09.2012, but in that general body meeting the members opposed the inclusion of new members, since all the applicant's applications are not filled with relevant particulars with especially they have not given particulars about their lands and whether they cultivate sugarcane in their land, to that effect they should obtain endorsement in the applications from the concerned Village Administrative Officer and from the sugarcane officers to prove that they are having own land and cultivating sugarcane, but all the applications are not containing the above said particulars hence the resolution for inclusion of the new members was not passed on that day.

5. He submits that when the respondents are getting ready with voters list containing the above said new members, even though the new applications were not approved by the general body meeting and no resolution has been passed for admitting the new members, as per new Amendment made in U/s.21(2) of the Tamil Nadu Co-Operative Societies Act, the new members can be admitted only after passing a resolution in the general body, but in their case when the general body meeting was convened for the resolution and inclusion of new members in the M.R.Krishnamoorthy Co-Operative Sugar Mill, has not been passed hence the said applications are deemed to be rejected and it cannot be accepted for inclusion by the new members, but due to political pressure the respondents without considering the said provisions Under section 21(2) of the Tamil Nadu Co-operative Societies Act included it in the voters list.

6. He submits that the respondents cannot include the new members in the voters list without passing a resolution in general body meeting as per U/s.21 (2) of the Tamil Nadu Co-operative Societies Act and they should delete such of those members names from the voters list then only they should conduct election for M.R.Krishnamoorthy Co-operative Sugar Mill. He submits that in this connection their association made written representation before the 1st respondent and made a request to delete the new members names (the new member numbers are 26,786 to 34,186) from the voters list and conduct the Co-operative election for M.R.Krishnamoorthy Co-operative Sugar Mill, Seithiyathope, Cuddalore District. But the respondents due to the political pressure were not inclined to delete the new members names from the voters list.

7. He submits that in the above said circumstances, they through their association approached this Court and filed Writ Petition in W.P.No.12918 of 2013 praying, to issue a Writ of Mandamus, directing the respondents to delete the new names (the new members numbers are 26,786 to 34,186) whose applications were not accepted in the general body meeting of the said sugar mill from the voters list of the M.R.Krishnamoorthy, Co-operative Sugar Mill, Seithiyathope, Cuddalore District which were prepared for conducting Co-operative election for the said sugar mill. When the above writ petition came up before this Court on 29.04.2013, this Court was pleased to pass orders wherein directing the 1st respondent to dispose their association's written representation dated 25.04.2013 within a period of two weeks from the date of receipt of orders. Their Association President received order copy from this Court and the same was produced before 1st respondent on 30.05.2013. In the meantime the election notification has been issued as per election schedule and the nomination filing date has been fixed by the Election Officer for 28.05.2013. On that day there were 62 members who had filed their nominations, but at the time of scrutiny except 17 members, already selected by the ruling party, the political high-handed and others were thrown out from the office, when the other members who filed their nominations refused to go out from the office, they insisted on the Election Officer to permit them to be present at the time of scrutiny, but the Election Officer after consulting with the political high-handed called for a huge Police force and they were arrested by the Police and detained them in a particular school from 03.30 p.m to 08.00 p.m., and they are not being allowed to come out from the said school, in the meantime they came to understand that the Election Officer without scrutinizing their nominations as per instruction given by the political high-handed the election officer affixed the names of the qualified candidates of the above said 17 members, who were active members of the ruling party and moreover they were unqualified to become members of the said Co-operative Sugar Mill.

8. He submits that the State Election Commission having powers under Rule 52(18-a) (b) (c) (d) of Tamil Nadu Co-Operative Societies Rules to stop the further proceedings of the election and the 1st respondent may call for the entire records in so far it relates to rejection of the 45 nominations and scrutiny of the entire 62 nominations and finalize the list of candidates, who qualified for contesting the election and conduct proper and fair election on some other date, in this regard the petitioners 1 to 4 and 15 were approached, the 1st respondent had filed a petition for intervening the said irregularities committed by the election officer on 30.05.2013, but no orders has been passed, on the other hand the respondents taking steps to declare that 17 members have been elected as unopposed candidates being elected for the Board of Directors for the said sugar mill. Hence, in the above said circumstances, this writ petition has been filed.

