Allahabad High Court High Court

Committee Of Management, Mahanth … vs Prescribed Authority, A.D.M. And … on 11 August, 2004

Allahabad High Court
Committee Of Management, Mahanth … vs Prescribed Authority, A.D.M. And … on 11 August, 2004
Equivalent citations: 2005 (2) AWC 2249
Author: A Tandon
Bench: A Tandon


JUDGMENT

Arun Tandon, J.

1. Heard Sri H.K. Singh on behalf of the petitioner, learned standing counsel on behalf of the respondent Nos. 1 and 2 and Sri P.N. Saxena, Senior Advocate, assisted by Sri Umesh Vats on behalf of respondent No. 3. Nobody has put in appearance on behalf of the respondent No. 4 despite notice having been issued by this Court.

2. Smt. Buchai Devi widow of late Chandra Dev Singh, claiming herself to be the Manager of the Committee of Management Mahanth Vishwanath Yati Madhyamik Vidyalaya Chogra, Ballia, has filed this petition against the order of the Prescribed Authority dated 17th March, 2004, whereby the Prescribed Authority has held that the petitioner is not even a member of the general body which constitutes the electoral college for electing the office bearers of the society and further it has been held that the elections set up by the. respondent No. 3, which are unopposed and supported by other members of the general body, are legal and valid.

3. On behalf of the petitioner it is contended that the finding recorded by the Prescribed Authority to the effect that the Treasurer alone is competent to accept membership fee is illegal and runs contrary to the registered bye-laws of the society, which empowers the Manager also to accept the membership fee. It is further stated that if the fee deposited by the petitioner and other four persons have not been transmitted by the Manager to the bank account or to the account maintained in the post office, the petitioner cannot be said to have committed any fault nor it can be a basis for holding that the petitioner is not valid member of the general body. It is further contended that the Prescribed Authority has not considered the issue as to whether elections set up by the respondent No. 3 were held in accordance with the registered bye-laws/approved scheme of administration or not. Consequently, the order passed by the Prescribed Authority cannot be sustained.

4. On behalf of the respondent it is contended that since the petitioner has been held not to be valid member of the general body by the Prescribed Authority, the only remedy available to petitioner, in such circumstances, is by way of civil suit and this Court, under Article 226 of the Constitution of India cannot interfere with the order passed by the Prescribed Authority. In that regard reliance has been placed upon the Division Bench judgment of this Court in 1995 (2) UPLBEC 1242.

5. So far as the issue with regard to maintainability of the present writ petition is concerned, it is true that the Division Bench of this Court has held that if an order has been passed by the Prescribed Authority after recording reasons and applying his mind to the fact and all relevant material on record with regard to present member of the general body, the aggrieved person can only seek remedy before the civil court of law. However, the said judgment does not lay down as proposition of law that even in the cases where the findings recorded by the Prescribed Authority are perverse and based on misreading of the provisions of the registered bye-laws, no writ petition can be maintained.

6. In the opinion of the Court, Prescribed Authority is statutory authority and is under legal obligation to decide all issues after taking into account whether the dispute between the parties is genuine or not. If any order is passed by the Prescribed Authority, which is perverse and based on misreading of the provisions of registered bye-laws, this Court can always interfere with such a finding. Accordingly, it is held that in case the order passed by the Prescribed Authority is perverse, the present writ petition as filed by the petitioner cannot be said to be not maintainable.

7. For the purposes of deciding the issue as to whether Prescribed Authority has taken into consideration all the materials on record, provisions of the registered by-laws for recording the finding that petitioner is a valid member of the general body or not, it would be necessary to refer to the powers of the Manager which has been conferred upon him by the registered by-laws, enclosed as Annexure-1 to the writ petition, wherein clause 16 provides as follows :

^^16- inkf/kdkfj;ksa ds dk;Z ,oa vf/kdkj %

¼d½ izcU/kd ,d lkS :i;s rd ds O;; dh LohÑfr
dj ldsxk A

¼[k½ izcU/kd prqFkZ oxZ ds deZpkfj;ksa dh
vLFkk;h fu;qfä dj ldsxk A

¼x½ iz/kkukpk;Z ds vkdfLed vodk’k dh LohÑfr
djsxk A

¼?k½ vko’;d i=kpkj dk lapkyu djsxk A

¼M+½ leLr vk;&O;; ds i= dh iaftdk j[ksxk
A

¼p½ izcU/k lfefr dh vksj ls leLr vk;&O;;

ds fofu;ksx ij gLrk{kj djsxk A

¼N½ laLFkk ds fy;s nku] vuqnku voa ‘kqYd vkfn
dks izkIr djsxk vkSj mudk fu;fer ys[kk j[ksxk A

