Supreme Court of India

Hidayatkhan Bismillakhan Pathan vs Vaijnath & Ors on 5 May, 2009

Supreme Court of India
Hidayatkhan Bismillakhan Pathan vs Vaijnath & Ors on 5 May, 2009
Author: S Sinha
Bench: S.B. Sinha, Cyriac Joseph
                                                                          REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                   CIVIL APPEAL NO. 3267 OF 2009
     (Arising out of Special Leave Petition (Civil) No. 18811 of 2007)



Hidayatkhan Bismillakhan Pathan                             ..... Appellant


             Versus


Vaijnath and others                                         ..... Respondents




                              JUDGMENT

S.B. SINHA, J.

1. Leave granted.

2. Marathwada Sarvodya Shikshan Prasarak Mandal is a public Trust

registered under the Bombay Public Trust Act, 1950 (hereinafter called, for

the sake of brevity, `the Act’) as also the Societies Registration Act, 1850.

Its office is situated at Partur, District Jalna in the State of Maharashtra. It

was created inter alia for the purpose of imparting education to the children

of the rural area. The constitution of the Trust provides for 15 life members

1
out of which 13 would be the ex-officio members of the Executive

Committee and the other two would be the co-opted members from amongst

the General Members elected by the majority of the life members of the

Executive Committee which is an elected body. The tenure of the elected

body is five years. Members of the Managing Committee were elected in an

election held on 30th June, 1996. However, before expiry of its term of five

years, respondent No.1 submitted his resignation on 31st December, 1999. A

change report to that effect was filed and approved by the competent

authority under the Act.

3. Fresh elections took place on or about 26th June, 2001. The term of

the said Committee expired in 2006. Again elections were held in the year

2006. However, after the elections were held in 2001, a change report had

been submitted. It was accepted by the Assistant Charity Commissioner,

Jalna on 5th August, 2002. It is stated that about 82 meetings were held

thereafter and the first respondent participated in almost all of them. He had,

thus, accepted the election of the second respondent, Babasaheb Akat, as the

President of the Trust.

Since 2001 several changes took place for which `change reports’

were filed and accepted by the Assistant Commissioner from time to time.

2

4. Disputes and differences allegedly arose between the first respondent

and the second respondent in October, 2003.

Respondent No.1 filed a revision petition before the Joint Charity

Commissioner questioning the validity of the elections held in 2001. The

Joint Charity Commissioner by its judgment dated 4th June, 2004 opined that

the revision application filed by the first respondent was barred by limitation

but despite the same proceeded to initiate a purported suo moto proceeding

under Section 70-A of the Act. The revision application was allowed inter

alia observing that the notice dated 26th June, 2001 calling for the meeting

had not been issued as per the by-laws of the society and, thus, the business

conducted in that meeting on the basis of such defective notice cannot be

said to be legal and valid and in that view of the matter office-bearers had

also not been elected validly. It was concluded :-

“The matter may be contested or non contested
then also a duty is cast upon lower authority to
satisfy that change is occurred as per the by laws
of the society and call for some necessary
information documents etc for its satisfaction. But
here Ld. Lower authority passed mechanically
order without any application of mind and
therefore the impugned order of the lower
authority cannot (sic) be said to be legal and
valid.”

3

The learned Joint Charity Commissioner, however, further held that

while filing the revision application, the first respondent did not act bona

fide and the same did not advance the cause of justice.

The order impugned before him, however, was set aside pointing out

the aforesaid irregularities.

We may place on record that as the first respondent had approached

the revisional authority with a `false case’, costs were imposed on him.

5. Aggrieved by and dissatisfied therewith, the second respondent filed

an application before the District Judge, Jalna. The learned District Judge

by his order dated 28th June, 2004 allowed the said application in part and

remanded the matter back to the Joint Charity Commissioner with a

direction that all the trustees and co-opted members of the Trust be given

notice and fresh enquiry under Section 70A of the Act be held and a fresh

decision be rendered.

6. An appeal was preferred thereagainst by the first respondent before

the High Court of Judicature at Bombay and by reason of an order dated 16th

October, 2004 the said appeal was dismissed.

