Delhi High Court
Pramod Kumar Nayak & Another vs Niranjan Das on 18 February, 2011
Author: V. K. Jain
Bench: V.K. Jain
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Pronounced on: February 18, 2011
+ CS(OS) No. 1288/2008
Pramod Kumar Nayak & Anr. .....Plaintiffs
- versus -
Niranjan Das .....Defendant
Advocates who appeared in this case:
For the Plaintiff: Mr. Rajiv Talwar and Mr. Karan Chawla.
For the Defendant: None.
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may No.
be allowed to see the judgment?
2. To be referred to the Reporter or not? No.
3. Whether the judgment should be reported No.
in Digest?
V.K. JAIN, J (ORAL)
1. This is a suit for permanent injunction. Plaintiff
No.2 is a trade union registered under the Trade Union Act,
1926 whereas plaintiff No.1 is its Organizing Secretary. It is
alleged that the defendant, who was elected president of
plaintiff No.2 union in the elections held on 10 th-11th April,
1998 took retirement from FCI and then resigned from the
post of President on health grounds sometime in the year
CS(OS)No.1288/2008 Page 1 of 15
2001.
2. CS(OS) No.681/1999 was filed by plaintiff No.2
against one H.P. Singh, which was decreed vide judgment
dated 30th March, 2006 directing holding of election under
the supervision of a Court Commissioner. An appeal filed
against the judgment dated 30th March, 2006 being RFA(OS)
No.33/2006 was dismissed by a Division Bench of this
Court on 15th December, 2006. The elections were directed
to be held under the supervision of Hon'ble Ms. Justice
Usha Mehra, a former Judge of this Court. An affidavit
dated 28th April, 2008 was filed by the defendant before
Hon'ble Ms. Justice Usha Mehra admitting therein that he
had retired as an employee of the FCI and had also resigned
from the post of the President. He further claimed that his
signatures had been forged on the membership cards since
he ceased to be the President of the Union in the year 2001.
3. However, the defendant wrote letters dated 17th
June, 2008 to Mr. Rajiv Talwar & Co. (Advocates) and Mr.
Bharat Sangal (Advocates) claiming to be the President of
plaintiff No.2 union. The letter is alleged to have written on
the stolen letterhead of the Union. The defendant also wrote
a letter dated 17th June, 2008 to FCI claiming to be the
CS(OS)No.1288/2008 Page 2 of 15
President of plaintiff No.2 union. That letter was forwarded
by FCI to the plaintiff on 27th June, 2008.
4. The case of the plaintiffs is that having retired from
FCI and having resigned from the post of President, the
defendant cannot claim to be even a member of plaintiff
No.2 Union and certainly cannot claim to be its President.
The plaintiffs have accordingly sought an injunction
restraining the defendant from acting and/or representing
himself as President of plaintiff No.2 and from holding
and/or convening any meeting of plaintiff No.2 Union and
collecting funds in its name. They have also sought
injunction against interference in the peaceful possession
and control of the assets of the plaintiff No.2 by the
defendant.
5. Vide an interim order dated 15th July, 2008, this
Court restrained the defendant from collecting subscription
money and issuing receipts and acting as the President of
the plaintiff No.2 Union.
6. The defendant was proceeded ex parte vide order
dated 25th September, 2008.
7. The plaintiffs have filed the affidavit of plaintiff
No.1 Mr. Pramod Kumar Nayak by way of ex parte evidence.
CS(OS)No.1288/2008 Page 3 of 15
In his affidavit Mr. Nayak has stated that he is a worker of
FCI and was elected Organizing Secretary of plaintiff No.2 in
the election held on 11th April, 1998. He has further stated
that the defendant was an employee of FCI and was elected
President of the plaintiff Union in the election of the office
bearer held on 10/11.04.1998. He has stated that the
defendant, on the supposedly medical ground and ill health,
resigned from the FCI sometime in the year 2001. He has
also stated that only the workers employed by FCI or
employed as contract worker, as stated in the constitution
of the Union, are entitled to be ordinary members of the
plaintiff Union and only ordinary member has a right to be
elected as an office bearer of the Union. He has also stated
that the defendant has retired from FCI and resigned from
the plaintiff Union and has not been an ordinary member of
the plaintiff Union inasmuch as the defendant has not paid
the subscription to the plaintiff Union since the year 2011.
