High Court Kerala High Court

Mariyamma George vs The Joint Registrar Of … on 7 June, 2010

Kerala High Court
Mariyamma George vs The Joint Registrar Of … on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27081 of 2009(E)


1. MARIYAMMA GEORGE,
                      ...  Petitioner
2. ANTONY JOSEPH,
3. K.K.JOSEPH,
4. JOSEPH CHAMAKALA,
5. K.J.ABRAHAM,
6. JOY KOTTATHIL,
7. ADV. K.A.PRASAD,

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE AYARKUNNAM SERVICE CO-OPERATIVE

3. THE PART TIME ADMINISTRATOR,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.B.KRISHNA MANI

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :07/06/2010

 O R D E R
                                                                 C.R.
                    K.SURENDRA MOHAN, J.
                        ---------------------------
                   W.P.(C) No. 27081 OF 2009
                         --------------------------
               Dated this the 7th day of June, 2010

                          J U D G M E N T

The petitioners are members of the Board of Directors of

Ayarkunnam Service Co-operative Bank Ltd, the second respondent

herein, who along with four others had assumed office on

3.12.2004. One of the members of the Board of Directors, viz., Shri.

O.K.Ramankutty is no more. Three other members who do not

support the petitioners, have got themselves impleaded as

additional respondents 4 to 6 in this writ petition. The term of office

of the committee comprising of the petitioners has expired on

2.12.2009. As per resolution No: 1308 dated 18.9.2009, the Board

of Directors had resolved to conduct a fresh election to the Board on

29.11.2009. The said resolution is Ext.P1. However, no action was

taken for the conduct of the election thereafter.

2. On 25.8.2008, an organisation called the Sahakarana

Janadhipathya Samrakshana Munnani, Ayarkunnam unit had filed a

petition before the first respondent Joint Registrar alleging

corruption, nepotism and maladministration against the Board of

Directors. On the basis of the said complaint, the first respondent

W.P.C. No.27081/09
2

directed the conduct of an enquiry against the committee under

Section 65 of the Kerala Co-operative Societies Act,1969 (the ‘Act’

for short). Accordingly, an enquiry was conducted and the report of

the said enquiry is Ext.P2. On the basis of the said enquiry, the first

respondent issued a show cause notice to the petitioners under

Section 65 of the Act seeking their explanation for the alleged

irregularities in Ext.P2 report. The said show cause notice is Ext.P3.

In response to the show cause notice, the petitioners submitted

Ext.P4 explanation to the first respondent. Thereafter, a personal

hearing was also conducted on 19.9.2009. Though the petitioners

were under the impression that their explanations would be accepted

by the first respondent, as per Ext.P5 proceedings, the Board of

Directors were superseded and the third respondent has been

appointed as the Administrator of the Society. According to the

petitioners, even before a copy of Ext.P5 was served on the

petitioners, the third respondent had assumed office. The petitioners

challenge Ext.P5 proceedings as being violative of the provisions of

Sections 32 and 65 of the Act.

3. The first respondent has filed counter affidavit justifying the

W.P.C. No.27081/09
3

impugned order Ext.P5. A separate counter affidavit has been filed

on behalf of respondents 2 and 3 also justifying the impugned

proceedings. Additional respondents 4 to 6 are also supporting the

respondents, as is evident from the statements in the affidavit filed in

support of their impleading petition I.A. No.12236/2009.

4. The gist of the contentions of the respondents is that the

petitioners, who constitute the majority in the Board of Directors,

were guilty of various acts of maladministration and misutilisation of

the funds of the society. According to them, the allegations against

the petitioners listed in Ext.P2 report constitute very serious acts of

misfeasance and malfeasance that justify the action that is initiated

against them. It is contended that in view of the gravity of the

charges against the petitioners, which are all proved, urgent and

drastic action was necessitated. In the compelling circumstances,

the first respondent had issued Ext.P5 which is absolutely justified

and is in compliance with the relevant provisions of law that are

applicable. Therefore, they pray for a dismissal of the writ petition.

5. I have heard Shri. George Poonthottam who appears for the

petitioners, the learned senior Govt. Pleader Shri. Mohammed

W.P.C. No.27081/09
4

Hashim who appears for the first respondent, Adv. P.C.Sasidharan

who appears for respondents 2 and 3 and Sri. B. Krishnamani who

appears for additional respondents 4 to 6.

