High Court Kerala High Court

B.Vinod vs State Of Kerala Represented By … on 5 September, 2007

Kerala High Court
B.Vinod vs State Of Kerala Represented By … on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11619 of 2006(G)


1. B.VINOD, SON OF BALAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. IN INSPECTOR GENERAL OF REGISTRATION,

3. THE DISTRICT REGISTRAR, IDUKKI DISTRICT

4. THE KERALA CRICKET ASSOCIATION HAVING

5. IDUKKI DISTRICT SPORTS COUNCIL, OFFICE

6. SARATH U.NAIR, COMMERCIAL SHOPPING

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  :SRI.SHAJI P.CHALY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/09/2007

 O R D E R
                         ANTONY DOMINIC, J.
                           --------------------------
                     W.P.(C). NO. 11619 OF 2006
                             ---------------------
                Dated this the 5th day of September, 2007

                            J U D G M E N T

This writ petition is filed by the Hon. Secretary of Idukki

District Cricket Association seeking to quash Ext.P6 order issued by

the 2nd respondent and to declare that Ext.P3 registration certificate

obtained by respondent No.6 is invalid and cannot be acted upon.

2. The Idukki District Cricket Association, of which petitioner

is the Hon. Secretary, was incorporated in the year 1998 and is

affiliated to the Kerala Cricket Association, the 4th respondent. The

6th respondent herein had moved the 3rd respondent, District

Registrar, for incorporating a new association known as Idukki

District Cricket Association. On completion of the formalities

contemplated under Act 12 of 1955, the Idukki District Cricket

Association was incorporated and Ext.P3 is the certificate of

incorporation. Since the name of the new association was same as

that of the Association represented by the petitioner, petitioner

moved a compliant before the 3rd respondent against the

incorporation of the new association.

WPC NO 11619/06 Page numbers

3. An enquiry was conducted into the complaint of the

petitioner and finally Ext.P4 order was issued on 25.1.99. In Ext.P4

order it has been found that the petitioner association is functioning

in terms of the provisions of the Statute and under the Byelaws of the

4th respondent and that the incorporation of the new association by

Ext.P3 was erroneous. On this basis, Ext.P3 order of incorporation

was cancelled by the 3rd respondent. Ext.P4 order was challenged

by the Idukki District Cricket Association (the new association) in

O.P. No.7497/99. That Original Petition was disposed of by Ext.P5

judgment dated 4.11.05 with the following directions:

“The petitioner shall submit a representation before the
Inspector General of Registration, Thiruvananthapuram within
a period of two months from today, after serving a copy of the
same on the 3rd respondent as well as the Kerala Cricket
Association. Thereafter the Inspector General of Registration
shall consider the issue with notice to the petitioner, Kerala
Cricket Association and the 3rd respondent. Appropriate orders
thereon in accordance with law shall be passed by the
Inspector General of Registration within another four months.
Subject to the petitioner thus moving the inspector General of
Registration, the interim order passed by this Court in C.M.P.
NO.12626/1999 will continue till orders are passed by the said
authority.”

4. In pursuance to Ext.P5, the 6th respondent herein, who

was the then Secretary of the new association, filed a representation

dated 25.1.06. The 2nd respondent thereafter passed Ext.P6 order.

WPC NO 11619/06 Page numbers

In Ext.P6 order it was held that a detailed reading of the depositions

and the records submitted as exhibits would show that the claims

made by the petitioner herein and Shri. Mathew carries reasonable

material for consideration. But he proceeded to hold that the issue

raised before him was beyond his jurisdiction. It was held that

remedy against Ext.P4 is provided in Section 25 of Act 12 of 1955.

According to the 2nd respondent, if a person is aggrieved, he should

move the State Government and the State Government in turn

should apply to the District Court for dissolution of the Society. It is

challenging Ext.P6 and seeking the reliefs mentioned above that this

writ petition has been filed.

