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 23, Cited by 0]

Andhra HC (Pre-Telangana)

The Journalist Cooperative Housing ... vs The District Cooperative Officer, ... on 4 August, 2014

       

  

  

 
 
 THE HONBLE SRI JUSTICE A.V.SESHA SAI       

W.P.No.9135 of 2007  

04-8-2014 

The Journalist Cooperative Housing Society Ltd., Plot No.127/A, Journalists  A
Colony, Jubilee Hills, Hyderabad, rep. by its Secretary M.Venugopala
Rao....Petitioner

The District Cooperative Officer, Hyderabad (Urban) District, A.P.H.B.
Building, Near Ajanta Gate, Nampally, Hyderabad & 2 others. ...Respondents

Counsel for the Petitioner: Sri P.GIRISH KUMAR 

Counsel for the Respondent No.1: G.P. FOR COOP.    
Counsel for the Respondent No.3 : Sri V.RAGHU  

<Gist:

>Head Note: 

?Cases referred:

1.AIR 1930 Privy Council 270
2.AIR 1991 SC 2219  
3.LAWS (SC) 2012-3-26/TLPRE-2012-0-147    

THE HONBLE SRI JUSTICE A.V.SESHA SAI       

W.P.No.9135 of 2007  

ORDER:

This Writ Petition, filed under Article 226 of the Constitution of India, is directed against the judgment dated 30.11.2006 rendered by the Andhra Pradesh Cooperative Tribunal, Hyderabad in C.T.A.No.28 of 2001 and the Award in A.R.C.No.5/97 dated 30.12.2000 passed by the Joint Registrar/District Cooperative Officer, Hyderabad Urban District-1st respondent.

2. Filtering the unnecessary details, the pleadings as per the writ affidavit which are essential and pertinent for adjudication of the issue involved in the present Writ Petition, are as follows:

2.1 Petitioner is a registered society of working journalists established under the provisions of the A.P. Cooperative Societies Act, 1964 (for short the Act) with an object of securing the land for the purpose of providing house plots to its members and for advancement of loans for construction of dwelling houses. Pursuant to the allotment made by the Government, the petitioner society invited applications in the year 1982 from the eligible members for allotment of plots.
2.2 One late Chalapathi Rao, a famous journalist and the then member of the society applied for allotment of a plot in 1982 by paying a sum of Rs.10,000/-, but he, who was a bachelor, died on 25.3.1983 without leaving any legal heirs. Society took up provisional allotments in 1984 and final allotment in 1987. No nomination was made by the said Chalapathi Rao and no claim for refund of Rs.10,000/- was made by any person for a period of six years thereafter i.e. till June, 1989.
2.3 Based on a request made by prominent personalities in the field of journalism, petitioner society felt it appropriate to construct a memorial in the name of late Chalapathi Rao and earmarked plot No.110/A for the said purpose and the very venture also is made after him.
2.4 Respondent No.2 herein, in the month of March, 1989 for the first time, issued a telegram, claiming herself as a successor of late Sri Chalapathi Rao and requested the petitioner society not to entertain any third party claim and the same was followed by another telegram in June, 1989, asking for refund of Rs.10,000/- paid by Sri Chalapathi Rao while referring to succession certificate and the society did not accede to the said request on the ground that the claim being barred by time since the same was made after six years of the death of Sri Chalapathi Rao. Later, the 2nd respondent changed her stand and made a request for allotment of plot in her name while offering to pay the balance, but the society refused to oblige the same. 2.5 In the year 1997, the 2nd respondent filed A.R.C.No.5 of 1997 before the 1st respondent under Section 61 of the Act, seeking a direction to the society to register plot No.110/A in her name and to deliver possession by receiving balance value of the plot. Respondent No.1 passed an award in A.R.C.No.5 of 1997 dated 16.3.1998 in favour of 2nd respondent. Petitioner filed C.T.A.No.92 of 1998 before the A.P. Cooperative Tribunal and the same was allowed on 31.7.1999, remanding the matter to the 1st respondent for fresh disposal. After remand, 1st respondent passed an Award dated 30.12.2000 in favour of 2nd respondent and the society preferred C.T.A. against the said award and the Tribunal dismissed the same by way of judgment dated 30.11.2006.

