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 10, Cited by 4]

Delhi High Court

Ms. Supriya Gupta & Ors. vs Dr. J.K. Jain & Ors. on 23 September, 2009

Author: Manmohan Singh

Bench: Manmohan Singh

..*        HIGH COURT OF DELHI : NEW DELHI

+          I.A No. 9382/2009 in CS (OS) No. 1344/2009

                                  Reserved on: 26th August, 2009

%                                 Decided on: 23rd September, 2009

Ms. Supriya Gupta & Ors.                                      ...Plaintiffs
                    Through       : Mr. Anish Dayal with Mr. Siddharth
                                   Vaid, Advs.

                        Versus

Dr. J.K. Jain & Ors.                                         ...Defendants
                        Through   : Mr. K.T.S. Tulsi, Sr. Adv. with
                                    Mr. Vivek Chib, Adv. for Defendant
                                    nos. 2 to 3
                                    Mr. Kirtiman Singh, Adv. for
                                    Defendant nos. 5 and 6

Coram:

HON'BLE MR. JUSTICE MANMOHAN SINGH

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                                  No

2. To be referred to Reporter or not?                               Yes

3. Whether the judgment should be reported                          Yes
   in the Digest?

MANMOHAN SINGH, J.

1. I.A. No. 9382/2009 has been filed by the plaintiffs under Order 39 Rule 1 and 2 read with Section 151 of the Civil Procedure Code, 1908. I propose to dispose of this application by the present order.

2. The prayers sought in the present application are as follows:

a) appoint an ad hoc committee to oversee and run the affairs of the Venu Charitable Society headed by an eminent, neutral and independent person and consisting of some of CS (OS) No. 1344/2009 Page 1 of 21 the plaintiffs who have been governing body members as on 14th May, 2009;
b) direct the defendants and their agents, representatives etc. to maintain status quo of the assets of the Society in the meantime;
c) restrain the defendants and their agents, representatives etc. from suspending or terminating any employee or consultant of the Venu Charitable Society or Venu Eye Hospital and to reinstate those who were suspended or terminated in the last six months; and,
d) direct the defendants to file an affidavit listing all the decisions which have been taken by the alleged governing body (purportedly appointed from 15th May, 2009) in their collective or individual capacity, till the date of filing the affidavit.

FACTS

3. The plaintiffs as well as some of the defendants are members of a charitable society by the name of Venu Charitable Society (hereinafter referred to as „the society‟) which was set up in 1986 and which runs the Venu Eye Institute and Research Centre and six satellite hospitals in the country.

4. In November 2005, a certain Dr. Abhishek Dagar was appointed as a junior consultant at one of the hospitals of the society. In February 2009, Dr. Dagar was made Medical Superintendant and on his CS (OS) No. 1344/2009 Page 2 of 21 arrival at the Base Hospital, he allegedly started misbehaving with the employees as well as the students leading to several untoward incidents. Further, the prevailing rates for cataract surgery were raised from Rs. 1100/- to Rs. 3100/-.

5. The plaintiff no. 1, being the President of the society since 2002-2003 received several letters of complaint against Mr. Dagar due to which vide letter dated 3rd April, 2009 she scheduled an emergency meeting to be held on 8th April, 2009 for hearing the grievances of the employees and staff members. The said meeting could not take place as defendant no. 2, Secretary of the Society, did not wish that the aggrieved employees be present thereat. Another meeting which was attempted to be held on 15th April, 2009 could also not be held because of defendant no. 2‟s defiant and non-conforming behaviour. Plaintiff no. 1 then convened an informal meeting of the Governing Body members at the residence of Sh. Anil Kumar (a member) on the same date wherein it was decided that defendant no. 2 would be advised to not take any steps which are further detrimental to the employees‟ interest.