9. The 3rd respondent namely Administrative Officer/Election Officer, who is attached to M.R.Krishnamoorthy, Co-Operative Sugar Mills Limited, has filed a counter statement and refuted the above writ petition. He submits that on 09.05.2013, the election notification was issued by the 1st respondent herein, namely State Election Commissioner, Co-operative Society's election, to conduct the election of the members of the Board/Office bearers of the management of the 3rd respondent Sugar Mills and the same is published in Tamil Dailies i.e., Thinathanthi and Dinamalar on 10.05.2013. he further submits that he was appointed as Election Officer by the proceedings dated 09.05.2013 and he took charge to conduct the election of the said sugar mills. In pursuant to the said election notification the 4th respondent had published the valid voters in the notice board of the said sugar mills. The election scheduled is extracted hereunder:

S. No Programme Date 1 Publication of Election Notice by the District Election Officer 09.05.2013 2 Furnishing members list by the societies to the Electoral Officer 16.05.2013 3 Publication of voters list by Electoral Officer 21.05.2013 4 Publication of voters list by Electoral Officer in case the list of members are not furnished by the society and he himself prepare the voter list 21.05.2013 5 Filing Claims or objections to the voters list 23.05.2013 6 Decision of the electoral officer on claims made or objections raised 24.05.2013 7 Publication of final voters list by the Electoral Officer 25.05.2013 8 Filing of Nomination Date:28.05.13 Time:10 to 4 PM 9 Scrutiny of Nominations Date:28.05.13Time:4PMto5.30PM 10 Publication of list of valid Nominations Date:28.05.13 Time:6PM 11 Withdrawal of Nomination Date:29.05.13 Time:10 to 4 PM 12 Publication of final list of contesting candidates Date:29.05.13 Time5 PM 13 Polling if required Date:05.06.13 Time:8AM to 5 PM 14 Counting and Declaration of Results Date:06.06.13 Time:10AM 15 Issue of notice for Election of Office Bearers Date:06.06.2013 16 Election of President/Vice President Date:10.06.2013 Time:10AM

10. It is submitted that the petitioner had raised the contentions that the enrollment of the new members and enroll in the General Body Meeting held in the 3rd respondent sugar mills were high-handedness by the political party is false and denied. The similar contention raised by various petitioners in a batch. The writ petitions and one of the member of M.R.Krishnamurthy Co-Operative Sugar Mills Mr.T.Muthusamy had also filed a writ petition challenging the enrollment of new members in the above said sugar mills, which came up before this Hon'ble Division Bench, wherein a batch of Writ Petitions in W.P.No.25699/2012 were taken up together and the contentions were being rejected by the Hon'ble Division Bench of the Hon'ble High Court at Madras and upheld the amendment made in the Co-operative Societies Act 1983 and dismissed the above writ petitions by its order dated 29.01.2013. For better appreciation of the case in hand he hereby narrated the operative portion of the Hon'ble Division Bench as follows:

"(In para 186) of the admission of new members includes ineligible members and without proper notice, the same can always be corrected under Section 20(2) (ii) of the Act by the Registrar, who, on his own motion or on application, pass orders on the legality of the admission. So too in the case of writ petition filed as Public Interest Litigation in W.P.No.27758 of 2012, where the allegation is as to the absence of proper notice issued and in all cases, where the notice for the general body was given by the Special Officer, wherever any such violation of the provisions of the Act/Rules/Bylaws are alleged on the admission of members, it is open to the aggrieved parties to move for remedial action before the Registrar. Being an Officer in charge, all that the Special Officer can do in the given circumstances is to place the application before the General Body for consideration and for convening the general body meeting. In the circumstances, it is not necessary for this Court to call for the records regarding the admission of the new members".
"(In para 187) considering the fact that the Registrar has the revisional authority, either suo motu or on application where ever there are excesses or abuse of the procedure, the Registrar has to take action to set things right. It may be noted further that on the contention of the petitioners that all the societies have full membership capacity, learned Advocate General produced before this Court, the details of the existing membership and that none of the petitioner societies has full membership. Thus, admission of new members in a society which does not have full capacity, cannot be questioned. On going through the same, in the absence of any further material for the petitioners to dispute the same, we hold that so long as there exists room for admission of new members, it is always open to the Board/General Body in the absence of the Board, to admit new members. The difficulty on admission of new members arises only if and when the petitioner society has reached its full strength as per the bylaws, where the membership is based on the capital strength of the society and the share allocation pattern."