3. Challenging the said judgment rendered by the Tribunal, confirming the Award of 1st respondent, the present Writ Petition has been filed. This Court, while issuing rule nisi on 27.4.2007, granted interim suspension of the impugned order and the same was made absolute on 12.11.2009. In view of the death of the 2nd respondent, 3rd respondent who is the son of 2nd respondent, came on record. A counter affidavit is filed by 3rd respondent, denying the averments and allegations in the affidavit filed in support of the Writ Petition and in the direction of justifying the impugned orders.

4. Heard Sri P.Girish Kumar, learned counsel for the petitioner, learned Government Pleader for respondent No.1 and Sri K.V.Bhanu Prasad, learned counsel for respondent No.3 apart from perusing the material available on record.

5. Contentions of Sri P.Girish Kumar, learned counsel for petitioner:

(1) The judgment rendered by the Cooperative Tribunal confirming the award passed by the 1st respondent is erroneous and contrary to law and opposed to the very spirit and object of the provisions of the A.P. Cooperative Societies Act, 1964 and the Rules made thereunder.
(2) The claim of the 2nd respondent is hopelessly barred by limitation since the 2nd respondent did not raise the claim within three years as per Article 113 of the Limitation Act and in view of Rule 49 of the A.P. Cooperative Societies Rules, 1964 (for short the Rules).

(3) The succession certificate produced by the 2nd respondent would not give any right to the 2nd respondent to claim allotment of plot. (4) Since the society followed the procedure as stipulated under Rule 17 of the Rules, the 2nd respondent is not entitled for any relief. (5) Since the 2nd respondent initially asked for refund of Rs.10,000/-, no relief can be granted.

(6) Late Chalapathi Rao did not nominate anybody, as such no body is entitled to claim the allotment.

6. Contentions of Sri K.V.Bhanu Prasad, learned counsel for 3rd Respondent (1) The claim made by 2nd respondent was within time before 1st respondent and the objection contra raised by the petitioner society is untenable and unsustainable.

(2) The impugned action on the part of the petitioner society is in contravention of the mandatory provisions of Section 28 of A.P. Cooperative Societies Act and the Rules 17 and 49 of the Rules framed thereunder. (3) The finding of fact recorded by the primary authority and the appellate authority cannot be disturbed, nor it can be interfered with since the primary authority and the appellate authority assigned cogent and convincing reasons for arriving at the conclusion in favour of unofficial respondents. (4) The succession certificate produced by the 2nd respondent would demonstrate the interest of the 2nd respondent in the claim.

In support of his contentions and submissions, the learned counsel for 3rd respondent places reliance on the judgments in MT.BOLO v. MT.KOKLAN AND OTHERS , STATE OF PUNJAB AND OTHERS v.

GURDEV SINGH, ASHOK KUMAR and HEINZ INDIA PVT LTD v.

STATE OF U.P. .

7. In the light of the above pleadings, submissions and contentions, now the point which arises for consideration of this Court is - whether the judgment rendered by the Tribunal in C.T.A.No.28 of 2001 dated 30.11.2006, confirming the Award dated 30.12.2000 passed by 1st respondent in A.R.C.No.5 of 1997 is in conformity with the provisions of the A.P. Cooperative Societies Act, 1964 and the Rules framed thereunder and whether the same warrants any interference of this Court by way of judicial review under Article 226 of the Constitution of India?

