JUDGMENT
Arun Tandon, J.
1. Philanthropic Education Society, Gaumat, district Aligarh is a society duly registered under the Societies Registration Act, 1860 (hereinafter referred to as the Act). The registration certificate of the said society was renewed upto 10th October, 1995. Thereafter for certain reasons further renewal of the society was neither applied for nor was granted. Sri Brij Mohan Upadhyay, petitioner No. 2, claiming himself to be the Secretary of the said society on the basis of fresh elections of the office bearers said to have taken place on 11.05.2003, filed an application for renewal of the registration of the society as well as for registration of the list of newly elected office bearers. The Deputy Registrar of the Firms, Societies and Chits, Agra, on receipt of the aforesaid papers vide notice dated 24.05.2003 required the persons mentioned in the notice to submit their objections and thereafter, by means of order dated 30.10.2003, renewed the registration certificate of the society and registered the list of office bearers of the society as submitted by Sri Brij Mohan Upadhyay.
2. Sri Rajendra Prasad Mittal and Sri Mahavir Singh, respondent Nos. 3 and 4 respectively, claiming themselves to be the Secretary and President of the said society filed objections before the Deputy Registrar of the Firms, Societies and Chits, Agra on 20.01.2004 wherein it was stated that that Sri Brij Mohan Upadhyay was not even the primary member of society and he had no authority to submit the papers for renewal of the registration certificate or for registration of list of office bearers. It was, therefore, requested that the order dated 30.10.2003 be recalled.
3. On the said application of respondent Nos. 3 and 4 the Deputy Registrar issued notice to the petitioner and by means of order dated 12.04.2004 held that Sri Brij Mohan Upadhyay was not even primary member of the society and therefore he had no right to seek renewal of the society nor the papers submitted by him were liable to be accepted. Accordingly the order dated 30.10.2003 was rendered non-est. The Deputy Registrar further directed that the list of office bearers as submitted by Sri Rajendra Prasad Mittal for the years 2003-04 and 2004-05 be registered.
4. The order dated 12.04.2004 passed by the Deputy Registrar of the Firms, Societies and Chits, Agra was challenged by Sri Brij Mohan Upadhyay, petitioner No. 2, along with one Sri Gopal Sharma, by means of Writ Petition No. 16449 of 2004. The said writ petition was allowed by this Court by means of order dated 13.05.2004. The order of Deputy Registrar dated 12.04.2004 was quashed and the matter was remanded to the Deputy Registrar of the Firms, Societies and Chits, Agra for passing fresh order after hearing the parties. In compliance of the order of this Court referred to above the Deputy Registrar of the Firms, Societies and Chits, Agra has passed the impugned order dated 31.08.2004 which has been enclosed as Annexure-29 to the present writ petition.
5. I have heard Sri R.N. Singh, Senior advocate, assisted by Sri G. K. Singh Advocate on behalf of the petitioners, Standing Counsel on behalf of respondents 1 and 2, Sri Vinod Sinha Advocate on behalf of Caveators i.e. Committee of Management, respondent No. 3 and Sri Rajendra Prasad Mittal, the alleged Secretary of the society, and have gone through the record of the writ petition.
6. On behalf of the petitioners it is contended that this Court while deciding Writ Petition No. 16449 of 2004 had remanded the matter to the Deputy Registrar of the Firms, Societies and Chits, Agra for decision afresh with specific direction that the parties be permitted to file detailed objections along with documents and papers in support thereof. The Deputy Registrar was required to pass fresh orders in accordance with law thereafter. According to the petitioners they filed documents running into hundreds of pages. The Deputy Registrar has not taken note of the aforesaid documents while passing the impugned order and proceeded to record the finding that the petitioner, Brij Mohan Upadhyay, was not even primary member of the general body of the society. Such documents which according to the petitioners have not been taken into consideration by the Deputy Registrar, have been enclosed as Annexures Nos. 17, 18, 18-A, 25 and 26 to the present writ petition. In view of the aforesaid it is contended that the impugned order of the Deputy Registrar dated 31.08.2004 is liable to be quashed and the matter is liable to be remanded to the Deputy Registrar for fresh decision.
