High Court Madras High Court

R.Kannan vs The Secretary To Government on 29 January, 2007

Madras High Court
R.Kannan vs The Secretary To Government on 29 January, 2007
       

  

  

 
 
            THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 29.1.2007
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE M.JAICHANDREN
                              

                    W.P.No.15907 of 2001,
          W.P.No.40827 of 2002,W.P.No.6081 of 2004
	                   and 
		    W.P.No.7274 of 2006
                              
                              
                              
R.Kannan                                .. Petitioner in
                                         W.P.No.15907 of 2001,
                                         W.P.No.40827 of 2002 &
                                         W.P.No.6081 of 2004

C.Duraipandian                          .. petitioner in
                                         W.P.No.7274 of 2006
                              
	                    vs.


The Secretary to Government,
School Education Department,
Fort St. George,
chennai - 9                          .. 1st respondent

in W.P.No.15907 of 2001

The Director of School Education,
College Road,
Nungambakkam, Chennai – 6. .. 2nd respondent
in W.P.No.15907 of 2001, 1st respondent in W.P.No.40827 of 2002
and W.P.No.6081 of 2004

The District Educational Officer,
Madurai. ..3st respondent
in W.P.No.15907 of 2001,
4th respondent in W.P.No.40827 of 2002 and
2nd respondent in W.P.No.6081 of 2004

C.Duraipandiyan
(R.4 impleaded as per the order
dated 18.12.2001 in
W.M.P.No.35537 of 2001) .. 4th respondent in
W.P.No.15907 of 2001
and 5th respondent in W.P.No.40827 of 2002

The Joint Director of School
Education (Higher Secretary),
College Road,
Nungambakkam, Chennai – 6. .. 2nd respondent in
W.P.No.40827 of 2002

The Chief Educational Officer,
Madurai .. 3rd respondent
in W.P.No.40827 of 2002

The Government of Tamil Nadu,
rep. by its Secretary,
Commercial Taxes Department,
Chennai – 600 009. .. 1st respondent in
W.P.No.7274 of 2006

The Inspector General of Registration,
Santhome High Road, Chennai – 600 028 .. 2nd respondent in
W.P.7274 of 2006

R.Kannan .. 3rd respondent
in W.P.No.7274 of 2006

These Writ Petitions are filed under Article 226 of the
Constitution of India as stated therein.

W.P.No.15907 of 2001:

For petitioner : Mr.G.Masilamani
Senior Advocate for
Mr.G.K.R.Pandian

For respondents : Mr.C.Thirumaran
Government Adv ocate
for R1 to R3
Mr.K.Doraisami, Senior Advocate

M/s.Muthumani Doraisami for R4
W.P.No.6081 of 2004:

For petitioner : Mr.G.Masilamani
Senior Advocate for
Mr.G.K.R.Pandian

For respondents : Mr.C.Thirumaran
Government Advocate for R1

W.P.No.40827 of 2002:

For petitioner : Mr.G.Masilamani
Senior Advocate for
Mr.G.K.R.Pandian

For respondents : Mr.C.Thirumaran
Government Advocate for R1 to R4
Mr.K.Doraisami, Senior Advocate for
M/s.Muthumani Doraisami for R5

W.P.No.7274 of 2006:

For petitioner : Mr.K.Doraisami, Senior Advocate
M/s.Muthumani Doraisami

For respondents : Mr.C.Thirumaran
Government Advocate for R1 & R2
Mr.G.Masilamani
Senior Advocate for
Mr.G.K.R.Pandian for R3

C O M M O N O R D E R

W.P.No.15907 of 2001:

The writ petition has been filed for the issuance of a

Writ of Certiorari to call for the records on the file of

the third respondent vide his proceedings in

Na.Ka.No.931/Ah.3/2001, dated 24.8.2001 and the

consequential order vide proceedings in

Na.Ka.No.931(2)/Ah.3/2001, dated 24.8.2001 and quash the

same.

W.P.No.40827 of 2002:

The writ petition has been filed for the issuance of a

Writ of Certiorarified Mandamus to call for the records of

the second respondent vide his proceedings

No.Thi.Mu.22946/W12/2002, dated 22.10.2002 and the

consequential order passed by the fourth respondent vide his

proceedings No.Mu.Mu.No.931/Aa3/2002, dated 1.11.2002, quash

the same and further to direct the respondents 1 to 4 to

continue the direct payment of salary to the staffs of the

School till the Statutory Appeal preferred by the petitioner

on behalf of the Educational Agency under Section 44(5) of

the Tamil Nadu Societies Registration Act, 1975, is disposed

off in accordance with law.