8. The material made available before this Court manifestly show that the Joint Registrar/District Cooperative Officer-1st respondent herein passed Award under Section 62(4) of the A.P. Cooperative Societies Act on 30.12.2000. While noticing the failure on the part of the society in filing the counter and after thoroughly referring to the written arguments filed by the society on 7.2.2000, the 1st respondent passed the impugned order. It is significant to note at this juncture that the petitioner society at any point of time did not dispute the relationship of 2nd respondent with late Chalapathi Rao as sister. The 1st respondent herein in the impugned order dealt with the aspect of limitation raised by the petitioner society and also the impact and effect of provisions of Section 28 of the Act and Rule 17 of the Rules and also the succession certificate produced by the 2nd respondent. The Tribunal also meticulously and thoroughly and in detail considered the entire material available on record and passed the impugned order by assigning cogent and convincing reasons. The Tribunal, after taking into consideration the pleadings available on record, framed the following two points for consideration.

(1) Whether the dispute raised by Smt.Leela Rao (2nd respondent herein) is barred by limitation?

(2) Whether there are any illegalities or infirmities in the impugned award and if so, the impugned award is liable to be set aside?

9. A reading of the judgment rendered by the Tribunal manifestly discloses that the Tribunal recorded categoric findings on the conduct of the society and found fault with the attitude exhibited by the society at paragraphs 12 to 16 of the impugned judgment. It is also to be noted that the Tribunal recorded a well reasoned finding on the aspect of limitation raised by the society in an elaborate manner at paragraphs 31 to 37 and eventually disapproved the contention and also deprecated the action of the society in failing to adhere to the provisions of Section 28 of the Act and Rule 17 of the Rules. At this juncture, it may be appropriate to refer to Section 28 and Rule 17 of the Rules. Section 28 of the A.P. Cooperative Societies Act, 1964 reads as under:

Section 28 - Transfer of interest on death of a member (1) On the death of a member, the society shall transfer his share or interest to the person or persons nominated in accordance with the rules, or if no person has been so nominated to such person as may appear to the committee to be the heir or legal representative, as the case may be, becoming a member of the society, subject to such conditions as may be prescribed:
Provided that nothing in this sub-section shall prevent a minor or a person of unsound mind from acquiring by inheritance or otherwise the share of interest of a deceased member in a society. (2) Notwithstanding anything in sub-section (1), any such nominee, heir, or legal representative, as the case may be, may require the society to pay to him the value of the share or interest of the deceased member as ascertained in the manner prescribed.
(3) A society shall pay all other moneys due to the deceased member from the society to such nominee, heir or legal representative, as the case may be, subject to such conditions as may be prescribed. (4) All transfers and payments made by a society in accordance with the provisions of this section shall be valid and effectual against any demand made upon the society by any other person.

Rule 17 of A.P. Cooperative Societies Rules, 1964 reads as under:

17. Procedure to be adopted when no nomination is made:
(1) If no nomination has been made by a member, the society shall, on the death of a member by a notice exhibited at the office of the society invite claims or objections for transfer of the share or interest of the deceased member to an heir to legal representative within the time specified in the notice.
(2) After considering the objections or claims if any, received in this behalf and after making such inquiries the committee considers necessary, it shall decide as to the person who in its opinion is the heir or legal representative of the deceased member, and to proceed to transfer the share or interest of the deceased member to such person, only.
(3) In case of payment of the value of the share or interest or other moneys due to die deceased member, the committee shall obtain sureties for the amounts involved in such payments from two members of the society.

10. From a reading of the provisions of Section 28, it would be very much evident that there is an obligation on the part of the society to transfer the share of a member and interest in favour of a nominee and in the absence of such nominee, to such person as may appear to the committee to be the heir or legal representative of the deceased member. Rule 17 of the Rules mandates the society to exhibit at the office of the society a notice inviting claims or objections for transfer of the share or interest of the deceased member to a heir or legal representative within the time specified in the notice. This provision also obligates the society to consider the objections and claims, if any, and to cause enquiry and to take a decision with regard to heir or legal representative of the deceased member and to transfer the share or interest of the deceased member in favour of such person.