6. Due to persistent intimidation etc. by defendant nos. 2 and 3, a complete protest was held by the employees and staff members on 27 th April, 2009 wherein more than 90% of the employees signed a charter of demands pursuant to which plaintiff no. 1 called an emergency meeting through plaintiff no. 2, the then Joint Secretary. It was decided in this meeting that plaintiff no. 4, Dr. Anil Tara, would ensure smooth running of the hospital. Thereafter, Dr. Dagar allegedly forcibly locked portions CS (OS) No. 1344/2009 Page 3 of 21 of the hospital and refused to open them for which he was suspended. Further, defendant nos. 2 and 3 allegedly issued unauthorized instructions to the society‟s bank for freezing its accounts. To further upset the functioning of the society, defendant no. 2 issued a notice dated 30th April, 2009 to the society members convening a General Body meeting at 4 P.M. on 15th May, 2009 at the Board Room of the India Islamic Cultural Centre at Lodhi Road. It is this meeting and the events that were ordered by the newly elected Governing Body subsequent to the same that have been alleged to be completely illegal and mala fide by the plaintiffs. For better comprehension of the plaintiffs‟ case, the agenda of the impugned meeting and the resolutions made thereat have been set out below.

7. AGENDA "1. Confirmation of the minutes of the last General Body meeting.

2. To consider the action taken report.

3. To consider and inspect the Secretary‟s report relating to the works done or to be done by the Governing Body and take proper decisions in this regard.

4. To consider and inspect the Secretary‟s report relating to the illegal strike which began on 27th April, 2009 and take decisions on matters arising thereof.

5. To consider the report of the auditors relating to the audited accounts of Income, Expenditure for last years and budget for the next year.

6. To consider the audit observations & findings relating to certain inappropriate financial transactions by some members of the Governing board and take decisions on matters arising thereof.

7. To elect the governing body of the society since the term of the earlier Governing body has expired on 2nd June, 2008."

8. This meeting was attended by 11 out of 15 members. Two persons, who were made members in the present meeting itself, were CS (OS) No. 1344/2009 Page 4 of 21 also present. The number of members voting was 5, and the number of people who walked out of the meeting aggravated was 6. MINUTES

(i) The minutes of the last General Body meeting were confirmed.

(ii) Action taken Report was read, considered and confirmed.

(iii) Secretary‟s report relating to work‟s done or to be done read, considered and confirmed.

(iv) Bypassing other topics, agenda no. (7) was approached. Sh. Vishnu Bhagwan conducted the election. The following persons were appointed with the posts set out next to their names:

              President       :Dr. J.K. Jain
              Vice President : Dr. S.C. Gupta
              Secretary       :Ms. Tanuja Joshi
              Joint Secretary :Dr. Ragini Jain
              Treasurer       :N.P. Bansal
              Members         :Mr. M.L. Kampani
                               Mr. Ved Kapoor

(v) As regards Agenda (4), an urgent meeting of the Governing Body was called.

9. A meeting was held on the same day by the members of the new Governing Body at 6 P.M. at the same venue. It was attended by the persons mentioned in para 8 (iv) above.

RESOLUTIONS made in the above-mentioned meeting

(i) In accordance with Rule 15 of the Society‟s Memorandum that says that the Society shall sue or may be sued in the name of its president, as the duly elected president, Dr. V.K. Jain was authorized to carry out all activities related to the same.

(ii) The operation of 23 bank accounts of the society, which were CS (OS) No. 1344/2009 Page 5 of 21 earlier operated by the joint signatures of any two of plaintiff no. 1, plaintiff no. 4, defendant no. 2 and defendant no. 3 were now made operable by the signatures of any two of defendant no. 1, defendant no. 2, defendant no. 3 and defendant no. 6.

(iii) 10 eminent persons were unanimously resolved to be invited to join the General Body of the society.

(iv) Plaintiff no. 3 Ms. Meenakshi Arora was unanimously expelled from the society due to her „unruly‟ behavior and „unparliamentary‟ language.

(v) The matters of the illegal strike of 27th April, 2009 and taking reports of statutory auditors and legal advisors on criminal violations of law were deferred to the next Governing Body meeting.