4

7. The Joint Charity Commissioner, however, instead of hearing the

matter himself remitted the same to the Assistant Charity Commissioner. A

Miscellaneous Application was preferred thereagainst and by a judgment

and order dated 7th July, 2006 the learned 4th Adhoc Additional Judge, Jalna,

upon reviewing the entire fact situation including the subsequent events, as

also relying on or on the basis of a decision of Jagatnarayan Singh

Swarupsingh Chithere and Ors. v. Swarupsingh Education Society and Anr.

1980 Mah. L.J. 372, held as under :-

” In the light of ratio of this case it is thus
futile to reject the applications and again direct the
fresh inquiry in this matter that would not only
consume the time but harass the parties.

Therefore, it is just and proper to allow the
applications the term of the Managing body is
already expired and the parties can face the fresh
election thereafter.

In view of all these facts I answer point No.1
& 2 in the affirmative and proceed to pass the
following order.

ORDER

1. The Misc. Application No. 27/2006
and Misc. Application No.42/20006
are hereby allowed with costs.

2. The impugned order passed by the learned
Jt. Charity Commissioner in Revision
Petition No.3/2004 remanding the matter of
Enquiry No.373/01 to the Learned Asstt.

Charity Commissioner, is thereby set aside.”

5

8. First respondent preferred a second appeal thereagainst which, by

reason of an order dated 18th July, 2007, purported to be on a concession

made by the appellant as also of the parties who had filed caveats, was

allowed, holding :-

“The Joint Charity Commissioner appears to have
committed impropriety and judicial indiscipline by
not complying with the directions of the District
Court passing on the buck by remanding the matter
to the Assistant Charity Commissioner. That itself
is improper. He should not have directed further
remand when he was asked to consider the
additional evidence and decide the matter afresh.
Though the Joint Charity Commissioner is a
revisional authority, yet the scope of revision is not
limited like a criminal revision and supervisory
jurisdiction is available in order to rectify the
errors as well to do complete justice and decide the
questions involved. In this view of the matter, it
will not serve any useful purpose in admitting the
matter or taking any further decision by this Court
and, therefore, the learned Counsel have fairly
conceded to remand the same to the Joint Charity
Commissioner for afresh decision irrespective of
the fact that subsequent elections have been
allegedly conducted and subsequent change report
is pending for enquiry before the Assistant Charity
Commissioner.”

9. Indisputably respondent Nos. 6, 10 and 20 before the High Court,

inter alia, had not been given any notice of the said second appeal.

Respondent No.6 before the High Court has filed the present appeal by

6
special leave petition. An application (I.A. No.2 of 2008) to withdraw the

special leave petition has been filed by the petitioner. On the other hand,

respondent Nos. 10 and 20 filed application (I.A. No.3 of 2008) for their

transposition to the category of the petitioners.

We allow the application of transposition.

10. Mr. P.S. Narasimha, and Mr. Uday Umesh Lalit, learned senior

counsel appearing on behalf of the transposed appellants, in support of the

appeal, would contend that having regard to the subsequent events and in

particular, the fact that elections had been held in the meantime, the

impugned judgment cannot be sustained. It was furthermore contended that

as admittedly no notice had been issued, the High Court but for the

purported concession made by the respondents appearing before it, could not

have allowed the appeal as a result whereof the parties have been relegated

to the same position where they stood in 2004.

11. Mr. Shyam Diwan, learned senior counsel appearing on behalf of

respondent No.1, on the other hand, would submit :-

7
(1) Respondent No.20 being the wife of respondent No.2, should not

be allowed to be transposed to the category of the appellant and

side with her husband, who had already made a concession before

the High Court.

(2) A special leave petition against a consent order is not maintainable

and furthermore in the original special leave petitioner suppressed

various facts, no order on the application for transposition should

be passed.

(3) The Joint Commissioner having conducted an enquiry pursuant to

the order of the High Court, no interference with the order of the

High Court is unwarranted.

(4) An objection made to the change report being in the nature of a

suit, any consequence emanating therefrom, namely effect or

validity of the meetings and the transactions made should be

allowed to be taken to its logical conclusion.

