High Court Karnataka High Court

Sumitrappa vs The State Of Karnataka on 31 July, 2009

Karnataka High Court
Sumitrappa vs The State Of Karnataka on 31 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3157 DAY OF JULY 2009  

PRESENT

THE HON'E3LE MR. P.D. DINAKARAN, CHIEF.  3

AND

THE HON'Bi_E MR.JUsTzrc{5 v.G--;._SA.BHA_HiT.A,': °  

WRIT APPEAL Nos.2307"TO:"'2311 oE_ 2069 

BETWEEN

1 SUi\4ITRAPPA._   I     
S/o.RuJARI    
AGED ABOLJT "6'S"..YEA--RS,""--.__ "_ " A
    '_  
R/0'.'H'ANEu"MAN*;?E:APL:R-A \.'Ii;'LAGE
3A(?aALL.iR "f'A'L|J_E<L~=57'7f5"28 A f

DAvAN_A<;%ERE_'T;§isT;R1._(:T 

 ~i€._R.MLIDDAP'P,A... TTTTT 

. "S/o:1«.ABE0'LIT 43 YEARS
 .;-EXECL..|.TI\/V'ECOMMITTEE MEMBER
 MARIKAMSA SC/ST
-.EDucAT1:.oNAt_ SOCIETY (R)
R;'Q}'KAMANDALAGONDI VILLAGE,
~ A 3AGA.:.;uR TALUK-577528
A 'EDEAVANAGERE DISTRICT

     THIPPESWAMY

S/OBHEEMAPPA
AGED ABOUT 49 YEARS
EXECUTIVE COMMITTEE MEMBER



  

-2-

MARIKAMBA SC/ST EDUCATIONAL
SOCIEIY (R)
R/OKAMANDALAGONDI VILLAGE,
JAGALUR TALUK-577528

DAVANAGERE DISTRICT
THIPPAIAH @ CHIKKA

THIPPAIAH
S/O.RAMAPPA   
AGED ABOUT 60 YEARS 
EXECUTIVE COMMITTEE MEMBER
MARIKAMBA SC/ST  _ 
EDUCATIONAL SOCIETY (R)
R/OKAMANDALAGONDI VILLAGE,
IAGALUR TALUK-57,7528 3  
DAVANAGERE DISTRICT 5 _   
A.K.PALAPF'A S/O.PuJA_I_'IAIAH  
AGED ABOUT {é_£9--_~_YEA«RS-,_V   ,
R/O.CHE''KKAMALLANA%%i-QLE PO5T"'
JAGALIIR'A.f{A--LL;s;R~57,75V28 ~  

DA\(vAN_GEAR§".9»IBT     

4 K.OBAI_AH, ' A A  A
S/o.cAIwAAvBQRARPA,'
AGED ABOUT 64 YEARS
._R;'?0,C. :I;RGA~577501

5- . -!LAK'S}:'-i~M1B}i\I--v"

K W/0. LATEA1'D.vENKATESH NAIKA
AGED 'ABOUT 60 YEARS
R/QEAGGENAHALLI VILLAGE,
S3AGA.--LuR TALUK~577528

  'EAVANAGERE DIST

  A.K.BHEEMAPPA

A S/O. DURUGAPPA
AGED ABOUT 57' YEARS
R/O.SALE HALLI ,



 ' A. S/oH.R.8ASA1AH

10

-4»

3AGALUR TALUK-577528
DAVANAGERE DIST

DRAMASWAMY
S/ODHAKYANAIKA
AGED ABOUT 49 YEARS
R/OBAGGENAHALLI ,
JAGALUR TALUK~577528

DAVANAGERE DIST
TNAGENDRAPPA

S/O.THIPPAIAH
AGED ABOUT 38 YEARS
ADVOCATE, A

C/O.H.M.S ASSOCIATES
MUNICIPAL COLONY,' 
CH1TRADURGA~5775__Q"1.. 5

SUJATHA -  V
W/O.T.NAGE'l\iBRAPPA  A .. A

AG ED "AB0fUT  YEARS %
R/O1___ Ml_JNICE'PA.L'COLQN¥   A
CHITRADuRGA*-CsE7V7'SQ:A- 

EUCHHAPPAT  _
S,-go" :3AN}EEVAPPA,
AGEa.ASouT 4'9'---'E-EARS,

 «R/0 GIQWDAGERE,

A  N'AY'AvKAN'AVHA.TTI HOBLI,

._ "(;HA'LLAKERjE"TALUK - 577 522
+CHITRAD':;RGA DISTRICT.