6. According to the counsel for the petitioners, the impugned

proceedings Ext.P5 are absolutely unsustainable and liable to be set

aside for the reason that they have been issued in gross violation of

the mandatory provisions that are required to be complied with before

the issue of such proceedings by Sections 65 and 32 of the Act.

Regarding the factual allegations raised against the petitioners, the

counsel for the petitioners reiterates the explanation submitted as per

Ext.P4.

7. Adv. P.C.Sasidharan referred to the gravity of the

allegations raised against the petitioners to point out that loans have

been granted by them without proper documents or security, that an

amount of Rs.6.5 lakhs was deposited in the name of the Secretary

instead of depositing the same in the name of the Bank. When the

Secretary died, the amount was taken away by his wife. It is also

pointed out that the bank is running at a loss of Rs.26 lakhs at

present. According to the counsel, Section 65(6) empowers the first

W.P.C. No.27081/09
5

respondent to initiate action under Section 32 of the Act. Therefore,

action was initiated under Section 32. Since Section 32(3)

empowers the first respondent to dispense with the opportunity for

being heard, it is submitted that such an opportunity was dispensed

with. It is also pointed out that the general body of the society had

not met since the year 2006 and that non-convening of the general

body is one of the grounds for superseding the Committee.

8. Adv. Krishnamani submits that additional respondents 4 to 6

had resigned from the committee on 24.8.2009. Since no action was

taken on their resignation letters by the President, they had

complained to the Joint Registrar on 5.9.2009. According to the

counsel, though they were part of the Board of Directors, they were

not responsible for any of the alleged misdeeds for the reason that

they had resigned from the committee. He relies on the decision of

this Court in State of Kerala v. Sudarsanan {1997(2) KLT 522} to

submit that action under Section 32 could be initiated by the

Registrar even without taking resort to the provisions under Section

65 of the Act. Therefore, the impugned proceedings are not liable to

be set aside. He also refers to the seriousness of the allegations

W.P.C. No.27081/09
6

levelled against the petitioners to submit that the supersession was

perfectly justified. It is also the contention of the counsel for

respondents 4 to 6 that the first respondent had formed an objective

opinion on the basis of the various allegations against the petitioners

to which he has referred to in Ext.P5.

9. In reply, the counsel for the petitioners points out that the

Secretary of the Society, who has sworn to the counter affidavit in

this case, is a person who is also liable along with the petitioners in

view of Rule 47 of the Kerala Co-operative Societies Rules, 1969. It

is also pointed out that in Ext.P5 the first respondent has dispensed

with only the consultation that is contemplated under Section 32(2)

and that there is no reason stated for not following the procedure

mandated by Section 32(1) of the Act.

10. The power of enquiry by the Registrar is conferred by

Section 65 of the Act. In the present case, the action of the Registrar

has been initiated pursuant to a complaint by an outside

organisation. Pursuant to the complaint, an enquiry was ordered by

the first respondent and the report of the enquiry is Ext.P2. Section

65(4) stipulates that where an enquiry made under the section

W.P.C. No.27081/09
7

reveals only minor defects which in the opinion of the Registrar can

be remedied by the society, he shall communicate the result of the

enquiry to the society and he shall direct the society or its officers to

take such action within the time specified therein to rectify the

defects disclosed by such enquiry. Sub Section (6) provides that if

the Registrar on completion of the enquiry finds that there is a major

defect in the constitution or working or financial condition of the

society, he may initiate action in accordance with the provisions of

Section 32. Therefore, the Registrar on receipt of the report of

enquiry has to first enter a finding as to whether the report of enquiry

reveals only a minor defect or whether there is a major defect in the

constitution, working or financial condition of the society. Where

there are only minor defects, the Registrar is empowered to direct the

society to rectify the defects. Whereas, in the case of major defects,

he may initiate proceedings in accordance with the provisions of

Section 32. Therefore, a finding that the report of enquiry reveals a

major defect in the constitution or working or financial condition of the

society is a pre-condition for the initiation of action under Section 32

of the Act. The Joint Registrar exercising the powers of the Registrar

W.P.C. No.27081/09
8

is empowered to initiate proceedings in terms of Section 65 of the

Act, as done in the present case.