He has further stated that after passing of the orders in
CS(OS) No.422/2005 filed by one set of workers, the
defendant insisted that since he was elected in the last
election held for the post of President in the year 1998, he
should be deemed to be continuing as the President of the
CS(OS)No.1288/2008 Page 4 of 15
Union. The plaintiffs permitted him to attend various
meetings of the office bearers under fear of being in
disobedience of the orders passed by this Court. He has
claimed that the acts of the plaintiff Union in allowing the
defendant to attend meetings, seeking his advice on Labour
Welfare Scheme and paying his visiting charges etc. do not
entitle the defendant to claim the post of President of the
plaintiff-Union. He has further stated that the defendant is
collecting funds from the workers in the name of the Union.
8. A perusal of Ex.PW-1/3 which is the copy of the
decision of this Court in CS(OS) 681/1999 and CS(OS)
2349/2000 shows that the Court directed Hon'ble Mr.
Justice J.K. Mehra, former Judge of this Court, who had
earlier been appointed as Court Commissioner vide order
dated 20th October 2000, to hold elections of the plaintiff
union in accordance with constitution of the union. It was
further directed that all the members who had not paid
their subscriptions shall be allowed to pay their arrears of
subscriptions within two months of the date of notice and
those who clear the arrears of subscriptions shall be entitled
to contest the election as well as cast their votes.
9. RFA(OS) 33/2006 filed against the aforesaid
CS(OS)No.1288/2008 Page 5 of 15
decision of this Court was dismissed by a Division Bench of
this Court vide its decision dated December 15, 2006. Since
Hon'ble Mr. Justice J.K. Mehra had in the meanwhile
expressed his unwillingness to continue, Hon'ble Mr.
Justice V.S. Aggarwal was appointed as the Court
Commissioner.
Hon'ble Ms. Justice Usha Mehra was then
appointed as the Court Commissioner in place of Hon'ble
Mr. Justice V.S. Aggarwal to hold elections of the plaintiff
company.
10. A perusal of the affidavit dated 28th April 2008
(Ex.PW-1/6) filed by the defendant before the Court
Commissioner would show that in para 2 of the affidavit, he
expressly stated that he was elected as the President of the
respondent union in the elections held on 11th April 1998
and thereafter due to his health reasons he not only
resigned from the post of President but also retired as an
employee of FCI. He further stated that the respondent
union had been fraudulently and without his authority
issuing membership cards under his signature and the
office bearers were guilty of forging his signature on the
membership cards as he had ceased to be a
CS(OS)No.1288/2008 Page 6 of 15
member/President of the union since 2001. He thus took
the stand that he, on account of his having retired from FCI
and having resigned from the post of President, was no
more the President of plaintiff No.2 union. However, vide
letter dated 17th June 2008 (Ex.PW-1/9) written to Bharat
Shangal & Associates, the defendant, representing himself
as the President of the plaintiff union, removed the above
firm from the penal of advocates to represent the union
before any legal fora. A copy of this letter was endorsed to
the Court Commissioner as well to the Registrar of this
Court.
11. The affidavit of the defendant coupled with the
admission made by the defendant in his affidavit dated 28 th
April 2008 submitted to the Court Commissioner clearly
shows that not only had he retired from the services of FCI,
he had also resigned as the President of the plaintiff union.