OBJECTIONS of plaintiffs

10. The plaintiffs have various objections against the above- stated meeting as well as the subsequent decisions taken by the present Governing Body of the society. These objections range from the illegally held meeting and elections conducted by Sh. Vishnu Bhagwan, who as per the plaintiffs is closely connected to defendant no. 1 and therefore, is not a non-biased party. Further, the entire process of the impugned election starting from the very notice/agenda calling out for conducting the same has been averred to be illegal as the President of the society is supposed to peruse and approve of the same before it is sent out to members. The plaintiffs have alleged that several employees and CS (OS) No. 1344/2009 Page 6 of 21 members of the society have been sacked illegally. In fact, starting from 18th May, 2009 to 31st July, 2009, 28 the employment of 28 persons has been terminated, 6 of whom have been reinstated. A detailed list of the same has been annexed as Annexure-B (Colly) page 14. Further, the defendants are allegedly stripping the society of its assets and working against the charitable objectives of the society.

11. The contention of the plaintiffs is that subsequent to the illegal meeting on 15th May 2009 the self appointed governing body has been taking drastic decisions in a great haste in order to serve their interest of commercialization of the Society. According to the plaintiffs, the following decisions mentioned in para 21 of the plaint have been taken by the defendants consequent to the impugned meeting dated 15 th May 2009 by the present Governing Body which are liable to be set aside and declared as null and void :

"21. Subsequent to the illegal meeting of 15th May, 2009, the self appointed governing body has been taking drastic decisions in a great rush in order to sub-serve their interests and motives to strip the society and push it to commercialization. According to the plaintiff‟s information, the following decisions have been taken consequent to the imugned meeting of 15 th May, 2009 by the illegal governing body and ought be quashed, set aside and declared as null and void :
(a) Rs.60 lac have been withdrawn from the Society‟s FCRA Account (containing Rs.1.25 crores) in the month of June and July, 2009.
(b) The Society‟s fixed deposits of Rs.45 lac have been encashed out of which Rs.25 lac have been withdrawn and Rs.20 lac overdraft facility have been taken.
(c) Expenses of litigation by the alleged governing body are being funded out of Society‟s coffers. Yet the salary cheques of some doctors have bounced and have been retuned on account of insufficient funds.
(d) Various persons have been reportedly inducted in CS (OS) No. 1344/2009 Page 7 of 21 the governing body and general body illegally, particularly some Board Members of Jain Studios have been appointed viz. Mr. J.C. Jetli, Mr. Krishna Khetrpaul.
(e) Reportedly various ambulances and vehicles belonging to the Society are being sold off and for which offers have been solicited from the market.
(f) More and more employees are being suspended/terminated including Dr. Anil Tara, who was the CEO and the Treasurer of the Society (and reportedly the highest revenue earner for the Society) as also crucial people from the Accounts Department including Mr. Goapal Chakraborty.
(g) Despite the directions of the Hon‟ble High Court in the Writ Petition to review the suspension of 33 persons, only 6 have been taken back and charge sheets filed against the rest."

12. Further, it is the contention of the plaintiff that in view of the details mentioned above, the present society being a reputed charitable institution of this country which has also been receiving huge donations from private bodies, public and international donor agencies is in grave danger, therefore, if the reliefs sought for are not granted in the present case, not only will the Society lose its good name but the international donor agencies who have given huge donations, inter alia, for construction of various satellite hospitals and for the purpose of expensive equipments etc. shall also lose faith not only in the Society but also in this country.

13. Learned counsel for the plaintiffs has argued that the main relief sought at this stage from this court is to restrain the defendants from taking any decisions in respect of the Society and not to represent themselves as the Governing Body of the Society. The intention of the plaintiffs is to seek directions from this court to convene a properly CS (OS) No. 1344/2009 Page 8 of 21 conducted general body meeting of the Society under the court appointed observer/Chairman in order that legally elected governing body is constituted.

CASE OF DEFENDANTS

14. In reply to the above allegations, the main contention of the defendants is that the society has not been impleaded in the present suit. The defendants have further claimed that the plaintiffs cannot ask for an injunction against suspension/termination of any employees and that the impugned meeting held on 15th May, 2009 was completely in accordance with the Rules of the society.