(In para 188) we have gone through the Bye-laws of the societies produced before this Court, which clearly reveal the pattern of allocation of shares and the minimum and the maximum number of shares a member can hold. Thus, whenever the admission has crossed the maximum number of shares a member can hold. Thus, whenever the admission has crossed the maximum number of members as fixed by the bye laws, the same would be against the bye laws of the society. Neither a Board nor a general body in the absence of the Board, can act against this. Thus, it is a matter for the Registrar to check and act thereon".

" (In para 189) In the circumstances, we reject the prayer of the petitioners. We hold that the amendment is constitutionally valid and intra vires the provisions of the Constitution under Part IX-B of the Constitution of India, non violation of Article 19(1) (c) to attract Article 19(4) and Article 14 of the "Constitution of India".
"(In para 190) We hold that the amendment does not, in any manner, undermine the bye laws of the society, nor does it interfere with the free will and democratic control of the society. Hence, the amendment does not go against the law laid down in the decisions reported in AIR 1971 SC 966 (Damyanti Naranga Vs. Union of India); (2005) 5 SCC 632 (Zoroastrian Co-operative Housing Society Ltd. Vs. District Registrar, Co-operative (Urban) and others); (1997) 3 SCC 37 (K.Shantharaj Vs. M.L.Nagaraj(; (2000) 6 SCC 127 (Joint Registrar of Co-operative Societies, Kerala Vs.T.A.Kuttappan) and 2006 (1) CTC 1 (K.Nithyanandam Vs. State of Tamil Nadu. The amendment brought to the rules are in consonance with the amendment to Section 21(2) of the Act. Even if there is any repugnancy at the time when the meeting was called for, the Section cannot, on that account, he held as bad" .

11. It is further submitted that in view of the Hon'ble Division Bench order, the petitioners have to approach the appropriate authority (Registrar) with regard to contention of enrollment of new members and hence the present writ petition herein is not maintainable. It is submitted that the facts have already been elaborately discussed and the judgment passed in the batch of writ petitions filed challenging the enrollment of the new members in the above said sugar mills and also the Hon'ble Division Bench had upheld the amendment made in the Tamil Nadu Co-operative Socities Act 1983. It is also submitted that the petitioner has also contended that they have preferred a S.L.P before the Hon'ble Supreme Court of India, challenging the orders passed by the Hon'ble Division Bench. But, the 3rd respondent is not aware of the pendency of the S.L.P before the Hon'ble Supreme Court of India and did not receive any notice from the Hon'ble Supreme Court of India. It is submitted that as on date, no order of stay has been granted or communicated to the respondent herein as against the order of the Hon'ble Division Bench and the validity of the new members have been upheld by the Hon'ble Division Bench in a batch of Writ Petitions. Hence, the contentions of the writ petitioners are not sustainable in the eyes of law.

12. He submits that the contentions of the petitioners have been submitted and settled by the Hon'ble Division Bench of the Hon'ble High Court in a batch of Writ Petitions in W.P.No.25699/12 etc. It is submitted that the impugned order passed in the nomination i.e., rejection of the nominations not initiated by any errors on the face of the records or anywhere discriminated or arbitrary or suffer from non application of mind on the part of the 3rd respondent. There is absolutely no colourable exercise of the power in rejecting the nomination of the petitioners herein. It is submitted that none of the grounds raised by the petitioners in the affidavit are maintainable and sustainable in law. It is submitted that the said notification 28.05.2013 is fixed for submission of nomination. On the date of nomination, there are 62 nominations that have been received and the same was also acknowledged by him. Thereafter, at the time of scrutiny of nominations which was scheduled from 04.00 PM to 05.30 PM on the date of scrutiny of nominations. Nominations were scrutinized in the presence of the candidates and hence there is no malafide intention on the part of the 3rd respondent and there is no violation in rejecting the nomination. It is humbly submitted that at the time of scrutiny of nominations, it is found that only 17 nominations are valid and other nominations i.e., 45 nominations have been rejected on various grounds that are:

(i) Signature of the candidates differs from nomination paper and Admission Book;
(ii) Proposers signatures differs from nomination paper and Admission Book;
(iii) Secondors Signatures differs from nomination paper and Admission Book;
(iv) The name of contesting constituency in column No.2 has not been specifically mentioned;
(v) Name of the mill has not been correctly mentioned in the nomination;
(vi) Nomination form columns are not fully filled up in some papers;
(vii) While filing the nomination form certain columns are not filled up properly;
(viii) Some candidates are not able to read the nomination papers;
(ix) While presenting nomination form a candidate can come with three more persons only (Maximum of 4 persons including candidate). But they came in a crowd i.e., more than 200 persons and refused the leave the election officer. This made the election officer not able to do the election procedures besides in a threatening manner.