W.P.No.6081 of 2004:

The writ petition has been filed for the issuance of a

Writ of Certiorarified Mandamus to call for the records of

the second respondent in his proceedings in

Na.Ka.No.931/B1/2001, dated 5.12.2003, quash the same and to

direct the second respondent to approve the re-nomination of

the petitioner as the Secretary of the School Committee of

Muthuthevar Mukkulathore Higher Secondary School.

W.P.No.7274 of 2006:

The writ petition has been filed for the issuance of a

Writ of Certiorari to call for the records of the first

respondent in G.O.Ms.(RT) No.1186/2002, dated 27.12.2002,

and the consequential order of the second respondent in

No.57706/A1/2002, dated 9.8.2005 and quash the same.

2. All the writ petitions are taken up together to be

heard and disposed of, since they pertain to connected

issues.

3. Heard the learned counsels appearing on behalf of

the petitioners as well as for the respondents.

4. It is submitted by the petitioner, namely, R.Kannan

in W.P.No.15907 of 2001, W.P.No.40827 of 2002 and

W.P.No.6081 of 2004 that Muthuthevar Mukkulathore Higher

Secondary School, Madurai, was started in the year 1953. In

the year, 1957, Sri.K.Muthuthevar Mukkulathore Secondary

School Trust (Educational Agency) was registered under the

Societies Registration Act, 1860, with registration

No.2/1957. Allegedly the Educational Agency, namely, the

above named Society, had become defunct, on 26.1.1983, under

Section 44(2) of the Tamil Nadu Societies Registration, Act

1975. However, the same was not known to the office bearers

of the Educational Agency as well as the School Committee of

Muthuthevar Mukkulathore Higher Secondary School, Madurai.

5. On 6.6.1999, R.Kannan was unanimously elected as the

Secretary of the Educational Agency, namely,

Sri.K.Muthuthevar Mukkulathore Secondary School Trust.

Consequently, R.Kannan was appointed as the Secretary of

Muthuthevar Mukkulathore Higher Secondary School Committee,

on 17.2.2000. On 29.2.2000, the District Educational

Officer, Madurai had approved the nomination of R.Kannan as

the Secretary of the said School Committee. On 14.2.2001, a

statutory appeal had been preferred, under Section 44(5) of

the Tamil Nadu Societies Registration Act, 1975, by the

petitioner, on behalf of the Educational Agency, against the

order passed under Section 44(2) of the Tamil Nadu Societies

Registration Act, 1975. An appeal was preferred, on behalf

of the Educational Agency, to the Secretary to Government,

Commercial Tax Department, under Section 37(3) of the Tamil

Nadu Societies Registration Rules, 1978, to revive the

society.

6.In the meantime, one C.Duraipandian, (petitioner in

W.P.No.7274 of 2006) had forged the signature of the

Educational Agency’s President, M.Krishnamoorthy, and

fabricated the documents to start another Society with a

similar name as that of the earlier Society, which was

declared as defunct. On 17.2.2001, a police complaint was

given by M.Krishnamoorthy against C.Duraipandian and a

criminal case, under Sections 417,467, 468 and 471 of the

Indian Penal Code, was registered against C.Duraipandian in

Thirunagar Police Station, Madurai, in F.I.R.No.60 of 2001.

7.On 11.5.2001, a show cause notice was issued by the

District Educational Officer, Madurai, on the basis of the

complaint given by C.Duraipandian and his supporters.

Therefore, on 21.5.2001, Kannan had given his explanation to

the District Educational Officer, Madurai, for the show

cause notice, dated 11.5.2001, along with the relevant

supporting documents. An explanation had also been sent to

the Chief Educational Officer, Madurai, along with the

supporting documents, on 8.8.2001. The District Educational

Officer, had cancelled the approval of the petitioner’s

Secretaryship, on 24.8.2001, and on the same day, he had

taken steps for direct payment of the salary to the Staff of

the School by a separate order. The order of cancellation

and the order to make the direct payment of salary has been

challenged in W.P.No.15907 of 2001.