11. In the instant case, the petitioner society did not produce any evidence to show that the procedure as contemplated above was followed. In the absence of any material, this Court has absolutely no hesitation to come to a conclusion that the petitioner society did not adhere to the provisions of Section 28 of the Act read with Rule 17 of the Rules. Having failed to follow the statutory mandate as referred to above, in the considered opinion of this Court, it would never be open to the petitioner society to deny the benefit to the unofficial respondents herein.

12. Coming to the aspect of limitation, the learned counsel for petitioner contends that the claim of the second respondent is barred by limitation. On the other hand, it is the contention of the learned counsel for the 3rd respondent that it is within time and to bolster the same the learned counsel has placed reliance on the judgments MT.BOLO v. MT.KOKLAN, STATE OF PUNJAB AND OTHERS v. GURDEV SINGH, ASHOK KUMAR and HEINZ INDIA PVT LTD v. STATE OF U.P.

13. In MT.BOLO v. MT.KOKLAN (1 supra), the Privy Council held as under:

There can be no right to sue until there is an accrual of the right asserted in the suit and its infringement or at least clear and unequivocal threat to infringe that right by the defendant against whom the suit is instituted.

14. In STATE OF PUNJAB v. GURDEV SINGH (2 supra), the Honble Supreme Court at paragraph 4 held as under:

4. First of all, to says that the suit is not governed by the law of Limitation runs afoul of our Limitation Act. The statute of Limitation was intended to provide a time limit for all suits conceivable. Section 3 of the Limitation Act provides that a suit, appeal or application instituted after the prescribed "period of limitation" must subject to the provisions of Section 4 to 24 be dismissed although limitation has not been set. up as a defence. Section 2(j) defines the expression' 'period of limitation'' to mean the period of limitation prescribed in the Schedule for suit, appeal or application. Section 2(j) also defines,' 'prescribed period'' to mean the period of limitation computed in accordance with the provisions of the Act. The Court's function on the presentation of plaint is simply to examine whether, on the assumed facts, the plaintiff is within time. The Court has to find out when the "right to sue" accrued to the plaintiff. If a suit is not covered by any of the specific articles prescribing & period of limitation, it must fall within the residuary article. The purpose of the residuary article is to provide for cases which could not be covered by any other provision in the Limitation Act. The residuary article is applicable to every variety of suits not otherwise provided for. Article 113 (corresponding to Article 120 of the Act 1908) is a residuary article for cases not covered by any other provisions in the Act. It prescribes a period of three years when the right to sue accrues. Under Article 120 it was six years which has been reduced to three years under Article 113.

According to the third column in Article 113, time commences to run when the right to sue accrues. The words "right to sue" ordinarily mean the right to seek relief by means of legal proceedings. Generally, the right to sue accrues only when the cause of action arises, that is, the right to prosecute to obtain relief by legal means. The suit must be instituted when the right asserted in the suit is infringed or when there is a clear and unequivocal threat to infringe that right by the defendant against whom the suit is instituted (See: (i) Mt. Bole v. Mt. Koklam and Ors. and (ii) Gannon Dunkerley and Co. v. The Union of India :

1970CriLJ741 .

15. According to Rule 49(2) of the Andhra Pradesh Cooperative Societies Rules, 1964, the period of limitation for referring a dispute, touching the constitution, management or business of a society to the Registrar under sub-section (1) of Section 61 of the Andhra Pradesh Cooperative Societies Act, 1964 shall be regulated by the provisions of the Limitation Act, 1963 as if the dispute is a suit and the Registrar, a Civil Court. As per proviso to Rule 49 (2) of the Rules, the period of limitation for the disputes, falling under Section 61 (1) (a) of the Act is six years. The dispute in the instant case does not fall under the proviso to Rule 49 (2) read with Section 61 (1) (a) of the Act, as such, the period of limitation for raising and entertaining the dispute is required to be examined in the light of the provisions of Article 113 of the Limitation Act. The period of limitation for institution of any suit for which no period of limitation is prescribed elsewhere in the schedule is three years from the date on which the right to sue accrues.

