High Court Patna High Court

Kanti Tiwari vs The Bihar Advocate Welfare Fun on 22 July, 2008

Patna High Court
Kanti Tiwari vs The Bihar Advocate Welfare Fun on 22 July, 2008
Author: Barin Ghosh
                   Letters Patent Appeal No.560 OF 2001

                                *******

               Against the Order dated 2.2.1999 passed in
               CWJC no.1991 of 1998.

                                *******

               KANTI TIWARI----------------------Appellant
                                     Versus
               THE BIHAR ADVOCATE WELFARE FUND--Respondents

                                *******

               For the Appellant       :    Mr. Shashi Shekhar Tiwary

               For the Respondents     :    Mr. Arvind Kumar Verma

                                *******

                              P R E S E N T

                   THE HON'BLE MR. JUSTICE BARIN GHOSH
                    THE HON'BLE MR. JUSTICE C.M.PRASAD


Barin Ghosh &
C.M. Prasad, JJ.

On 02nd July, 2008, the learned counsel

appearing on behalf of the respondent-Bihar

Advocates’ Welfare Fund Trust Committee

submitted that in two weeks’ time the case of

the appellant will be further considered and,

accordingly, a prayer was made for adjournment

of the hearing of the appeal for two weeks. In

view of such submission we granted such
2

adjournment. Today when the matter was called

for hearing the respondent-Bihar Advocates

Welfare Fund Trust Committee through another

Advocate informed us that he is unable to

inform this Court whether any step has been

taken to further consider the case of the

appellant or not. In the circumstances, we

decided to decide the appeal on its merit. Heard.

2. The respondent-Committee has been

constituted by and under the Bihar Advocates’

Welfare Fund Act, 1983, whereby and under

provisions have been made for creation of a Fund

in order to facilitate payment of certain amount

of money to the family of a deceased Advocate

member of the Fund. The husband of the

appellant was an Advocate and was also a member

of the Fund since 05 th August, 1987. Sub-

sections (7) and (8) of section 16 of the Act

are as follows:

“16.(7)- Any member who fails to remit
the annual subscription for an year before the
3

30th June of that year shall be removed from the
membership of the Fund:

Provided that no order of removal from
membership of a member shall be passed without
providing an opportunity of hearing. Notice to
members shall be served by registered post and
the expenses on it alongwith other expenses
shall be recoverable from member alongwith
subscription.

(8) A person removed from the membership
of the Fund under sub-section (7) shall be re-
admitted to the Fund on payment of the arrears
with interest at twelve per cent per annum
within six months from the date of such
removal.”

3. The husband of the appellant remitted

annual subscription for the year 1990 on or

before 30th June, 1990 but did not remit

subscription for the years 1991 and 1992. The

appellant, upon death of her husband on 26th

November, 1992, applied for payment from the

Fund in view of death of her husband. By a

letter dated 13th February, 1996 the Committee

informed the appellant that in view of the

decision taken by the Committee on 02nd May, 1993

the membership of the husband of the appellant

of the Fund was terminated with effect from 31 st
4

July, 1992 and, accordingly, she is not entitled

to receive anything from the Fund. The said

stand taken by the respondent-Committee in its

letter dated 13th February, 1996 led to filing

of the writ petition, which having been

dismissed the appellant is before us.

4. In view of the provisions contained

in sub-sections (7) of section 16 of the Act,

failure of the husband of the appellant to

remit annual subscription to the Fund for the

year 1991 within 30 th June, 1991 entailed his

removal from the membership of the Fund, but

then, in view of the proviso contained in sub-

section (7) of section 16 of the Act, such

removal was not ipso-facto, the same required an

order directing removal of membership, which

could only be passed after giving an opportunity

of hearing to the husband of the appellant and

notice of such hearing was required to be served

by registered post. If there was failure to
5

pay on time the annual subscription for the year

1991, the question of removal of the husband of

the appellant from membership of the Fund from

31st July, 1992 did not arise, even after giving

an opportunity of hearing to the husband of the

appellant. Be that as it may, in the counter

affidavit it was contended that by a notice

dated 29th October, 1991 the husband of the

appellant was asked to deposit annual

subscription for the said year by 21st November,

1991 and since the same was not deposited, by

the order dated 02nd May, 1993, the husband of

the appellant was removed from the membership

with effect from 31st July, 1992.

5. The one and the only thing that was

required to be gone in, in the writ petition,was

whether the alleged notice dated 29th October,

1991 requiring the husband of the appellant to

deposit the required fee by 21st November, 1991

was sent by registered post and whether before
6

the order dated 02 nd May, 1993 was passed, any

notice by registered post was sent to the

husband of the appellant giving him an

opportunity of hearing or not. The respondent-

Committee failed to produce any evidence

suggesting that the purported notice dated 29th

October, 1991, was served by registered post and

at the same time failed to even assert that any

notice was sent either by registered post or

otherwise to the husband of the appellant before

the order dated 02 nd May, 1993 was passed

removing the husband of the appellant from the

membership of the Fund with effect from 31 st July,

1992.

6. As appears from the law quoted above

that the same grants an opportunity to a member

to know that by reason of his failure to remit

subscription on time, he has exposed himself to

the risk of removal from membership, so that he

can remove his default. Even after removal, the
7

law grants an opportunity to the removed member

for re-admission. The scheme is a welfare

scheme and aimed at providing welfare to the

members of the Fund. In the instant case,

before passing the order dated 02 nd May, 1993, no

attempt was made to let the husband of the

appellant know, who by that time had already

died, that there has been a default on his part.

It is true that it was obligatory on the part of

the husband of the appellant to keep his

membership alive by remitting annual

subscription on time, but then the Act itself

gave a protection to him by providing an

opportunity of hearing before it is decided to

pass an order of removal from membership for his

failure to deposit on time the subscription

payable by him to the Fund.

7. In the circumstances, the one and the

only logical conclusion would be that the order

dated 02nd May, 1993, which was passed against a
8

dead person, is not only illegal, but the said

order was passed without taking even the minimum

of the steps required to be taken as provided

for in the Act.

8. In absence of the said order, the

husband of the appellant remained a member

despite having had failed to deposit the

required fees for the years 1991 and 1992. In

the circumstances, we allow the appeal, set

aside the judgment and order under appeal and,

at the same time, allow the writ petition and

quash the order of the Committee dated 02 nd May,

1993 with a direction upon the Committee to pay

to the appellant her dues due and payable from

the Fund on account of death of her husband

forthwith but not later than three months from

today proceeding on the basis that the husband

of the appellant was a member of the Fund at the

time of his death together with interest at the
9

rate of six per cent per annum from the date of

the application.

(Barin Ghosh, J.)

(C.M. Prasad,J.)

Patna High Court,
The 22nd July, 2008.

AAhmad/ (NAFR).