11. The question as to what is the correct procedure to be

followed while initiating proceedings under Section 65 of the Act has

been considered by this Court in the decision reported in Kandalloor

Farmers Service Co-operative Bank Ltd. v. Joint Registrar {2008

(4) KLT 856}. In paragraph 9 of the said decision, Thottathil

B.Radhakrishnan, J. has summarised the procedure to be followed

in the following words:-

“To arrive at the procedure to be followed, the

officer exercising the powers of the Registrar under

S.65 has necessarily to conclude whether the

enquiry reveals only minor defects or whether there

is major defect in the constitution or working or

financial condition of the society. The

consequences of the views that the Registrar may

have, following the enquiry under S.65(5), could be

drastic; having regard to S.68 and other provisions.

The legislative authorization in sub-section(6) of

S.65 that the Registrar may initiate action in

accordance with the provisions of S.32 is regulated

by the jurisdictional fact that the said officer reaches

a finding that there is major defect in either among

W.P.C. No.27081/09
9

the three aspects, namely, constitution, working and

financial condition of the society. On completion of

enquiry under sub-section (5) of S.65, the Registrar

will get the authority to initiate action in accordance

with the provisions of S.32 on the basis of that

enquiry, only when the Registrar, on completion of

the enquiry, finds that there is such major defect.

That provision in S.65(6), in contradistinction to

sub-section (1) of S.32, would show that the

grounds available for action under S.65(6) would be

beyond even those in clauses (a) to (d) of sub-

section (1) of S.32. All that the last limb of sub-

section (6) of S.65 provides is that the action under

that sub-section shall be in accordance with the

provisions of S.32. Therefore, to initiate action for

supersession on the basis of findings in an enquiry

under S.65(5), the Registrar has to definitely reach

at a finding that there are major defects in the

constitution or working or financial condition of the

society. Having commenced proceedings under

S.65, the Registrar cannot abdicate, or defer, the

function of arriving at a conclusion for himself

following the enquiry under S.65 and then, with the

materials gathered in the inquiry under S.65, move

on to S.32(1) of the Act. If that was permissible in

terms of the legislative intention, there was no

W.P.C. No.27081/09
10

necessity for sub-section (6) to use the words

“major defect” when such terms are not available in

S.32(1).”

I do not find any reasons to take a different view of the matter.

12. While initiating further action under Section 32 of the Act,

the procedure contemplated by Section 32 would have to be

complied with. As per Section 32(1), the Registrar has to be satisfied

that the committee of the society was guilty of persistent default or

negligence in the performance of the duties imposed on it by the Act,

or disobedience of the lawful orders or directions issued under the

provisions of the Act and the Rules or any of the other circumstances

enumerated therein. After having satisfied himself of the fact that the

circumstances justifying supersession of the committee were in

existence, he has to give an opportunity to the committee to state its

objections and thereafter he can remove the committee from office

and appoint a new committee in its place. Therefore, the question to

be decided in the present case is whether the first respondent has

complied with the above conditions before issuing Ext.P5 order.

13. As noticed above, Ext.P2 is the report of the enquiry under

Section 65 of the Act. It is true that various findings regarding the

W.P.C. No.27081/09
11

allegations against the petitioners have been reported in Ext.P2.

Therefore, Ext.P3 notice was issued to the petitioners directing them

to submit their explanation and to attend a personal hearing on

19.9.2006. Ext.P3 notice does not contain any finding regarding the

nature of the allegations levelled against the petitioners or their

sustainability. Ext.P3 merely states that the irregularities mentioned

therein have been found in the enquiry report under Section 65 of the

Act. Therefore, the members of the Board of Directors have been

directed to submit their explanations, if any, on 19.9.2009. An

opportunity to explain matters in person has also been granted as

per Ext.P3.

14. Pursuant to Ext.P3, Ext.P4 explanation has been submitted

by the petitioners. Ext.P5 shows that they were also personally

heard on 19.9.2009. Thereafter, Ext.P5 proceedings have been

issued, without following any other procedure. The Board has been

superseded as per Ext.P5 and a part-time administrator has been

appointed for the Society.