5. The 4th respondent, Kerala Cricket Association, has filed

an affidavit supporting the plea in the writ petition. According to the

4th respondent, they are the State Association with 14 district level

units all over the State and the petitioner is one such unit recognised

by them, functioning in the Idukki district of Kerala. It is pointed out

that their byelaws do not contemplate separate registration for the

district wise units and they accept that the petitioner in this writ

petition is the Secretary of their Idukki unit.

6. The 6th respondent, who was instrumental in the

WPC NO 11619/06 Page numbers

incorporation of the new association, has also filed a counter affidavit

wherein he has taken a totally different stand. According to him, of

late he has realised the mistake and he wants the petitioner-

association to be in existence as the representative of the 4th

respondent.

7. The Idukki District Cricket Association (the new

association) was not impleaded as a party in this writ petition. By

filing I.A. No. 5743/07 they have sought to be impleaded as

additional respondent No.7. According to them they are a necessary

party to these proceedings and therefore they ought to be impleaded.

Though the writ petitioner has filed a counter affidavit resisting their

impleadment, during the course of the hearing the contentions were

not seriously urged. Therefore I allowed I.A. No.5743/07 and they

are impleaded as additional respondent No.7.

8. Sri. V.N. Achutha Kurup, learned Senior Counsel

appearing for the additional 7th respondent, points out that the writ

petition as originally filed is defective for non-impleadment of the new

association. According to him the said defect is fatal, warranting

dismissal of the writ petition. It is contended that the new association

is an organisation independent of the 4th respondent and therefore it

WPC NO 11619/06 Page numbers

is entitled to be incorporated at least at a district level. Learned

counsel further points out that if the 4th respondent is hostile to them,

the best they can do is to recognise their existence. But they cannot

object to the incorporation of such an organisation. In his attempt to

sustain Ext.P6 order, the learned counsel submits that the 2nd

respondent lacks power to upset Ext.P4 order and that if any one is

aggrieved by Ext.P4, recourse will have to be taken to the provisions

of Section 25 of the Act and the State Government should move an

application to the District Court for dissolution of the association.

On this ground learned Senior Counsel seeks dismissal of the writ

petition.

9. I have considered the rival submissions made by the

counsel appearing for both sides. The primary question that arises

for consideration is whether Ext.P6 order is sustainable or not. But

before I decide the validity or otherwise of Ext.P6, the preliminary

objection raised by learned Senior counsel regarding maintainability

of the writ petition has to be dealt with. It is true that as originally

filed, the writ petitioner had not impleaded the Idukki District Cricket

Association (the new association) as a party. As such, that defect

would have been fatal, warranting dismissal of the writ petition.

WPC NO 11619/06 Page numbers

However, in this case the new association itself has voluntarily got

itself impleaded. They have also filed a detailed affidavit in support

of their contentions and detailed arguments were also led in support

of Ext.P6 order. Therefore, not only that they have now come on

record as additional respondent No.7 but also they had an effective

opportunity to resist the contentions of the petitioner. In such a case

the fact that they were not originally impleaded loom its significance

as it has not caused any prejudice to them. For all these reasons

the preliminary objection raised by the learned counsel is only to be

rejected and I do so.

10. Coming to the merits of Ext.P6 order, it was rendered

pursuant to Ext.P5 judgment. In Ext.P5 judgment, all parties

including the new association and the petitioner, had agreed that the

parties could be relegated to the 2nd respondent for resolution of the

dispute. It was accordingly that this Court had directed the 6th

respondent to file a representation to the 2nd respondent, who was

ordered to consider the entire issue. In Ext.P6 order the 4th

respondent found that the contentions of the writ petitioner and the

Secretary of the State association carries reasonable materials for

consideration. However, the 2nd respondent held that the matter was

WPC NO 11619/06 Page numbers

beyond his jurisdiction and therefore he was incompetent to

adjudicate the issue and at the same time unsettled Ext.P4 order.

This approach of the 2nd respondent is contradictory. If he was

incapable of resolving the issue, he should have not left it there

without disturbing Ext.P4 and thus unsettling the position.