15. As per the defendants, certain financial irregularities as regards some of the plaintiffs were reported to defendant no. 2, who asked the Statutory Auditor to conduct an investigation into the same. It is this order of defendant no. 2 which has, as per the defendants, caused the filing of the present suit. The plaintiffs, being a minority, have managed to cause „delinquent‟ members of the society/employees of the hospital to get together and frustrate the daily work of the hospital. The defendants have stated that the plaintiffs herein cannot continue to be part of the Governing Body in perpetuity and it is to further this impossible aim that the present application has been filed.

16. One of the main objections raised by the defendants is relating to impleadment of Society itself. Learned Senior counsel for the defendants Mr. K.T.S. Tulsi appearing on behalf of defendants 2 and 3 has argued that the suit itself is not maintainable as the plaintiff has CS (OS) No. 1344/2009 Page 9 of 21 failed to implead the Society as a party. He has argued that the main reliefs sought by the plaintiffs are against the Society which is not impleaded as a party. Therefore, there is no question of any interim order as prayed when the suit itself is not maintainable. Learned senior counsel has referred the following decisions in support of his contention :

(I) State of Rajasthan Vs. H.V. Hotels; (2007) 2 SCC 468 "16. The High Court was in error in holding that in the nature of the reliefs claimed by the writ petitioner, the Jaipur Development Authority was not a necessary party but was only a proper party. It failed to notice that the effect of the direction issued by it, is to fetter the statutory power granted to the Jaipur Development Authority and to compel it to sanction a particular floor area ratio, without enabling it to examine whether such a claim of the purchaser should be permitted or not in the light of the bye-laws of 2000 and the relevant clauses in the sale deed in favour of the writ petitioner. But, in the view we have taken on the merits of the claim of the respondents, it is not necessary to further pursue this aspect of non-joinder."

(II) A. Jithendernath Vs. Jubilee Hills Coop. Society, (2006) 10 SCC 96 "48. We have, furthermore, noticed hereinbefore the prayers made by the Appellant in the said arbitration proceedings. In view of prayer (a) which was the main prayer ex facie the Registrar acted illegally and without jurisdiction in directing the First Respondent to allot plot No. 39. The First Respondent made it clear that the plot in question had been allotted in favour of the said Srinivas. The question as to whether he raised constructions thereupon or not was immaterial. He despite such allotment having been made in his favour was not impleaded as a party. He was a necessary party. No award therefore could have been passed in his absence. In any event, so far as plot No. 39 is concerned, the only prayer made by the Appellant was an order of injunction. The Registrar while exercising CS (OS) No. 1344/2009 Page 10 of 21 his judicial function had no jurisdiction to pass such an order of injunction in view of prayer (a) made in the application."

(III) Sadhu Bhagwandas Durlabhram Vs. U.H. Dave, (2006) 9 SCC 599 "6. The learned counsel appearing on behalf of the appellants has submitted that the entire issue was decided without the appellants being made a party to the proceedings. This is not disputed. Various other questions as to the maintainability of the proceedings before the High Court were also raised by the appellants. It was also argued that the High Court was entirely wrong in passing the order it did. We do not wish to go into the merits of the High Court‟s decision. We set aside the decision of the High Court solely on the ground that the appellants were not party thereto. The matter is remanded back to the High Court for rehearing of the matter after notice to the parties hereto including the Gujarat Maritime Board and the Joint Charity Commissioner. All issues raised are left open.

17. The counsel has further argued that the suit filed by the plaintiff is also not maintainable as the plaintiffs cannot ask for an injunction against suspension/termination of any employee. In support of this contention, counsel for the defendant has referred to the judgment in Pearlite Liners Ltd. v. Manorama Sirsi, (2004) 3 SCC 172 wherein it has been observed as under :

"7. It is a well settled principle of law that a contract of personal service cannot be specifically enforced and a court will not give a declaration that the contract subsists and the employee continues to be in service against the will and consent of the employer. This general rule of law is subject to three well recognised exceptions - (i) where a public servant is sought to be removed from service in contravention of the provisions of Article 311 of the Constitution of India; (ii) where a worker is sought to be reinstated on being dismissed under the Industrial Law; and
(iii) where a statutory body acts in breach of violation of the mandatory provisions of the statute. [Per Executive Committee of Vaish Degree College, Shamli and Ors. v.
CS (OS) No. 1344/2009 Page 11 of 21
Lakshmi Narain and Ors. { MANU/SC/0052/1979 :
(1976)IILLJ163SC }]."