12. The Act was enacted to regulate and make better provisions of

administration of public, religious and charitable trust in the State of

Bombay. In terms of the provisions thereof the Charity Commissioner, the

Joint Charity Commissioners and other statutory authorities exercise wide

jurisdiction. Indisputably a trust should be administered strictly in

8
accordance with law. A change report filed in terms of Section 22 of the Act

must be considered on its own merit. Section 17 of the Act provides for

maintenance of books, indices and registers, as prescribed therein.

Whenever a change in the said books, indices and registers takes place, a

change report is to be filed under Section 22 of the Act.

13. A change report, thus, may have to be effected in regard to the

particulars of the Managing Directors of the Trust or in respect of any

property which was the subject matter of any transaction.

14. When a change report is filed under Section 22 of the Act the

Assistant Charity Commissioner would be entitled to make an enquiry in

regard thereto. An objection can be filed not only by a Member of the

Committee but also by a party who may be affected by reason thereof. For

the said purpose an enquiry is required to be conducted in terms of the

procedure prescribed under the Small Causes Courts Act, 1882. Other

procedures laid down in the Bombay Public Trusts Rules, 1951 are also

required to be followed.

15. Section 70 of the Act provides for appeal from an order passed by the

Deputy of Assistant Charity Commissioner. Section 70A of the Act confers

on the Charity Commissioner suo moto jurisdiction to call for and examine

9
the record of such authority for the purpose of satisfying himself as to the

correctness or otherwise of the order recorded or passed by it. For the said

purpose the parties affected thereby are required to be given an opportunity

of hearing. Section 72 provides for an application before the District Judge

from a decision of a Charity Commissioner inter alia rendered under Section

70A of the Act. Sub-section (4) of Section 72 thereof provides for a further

appeal to the High Court.

16. The jurisdiction of the Charity Commissioner or an Appellate

Commissioner to initiate a suo moto proceeding, however, is limited.

Although the scope of the present appeal is limited, keeping in view the

nature of controversy involved herein we have heard the parties at length so

as to enable us to consider not only the validity or otherwise of the

impugned judgment passed by the High Court but also the desirability to put

an end to the entire controversy between the parties.

17. It is now a well settled principle of law that a court of law or a

superior Tribunal would not entertain an appeal or revision application

wherein no effective order can be passed. For the said purpose not only the

fact situation as was obtaining on the date of filing of the application shall be

10
taken into consideration but also the events which took place subsequent

thereto.

Although no period of limitation is prescribed for initiating a suo

motu proceeding, it is beyond any cavil that such a power should not be

exercised after a long time.

18. The election in question was held in the year 2001 validity whereof

was questioned only in 2003. The Joint Charity Commissioner in his order

dated 04.06.2004 categorically opined; (1) the appeal filed by the first

respondent was barred by limitation; (2) his action was not bona fide; and

(3) he did not have any prima facie case.

19. A suo motu jurisdiction, as envisaged under Section 70A of the Act

can be initiated for the purposes mentioned therein. It is an enabling

provision. The said jurisdiction need not be exercised only because it would

be lawful to do so. For the said purpose not only the parties are required to

be heard but also subject to the limitations provided for in sub-section (2)

thereof.

Some limitations have been provided for in regard to exercise of the

jurisdiction by the Charity Commissioner (1) it must be exercised within the

11
prescribed period of limitation; and (2) where an order has been passed

either under Sections 70 or 71 of the Act.

In this case an appeal was preferred before the Charity Commissioner

who did not exercise its jurisdiction before it became barred by limitation

the application. Even in the appellate order, the appeal was not only held to

be not maintainable being barred by limitation but also no prima facie case

therefor was found. The Joint Charity Commissioner arrived at a finding

that the first respondent, although preferred the appeal, in fact attended all

the proceedings and participated in the meetings. If no prima facie case was

found in the appeal of the first respondent as his action was found to be

lacking bona fide, it should not have, in our opinion, exercised its suo moto

powers. It is true that the order of the learned District Judge dated 16th

October, 2004 had attained finality in the sense that an enquiry was directed

to be held. However the purpose and object for which such an enquiry was

directed to be held, in our opinion, was no longer available, keeping in view

the fact that even fresh election had taken place in the year 2006.

