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 1, Cited by 16]

Supreme Court of India

The New Friends Co-Operative House ... vs Rajesh Chawla And Ors on 21 April, 2004

Equivalent citations: AIR 2004 SUPREME COURT 2521, 2004 (5) SCC 795, 2004 AIR SCW 2734, 2004 (6) SRJ 38, 2004 (4) SCALE 799, (2004) 3 JCR 172 (SC), (2004) 18 ALLINDCAS 71 (SC), 2004 (3) SLT 334, (2004) 3 RECCIVR 213, (2004) 4 SCALE 799, (2004) 2 WLC(SC)CVL 21, (2004) 3 ALL WC 2221, (2004) 111 DLT 381, (2004) 77 DRJ 314, (2004) 3 SUPREME 366, (2004) 17 INDLD 101

Author: Arijit Pasayat

Bench: Doraiswamy Raju, Arijit Pasayat

           CASE NO.:
Appeal (civil)  538 of 2004

PETITIONER:
The New Friends Co-operative House Building Society Ltd.

RESPONDENT:
Rajesh Chawla and Ors.

DATE OF JUDGMENT: 21/04/2004

BENCH:
DORAISWAMY RAJU & ARIJIT PASAYAT.

JUDGMENT:

J U D G M E N T ARIJIT PASAYAT, J.

The appellant-society calls in question legality of the judgment rendered by Division Bench of the Delhi High Court whereby it was held that respondents 1 to 3 were not defaulters and, therefore, demands raised against them for the period prior to 4th August, 1984 were unsustainable. Respondents nos. 1 to 3 were the writ petitioners nos. 1 to 3 in the writ petition filed by them before the High Court. There was further direction given by the High Court that there may have been many members to whom similar demands have been sent. They were also entitled to refund of any payment taken by the society from them.

Writ application was filed by the respondents with prayer to quash the order dated 1.2.2003 issued by the Election Officer of the appellant-society and for setting aside the orders dated 23.1.2003 passed by him and for a direction for carrying out fresh inquiry regarding defaulters. They had filed nomination for the post of President, Member and Vice-President of the society for the election which was scheduled to be held on 1.2.2003. A bare reading of the writ petition shows that they were not satisfied with the list of defaulters prepared. The writ petition was filed on 8.1.2003. An affidavit was filed by the Secretary of the appellant-society indicating as to how the stand of the writ petitioners about they being not defaulters was not correct. It has been specifically pointed out that in the petition before this Court that the books of accounts and correspondences were produced on 9.7.2003. Matter was listed on 25.7.2003 but no hearing took place on account of lawyers' strike at the Delhi High Court. But the appellant's officers were present in the Court with the books of accounts and the records.

The High Court seems to have adjudicated as to whether the writ petitioners were defaulters or not. Reference was made to a letter dated 4.8.1984 wherein it has been stated that no dues were outstanding against Shri Rajesh and Shri Rajiv Chawla holders of plot no. 230, Sector VIII. Whether there was any amount outstanding would not normally and could not effectively and finally be adjudicated in a writ petition and that too filed against a decision incidentally rendered in the course of election proceedings by the Election officer. Separate forums are available in the statutory governing and functioning of co-operative society whereunder only such issues affecting substantial civil rights of parties could be got adjudicated. The High Court seems to have not considered all such relevant aspects and seems to have proceeded superficially and summarily. Prayer in the writ petition was to the following effect:

"(i) Issue a writ in the nature of Mandamus or any other like writ or order or direction directing the second and the third respondent to enquire into the alleged List of Defaulters submitted to them by the present Managing Committee of the Society;
(ii) Issue a writ in the nature of Mandamus or any other like writ or direction or order directing the second and the third respondent to prepare, after holding the necessary enquiry, a fresh and actual List of Defaulters of the members of the Society;
(iii) Issue a writ of Certiorari or any other like writ or direction or order quashing the Notification dated 6.01.2002 proposing to hold elections of the Managing Committee of the Society on the 1.2.2003;
(iv) Issue a writ of prohibition or like writ, order or direction, prohibiting the respondent nos. 5 and 6 herein from holding the election of the members of the Society on 1.2.2003; and
(v) pass such other and further order as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case to do complete justice between the parties."

The question whether a member was a defaulter had to be adjudicated in appropriate proceedings and writ application prima facie was not a proper course. Assuming without accepting that the stand taken for the alleged defaulters can be entertained and gone into in the course of conduct of election, it could, if at all be only for the limited purpose of election and the right of the society or the member for having their rights and liabilities finally and effectively get adjudicated by arbitration proceedings statutorily provided for under the statute in lieu of proceedings before civil court, and the conclusions arrived at or recorded in the course of election proceedings shall be only without prejudice to and ultimately subject to all or any such proceedings and decisions by such statutory forums. In any event without proper hearing and consideration of relevant materials, High Court seems to have arrived at abrupt conclusions. High Court's order is consequently unsustainable for more than one reason. To add further to the vulnerability of the High Court's judgment is the direction given for refund and in favour of those who have not approached the Court also, as though it is deciding statutory Arbitration proceedings, envisaged under the Co-operative Societies Act concerned. It was no body's case that any other person has been illegally asked to pay, or that any such collection has been illegally made. Direction for refund to other members is without application of mind and totally uncalled for. The records and correspondences were apparently called for. If the High Court wanted to decide the matter it should have been done after looking into them which has not been done. Even such decision, as noticed above, should be made subject to any adjudication in the Statutory Arbitration proceedings and not to decide finally the civil liabilities inter se of parties. Therefore, we set aside the judgment of the High Court and remit the matter back for fresh adjudication. We make it clear that except quashing the directions given for refund to other members and restraining the High Court from giving any such directions, rest of the matter shall be adjudicated on its own merit in accordance with law and such exercise could only be for the limited purpose of treating the person(s) concerned "defaulters or not"

for participating in the election process and not for foreclosing the right of the society to recover any amount as such, through the forums prescribed under the concerned Co-operative Societies Act and in accordance with law.
It appears that respondents 1 to 3 have filed application before the Registrar of the Society on 27.8.2003 for referring the dispute to arbitration, which alone is the proper procedure to get their civil liability finally and effectively adjudicated. The High Court shall consider the desirability of adjudicating the issues raised in the writ petition in view of the recourse taken by respondents 1 to 3 (writ petitioners before the High Court) themselves before the Competent Authorities, availing already of their effective remedies. The appeal is accordingly disposed of. There shall be no order as to costs.