11. In so far as his plea of lack of jurisdiction is concerned,

the same appears to be on the basis of the provisions contained in

Act 12 of 1955. When this issue was argued in court, learned

counsel for the petitioner placed reliance on Section 21 of the

General Clauses Act 1897 and 20 of the State Act. Elaborating this

aspect, the learned counsel made reference to the judgment of this

Court in Institute of Social welfare v. State of Kerala & Ors. [2000

(1) K.L.J. 869] wherein it has been held as follows:

“The argument of counsel for the Election Commission that
there is only a power in the Election Commission to register and
there is no power to de-register has only to be stated to be
rejected. It is clear that whenever a power to do something is
conferred on a body, there is also conferred on that body the
power to undo the same. Sections 16 and 21 of the General
Clauses Act (corresponding to Sections 15 and 20 of the Kerala
Act) also recognise such power. The power to do something
obviously includes the power to undo that thing and the Election
Commission cannot be heard to contend that once it has given
registration to a political party, it has no right to act if that party
with impunity, flouts the Constitution or subvert the sovereignty
or democracy or the rule of law, the basis of our democracy.

We have therefore no hesitation in holding that when a call for
hartal made by an association or body of citizens is enforced by

WPC NO 11619/06 Page numbers

force and the activities of others unwilling to respond to the call
is brought to a standstill by threat coercion or force, an occasion
clearly arises for the Election Commission to take action for
cancelling the registration or for de-recognition of that body or
association.”

12. This argument of the learned counsel for the writ

petitioner is resisted by the learned Senior counsel appearing for the

additional 7th respondent by making reference to Section 25 of Act 12

of 1955, which has been relied on by the 2nd respondent in Ext.P6.

According to the learned counsel against Ext.P4 the remedy

available is to move the State Government which in turn can move

the District Court for dissolution of the association. According to the

learned counsel since the act 12 of 1955 provides a remedy in

Section 25 thereof, recourse to the provision of General Clauses Act

is not permissible.

13. In my view, the procedure canvassed by the learned

Senior Counsel is not what is contemplated in Section 25. Section

25 does not confer right on any stranger to move the State

Government but is a power available to the Government only. The

other category of persons whose right is recognised in Section 25 to

move the District Court are the members of the association

concerned. In this case, even according to the additional 7th

WPC NO 11619/06 Page numbers

respondent, the petitioner or the 4th respondent are not members of

the new association and therefore recourse to Section 25 is not

available to a stranger like the petitioner. In such a situation the

petitioner is entitled to move the 3rd respondent who can certainly

invoke the power under Section 21 of the Central Act (Section 20 of

the State Act) and as recognised by this Court in the aforesaid

judgment, undo an act which requires to be undone. If that power is

available, the stand of the 2nd respondent that he lacks power in this

regard is erroneous and cannot be approved. For the same reason, I

also cannot agree with the finding of the 2nd respondent that

cancellation ordered by the 3rd respondent was without jurisdiction.

14. In the result, I hold that Ext.P6 order passed by 2nd

respondent is illegal and cannot be sustained. Accordingly, Ext.P6

order will stand quashed and the 2nd respondent will reconsider the

representation dated 25.1.06 submitted by the 6th respondent in

pursuance to Ext.P5 judgment and pass fresh orders thereon dealing

the entire issues raised by the parties. It is made clear that before

final orders are passed as above petitioner, respondent Nos.4 & 6

and the additional respondent No.7 shall be given notice and

afforded sufficient opportunity to be heard. It is also ordered that if

WPC NO 11619/06 Page numbers

any of the parties files any supplementary representation, that will

also be considered and representation, if any, shall be made within a

period of one month from the date of receipt of a copy of this

judgment and the final orders as directed shall be passed within

three months thereafter.

The writ petition is disposed of as above.



                                          ANTONY DOMINIC, JUDGE


vps

WPC NO 11619/06    Page numbers




                                A.K. BASHEER, JUDGE


                                       OP NO.8348/01



                                          JUDGMENT


                                      2nd August, 2007