8.On 11.3.2002, Kannan had sent a representation to the

Director of School Education along with the relevant

documents requesting that the Society started by

C.Duraipandian should not be accorded sanction as the

Educational Agency.

9.A writ petition in W.P.No.40827 of 2002 had been

filed against the order of the Joint Director of School

Education, Chennai, approving the School Committee headed by

Bhagiathammal as requested by C.Duraipandian, thereby, the

Society started by C.Duraipandian had also been accorded

sanction as the Educational Agency of the School. On

1.11.2002, the District Educational Officer, Madurai, had

approved C.Duraipandian as the Secretary of the School

Committee. The School having been established in the year

1953, the Educational Agency, namely, Sri.K.Muthuthevar

Mukkulathore Secondary School Trust, was given the

Management of the School from 1957 to 2000 and only one

Society was functioning after coming into force of the Tamil

Nadu Registration Act, 1975. Due to non-filing of the audit

return by the Society, under Section 16 of the Act, the

Society was believed to have become defunct from the year

1983. However, this was neither known to the office bearers

of the Society or the School Committee. Whileso, on

17.2.2000, R.Kannan was appointed as the Secretary of

Muthuthevar Mukkulathore Higher Secondary School Committee.

10.When it came to be known, steps were taken to revive

the defunct society. Since there was a delay in preferring

the appeal against the order declaring the society as

defunct, G.O.Ms.No.1186, Commercial Tax (M) Department,

dated 27.12.2002, had been passed by the Secretary to

Government, Commercial Tax Department, condoning the delay

and exemption, under Rule 37(3) of the Tamil Nadu Societies

Registration Rules, 1978, was granted to prefer the

statutory appeal. The statutory appeal preferred by R.Kannan

was allowed by the Inspector General of Registration,

Chennai, on 9.8.2005. The said order, dated 9.8.2005, has

been challenged by C.Duraipandian in W.P.No.7274 of 2006.

11.With regard to W.P.No.7274 of 2006, the main

contention put forth by the learned counsel appearing for

the petitioner is that the impugned order passed by the

Inspector General of Registration, Chennai, dated 9.8.2005,

is vitiated, as it is in violation of the principles of

natural justice. While passing the impugned order, the

Inspector General of Registration, Chennai, the second

respondent in W.P.No.7274 of 2006, had not considered the

representations of the petitioner, dated 15.6.2002, and

12.2.2003, on merits. A mere reference is made in the

impugned order with regard to those representations.

Further, the petitioner had not been heard or given a

further opportunity of putting forth his contentions before

the impugned order was passed. Therefore, according to the

petitioner, it is clear that the Inspector General of

Registration, had not applied his mind, while passing the

impugned order, dated 9.8.2005. While he had referred to 26

references in his order, both the representations of the

petitioner, dated 15.6.2002 as well as 12.2.2003, have not

been included in the list of references. Even if it is taken

to be true that a notice had been sent to the petitioner to

appear for an enquiry before the impugned order was passed

and even in case, the petitioner had not appeared inspite of

receiving the said notice, it is the duty cast on the the

Inspector General of Registration, to consider the written

representations submitted by the petitioner on merits. He

has also submitted that G.O.Ms.(RT) No.1186, dated

27.12.2002, had been passed by misconstruing the provisions

of Section 54 of the Tamil Nadu Societies Registration Act,

1975, granting exemption of Section 37(3) of the Act. In

such circumstances, the order, dated 9.8.2005, is void and

cannot be sustained in the eye of law.

12.Another contention raised by the petitioner is that

the impugned order of the the Inspector General of

Registration, Chennai, dated 9.8.2005, says that the

Notification issued, under Section 44 of the Tamil Nadu

Societies Registration Act, 1975, (hereinafter called as the

Act) dissolving Sri K.Muthuthevar Mukkulathore Secondary

School Trust, (Registration No.2/1957) is unsustainable,

since the Gazette Notification was wrongly issued under

clause 3 of Section 44 instead of clause 4 of Section 44 of

the Act. The petitioner states that even if a wrong

provision has been quoted, the second respondent ought to

have taken into consideration the fact that the contents of

the Gazette Notification is only regarding the dissolution

of the Trust. If the reasoning of the Inspector General of

Registration, Chennai, is accepted, then hundreds of

Societies dissolved under the same Notification would have

to be revived and it would cause a major chaos and it would

amount to unsettling many settled issues.