20. The tenure of the Managing Committee had come to an end by efflux

of time. Change report in respect of the registers for achieving the said

purpose was required to be filed for satisfying the requirement of law,

12
although no effective order could be passed thereupon. It is one thing to say

that the change report sought to be effected in respect of the names of the

Members of the Managing Committee and/or its President lost its object but

it is another thing to say that any transaction which had been entered into

may still be subject to an enquiry.

21. In Shahabad Coop. Sugar Mills Ltd. v. Spl. Secretary to Govt. of

Haryana Co rpn., [ (2006) 12 SCC 404 ] this Court relying on a decision of

this Court in D.N. Roy and S.K. Bannerjee v. State of Bihar, [ (1970) 3

SCC 119 ], while opining that a revision application would not be

maintainable, held :-

“26. If the revision application was not
maintainable, a fortiori suo motu power could not
also be exercised. Even otherwise if suo motu
power is to be exercised, it has to be stated so. In
D.N. Roy and S.K. Bannerjee v. State of Bihar
,
this Court opined:

“7. It is true that the order in question also
refers to `all other powers enabling in this
behalf’. But in its return to the writ petition the
Central Government did not plead that the
impugned order was passed in exercise of its
suo motu powers. We agree that if the exercise
of a power can be traced to an existing power
even though that power was not purported to
have been exercised, under certain
circumstances, the exercise of the power can be
upheld on the strength of an undisclosed but

13
undoubted power. But in this case the difficulty
is that at no stage the Central Government
intimated to the appellant that it was exercising
its suo motu power. At all stages it purported to
act under Rules 54 and 55 of the Mineral
Concession Rules, 1960. If the Central
Government wanted to exercise its suo motu
power it should have intimated that fact as well
as the grounds on which it proposed to exercise
that power to the appellant and given him an
opportunity to show cause against the exercise
of suo motu power as well as against the
grounds on which it wanted to exercise its
power. Quite clearly the Central Government
had not given him that opportunity. The High
Court thought that as the Central Government
had not only intimated to the appellant the
grounds mentioned in the application made by
the 5th respondent but also the comments of the
State Government, the appellant had adequate
opportunity to put forward his case. This
conclusion in our judgment is untenable. At no
stage the appellant was informed that the
Central Government proposed to exercise its
suo motu power and asked him to show cause
against the exercise of such a power. Failure of
the Central Government to do so, in our
opinion, vitiates the impugned order.”

22. If in the aforementioned situation, the learned District Judge had taken

a different view having regard to the manner in which the Joint

Commissioner has exercised its suo moto jurisdiction, namely in stead and

place of making an enquiry himself remanded the matter back to the

Assistant Charity Commissioner, no illegality can be said to have committed

by him. Furthermore in view of the subsequent events which had taken
14
place, namely holding of the election in the year 2006, we are of the opinion

that he cannot be said to have committed an error in passing the said order.

Even respondent No.1 should not have been allowed to prefer an appeal.

Appeal having been dismissed by the Joint Charity Commissioner no further

appeal, at his instance, before the High Court should have been entertained.

The High Court furthermore did not apply its mind to the merit of the

matter. Evidently it had no occasion to do so as some of the counsel

appearing for the caveators conceded that the matter may be remitted back to

the Joint Commissioner for a decision afresh as he was guilty of breach of

judicial discipline. Despite the same the High Court should have complied

with the principles of natural justice. Each of the parties before it was

entitled to be heard.

23. No notice admittedly had been issued to a large number of persons

including respondent Nos. 10 & 20 who have been transposed to the

category of the appellants. There is no legal foundation that respondent

No.20, being the wife of respondent No. 2 cannot be directed to be

transposed to the category of the appellant, admittedly she was not

represented before the High Court in the second appeal. The order of the

High Court, therefore, is liable to be set aside.

15

24. Although ordinarily we would have remanded the matter back to the

High Court, we clarify that that we have exercised our jurisdiction under

Article 136 read with Article 142 of the Constitution of India, keeping in

view the peculiar facts and circumstances of the case so as to do complete

justice between the parties as also in view of the fact that any further

litigation would be unnecessary since no actual relief can be granted to any

of the parties thereto in this case.

25. For the reasons aforementioned the impugned judgment is set aside.

The appeal is allowed. No Costs.

……………………….J.

( S.B. Sinha )

……………………….J.

( Cyriac Joseph )

New Delhi
May 05, 2009

16