HSTHIMMAIAH

5]" _ AGED ABOUT 44 YEARS
 'we. GOWDAGERE

 NAYAKANAHATTI HOBLI
A CHALLAKERE TALUK -- 577522

CHITRADU RGA DIST



12

13

14

15

T. THIPPESWAMY

S/O. THIPPAIAH

AGED ABOUT 35 YEARS

R/O. GOWDAGERE
NAYAKANAHATTI HOBLI
CHALLAKERE TALUK ~ 577522
CHITRADURGA DIST

SANNA RUDRAPPA
S/O. GOWDRA BAY'/ANNA
AGED ABOUT 55 YEARS  -

R/O. MALLORAHALLI vILLAGAE~~.E%

CHALLAKERE TALUK - 57752;'  

CHITRADURGA DIST

R.i-IEMANNA
5/o. RANGAPPA    
AGED ABOUT: 38 YEARS ~
R/O. GOWQAGEERE,  g 
NAYA s'DA BUCHHAPPA
AG~EDt..ABOUT 30 YEARS

 A. .R/OEGOWDAGERE,

 _ NAYAKANAHATTI HOBLI
'CHALLAKERE TALUK »- 577522

 CHITRADURGA DIST

P.RAJANNA



18

19

20

-5-

S/O. GINI PALAIAH

AGED ABOUT 50 YEARS

R/O. GOWDAGERE ,
NAYAKANAHATTI HOBLI
CHALLAKERE TALUK ~ 577522
CHITRADURGA DIST

BOVI THIPPESWAMY
S/O. LENKYAPPA BOVI
AGED ABOUT 70 YEARS

R/O. MALLORAHALLI VILLAGE 
CHALLAKERE TALUK - 577522 

CHITRADURGA DIST

M.T.THIMMANNA
S/O. THIMMAIAH
AGED ABOUT 60 YEARS

R/O. MALLORAHALLI 'v1Lz.AG'E" 

CHALLAKERE TALUK"--- A5S:275_2f2,';,   2

CHITRADURGA DIST "  .

M.T;THIPP,ErSwAiww  %
S/O., MARULr'\Swl_DDAP.P'A~~-__ «
AGED ABOUT 3'3'fYEA.RS.._ 
R/O. M'ALLORAHALL1V\f1LLAGE
CHALLAKERE TA.LU'K «£77522
Cj;%iITR.ADURG.A DIST

V_M.P.H.EMANVNA
- S;'o';A1v1?AR'A..MESHWARAPPA
._ V"A_GE'D7A.BO!JT46 YEARS
A R'/0. _M.ALi__'C)RAHALLI VILLAGE

C'!-EAi;LA'K'ERE TALUK -- 577522
CHITRADURGA DIST

V V2C«-..E~l.HANUMAi\ETHAPPA
'-S/0. CHANNAPPA

 AGED ABOUT 34 YEARS

' R/O. HALEHALLI VILLAGE

JAGALUR TALUK ~ 577528



DAVANAGERE DIST

23 S.RAVI
S/O. SANNA SIDDAPPA
AGED ABOUT 27 YEARS
R/O. KAMANDALAGONDI VILLAGE
JAGALUR TALUK - 577528

DAVANAGERE DIST
24 B.MALLIKARJUE\|A

S/O. MARAPPA
AGED ABOUT 34 YEARS    ,
R/O. KAMANDALAGONDI VILLAGE  ;. *
JAGALUR TALUK - 577528  A '
DAVANGERE DIST

25 MSHIVALINGAMMA
W/O.B.MALLIKARJUNA 
AGED ABOUT 28 YEARS, 5
HOUSE WIFE  - '-

R/Q1KAi~1ANDAE§AGC)E\{DI VAILLAGE
JAGALUR TA-L,U~!§  5275282 A
DAvANA.GERE  

26 T.MAHESHwA.RAPPA
go. THIPPAIAH

 _ A-AG E;D_AEsOu'r 42'---'{«E'ARS,

, ~. "R/'0.' KAMANDALAGONDI VILLAGE
_  3AGAvi,UR"ATAL.UK -- 577528

" ._ EAVANAGERE DIST

A A 227 'D--.N1T;1A:~m'A

 S/O, DURUGAPPA
DD  A AGED ABOUT 35 YEARS,
" , R/O. KAMANDALAGONDI VILLAGE
 'JAGALUR TALUK - 577528
 DAVANGERE DIST
 RESPONDENTS

“(By Sri : 1. SIDDAIAH, ADv., FOR C/R3

-9-

Registrar and District Registrar for Societies as per

Annexure ‘A’ to the Writ Petitions. It is averred

Writ Petition that the petitioners are the membe.r?s”‘ot~w’.’tjhe.

