High Court Kerala High Court

T.V.C. Kunhammad Haji vs Nusrathul Islam Samgham … on 18 June, 2008

Kerala High Court
T.V.C. Kunhammad Haji vs Nusrathul Islam Samgham … on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18330 of 2008(F)


1. T.V.C. KUNHAMMAD HAJI,S/O.MOIDEEN
                      ...  Petitioner
2. V.A.C. IBRAHIM HAJI,S/O.AMMAD HAJI

                        Vs



1. NUSRATHUL ISLAM SAMGHAM DEVARKOVIL,
                       ...       Respondent

2. K.T.ABOOBUCKER,S/O.THARUVAI, AGED 65

3. T.H.AHAMMAD,S/O.MOIDU HAJI,AGED 54 YEARS

4. ASSISTANT EDUCATION OFFICER,KUNNUMMAL

5. DEPUTY DIRECTOR, EDUCATION, KOZHIKODE

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/06/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                       W.P.(C) No.18330 of 2008

                      -------------------------------

                    Dated this the 18th June, 2008.

                           J U D G M E N T

Petitioners are the plaintiffs in O.S.No.19/2008, on the

file of Sub Court, Vadakara. Under Ext.P4 order, learned Sub Judge

allowed the application filed by the petitioners and appointed an

Advocate to act as an Observer in the meeting of the General Body,

where petitioners have to move a no confidence motion. Under Ext.P4

order, learned Sub Judge also permitted right to vote in favour or

against the no confidence motion to 506 members, as contended by

the respondents. This petition is filed under Article 227 of

Constitution of India to quash Ext.P4 order to the extent of permitting

to attend the meeting and to vote in the no confidence motion to 234

members, who were not among the 272 members as on 9.9.2007,

when the office bearers were admittedly elected.

2. The learned counsel appearing for the petitioners

vehemently argued that in Ext.P5 plaint, petitioners specifically

pleaded that there were only 272 members on 9.9.2007 and in Ext.P7

W.P.(C) No.18330/2008

2

application for appointment of a Commission also, it was specifically

stated that there were only 272 members eligible to vote on 9.9.2007,

and in Ext.P8, counter statement filed to Ext.P7 application, there was

no case for the respondents that new members were inducted or that

there are 506 members and that case was projected only when the

second application was filed for appointment of Commission pursuant

to Ext.P1 judgment of this Court in W.P.(C) No.12303/2008, and in

such circumstances, learned Sub Judge should have restricted the right

to vote to 272 members alone who were admittedly on the rolls on

9.9.2007. The learned counsel also argued that in any case the

remaining members out of 506 members now held eligible to vote

under Ext.P9 order may be identified and petitioners may be granted

opportunity to dispute their right to vote in the suit, at the time of

evidence, and depending on that finding, they may be allowed to

challenge the result of the no confidence motion.

3. On hearing the learned counsel, I do not find any

reason to interfere with Ext.P9 order. Under Ext.P10 bye-law, eligible

members satisfying the requirements are entitled to get enrolled as

members of the General Body, on satisfying the conditions provided

W.P.(C) No.18330/2008

3

thereunder. The plaint does not contain an allegation that after the

petitioners expressed their intention to move no confidence motion,

respondents either inducted or attempting to intend to induct new

members much less to defeat the no confidence motion. In such

circumstances, in the absence of evidence, it cannot be said that the

234 members out of the 506 members less the 272 members, who

were on the rolls as on 9.9.2007 or a part of them were inducted,

subsequent to the intention expressed by the petitioners to move a no

confidence motion. As Ext.P10 does not prohibit new office bearers or

the executive committee from enrolling new members, it cannot be

found that the new members to the general body are not entitled to

cast their vote to the no confidence motion. In such circumstances,

voting to the no confidence motion cannot be restricted only to the

members as on the date of election on 9.9.2007. Right to cast vote is

available to all the eligible members on the date on which no

confidence motion is moved. In such circumstances, there is no

illegality or irregularity in Ext.P9 order warranting interference. If the

case of the petitioners is that remaining 234 members were inducted

with the sole purpose of defeating the no confidence motion,

petitioners are at liberty to adduce evidence in support of the same. If

W.P.(C) No.18330/2008

4

ultimately court finds that only 272 members are entitled to vote, and

the other members were inducted against the provision of Ext.P10

bye-law or after the notice of no confidence motion, petitioners are

entitled to challenge the result of no confidence motion in the suit or in

appropriate proceedings.

The writ petition is disposed of as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.