16. In the light of the above provisions of law, now it is required to be examined whether the claim made or dispute raised in the instant case is within the time or not. In the present case, the second respondent got issued Ex.A.11 legal notice dated 16.12.1996 to the society, intimating that she would institute a suit in the event of failure to transfer the plot in her name after receiving the balance amount towards the cost of the plot. Responding to the said legal notice, the society issued Ex.A.12 reply dated 14.02.1997, stating that the society received Ex.A.11 legal notice and the committee studied the issue and decided to seek the views of the previous office bearers of the society at the time of allotment of plot to Sri Chalapathi Rao in view of the legal implications involved and that the opinion of the elders among the journalists fraternity was also being solicited and that they were not in a position to take any haste decision in the matter. In view of the same, it can be safely concluded that till the date of issuance of Ex.A.12 reply dated 14.02.1997 the petitioner society did not deny the claim of the second respondent. Even as per the society, the General Body of the society passed a resolution on 28.09.1997, cancelling the provisional allotment in the name of Sri Chalapathi Rao while directing the Managing Committee to construct a memorial in the name of Sri Chalapathi Rao. Material available on record vividly shows that the second respondent herein raised the dispute in the year 1997 by way of ARC.No.5/1997, and the Society came forward with a petition on 24.11.1997 saying that the claim was barred by limitation. Therefore, in the considered opinion of this Court, the cause of action arose for the second respondent herein to raise the dispute only in the year 1997. In view of the said denial, the right to sue accrued to the respondent against the society only in the year 1997 ie., the year in which the society declined to accede to the request of the second respondent. Therefore, by any stretch of imagination, it cannot be contended that the claim is barred by limitation and the contention raised contra by the petitioner society is liable to be rejected as being devoid of any merit. Having failed to follow and adhere to the provisions of Section 28 of the Act and Rule 17 of the Rules, it is not at all open for the petitioner society to deny the claim.

17. The learned counsel for the petitioner contends that the impugned orders are arbitrary and liable to be set aside. Resisting the said contention and while contending that the concurrent finding of fact recorded by the preliminary and appellate fact finding authorities cannot be interfered in the absence of any perversity, the learned counsel for the third respondent relied on the decision of the Honble apex Court in HEINZ INDIA PVT LTD v. STATE OF U.P. (3 supra) (in Civil Appeal No.1476/2006 dated 23.03.2012), at paragraphs 19 to 22 held as under:

19. The Market Committee and the Director have recorded concurrent findings of fact to the effect that the Petitioners had failed to establish that no sale of the stocks of ghee had taken place within the Mandi limits at Aligarh. The statutory presumption that any transfer of stocks from within the Mandi area, was pursuant to a sale was thus held to have remained unrebutted. A challenge to the above finding would necessarily raise the question as to the scope of judicial review of such findings. We need to sail smooth over that aspect before examining the validity of the orders within the permissible parameters of judicial review.

The power of judicial review is neither unqualified nor unlimited. It has its own limitations. The scope and extent of the power that is so very often invoked has been the subject-matter of several judicial pronouncements within and outside the country. When one talks of 'judicial review' one is instantly reminded of the classic and oft quoted passage from Council of Civil Service Unions (CCSU) v. Minister for the Civil Service (1984) 3 All ER 935, where Lord Diplock summed up the permissible grounds of judicial review thus:

Judicial Review has I think developed to a stage today when, without reiterating any analysis of the steps by which the development has come about, one can conveniently classify under three heads the grounds on which administrative action is subject to control by judicial review. The first ground I would call 'illegality', the second 'irrationality' and the third 'procedural impropriety'.
By 'illegality' as a ground for judicial review I mean that the decision- maker must understand correctly the law that regulates his decision- making power and must give effect to it. Whether he has or not is par excellence a justiciable question to be decided, in the event of dispute, by those persons, the judges, by whom the judicial power of the State is exercisable.
By 'irrationality' I mean what can by now be succinctly referred to as 'Wednesbury unreasonableness'. It applies to a decision which is so outrageous in its defiance of logic or of accepted moral standards that no sensible person who had applied his mind to the question to be decided could have arrived at it. Whether a decision falls within this category is a question that judges by their training and experience should be well equipped to answer or else there would be something badly wrong with our judicial system....
I have described the third head as 'procedural impropriety' rather than failure to observe basic rules of natural justice or failure to act with procedural fairness towards the person who will be affected by the decision. This is because susceptibility to judicial review under this head covers also failure by an administrative tribunal to observe procedural rules that are expressly laid down in the legislative instrument by which its jurisdiction is conferred, even where such failure does not involve any denial of natural justice.
20. The above principles have been accepted even by this Court in a long line of decisions handed down from time to time. We may, however, refer only to some of those decisions where the development of law on the subject has been extensively examined and the principles applicable clearly enunciated. In Tata Cellular v. Union of India: (1994) 6 SCC 651, this Court identified the grounds of judicial review of administrative action in the following words:
The duty of the court is to confine itself to the question of legality. Its concern should be:
1. Whether a decision-making authority exceeded its powers?
2. Committed an error of law,
3. committed a breach of the rules of natural justice,
4. reached a decision which no reasonable tribunal would have reached or,
5. abused its powers.

Therefore, it is not for the court to determine whether a particular policy or particular decision taken in the fulfilment of that policy is fair. It is only concerned with the manner in which those decisions have been taken. The extent of the duty to act fairly will vary from case to case. Shortly put, the grounds upon which an administrative action is subject to control by judicial review can be classified as under:

(i) Illegality: This means the decision-maker must understand correctly the law that regulates his decision-making power and must give effect to it.
(ii) Irrationality, namely, Wednesbury unreasonableness.
(iii) Procedural impropriety.

Reference may also be made to the decision of this Court in State of Punjab v. Gurdial Singh: (1980) 2 SCC 471 where Krishna Iyer, J. noticed the limitations of judicial review and declared that the power vested in the Superior Courts ought to be exercised with great circumspection and that interference may be permissible only where the exercise of the power seems to have been vitiated or is otherwise void on well established grounds. The Court observed:

The court is handcuffed in this jurisdiction and cannot raise its hand against what it thinks is a foolish choice. Wisdom in administrative action is the property of the executive and judicial circumspection keeps the court lock-jawed save where the power has been polluted by oblique ends or is otherwise void on well-established grounds. The constitutional balance cannot be upset.
There is almost complete unanimity on the principle that judicial review is not so much concerned with the decision itself as much with the decision-making process. (See Chief Constable of North Wales Police v. Evans (1982) 3 All ER 141). As a matter of fact, the juristic basis for such limitation on the exercise of the power of judicial review is that unless the restrictions on the power of the Court are observed, the Courts may themselves under the guise of preventing abuse of power, be guilty of usurping that power. Justice Frankfurter's note of caution in Trop v. Dulles 356 U.S. 86 (1958) is in this regard apposite when he said:
All power is, in Madison's phrase, 'of an encroaching nature'. Judicial power is not immune against this human weakness. It also must be on guard against encroaching beyond its proper bounds, and not the less so since the only restraint upon it is self-restraint.
21. That the Court dealing with the exercise of power of judicial review does not substitute its judgment for that of the legislature or executive or their agents as to matters within the province of either, and that the Court does not supplant 'the feel of the expert' by its own review, is also fairly well-settled by the decisions of this Court. In all such cases judicial examination is confined to finding out whether the findings of fact have a reasonable basis on evidence and whether such findings are consistent with the laws of the land. (See Union of India v. S.B. Vohra, : (2004) 2 SCC 150, Shri Sitaram Sugar Co. Ltd. v. Union of India : (1990) 3 SCC 223, and Thansingh Nathmal and Ors. v. Supdt. of Taxes and Ors. Dhubri : AIR 1964 SC 1419.
22. In Dharangadhra Chemical Works Ltd. v. State of Saurashtra and Ors.: AIR 1957 SC 264, this Court held that decision of a Tribunal on a question of fact which it has jurisdiction to determine is not liable to be questioned in proceedings under Article 226 of the Constitution unless it is shown to be totally unsupported by any evidence. To the same effect is the view taken by this Court in Thansingh Nathmal's case (supra) where this Court held that the High Court does not generally determine questions which require an elaborate examination of evidence to establish the right to enforce which the writ is claimed. We may while parting with the discussion on the legal dimensions of judicial review refer to the following passage from Reid v. Secretary of State for Scotland (1999) 1 All ER 481, which succinctly sums up the legal proposition that judicial review does not allow the Court of review to examine the evidence with a view to forming its own opinion about the substantial merits of the case.