13. He submits that in the meanwhile, the present writ petitioners have filed the above writ petition for issuance of a Writ of Mandamus to direct the 1st respondent to call for the entire records in so far relates to election nominations were filed for the electing Board of Directors for M.R.Krishnamurthy, Co-operative Sugar Mills Ltd., D.S.7, Sethiyathope, Chidambaram Taluk, Cuddalore District and to scrutinize the nomination papers and permit the qualified candidates to contest the above said election and also seeking for two interim relief ie., grant an order of interim injunction restraining the respondents from further proceedings of the election for the M.R.Krishnamurthy Co-operative Sugar Mills Limited, D.S.7 Sethiyathope, Chidambaram Taluk, Cuddalore District and to appoint a retired District Judge as Commissioner for conducting election for the Board of Directors for M.R.Krishnamurthy, Co-Operative Sugar Mills Limited, D.S.7 Sethiyathope, Chidambaram Taluk, Cuddalore District. It is submitted that alternative remedy to the writ petitioner lie under Section 90 of the Tamil Nadu Co-Operative Societies Act.

14. He submits that in a similar writ petition in W.P.No.10291 of 2013 filed before this Court, wherein this Court was pleased to dismiss the same on 12.04.2013 stating that the nomination papers of the appellant was rejected for the reason that the signature of the secondor was not genuine and granted liberty to the petitioner to work out his remedy in the manner known to law. Challenging the said order, the said petitioner has preferred in W.A.No.902/13 before the Hon'ble High Court of Madras, wherein the Hon'ble Division Bench was pleased to dismiss the Writ Appeal on 30.04.2013 confirming the order passed in W.P.No.10291/13 dated 12.04.2013.

15. He further submits that the Hon'ble Division Bench has further observed in its order dated 30.04.2013 in W.A.No.902/13 that the signature of Secondor is not genuine, the said issue has to be factually decided and this Court under Article 226 of the Constitution cannot go into the factual dispute which has to be established before the appropriate forum by raising a dispute and the learned single Judge was justified in dismissing the Writ Petition. He submits that the present writ petition is being filed as against the rejection of nomination. It is submitted that the only remedy of the person is whose nomination was rejected, they have to approach the Registrar of Co-operative Societies under section 90 of Tamil Nadu Co-Operative Societies Act 1983. In the present case, the petitioners without approaching the Registrar, had filed the Writ Petition before this Court under Act 226 of Constitution of India which is too premature. Hence, the present writ petition is liable to be dismissed on the ground that the petitioners have approached this Court without exhausting the effective alternative remedy provided under the Tamil Nadu Co-operative Societies Act 1983.

16. It is submitted that on 28.05.2013 valid nomination list has been affixed in the notice board of the said Sugar Mills and the date of withdrawal of nomination was fixed on 29.05.2013. On the date of withdrawal of nomination, none of the candidates had withdrawn the nomination papers. After the scrutiny of the nomination, it is found that only 17 nominations were found as valid and there is no necessity for conducting the election to the Sugar Mills. Hence, valid candidates have been declared as elected unopposed and the declaration is also served on the elected candidates.

17. It is submitted that the present writ petitioners are well aware that 17 unopposed candidates have been declared as the Directors of the 3rd respondent Sugar Mills. The present writ petition has been filed by the petitioners without including the said 17 elected Directors and hence on the ground of non-joinder of the parties, the present Writ Petition is liable to be dismissed.

18. The highly competent Senior Counsel Mr.A.R.L.Sundaresan, appearing for the petitioner submits that on political high-handedness, had submitted new member's application under Form-16 before the Administrator of the said Mill by way of single bundle applications. All the applications are not bonofide since many of the applicants do not have cultivable lands and some of the land owners are not cultivating sugar cane. Therefore, the members are not eligible to participate in the elections of the Co-Operative Sugar Mills. Further the Co-operative Sugar Mills elections were not being conducted on a periodical basis, hence Special Officers were appointed. Under the circumstances, a writ petitioner was filed before the Hon'ble Larger Bench in W.P.No.13354 of 2001, the same was allowed along with connected writ petitions. The Larger Bench holding that the Co-operative Societies are constituted to function through a Democratic Management by the general body, through its elected Board which alone is empowered to enroll new members.