¼t½ okf”kZd ctV rS;kj djsxk vkSj izcU/k
lfefr }kjk mls ikfjr djk;sxk A

¼>½ fuEufyf[r iaftdkvksa dk vuqj{k.k djsxk
A**

8. From the aforesaid provisions, it is apparently clear that the power to accept membership fee has been conferred upon the Manager as well as Treasurer of the society. Since according to petitioner, the membership fee deposited by her was accepted by the Manager of the institution and in that regard a photostat copy of the receipt was also produced before the Prescribed Authority, the finding recorded by the Prescribed Authority to the effect that the Treasurer alone was competent to accept the membership fee, is legally not sustainable and is based on misreading of the aforesaid clause 16 of the aforesaid registered bye-laws as it confers the power upon the Manager to accept membership fee.

9. Similarly, the findings recorded by the Prescribed Authority to the effect that the Treasurer has neither accepted membership fee of the petitioner and five other persons nor has transmitted the same to any bank account or post office account of the society, is wholly misconceived and totally irrelevant for deciding the issue as to whether petitioner is valid member or not inasmuch as if the Manager has failed to transfer the membership fee, received from the petitioner and other persons to any bank/post office account of the society, no fault can be attributed to petitioner nor her membership be jeopardized.

10. Similarly, the last finding recorded by the Prescribed Authority in respect of the membership of the petitioner to the effect that the petitioner has deposited a sum of Rs. 2,000 which does not answer the prescribed fee in respect of four categories of member as mentioned in the bye-laws, is also perverse inasmuch as under the registered bye-laws four category of members are mentioned in clause 6, which reads as follows :

^^¼d½ lk/kkj.k lHkk&&
tks X;kjg :i;s =Sekfld lnL;rk ‘kqYd nsaxs os lk/kkj.k lnL; gksaxs A

   ¼[k½ fof’k”V lnL;&&
tks ,d lkS ,d :i;k =Sekfld lnL;rk ‘kqYd nsaxs ,oa =Sekfld X;kjg :i;s nsdj
uohuhdj.k djks;saxs A

   ¼x½ vkthou lnL;&& tks ,deq’r
flQZ ,d ckj ,d gtkj ,d :i;s nsaxs rFkk thouksi;ZUr lnL; cus jgsaxs A

¼?k½ laj{kd&& lnL; tks ,deq’r flQZ ,d
ckj ikap gtkj :i;k nsaxs A mudh e`R;q ds mijkUr mudk iq=&iq=h tks dksbZ Hkh
gks laj{kd lnL; gksxk A**

11. From the aforesaid, clause 6 (c), it is apparent that for being enrolled as life member, the minimum fee prescribed is Rs. 1,000. If any person tenders more than Rs. 1,000 as fee, it cannot be said that the money so deposited towards membership fee is not in accordance with the bye-laws of the society. The finding recorded by the Prescribed Authority to the effect that the Treasurer is not aware of the membership of the petitioner is neither here nor there inasmuch as membership is to be decided on the basis of records produced and not on the basis of personal knowledge of the Treasurer.

12. In such circumstances, none of the reasons, assigned for holding that the petitioner was not valid life member of the general body, can be legally sustained as the same are based on non-consideration of material provisions of registered bye-laws and as such is perverse. The said finding is accordingly set aside.

13. In view of the such circumstances, the dispute is remanded to the Prescribed Authority for deciding the question about the legality or otherwise of the life membership of the petitioner, as claimed by her, afresh and for said purpose the Prescribed Authority is directed to summon the original record of the meeting of the Committee of Management, which are alleged to have taken place subsequent to enrolment of petitioner and to see in any of such meeting the petitioner has participated or not as also other relevant records which the petitioner may produce to establish her membership.

14. Further, as the Prescribed Authority has refused to take into consideration the objections of the petitioner with regards to the elections set up by the respondent No. 3 on the ground that the petitioner is not a valid member of the general body and since this Court is remanding the matter to the Prescribed Authority to decide the said dispute of membership afresh, the order of the Prescribed Authority in its entirety cannot be sustained and is hereby quashed.

15. The Prescribed Authority shall re-examine the matter after affording opportunity of hearing to the parties concerned and pass appropriate order within one month from today. If the Prescribed Authority comes to a conclusion that the petitioner is not a valid member of the general body, any question raised by the petitioner as to the legality or otherwise of the elections of respondent shall not survive.

16.   Writ    petition    is    allowed subject   to   the   observations   made above.