13.The Inspector General of Registration, Chennai, in

his impugned order, dated 9.8.2005, had primarily proceeded

on the footing that there was no order of dissolution of the

Society. As the said Trust had continued to be in existence

from the time of its inception in the year 1957, there was

no necessity of an order to be passed in the appeal,

reviving the said Trust, as prayed for.

14. With regard to the issue of locus standi, it was

stated that R.Kannan, the third respondent in W.P.No.7274 of

2006, who lacks the status to question the dissolution of

the Trust and for requesting restitution of the same, since

he could not have been made a member of a defunct Trust,

which had later been legally dissolved. The petitioner

C.Duraipandian is the person, who is really aggrieved by the

order, dated 9.8.2005.

15. Per contra, the learned counsel appearing for the

third respondent has submitted that the petitioner

C.Duraipandian cannot be taken to be an aggrieved person or

an interested person, since he is not even a member of Sri

K.Muthuthevar Mukkulathore Higher Secondary School Trust,

registered in the year 1957, under Registration No.2/1957.

It is the petitioner, who has not come to this Court with

clean hands and that the writ petitions have been filed with

a malafide intention to appropriate the properties managed

by the Trust as well as the good will that has been created.

16. The learned counsel appearing on behalf of R.Kannan

had contended that the petitioner C.Duraipandian could not

challenge the order, dated 27.12.2002, granting exemption to

Sri K.Muthuthevar Mukkulathore Secondary School Trust,

(Registration No.2/57) to file an appeal under Section 44(5)

of the Tamil Nadu Societies Registration Act, 1975, since it

would be hit by laches, as it is challenged after more than

three years from the date of such order.

17. With regard to the order of the second respondent,

dated 9.8.2005, which is also under challenge in the said

writ petition in W.P.No.7274 of 2006, it is contended on

behalf of the third respondent therein that the

representations said to have been made by the petitioner, on

15.6.2002 and 12.2.2003 have been considered by the second

respondent in his order, dated 9.8.2005. The second

respondent’s order ought not be taken as a judicial order

with mathematical accuracy and logical perfection in its

findings. It is clear on the face of the order that the

representations of the petitioner had been considered and

there was enough application of mind on the part of the

second respondent. Further, it is contended on behalf of the

third respondent that the second respondent, while disposing

of the appeal, has given sufficient reasons for his order

stating that the Trust is found to have been continuously

functioning without any lapses, including regular accounting

and conducting of general body meetings, based on the

report submitted by the District Registrar, Madurai (South).

Therefore, it is not proper on the part of the petitioner,

C.Duraipandian, to contend that the second respondent had

not come to any concrete conclusion in his order, dated

9.8.2005, with regard to the above mentioned Trust. From the

order, dated, 9.8.2005, passed by the second respondent, it

is seen that he has concluded by saying that there is no

necessity of passing any order in the appeal reviving the

Trust, as it had never become defunct in the eye of the law.

18.It was contended on behalf of C.Duraipandian that

the appropriate Gazette Notification had not been published

in accordance with Section 44(4) of the Act, enabling

R.Kannan to file an appeal under Section 44(5) of the Act.

Publication of the Gazette Notification under Section 44(3)

will not enable him to file an appeal under Section 44(5).

That being the position of law, as held by the Inspector

General of Registration, Chennai, the entire exercise

undertaken by R.Kannan leading up to the appeal, would have

been redundant and various other consequences would have

arisen in such a scenario. In order to settle the major

issues, it was necessary for the Inspector General of

Registration, Chennai, to have taken a clear stand, one way

or the other, by his order, dated 9.8.2005. However, on a

careful perusal of the second respondent’s order, dated

9.8.2005, it could be seen that new avenues have been opened

by unsettling the settled position of facts and law.

19.The learned counsel appearing on behalf of the

petitioner R.Kannan had pointed out all the relevant

provisions of the Tamil Nadu Societies Registration Act,

1975, while stating that the Society in question was to have

become defunct under the relevant provisions and the only

remedy available was to revive the same in accordance with

the provisions of law. Therefore, the required steps had

been taken to revive the Society, after obtaining the

necessary leave to condone the delay in making the

application. Once an order had been passed to revive the

Society, such revival would date back to its inspection, as

though there was no break in its continued existence. In

accordance with the provisions of the Tamil Nadu Societies

Registration Act, 1975, the Society was deemed to have been

dissolved, since it had not complied with the prescribed

conditions necessary in law for its continued existence.