Executive Committee of Marikamba ySgC/ ST”‘Ed:r£cat’ion’aVi it

Society (R), registered under the p’rov7’ishion1si.’

Karnataka Society Registration-..Act,V’h1§61 it

referred to as ‘the Act’ )5 The on
28.02.1986 in the Registrar,
Chitradurga. The Society:,h–as.f:rarne:::i_b.ye’¥ia.ws./ Rules and
Regulations t:o§bVe””achieved by the
Society. Thejv bykeeiaws is to promote
education; __ j the Society has been

carrying oixétiiie S a.ctiy.’ities’—.got: promoting education by

running; iVia.rikarhbaV_VFi’i’ghx’Schooi and Pre–University Coiiege

the Bye–iaws. As per the Bye-law

E\io”.é3(-b_}%,Sh year of the Society starts from first

‘ January em’.i’ihg”‘with 315’ December of every calendar year.

Society” has been submitting its accounts as per the

‘_’cai’eVn’ciar year before respondent No.3 for renewal and

S .:’_4’app~rovai. The iatest submission of accounts was made on

t”n”2t5.o5.2oo7, wherein respondent No.3 approved the

‘\9v

-11-
with law. Further, it was resolved to appoint petitioner
No.5 as Secretary on ad-hoc basis tili conducting of Annuai

General Body Meeting. In fact, respondent No.3 has

misappropriated membership fee of respondent Nos.6fTto.

27, who are ciaiming to be the members

membership fee is not the part of the Society’. 3 l

The minutes of the Emergency was

before the respondent No.2 f0:”.4approv_ai–‘on

and the same was accepted. not
challenged the said resol:iti’on datedet”1Q.,a1:’2…2007’removing
him from the post of Secretea’lry_al.n_0 :the’~~sanEie_’~’iias attained

finality. _ V 2 .

2.2 ‘–.It – is –f_LiI*tiher’t..av.er–red that on 01.01.2008,

petitioner No.43; _Vbei.n,g ad¥’h’oc Secretary after consulting

jhwith President, llhladissued 21 days statutory notice for

c’0._ndtic’t’inQ”«._i§;ri4nu:ai’_:..General Body Meeting on 22.01.2008.

‘ Thelstatutoryillnotice was sent to all the members as per

-.d.l.l’_j:i..i\n,nexure_ to the writ petitions. After issuance of

notice, the Annuai General 80dy Meeting of the

i ‘V:.”l–..”:E:’;”oci’i’2ty was held on 22.01.2008. It was resoived in the

\;a..

-12-

meeting regarding the constitution of Executive Committee

Members, Audit of Accounts for the year

Respondent No.2 appears to have passed

17.01.2009 purporting to be an ordermstaying”’t’i1ve.:rn:ee.ting 04

to be held on 22.01.2009. Respondent

of the information pubiished in’_th_e Nwewslpagpetril’regidffiling ‘2

the conflict of two alieged rival SI-‘Ox
moto enquiry under Sectio-n:”2_5 “Ac€”b’3’.y§issuing notice
to the parties. P.etition.ers..j:su’brrii.ttedv_’vawii,”the reievant
documents dur_ing” e..ngui’Viiy:.”iiespondent No.2
without produced by the
petitioners in-Athe,–:Vright>”«perspective, has exceeded his

jurisdictionlitojldeciare”‘.Ann’L:–al’Cenerai Body Meeting held

__on 22.31.2008 “a.s_V_V”v’oidv’ and declared certain strangers

in”.nu’n*ib_erin_g’._2″S>.._V(responcients 3 to 27) as members.

oi”i~l’y 18 persons has been approved by the

Executivev–..’C’orn’mittee and Respondent No.2. Respondent

:”.v4.”‘i\io.~3issued’. notice on 16.06.2009 cailing for General Body

Respondent No.3 is no ionger a Secretary of the

00 .:’..:So~ciVety in view of the resolution dated 11.12.2007

xexpeiiing him from the post of Secretary, which was

\\:’i>

..13..