15. It is clear from the above that the first respondent has not

complied with the requirements of Section 65(6) or Section 32(1) of

W.P.C. No.27081/09
12

the Act. As per Section 65(6), the first respondent had to enter a

finding that there was a “major defect” in the constitution or working

or financial condition of the Society. In the present case, no such

finding has been entered by the first respondent. Once such a

finding is entered, the first respondent has the power to initiate action

in accordance with the provisions of Section 32 of the Act. Section

32 of the Act provides that where the Registrar is “satisfied” after an

enqiry by himself or through his subordinates or on a report of the

financing bank or the Vigilance and Anti Corruption Bureau of the

Government or the Vigilance officer or otherwise, that the committee

of a Society is guilty of one of the acts contemplated by Clauses (a)

to (d) of sub-section (1) thereof, he could proceed to take action

under the said provision. In such cases, the Registrar is duty bound

to give the committee an opportunity to state its objections, if any. It

is only thereafter that the Registrar has the power to pass an order

superseding the committee. No doubt sub-section (3) of Section 32

confers power on the Registrar to dispense with the opportunity

contemplated by sub-section (1) and the consultation contemplated

by sub-section (2) where the Registrar is of the opinion that it is not

W.P.C. No.27081/09
13

reasonably practicable to do so. In the present case, though Ext.P5

contains a statement dispensing with the consultation contemplated

by Section 32(3), there is no similar statement dispensing with an

opportunity under Section 32(1). In other words, Ext.P5 does not

contain any finding that the irregularities found by Ext.P2 report

constitute a “major defect’ as contemplated by Section 65(6) of the

Act. Such a finding is important for the reason that the procedure to

be followed in the case of “minor defect” is as laid down in sub-

section (4) whereas it is only in cases where a major defect is found

that the procedure under Section 65(6) of the Act is to be adopted.

Even when the Registrar is of the opinion that there is a “major

defect” in the constitution or working or financial condition of a

Society, he has to proceed under Section 32. It is clear from Ext.P5

that in the present case the procedure contemplated by Section 65(6)

as well as Section 32(1) have not been complied with.

16. Though the learned senior Government Pleader as well as

the counsel for the contesting respondents have vehemently argued

that a close reading of Exts.P3 and P5 would show that the first

respondent has applied his mind to the findings in Ext.P2 and that he

W.P.C. No.27081/09
14

had formed an opinion regarding the said findings, they are not

sufficient to satisfy the requirements of either Section 65(6) or

Section 32(1) of the Act which are mandatory. The finding regarding

a “major defect” and the “satisfaction” contemplated by Section 32(1)

of the Act have to be objectively arrived at and specifically entered. It

is clear from the wording of the provisions referred to above that the

legislature in its wisdom has conferred the drastic power of

supersession on the Registrar, hedged in by sufficient procedural

safeguards aimed at ensuring that the power was not misused.

When the statute provides that the exercise of a power shall be only

in accordance with the procedure stipulated in the provision, it follows

that the said power is not capable of being exercised in any other

manner.

17. The learned senior Government Pleader as well as the

learned counsel for the respondents were at considerable strain to

point out that the allegations levelled against the petitioners, by their

very nature are grave and serious. Therefore, it was not necessary

for the first respondent to specifically categorise the said irregularities

as “major defects”. Even without such a categorisation, the gravity of

W.P.C. No.27081/09
15

the defects was evident and clear in the present case. However, it is

a specific finding that there was “major defect” that is contemplated

by Section 65(6). When the provision specifically provides that the

action of the authority shall be preceded by a finding regarding the

existence of a “major defect”, a finding regarding the said

jurisdictional fact is necessary for initiating further action under

Section 32(1) of the Act. In the present case, since there is neither

such a finding nor compliance with Section 32(1), Ext.P5 cannot be

sustained.

For the foregoing reasons, this writ petition is allowed. Ext.P5

is quashed. It is made clear that the setting aside of Ext.P5 would

not preclude the first respondent from initiating appropriate action

afresh, on Ext.P2 report in accordance with law.

K.SURENDRA MOHAN
(JUDGE )

vps

W.P.C. No.27081/09
16

W.P.C. No.27081/09
17

W.P.C. No.27081/09
18