18. Further, the impugned meeting held on 15.5.2009 was completely in accordance with rules of the society. Therefore, the suit filed in this regard is also not maintainable. He has referred citation 2008(5) SCC 339 at Page 347 Para 24 which reads as under:-

"24. It is difficult to accept the contention of the learned counsel that in view of the change in the situation viz. creation of the State of Jharkhand some of the members ceased to be the members of the Society itself. Bifurcation of the State of Bihar has nothing to do with continuation of the membership of the Society which is an independent juristic person."

19. He has also referred to other judgments in support of his contention which are Umed Singh vs. Arya Samaj Sewa Sadan (2006) 5 SCC 437 in Civil Appeal No.6495 of 2005 with Nos. 6496 and 6497 of 2005 decided on 4th July, 2006, Ishwru Yatayat Co-Operative Society vs. State Transport Appellate Authority & Ors (1975) 2 SCC 685, Bal Niketan Nursery School vs. Kesari Prasad (1987) 3 SCC 587 Civil Appeal No.55-A of 1987 decided on 15th July, 1987 and Shiromani Gurdwara Prabandhak Committee, Amritsar vs. Son Nath Dass & Ors (2000) 4 SCC 146 in Civil Appeal No. 3968 of 1987 with SLPs(C) No.2735-36 of 1989 decided on 29th March, 2000.

20. Learned counsel for the plaintiff has countered the argument of the defendants by submitting that the plaintiffs have no difficulty in impleading the Society except that the Society has to act as a human being who is authorised and competent. Since the subject matter of the CS (OS) No. 1344/2009 Page 12 of 21 present suit would itself determine as to who should be rightly in control of the Society and would be authorised and competent to represent it, it would be relevant to have a juristic entity impleaded who cannot be represented without dispute by the either party.

21. His contention is that the Society is the sum total of its members, almost all of which, i.e., 7 plaintiffs and 5 defendants against whom the present suit has been filed are before this court. He submits that two other members have registered their protest in writing and in such a situation the principle which is known as an exception to the rule in Foss vs. Harbottle applies squarely in this matter.

22. I have perused the contentions of both parties. Venu Charitable Society is a charitable society with the objective of providing subsidized world standard eye operations and services to the poor and needy. The increment of the rates of cataract surgery from Rs. 1100/- to Rs. 3100/- is a substantial increment and prima facie, seems to be aimed at commercialization and against the main objective of charitable work of the society.

23. There is no dispute as to the fact that the impugned meeting of 15th May, 2009 was held and that a new Governing Body was constituted.

24. In the case of Mason vs. Harries 11, Chancery Division 97, it was held that:-

"that it was not necessary that a meeting of shareholders should first be called before the bill could be filed by one shareholder on behalf of the others against the company. Jessel, M.R., observed there (at Page 107):
CS (OS) No. 1344/2009 Page 13 of 21
"As a general rule the company must sue in respect of a claim of this nature, but general rules have their exceptions, and one exception to the rule requiring the company to be the plaintiff is, that where fraud is committed by persons who can command a majority of votes, the minority can sue. The reason is plain, as unless such an exception were allowed it would be in the power of a majority to defraud the minority with impunity....
"If the majority of the members of the Society were guilty of any act which was ultra vires the company or which was in fraud of the minority as has been alleged, it would not constitute merely an infringement of the rights of minority but would be within the meaning of the authorities I have discussed above be a wrong perpetrated by them on the Society itself. In the exercise of their powers the majority have got to look to the benefit of the Society as a whole and not merely to the benefit of the individual members thereof who constitute the majority."