This is also not the case of the defendant that he had
withdrawn his resignation at any point of time. The
resignation therefore became effective from the date it was
submitted. Having resigned from the post of the President
of the union, the defendant has no right to hold himself out
as its President unless he is reelected as President of the
CS(OS)No.1288/2008 Page 7 of 15
union. However, there is no evidence of the defendant
having been reelected as President of the plaintiff union. In
fact, a perusal of Ex.PW-1/13, which is the declaration of
final result of the elections conducted by the Court
Commissioner Hon'ble Ms. Justice Usha Mehra would show
that one Sh. Maheswar Yadav was elected as President of
the plaintiff union on 12 th August 2009. A perusal of
Clause 1 of the Constitution of the plaintiff union shows
that this union is a combination of workers employed by FCI
directly or through its agents or contractors. Clause 9 of
the Constitution provides that no member of the union shall
enjoy the rights of a member and be entitled to any benefits
thereof under the rules of the union unless he has been a
member for 12 months and has paid all his dues to the
union. It is logical to say that since the plaintiff union is
supposed to be consisting only of serving employee of FCI,
the moment a person retires from the services of FCI or
resigns from the post held by him in FCI, he also ceased to
be an ordinary member of the union, though he can be
admitted as an honorary member in the general meeting of
the union in terms of Clause 10 of the Constitution. Since
the defendant took the retirement from FCI, he also ceases
CS(OS)No.1288/2008 Page 8 of 15
to be a member of the plaintiff union, on his demitting the
office held by him with FCI.
12. Clause 7 of the Constitution of the union provides
that no member shall remain a member of the union if he is
in arrears of subscriptions for three months and does not
clear the dues by the end of three months. He however is
eligible for readmission in case he clears all the dues within
30 days of the date on which he ceases to be a member.
The affidavit of plaintiff No.1 shows that the defendant was
in arrears of subscription since the year 2001.
Consequently he ceases to be an ordinary member of the
union under Clause 7 of the Constitution of the union. As a
consequence, he ceased to be President of the union, the
moment he ceased to be its member.
13. Thus, the defendant has ceased to be the President
of the plaintiff union for three months. Firstly because he
resigned from the post of the President as admitted in the
affidavit dated 29th April 2008 submitted by him to the
Court Commissioner, secondly, because he took retirement
from FCI and thirdly because he was in arrears of
subscription for more than three months. In any case,
since a new person has been elected and declared as a
CS(OS)No.1288/2008 Page 9 of 15
President of the union, the defendant has no right to claim
that he continues to be the President of the plaintiff union.
14. During the course of arguments, I asked the
learned counsel for the plaintiffs to satisfy me that plaintiff
No.1 has the authority to file this suit on behalf of plaintiff
No.2 union. Relying on the provisions contained under
Order XXIX Rule 1 of the Code of Civil Procedure, it was
contended by the learned counsel for the plaintiffs that
since plaintiff No.1 was elected as the Organizing Secretary
of plaintiff No.2 union and even otherwise being the
Organized Secretary, he is a Principal Officer of the union,
he is competent to sign and verify pleadings as well as
institute the suit on behalf of plaintiff No.2 union. The
learned counsel for the plaintiffs has relied upon the
decision of the Supreme Court in Daman Singh & Ors. vs.
State of Punjab & Ors. (1985) 2 SCC 670 where, it was held
that a cooperative society was requested under Punjab
Cooperative Societies Act a 'cooperation' within the meaning
of Article 31-A(1)(c) of the Constitution. The provisions of
Section 30 of Punjab Cooperative Societies Act, 1961 are
similar to the provisions contained in Section 13 of Trade
Unions Act, 1926. Section 30 of Punjab Cooperative
CS(OS)No.1288/2008 Page 10 of 15
Societies Act provides that the registration of a cooperative
society shall render it a body corporate by the name under
which it is registered having perpetual succession and a
common seal, and with power to hold property, enter into
contract, institute and defend suits and other legal
proceedings and to do all things necessary for the purposes
for which it is constituted. Section 13 of Trade Union Act
provides that every registered Trade Union shall be a body
corporate by the name under which it is registered, and
shall have perpetual succession and a common seal with
power to acquire and hold both movable and immovable
property and to contract, and shall by the said name sue
and be sued. It was observed by Rajasthan High Court in
Nagar Vikas Pradhikaran Kamgar Sangh vs. Jaipur Vikas
Padhikaran (1991) II LLJ 538 Raj that a for the purpose of
Order XXIX, a corporation may be stated to be a body
authorized by law to act as one individual and constituted
either by prescription, by Letters Patent or by Act of
Legislature. The term 'corporation' has not been defined in
the Code of Civil Procedure and, therefore, I see no reason
for not applying the interpretation given by Supreme Court
to a cooperative society registered under Punjab Cooperative
CS(OS)No.1288/2008 Page 11 of 15
Societies Act, 1961, to a trade union to which the provisions
of Section 13 of Trade Unions Act, 1926 apply.
