High Court Madras High Court

Dr. M. Thirunavukarasu vs Indian Psychiatric Society … on 20 December, 2007

Madras High Court
Dr. M. Thirunavukarasu vs Indian Psychiatric Society … on 20 December, 2007
Equivalent citations: 2008 (2) CTC 51
Author: M Venugopal
Bench: S Mukhopadhaya, M Venugopal


JUDGMENT

M. Venugopal, J.

1. The Original Side Appeal No. 372 of 2007 is filed by the appellant/applicant/plaintiff as against the orders passed by the learned Single Judge in O.A. No. 874 of 2007 in C.S. No. 643 of 2007 dismissing the said application dated 01.11.2007.

2. The appellant/plaintiff has filed a suit C.S. No. 643 of 2007 praying for a Judgment and Decree declaring the order of the first respondent/first defendant dated 04.07.2007 setting aside the election of the appellant/plaintiff as the Vice President of the Indian Psychiatric Society as null and void, illegal etc., and for the grant of permanent injunction restraining the respondents/defendants their men, servants and agents or any one acting under them from in any way interfering with the functions of the applicant/plaintiff as the Vice President/President-Elect to the Indian Psychiatric Society for the years 2007-2008.

3. The appellant/plaintiff has filed O.A. No. 874 of 2007 in C.S. No. 643 of 2007 praying for an order of injunction restraining the respondents/defendants, their men, servants, etc. in any way interfering with the functions of the applicant/plaintiff as the Vice President/President Elect of the Indian Psychiatric Society for the year 2007-2008 pending disposal of the above application. On 23.07.2007 in O.A. No. 874 of 2007 in C.S. No. 643 of 2007 an interim injunction was granted. The learned Single Judge while dismissing the O.A. No. 874 of 2007 has vacated the interim injunction and allowed the vacate stay application No. 6383 of 2007 filed by the second and third respondents.

4. The learned Counsel for the appellant/applicant/plaintiff contends that the properly elected officers cannot be removed in a Society, registered under the Tamil Nadu Societies Registration Act except otherwise by a civil adjudication and that the Tribunal cannot decide the election matter of the validity of the election of the appellant/applicant/plaintiff and that the Executing Council has no power to remove the individuals properly elected by means of due election process and the Bye laws do not provide for nomination of Vice President or Treasurer or other persons.

5. According to the learned Counsel for the appellant/applicant/plaintiff, the appellant/applicant/plaintiff was entitled to hold Office for two years, for one year as Vice President and for one year as President and that the appellant/applicant/plaintiff has challenged the verdict of the Tribunal dated 04.07.2007 and that the Tribunal has no jurisdiction to decide the election dispute.

6. The learned Counsel for the respondents 2 and 3 submits that the appellant/applicant/plaintiff took part in the post Annual General Body Meeting on 07.01.2007 and referred the matter of the conduct of elections in lieu of allegation of malpractice and irregularity and therefore, the appellant/applicant/plaintiff cannot now raise any objection in regard to the jurisdiction of the first respondent Tribunal. Only after the announcement by the President that the election matter would be referred to the Tribunal and also announced that the Constitution of the Tribunal would be made at the Executing Council Meeting of the Society to be held on 07.01.2007, the Executive Council Meeting took place on 07.01.2007, in which the appellant/applicant/plaintiff took part and since there was a dispute in regard to the election procedure in the conduct of Annual General Body meeting held on 06.01.2007, the Executing Council deliberated on the legal notice and made a decision to refer the matter to the Tribunal of the Society for the verdict of the Tribunal. It is not in dispute that the Tribunal was constituted with its Chairman to examine the terms of reference including the issues relating to the Election Procedures that took place during 2006-2007 etc.

7. The Tribunal gave its verdict to the effect that the election that took place in January 2007 was null and void with immediate effect and individuals elected ceased to hold office with immediate effect and also made recommendation for the conduct of election for the year 2007-2008. The Executing Council based on the verdict of the Tribunal passed an order on 14.07.2007 cancelling the election of the appellant/applicant/plaintiff as Vice President/President Elect and two others and removing them from their office with immediate effect and that the Executing Council Members nominated some individuals as an interim arrangement till the conduct of election afresh.

8. The learned Counsel for the appellant/applicant cited the decision reported in 2005 (2) CTC 161 (Full Bench) C.M.S. Evangelical Suvi David Mamorial Higher Secondary School v. The District Registrar Cheranmahadevi wherein it is held that ‘suit is the only remedy for letting evidence to sustain the validity of elections’ and contends that the present suit filed by the appellant/applicant/plaintiff is maintainable in law. Admittedly, the main suit C.S. No. 643 of 2007 is pending. In the suit, there is also an application No. 6384 of 2007 filed by the second and third defendants is pending.

9. We have noticed the rival submissions made on both sides.

10. As on date, the appellant/applicant/plaintiff is not in Office and that the individuals nominated by the Executing Council by their decision on 14.07.2007 are incharge of the Society till election is conducted afresh. The prayer for an order of interim injunction in O.A. No. 874 of 2007 and the second prayer in the suit relating to the grant of permanent injunction restraining the defendants, their men, servants and agents etc. in any way interfering with the functions of the appellant/applicant/plaintiff as the Vice President/President Elect, Indian Psychiatric Society for the year 2007-2008 are one and the same. An interim injunction which has the effect of granting final relief should not be granted, in our considered opinion.

11. We are of the opinion that in the case on hand, if the interim injunction order dated 23.07.2007 is allowed to continue, then it will cause greater inconvenience and hardship to the normal functioning of the Indian Psychiatric Society.

12. In that view of the matter, we are of the opinion that the O.S.A. No. 372 of 2007 fails and the same is dismissed. The order passed by the learned Single Judge in O.A. No. 874 of 2007 in C.S. No. 643 of 2007 dated 01.11.2007 is affirmed. However, the parties are permitted to raise all contentions/issues in the trial of the suit in accordance with law and seek appropriate remedy thereto. There shall be no order as to costs. Consequently, connected miscellaneous petition is also dismissed.