7. On behalf of the respondents it is submitted that the petitioner filed half page objection before the Deputy Registrar in compliance of the orders of this Court and enclosed therewith documents running into hundreds of pages without co-relating the documents with his objection. It is further stated that admittedly the petitioner No. 2, Brij Mohan Upadhyay, was of 19 years of age on the date he claims to have been admitted as member of the general body of the society. Under Clause 5 of the registered bye laws of the society a person who has attained the age of 21 years alone is entitled to be admitted as member of the general body of the society. The said provision has not been amended till date in any manner. Therefore the case set up by the petitioner No. 2, Sri Brij Mohan Upadhyay, has no legs to stand. It is further submitted that the entire case set up by the petitioner is based on the alleged amendment in the bye laws of the society which has never been registered nor was intimated to the Registrar concerned as required under Section 4-A of the Societies Registration Act and Rules 5 and 6 of the Rules framed thereunder.
8. In the rejoinder it is contended by the counsel for the petitioners that the amendment sought to be made in the bye laws of the society once approved under the resolution of the general body takes effect from the date of passing of the resolution and not from the date of registration. In support thereof the petitioner has placed reliance upon the judgment of Hon’ble Supreme Court in the case of Managing Committee Khalsa Middle School and Anr. v. Mohinder Kaur and Anr. reported in 1993 Supp (4) SCC 26. It is further submitted that the judgment of the Hon’ble Supreme Court is binding upon all the High Courts (reference AIR 1970 Supreme Court 102). Lastly it is contended on behalf of the petitioners that the reasons as recorded by the Deputy Registrar of the Firms, Societies and Chits, Agra with regard to petitioner No. 2, Brij Mohan Upadhyaya, being minor at the time of enrolment as member of general body of the society are unsustainable. The order is to be judged on the basis of reasons assigned for arriving at the conclusion (Reference AIR 1978 Supreme Court 851).
9. For the purposes of appreciating the controversy raised on behalf of the parties it would be relevant to reproduce the operative portion of the judgment of this Court dated 13.05.2004 passed in Writ Petition No. 16449 of 2004, which reads as follows:-
“In the result the order dated 12th April, 2004 passed by the Deputy Registrar is quashed. The matter is remanded to the Deputy Registrar for passing fresh order after hearing both the parties. The petitioners are permitted to file their detailed objections along with all their documents and papers within one month from today before the Deputy Registrar. ”
10. In compliance of the aforesaid order of this Court the petitioner claims to have submitted his objection vide letter dated 10.08.2004, copy whereof has been enclosed as Annexure-16 to the writ petition. The objection filed by the petitioners reads as follows:–
^^egksn;]
fuosnu
djuk gS fd mDr lLFkk ds fookn dh lquokbZ gsrq ek- mPp u;k;ky; }kjk iqu% lquus dk
funsZ’k gqvk ftlds lUnHkZ esa vkidh lsok esa lquokbZ gsrq leLr vko’;d lk{; &
dk;Zokgh jftLVj] lnL;rk jftLVj] dS’k cqd] lnL;rk jlhn cqd dh Nk;k izfr vkidh
lsok esa tek dj jgk gwW A
vr% Jheku
th ls lknj vuqjks/k gS fd laLFkk fgr esa tek djk;s x;s lk{; vfHkys[kksa dk
voyksdu dj laLFkk fgr esa fu.kZ; ikfjr djus dh Ñik djsa A
vkidh vfr Ñik gksxh A
fnukad&
2004
Hkonh;]
fjlhOM
g- viBuh;
10&8&2004
g- viBuh;
lhy**
11. With the aforesaid objection petitioner claims to have filed a large number of documents which run into nearly 200 pages. The Deputy Registrar in the impugned order has held that the petitioner is not a valid member of the general body of the society for the following reasons:–
(a) Sri Deep Chand Sharma, who was merely a primary member of the society, had no right to convene any meeting with reference to the agenda dated 21.06.1989 and dated 08.02.1990 whereunder the petitioner No. 2, Brij Mohan Upadhyay, claims that amendment in the bye laws of the society for the purpose of reducing the age limit from 2\ years to 18 years for enrolment as member of the general body of the society, was passed. The petitioner No. 2 was admitted as member in pursuance of the resolution dated 08.02.1990. The said meetings were not convened by the authorized person and, therefore, the resolution passed in the said meetings are of no consequence.