Consequently, plaintiff No.2 would be a corporation within
the meaning of Order XXIX Rule 1 of the Code of Civil
Procedure.
15. Coming to the contention of the learned counsel for
the plaintiffs that being Organizing Secretary plaintiff No.1
is its Secretary and therefore he is competent to sign and
verify pleadings on behalf of the society. One of the possible
interpretation of the expression Secretary, in the context of
plaintiff No.2 union, when examined in the light of its
Constitution, can be that since the society also has a
General Secretary, it is only the General Secretary, who can
be said to be its Secretary within the meaning of Order XXIX
Rule 1 of the Code of Civil Procedure but, another equally
plausible interpretation can be that there can be more than
one Secretary of corporation which in this case is a union
and, therefore, not only the General Secretary but, also the
Organizing Secretary would be a Secretary within the
meaning of Order XXIX Rule 1 of the Code of Civil
Procedure.
CS(OS)No.1288/2008 Page 12 of 15
16. The expression 'Principal Officer' has not been
defined in the Code of Civil Procedure. The contention of
the learned counsel for the plaintiffs is that all the office
bearers of a union would be its Principal Officers within the
meaning of Order XXIX Rule 1 of the Code of Civil Procedure
and, therefore, plaintiff No.1 would also be one of the
Principal Officers of plaintiff No.2 union. He has further
contended that the Secretary or a Principal Secretary of
cooperation is competent to sign and verify pleadings even
without an authorization from its Board of
Directors/Executive Committee, as the case may be. In this
regard, he has placed reliance on the decision of the
Supreme Court in United Bank of India vs. Naresh Kumar
& Ors. (1996) 6 SCC 660. In the above referred case
Supreme Court, reading the provisions of Order VI Rule 14
of the Code of Civil Procedure together with Order XXIX
Rule 1 thereof was of the view that even in the absence of
any formal letter of authority or power of attorney having
been executed a person referred to in Rule 1 of Order 29
can, by virtue of the office which he holds, sign and verify
the pleadings on behalf of the corporation. It was further
held that in addition thereto and dehors Order XXIX Rule 1
CS(OS)No.1288/2008 Page 13 of 15
of the Code of Civil Procedure, as a company is a juristic
entity, it can duly authorize any person to sign the plaint or
the written statement on its behalf and this would be
regarded as sufficient compliance with the provisions of
Order VI Rule 14 of the Code of Civil Procedure. I, however,
need not delve further into this issue for the simple reason
that even if it is presumed that plaintiff No1. has no locus
standi to file the suit on behalf of plaintiff No.2 union, he
being an office bearer of the union can institute a suit in his
individual capacity to restrain an outsider from holding
himself out as the President of the union of which he is the
Organizing Secretary. I, therefore, hold that the suit filed by
plaintiff No.1 is maintainable.
ORDER
For the reasons given in the preceding paragraphs, the defendant is hereby restrained from representing, claiming or holding himself out as the President of plaintiff No.2 union. He is also restrained from convening any meeting of plaintiff No.2 and collecting any subscription, etc. claiming to be its President. In the facts and CS(OS)No.1288/2008 Page 14 of 15 circumstances of the case, there shall be no order as to cost.
Decree sheet be prepared accordingly.
(V.K. JAIN) JUDGE FEBRUARY 18, 2011 vkm/'sn'/Ag CS(OS)No.1288/2008 Page 15 of 15