Judicial review involves a challenge to the legal validity of the decision. It does not allow the court of review to examine the evidence with a view to forming its own view about the substantial merits of the case. It may be that the tribunal whose decision is being challenged has done something which it had no lawful authority to do. It may have abused or misused the authority which it had. It may have departed from the procedures which either by statute or at common law as a matter of fairness it ought to have observed. As regards the decisions itself it may be found to be perverse or irrational or grossly disproportionate to what was required. Or the decision may be found to be erroneous in respect of a legal deficiency, as for example, through the absence of evidence, or of sufficient evidence, to support it, or through account being taken of irrelevant matter, or through a failure for any reason to take account of a relevant matter, or through some misconstruction of the terms of the statutory provision which the decision maker is required to apply. But while the evidence may have to be explored in order to see if the decision is vitiated by such legal deficiencies it is perfectly clear that in case of review, as distinct from an ordinary appeal, the court may not set about forming its own preferred view of evidence.

18. In the absence of any perversity, element of excess of jurisdiction, error of law, violation of principles of natural justice, abuse of process of law, unreasonableness and procedural impropriety, this Court is not inclined to exercise power of judicial review under Article 226 of the Constitution of India to disturb the concurrent findings of fact recorded by the statutory authorities. The succession certificate made available by the second respondent herein manifestly shows the interest of the second respondent in the subject property and the absence, if any with regard to the particulars of the property in the said certificate would not disentitle the second respondent from claiming the right in the subject property in view of the reasons in the preceding paragraphs. There is absolutely no evidence on record made available by the society to demonstrate that they followed the mandatory requirements of the provisions of Section 28 of the A.P. Cooperative Societies Act and Rule 17 of the A.P. Cooperative Societies Rules, 1964. It is also noteworthy that the society is also not disputing the status of the second respondent as sister of the deceased, Sri Chalapathi Rao. In the absence of such element, having failed to follow the procedure under the statute, in the opinion of this Court, the society cannot deny the reasonable claim of the respondents herein. It is also to be noted that Ex.A.4 dated 15.12.2002 shows that the second respondent paid a sum of Rs.1,000/- and as per the counsel for the third respondent the society received the said amount and the amount is lying with the society right now.

19. Before parting with the judgment, it may be appropriate to mention that the deceased Sri Chalapathi Rao was a great journalist who was produced by this country and this is not the way of respecting the family members of such a great personality.

20. For the aforesaid reasons and having regard to the principles laid down in the judgments referred to above and keeping in view the object and intention behind the provisions of law referred to above, writ petition is dismissed and the petitioner society shall make necessary arrangements for registration of the plot in favour of the third respondent herein, within a period of two months from the date of receipt of a copy of this order. ______________ A.V.SESHA SAI, J Date: 4.8.2014