(b) The receipts filed by the petitioner No. 2 with regard to deposit of membership fee have been counter signed by Sri Deep Chand Sharma and Hukum Singh who are only the members of general body and had no right to enroll any member. The power to enroll new members, in the bye laws of the society, is with the Secretary alone.
(c) Sri Brij Mohan Upadhyay has failed to establish by cogent evidence as to how Sri Hukum Singh has enrolled him as a member of the society.
12. The aforesaid findings of the Deputy Registrar, are challenged because of non-consideration of the documents which were filed by the petitioner No. 2, namely resolution No. 2 dated 15.05.1989, enclosed as Annexure-18 to the writ petition, whereby Sri Deep Chand Sharma was authorized to act as the Secretary as Sri Suresh Chandra Agarwal, the then Secretary, had forwarded a letter informing his absence ad consequently his inability to act as such for certain period. Similarly it is claimed that the Deputy Registrar has not taken note of the resolution dated 20.06.1989, enclosed as Annexure-18-A to the writ petition, wherein the general body of the society has passed a resolution reducing the age of membership from 21 years to 18 years. Further the receipts filed by the petitioner which have been issued by the President of the society, enclosed as Annexure-23 to the writ petition, and the affidavit of Sri Hukum Singh certifying that the membership fee has been deposited in the respective account, enclosed as Annexure-26 to the writ petition, have not been taken into consideration while holding that the petitioner No. 2, Brij Mohan Upadhyay, was not even primary member of the society. Although the contention raised on behalf of the petitioners appear to be attractive, however, it is admitted to the petitioner that on the date he was enrolled as member of the society, he was only 19 years of age. Under Clause 5 of the registered bye laws of the society the minimum age prescribed for being enrolled as member of the general body of the society is 21 years. It is further apparent that enrolment of a member of general body has to be necessarily carried out in accordance with Clause 7 of the bye laws of the society, which reads as follows:–
” Applications for membership of the Society shall be made to the Secretary on the prescribed form after having been recommended by at least three founders of the Society. The Secretary shall then lay them for consideration before the working committee (hereinafter defined) in the next meeting. The working committee can refuse to enroll any applicant as a member provided it is done by 2/3rd majority without assigning any reason. ”
13. From the pleadings in the present case it is apparently clear that the petitioner has failed to establish compliance of the aforesaid procedure prescribed under Clause 7 of the bye laws of the society, quoted hereinabove, in respect of enrolment as member. It is further apparent from the record that the amendment which is said to have been incorporated in the bye laws of the society for the purposes of reducing the age of membership from 21 years to 18 years was never intimated to the Registrar as required under Section 4-A of the Societies Registration Act and Rules 5 and 6 of the Rules framed thereunder. From the document enclosed by the petitioner as Annexure-4 to the writ petition, it is further apparent that the alleged proceedings pertaining to the amendment in the bye laws of the society were intimated to the Deputy Registrar only vide letter dated 14.05.2003 i.e. after more than 14 years of the alleged resolution. It is also borne out from the record that the meeting of the general body, according to the petitioner is alleged to have been held on 20.06.1989, with reference to an agenda, the date whereof has deliberately not been disclosed. The said meeting of the general body is said to have been followed by a meeting of the Committee of Management of the society dated 25.06.1989 with reference to agenda dated 21.06.1989 convened by the Deputy Secretary again pressing the same amendment for reduction of age of membership from 21 years to 18 years. This Court fails to understand as to how once an amendment has been passed by the general body of the society, there was an occasion for any meeting of the Committee of Management being held for considering the same amendment and for passing the same resolution as was passed by the general body. In such circumstances there appears to be a serious factual dispute with regard to the meeting of the general body as alleged by the petitioner dated 20.06.1989 and the meeting of the Committee of Management dated 25.06.1989 whereby the aforesaid amendment in the bye laws is said to have been passed. Further there being no communication of the aforesaid amendment in the bye laws to the Registrar for more than 14 years creates a suspicion with regard to authenticity of the alleged membership of petitioner No. 2, Brij Mohan Upadhyay.