19. The very competent counsel further submits that M.R.Krishnamoorthy, Co-operative Sugar Mills consisting of only 26,785 members during the year 2001. The same was increased upto 34,186 members during the period lasting 4 days i.e., 14.09.2012 to 17.09.2012. These additional members did not possess cultivable lands and they are not involved in Agricultural operations besides they had not cultivated the Sugar cane, as such the new members enrolled by a particular political high handed person with the 3rd respondent is not proper, therefore a comprehensive enquiry and scrutinization are of absolute paramount importance by the appointment of a retired District Judge to determine the bogus members. The 3rd respondent/Administrator, is functioning on the direction of a political high-handed person who is attached to the ruling party. With his consent and liberty, 17 nominations were approved and declared as elected members in the absence of no un-opposed candidate. The petitioners herein are genuine members of the society and they are prepared to contest the elections, but with malafide intention the 3rd respondent herein had colluded with the political high handed person and declared 17 nominations as valid, in order to satisfy the ruling party's political person, it is noted that about 200 members were arrested during the course of elections and placed them in a school until elections were over, this incident clearly proves that there is a number of suitable candidates available for contesting the election. Under these circumstances, the required members selected by the 3rd respondent through scrutinizing of nomination papers which is not a fair election through a democratic manner. The mode of election conducted by the 3rd respondent is violating the code of election conduct and is tantamount to anarchy. Hence, the highly competent Senior Counsel entreats the Court to dismiss the above writ petition.

20. The very competent counsel Mr.M.S.Palanisamy, appearing for the 1st respondent submits that the 1st respondent i.e., State Election Commissioner, Co-operative Society Election had issued a notification on 09.05.2013 to conduct the election of the members of the Board and office bearers of the management of the 3rd respondent's Sugar Mills. The said election notification has been published in the press media namely Thinathanthi and Dinamalar on 10.05.2013. As per the notification, the 3rd respondent has been appointed as Election Officer and conducted the Co-operative Society's election to the M.R.Krishnamoorthy, Co-operative Sugar Mills. Accordingly, the 3rd respondent had conducted the said election in a proper manner within the norms of the election process. Therefore, there is no irregularities or illegalities or any violation of the election process, hence the very competent counsel entreats the Court to dismiss the above writ petition and permits the elected candidates as Office bearers to the 3rd respondent Co-operative Sugar Mills Limited.

21. The highly competent Advocate General Mr.A.L.Somaiyaji, appearing for the respondents 2,3 and 4 submits that the 1st respondent had issued notification in the local regional language newspaper to conduct election to the 3rd respondent Co-operative Sugar Mills, accordingly a notification was issued on 09.05.2013, subsequently the society Election Officer had furnished a members list and the same was published on 21.05.2013. Therefore, a final voters list was published on 25.05.2013 after affordable opportunities given to the voters for objection if any. Thereafter the 3rd respondent received a nomination from 62 candidates, out of them 19 candidates were eligible. In the 3rd respondent Co-operative Sugar Mills Limited requires 17 Board Members, as such no extra candidates, hence the result was declared, therefore, there is no lapse or short coming or any other in the election process, which has been conducted by the 3rd respondent. The petitioner's allegation is that a political high handed one involved in the election process is only hypothetical, further the petitioner had raised the same issue i.e., ineligible members were included in the Co-Operative Sugar Mills Limited, in a batch of writ petitioners in W.P.No.25699 of 2012. The same was dismissed by this Court's Divisional Bench. Thereafter, the election was conducted after publishing valid voters list. The very competent Advocate General further submits that 45 nominations has been rejected owning to the nomination papers not being in order, therefore, it was rejected after assigning valid reasons consisting of nine grounds depending upon the nomination papers respectively. Further, the above writ petition is not maintainable since an appealible remedy is available before the Registrar of Co-operative Societies as per the provision under section 90 of Co-operative Society's Act. Hence, the learned Advocate General entreats the Court to dismiss the above writ petition. Further, the prayer of the above writ petition is against the duly elected candidates. Therefore, without hearing the elected candidates, the writ petition is not maintainable.