25. In the case of Daniels and others vs. Daniels and others, 1978(2) All England Reporter 89, the judgment given by the Chancery Division it was held as follows:-

"The plaintiffs were minority shareholders in the third defendant ("the company"). The first and second defendants were majority shareholders and directiors of the company. In October 1970 the company sold certain land to the second defendant for Ponds 4250 on the instructions of the first and second defendants as directors. In 1974 the land was sold by the second defendant for Ponds 120,000. The plaintiffs brought an action against the defendants alleging that the price at which the land had been sold to the second defendant was well below its market value and that the first and second defendants knew that that was so, but had purported to adopt the probate value of the land although a probate value was usually much less than the open market value. The defendants applied to strike out the statement of claim as CS (OS) No. 1344/2009 Page 14 of 21 disclosing no reasonable cause of action since it did not allege fraud or any other ground that would justify an action by minority shareholders against the majority for damage caused to the company."

26. In another case reported in AIR 1950 Federal Court 133 Dr. Satya Charan Law and others vs. Rameshwar Prosad Bajoria and Ors. at Page 187 Para 70 it is observed as under:-

"The correct position seems to us to be that ordinarily the directors of a company are the only persons who can conduct litigation in the name of the company, but when they are themselves the wrongdoers against the company and have acted malafide or beyond their powers, and their personal interest is in conflict with their duty in such a way that they cannot or will not take steps to seek redress for the wrong done to the company, the majority of the shareholders must in such a case be entitled to take steps to redress the wrong. There is no provision in the articles of association to meet the contingency, and, therefore, the rule which has been laid down in a long line of cases that in such circumstances the majority of the share-holders can sue in the name of the company must apply."

27. It is not in dispute that the Venu Charitable Society is a juristic entity registered under the Societies Registration Act, 1860. As per Section 6 of the Act, every Society can sue or be sued in the name of the President, Chairman or Principal or Trustee as shall be determined by the Rules and Regulations of the Society. As per Rule 15 of the Rules and Regulations of the Venu Chairtable Society, the Society shall sue or be sued in the name of its President.

28. It is the admitted position between the parties that the Plaintiff No.1 was the President of the Society as on 14th May, 2009. In CS (OS) No. 1344/2009 Page 15 of 21 fact the Society through its President i.e. Plaintiff No.1 had earlier instituted a suit being Suit No. 808/09 before this court assailing the acts of its Secretary i.e. defendant No.2 and other defendants for passing orders in an arbitrary manner and without any authority. On 15th May 2009 the present defendants even appointed a Governing body of the Society although according to the plaintiff some of the members of the society and some others illegally conducted a meeting on the said date.

29. As per the plaintiffs, on 10th July 2009 the defendant No.1 represented the Society before the court in CS(OS) No.808/09 and because of this dispute the court opined disposing of of the suit and reserving the right of the plaintiff to initiate further proceedings after the outcome of the elections, therefore, the present suit has been filed.

30. It is also argued by learned counsel for the plaintiff that when a harm is being done to a juristic entity, normally an action should be brought about by the entity itself. Since the persons in control are the ones who are on wrong side, the entity would never be in a position to sue. In these circumstances the other members of the entity have the legal rights to sue the wrong doers on behalf of the entity in order to redress the same. Since the plaintiff is challenging the competency and authority of the defendants, therefore, in order to prevent them from taking any decision on behalf of the society, the society was not impleaded in the matter.

31. It is also argued by learned counsel for the plaintiff that in view of this it is not necessary in the circumstances explained above and CS (OS) No. 1344/2009 Page 16 of 21 as per well settled law in any event this court has suo moto power under Order 1 Rule 10(2) of CPC to implead any party which it deems necessary for adjudication of the matter. After considering the submission of the learned counsel for the parties I agree with the submission of the plaintiff that the suit of the plaintiff is maintainable against the defendants.

32. Further, the various letters submitted on behalf of the plaintiffs also show that many of the members were either not sent the notice dated 30th April, 2009, or they received the same much later and not within the period prescribed under the Rules of the society. Further still, the minutes of the impugned meeting as recorded indicate that it was persistently chaotic and that out of 15 members of the society, only 5 voted in the impugned elections. Out of the other 6 present, none voted and in fact walked out after attempting to dissuade the defendants from carrying on the alleged illegal meeting, and one person was sacked in the subsequent meeting of the new Governing Body held at 6 P.M. on the same day.