However, when an appeal had been filed challenging the order

of dissolution of the Society, the Secretary Commercial Tax

Department, Government of Tamil Nadu, had passed G.O.Ms.(RT)

No.1186, dated 27.12.2002, granting exemption to the

petitioner Trust to file an appeal to the Inspector General

of Registration, under Section 44(5) of the Tamil Nadu

Societies Registration Act, 1975. Thereafter, the petitioner

had made a representation to the Inspector General of

Registration, Chennai, against the removal of the Society

from the list of Registered Societies. However, the

Inspector General of Registration, Chennai, in his

proceedings No.57706/A1/2002, dated 9.8.2005, had stated

that the Society in question, namely, Sri.K.Muthuthevar

Mukkulathore Higher Secondary Trust, Madurai, Registration

No.2/1957, had never been validly removed from the list of

registered Societies, in accordance with the provisions of

law and therefore, there was no need for an appeal or

representation to challenge such removal of the Society from

the list of registered Societies. In effect, by the said

order, dated 9.8.2005, the Inspector General of

Registration, Chennai, had recognised the continued

existence of the said Society, without recognising

Muthuthevar Mukkulathore Higher Secondary School Committee

said to have been formed on 5.1.2001 and registered,

subsequently, with Registration No.1/2001 as stated by the

petitioner in W.P.No.7274 of 2006. Therefore, the said writ

petition W.P.No.7274 of 2006, had been filed challenging

both the Government Order in G.O.Ms.R.T.No.1186, dated

27.12.2002 and the order, dated 9.8.2005, passed by the

Inspector General of Registration, Chennai.

20.Now, the main question, which has to be decided by

this Court is as to which of the two Societies namely,

Sri.K.Muthuthevar Mukkulathore Secondary School

Trust,(Registration No.2/1957) and Muthuthevar Mukkulathore

Higher Secondary School Committee (Registration No.1/2001),

is the Society which would be recognised in the eye of law

to be the Educational Agency to administer and manage the

Muthuthevar Mukkulathore Higher Secondary School, Tirunagar.

To answer the said question, it has to be found whether

Sri.K.Muthuthevar Mukkulathore Secondary School Trust,

Madurai, with registration No.2/1957, continued to be a

registered Society from its initial date of registration or

whether it had become defunct under Section 12 of the Tamil

Nadu Societies Registration Act, 1975, and thereafter,

revived by subsequent orders passed by the concerned

authorities. The answer to the said question would also

depend upon whether Muthuthevar Mukkulathore Higher

Secondary School Committee, with registration No.1/2001, had

legally and validly taken over the administration and

management of Muthuthevar Mukkulathore Higher Secondary

School, Tirunagar, at that time the earlier society was said

to be not in existence. All the issues involved would

possibly be settled if the matter is remitted back to the

Inspector General of Registration, Chennai, to decide the

matter afresh with regard to the legal position of the rival

societies which are in contention, after giving sufficient

opportunity to all the parties concerned. The above writ

petitioners are given liberty to make detailed

representations, along with the relevant supporting

documents, in making their claims to the Inspector General

of Registration, Chennai, within a period of two weeks from

the date of receipt of a copy of this order. The Inspector

General of Registration is directed to decide the issues on

merits and in accordance with law, based on the said

representations, within six weeks from the date of receipt

of such representations, by fixing specific dates of

hearing, enabling the parties to participate in the

proceedings.

21.Therefore, the earlier order No.No.57706/A1/2002,

dated 9.8.2005, passed by the Inspector General of

Registration, Chennai, in this regard is set aside and the

parties are to maintain status quo as on today till the

final disposal of their representations by the Inspector

General of Registration, Chennai.

22.With the above directions, the writ petitions are

disposed of.

To:

1. The Secretary to Government,
School Education Department,
Fort St. George,
chennai – 9

2. The Director of School Education,
College Road,
Nungambakkam, Chennai – 6

3. The District Educational Officer,
Madurai

4. The Joint Director of School
Education (Higher Secretary),
College Road,
Nungambakkam, Chennai – 6

5. The Chief Educational Officer,
Madurai

6. The Government of Tamil Nadu,
rep. by its Secretary,
Commercial Taxes Department,
Chennai – 600 009

7. The Inspector General of Registration,
Santhome High Road, Chennai – 600 028