22. From the above discussion, this Court is of the view that:

(i) The respondents have prepared a list of new members from 14.09.2012 to 17.09.2012. The petitioners serious allegations stating that one political high-hand one had influenced the Administrator of the M.R.Krishnamoorthy, Co-operative Sugar Mills for preparing a voting lists against has own wish and desires. Therefore, a comprehensive enquiry is necessary, to determine the permissibility and to become legal voters on the basis of voters requirements i.e., land particulars and sugar cane Field Inspector's report etc., after a comprehensive scrutiny of the applicants voters list, no one will be prejudiced and the election conducted will be on democratic basis with fairness to all concerned;
(ii) The 3rd respondent has filed a counter statement and stated that 62 nominations were received out of them only 17 nominations are valid, the rest of the 45 nominations have been rejected on the ground of nine reasons. In order to prove to this Court for verification, as such the contention of the 3rd respondent is of his own opinion. Since, no documentary fact is placed before this Court, therefore, the publication of the final list of contesting candidates declared on 29.05.2013 is not valid;
(iii) The 3rd respondent had rejected 45 nominations on various nine grounds which were scrutinized on 28.05.2013 and found frivolous, which was mentioned in the counter statement and not in accordance with the procedure layed down for elections;
(iv) This Court had given direction in the writ petition No.12918 of 2013 to the 1st respondent to dispose the representation of the petitioner's Association on 28.05.2013, wherein the association has levelled so many allegations regarding inclusion of in illegible new members within a period of two weeks. This Court's judicial order had not been complied with by the 1st respondent and conducted election proceedings which runs against this Court direction. As such the election proceedings have been finalized on 29.05.2013 is not suitable for operation as elected office bearers;
(v) The petitioners serious allegations against the political high handed person who is belonging to the ruling party and on his direction and on his liberty the 3rd respondent had conducted the said elections. In order to avoid such irregularities in the said election, a retired District Judge may be appointed as requested by the petitioner, since no one will be prejudiced for the conducting of fair elections;
(vi) The mode of election has been conducted by the 3rd respondent which is causing against the many thousands of eligible voters which is against the principle of natural justice and also violating the fundamental and personnel rights as per article 14 and 21 of the Constitution which is another logical contention of this Court;
(vii) Totally, 62 candidates submitted their candidacy for election out of which 17 were selected after scrutinization, this mode of election process is nothing but the same election as in the mode of procedure adopted in employment vacancies being made available. This being a generalized and accepted view.

23. Considering the facts and circumstances of the case and arguments advanced by the learned counsel on all sides and on perusing the typed set of papers, this Court's views in (i) to (vii), listed above, the above writ petition is allowed. Consequently, the 1st respondent's entire records in so far relates to election nominations were filed for the electing Board of Directors for M.R.Krishnamoorthy, Co-Operative Sugar Mills, Sethiyathoppu, Chidambaram Taluk, Cuddalore District, Scrutinize the nomination papers and permit the qualified candidate to contest the above said, election after appointing a retired judge as Commissioner for conducting elections for the Board of Directors for the Co-Operative Sugar Mills Limited.

24. In the result, the writ petition is allowed. There is no order as to costs. Consequently, connected miscellaneous petitions are closed. Accordingly ordered.


03/ 03 / 2015
Index	   : Yes/No.
Internet : Yes/No.

ub
Note:  Issue order copy on 13.03.2015





C.S.KARNAN, J.
ub


To
1.The State Election Commissioner 
Co-op Societies Election,
Kamadhenu Building, Teynampet,
Chennai - 18.01.1995


2.The District Election Officer/Joint
Registrar of Co-Op Societies,
N.P.K.R.R. Co-Op Sugar Mills Ltd., 
Thalaignayaru,
Nagapattinam District.

3.The Election Officer,
M.R.Krishnamoorthy Co-Op Sugar Mills Ltd.,
Sethiyathoppu, Chidambaram Taluk,
Cuddalore District.

4.The Electoral Officer,
M.R.Krishnamoorthy Co-op Sugar Mills Ltd.,
Sethiyathoppu, Chidambaram Taluk,
Cuddalore District.

Pre Delivery Order made in
W.P.No.15189 of 2013
								and
M.P.Nos.1 and 2 of 2013









03/03/2015