33. During the course of the arguments the learned counsel for the plaintiffs has also submitted a letter dated 11th June 2005 written by the Managing Director of Venu Eye Institute to Dr. Anil Tara which reads as under:-

"Due to your unbecoming conduct and acts/omissions prejudicial to the interest of Institute‟s discipline in ignoring the patients despite giving appointment in advance and not attending besides conniving with others for abetting and even committing financial irregularities, riotous disorderly behaviour at the CS (OS) No. 1344/2009 Page 17 of 21 premises and moral turpitude etc you have lost confidence of the Management. Hence instead of initiating any disciplinary further action, the Management has decided to terminate your services with immediate effect. You will be paid one month salary in lieu of notice. You can settle your accounts on hading over the charge after fixing the appointment."

34. At the present stage of the proceedings where even the written statement on behalf of the defendants has not been filed and the reply to the interim application has only been filed by defendants 2 and 3, therefore, the question of maintainability of the suit at an initial stage cannot be determined unless the defendants put up their defenses in the written statement.

35. At the stage of consideration of an interim application, the court has to take a prima facie view of the matter. The pleadings and documents filed by the parties at present show, prima facie, that there is dispute on certain issues between the two group members of the society and therefore, after much consideration of the matter I am of the view that the plaintiffs have made a good case for providing interim relief. However, the objection raised by the defendants about the maintainability of the suit is left open to be raised by the defendants in the written statement and the same shall be considered and decided as per its merit at the appropriate stage of the matter.

36. Thus, prima facie it appears to me at the present facts and circumstances, the suit filed by the plaintiffs is maintainable. Further, it appears in light of the disputes highlighted by both parties and CS (OS) No. 1344/2009 Page 18 of 21 specifically by the plaintiffs, that an ad hoc committee needs to be appointed for overseeing the functioning of the society. No society can be allowed to act arbitrarily and in the event that there is no adequate supervision of the society, assuming that the plaintiffs allegations are true (without prejudice to any of the contentions of the defendants) the situation may worsen beyond redemption. Balance of convenience, equity and interest of justice require the issuance of appropriate directions in this behalf.

37. I feel that under the given circumstances, the plaintiffs have made a prima facie case for passing of the interim order, and in order to strike an appropriate balance between the parties I dispose of the interim application filed by the plaintiffs under Order 39 Rule 1 and 2 C.P.C. by giving the following directions:-

i) I appoint a committee of two eminent Advocates, namely (1) Ms. Maninder Acharya and (2) Mr. Sushil Dutt Salwan as members of Ad Hoc committee to assist and monitor the working of Venu Eye Institute and Research Centre. The ad hoc committee would work harmoniously and in full cooperation with the members of the Society to supervise the functioning of Venu Eye Institute and Research Centre.
ii) If any member of the ad hoc committee in the course of work finds any practical or legal difficulty it would CS (OS) No. 1344/2009 Page 19 of 21 be open for him/her to approach this court for appropriate orders. It would also be open to them to make recommendations as regards making the functioning of the committee more effective and prompt.
iii) The ad hoc committee shall be invited in all meetings and shall also have the right to go into the affairs of the Society as and when they desire including the general body meetings as per rules. The ad hoc committee is also authorised to take some of the plaintiffs as executive members, if necessary, in the interest of the society.

38. In view of the ad hoc committee appointed by this court the defendants are directed to maintain status quo of the assets of the Society during the pendency of the suit and they are further restrained from taking any major decisions without the consent of the ad hoc committee appointed by this court.

39. The fee of the each member is fixed at Rs.15,000/- per month exclusive of other misc. expenses which shall be paid to the committee members out of the funds of the Society.

40. This order shall have no bearing on the final outcome of the present suit and shall not prejudice the rights and interests of either party. The interim application being I.A. No. 9328/09 is disposed of in view of the above said directions. There will be no order as to costs. CS (OS) No. 1344/2009 Page 20 of 21

Defendants are directed to file the written statement within three weeks and the matter will be re-notified on November 4, 2009.

MANMOHAN SINGH, J.

SEPTEMBER 23, 2009 nn CS (OS) No. 1344/2009 Page 21 of 21