14. So far as the judgment of the Hon’ble Supreme Court in the case of Managing Committee Khalsa Middle School and Anr. v. Mohinder Kaur and Anr. (supra) relied upon by the petitioner is concerned suffice it to point out that the said judgment is with reference to a dispute prior to addition of Section 4-A to the Societies Registration Act, 1860 vide Amendment Act No. 52 of 1979 and Rules 5 and 6 of the U.P. Societies Registration Rules were not subject matter of consideration in the said judgment. It would be worthwhile to reproduce Section 4-A of the Act and Rules 5 and 6 of the Uttar Pradesh Societies Registration Rules, 1976 which read as under:–
Section 4-A of the Societies Registration Act:-
“4-A. Changes etc. in rules to be intimated to Registrar.– A copy of every change made in rules of the society and intimation of every change of address of the society, certified by not less than three of the members of the governing body shall be sent to the Registrar within thirty days of the change.”
Rules 5 and 6 of the U.P. Societies Registration Rules, 1976:–
“5. Procedure of filing document.–(1) Every document required to be filed under the provisions of the Act or these rules shall be sent or delivered to the Registrar personally or shall be sent to him by registered post.
(2) The documents referred to in Sub-rule (1) shall be neatly typed, printed or cyclostyled on only one side of the paper, and every page thereof shall be initialled by the signatories to the document. Every cutting in the document shall be initialled by one of the signatories.
6. Registers to be maintained by the Registrar.-
The Registrar shall maintain the following registers, namely:–
(a) The Register of Societies in Form I.
(b) The Register of Renewals in Form II.
(c) The Register of Daily Receipts in Form III.
(d) Receipt Book in Form IV.
(e) The Register of Inspections in Form V.
(f) The Register of Copies Issued in Form VI.
(g) The Register of Verification of Deposits in Form VII.
(h) Any other Register which the . Registrar considers proper or which the State Government so directs. ”
15. From the aforesaid statutory provisions it cannot be disputed that any amendment in the bye laws of the society must necessarily be communicated to the Registrar within 30 days of the resolution and in absence of communication of the same to the Registrar the same cannot be legally acted upon. In such circumstances the entire claim of the petitioners based on the amendment of the bye laws which was never intimated to the Registrar as required under Section 4-A of the Act and Rules 5 and 6 of the Rules framed thereunder, by the petitioner within time, has no legs to stand and cannot be accepted as per records before this Court. The proposition of law laid down by the Hon’ble Supreme Court in AIR 1970 Supreme Court 102 cannot be disputed. However, the judgments of the Hon’ble Supreme Court are to be read with reference to the specific statutory provisions which are subject matter of consideration before the Hon’ble Supreme Court in a particular case wherein the judgment has been delivered.
16. In such circumstances the writ petition fails and is hereby dismissed. However, it is provided that it will be open to the petitioners to file a civil suit for challenging the orders of the Deputy Registrar and that he is a valid member of the society inasmuch as the orders passed by the Deputy Registrar Firms, Societies and Chits under the Societies Registration Act are always subject to the orders which may be passed by the competent civil court having jurisdiction. The civil court shall not be prejudiced by any of the observations made hereinabove.