accepted. by respondent No.2. The order at Annexure

to the writ petitions dated 14.05.2009 permits respoPd_:en_t*~._v

No.3, who is not the Secretary of the Society§_t.–of..é.ca’iiffor

and conduct a generai body meeting. M”Bgeing_.’ag’gri.:e*.red by it

the order dated 14.05.2009 pas’~34ed;””sby tiither

respondent, the writ petitii_on.s, “\e*.I.’P.V i\i:osi;._l8.0V28~2

18033/2009 were filed contendying-..that» the order is
iliegai and liable. to be J.Re.svp.0i’:dent No.2 was
not justified in declarying meeting
held on 22.01..20.0u8′ ijssti’iVng”‘direction to hold
Annual 0¢’n¢rai,yV’7e0’«iy_ year 2007-2008,
which of the Society, which

specificallystigpulvates said meeting has to be

fzonductfedu.withi’n.._V_Vtr:ree months from the date of

a year. Respondent No.2 ought to have

dir’e.cted.iAthvve””pnetiitivoners to hold meeting by issuing notices

to 18 VaEid.__”me%nbers, whose membership was approved by

..Exueci;’t:i–x}e Committee on 10.04.2007 and 10.09.2007,

25 alieged members including respondent No.3.

lifxccoirdingly, the petitioners sought for quashing of the

order dated 14.05.2009 passed by respondent No.2.

-\{}:

-14-

3. The writ petitions were resisted by vgtrae

respondents.

4. Learned single Judge after hearing the—- 0*

counsel for the petitioners and thelearnedWldigilijgClozirt

Government Pleader for resflondents

learned counsel for respondent”i\l:0;3_, held
no merit in the contention counsel
appearing for the petitioners only 18
genuine rnembers_0’f,the necessary

to issue ri–.0tic_e« the order passed by the

second resp0gndent”– directing to hold

S AnnLia”l_;GeneralVBody’ Meeting for the year 2007-2008

‘ in heard the learned counsel appearing

for tite”‘%petvi_tio’n.ers and the learned Additional Government

V%li*–«.,_.y’_fi.

-15-

6. Learned counsel appearing for the petitioners

submitted that the learned single Judge was not justified’-4i_n’~..vv

dismissing the writ petitions. The order dated _

passed by respondent No.2 dec|aring…th_e Annu’al.::.GeneralV .4

Body Meeting held on 22.01.2008es{yardend:’issiiiiigf~:;;

direction to hold Annual Genera_l_’B_odyi”r»neeting’.::fo~r_’~2.Q0}*- i

2008 is illegal and the learned have

set aside the said order. _ i

7. Learned Additional

=’§:ove:rnri.iein’t Advocate
appearing for resp’0nd–ents 1 in support of
the order second respondent dated

14.05.2000. –

E__:Learne’d”ceu_nsel appearing for respondent No.3

v.Si,igbi?’i’ii’t*ce(j’i.._ifi”:ét.l:.’the impugned order dated 26.06.2009

passedby resiipjondent N03 has been passed in accordance

‘~ri_th law ..and does not suffer from any error or illegality as

cailil”–..for interference in these Writ Appeals and the

i”*-____”liearnedi single Judge was justified in dismissing the writ

V iliietitions.

xvi:

-15″

9. We have given carefui consideration to the
contentions of the learned counsel appearing for the

parties and scrutinized the materiai on record.

10. The materiai on record would cleariy

there is no merit in the contention of the learne’d..:coiL_i’ns’e’l S’ S

appearing for the appellants that thereiarle’ ‘osniy 18–Alg’enj.V,ij_n’e’h

members of the Society. Respondentvéiiioizlwasg.justi’fied’V

directing that notice shall be issu”ed”‘t0 ali the 43.”I=me»mbers

of the Society to participate infthe’ Generail Body

Meeting. scrLiti’ri”y.*of”thge”ma~t_e–rial on record wouid ciearly

show that of” members is mentioned in

para ;\i;o.’1s or “th._eV”order dated 14.05.2009 and the

the appellants that there were only 18

geli’.i_ri’i*ii.<_g;V%rrrie'n_i.b_ers-'of the Society cannot be accepted and

i;vhere'fore,.._/'itiheiildirection issued by the second respondent

:".'4."to:tEfiethird" respondent to cali for the Annuai Genera! Body

'_'_i&i__eeting*" by issuing notice to all the 43 members and

it :'_p'er-rnitting them to participate in the meeting is justified.

A»'"The impugned order of the learned single Judge dismissing

xv?'