Main Search Forums Advanced Search Disclaimer

Shri Ram Chandra Mission & Anr vs P. Rajagopalachari & Ors on 29 April, 2008

Cites 4 docs

The Societies Registration Act, 1860

Section 4 in The Societies Registration Act, 1860

Section 3 in The Societies Registration Act, 1860

Citedby 2 docs

Manilal And Sons vs Purushottam Umedbhai And Co. on 18 December, 1958

Mura Mohideen vs V.O.A. Mohomed And Ors. on 3 November, 1954


Loading...
Supreme Court of India
Bench: A Pasayat, T Chatterjee
    CASE NO.:

Appeal (civil) 6619 of 2000

PETITIONER:

Shri Ram Chandra Mission & Anr

RESPONDENT:

P. Rajagopalachari & Ors

DATE OF JUDGMENT: 29/04/2008

BENCH:

Dr. ARIJIT PASAYAT & TARUN CHATTERJEE

JUDGMENT:

J U D G M E N T

REPORTABLE

CIVIL APPEAL NO. 6619 OF 2000

Dr. ARIJIT PASAYAT, J.

1. Challenge in this appeal is to the judgment of a Division Bench of the
Allahabad High Court. By a common judgment several civil appeals were heard
together and disposed of. A common link in all these appeals was the decision of
a religious cum Philanthropic Society named Sh. Ram Chandra Mission. It was
established by a late Sh. Ram Chandra Ji Maharajan and on his death disputes
arose. The disputes essentially relate to spiritual heirship to control the
affairs of the mission. Series of litigation was resulted and the four special
leaves before the High Court were summed up and by the impugned order the High
Court held that all the four appeals were to be dismissed. Before the Division
Bench orders of learned Single Judge were challenged. The relief sought for were
categorized under five heads.

1. Grant of letters of administration in favour of Sri U.C. Saxena in respect of
the properties of Sri Ram Chandra Mission through out India

and abroad.

2. Declaration and Sri Umesh Chandra Saxena was the President of the Mission and
the

second petitioner was the Secretary thereof.

3. An interim grant during pendency of the application.

4. In the alternative appointment of a receiver in respect of the entire estate
of deceased Sr. Ram Chandra Mission, and

5. Any other relief.

2. The special leaves were filed by Umesh Chandra Saxena and others, Uma Shankar
and Another, the present appellants and another. Special leave by the Umesh
Chandra Saxena and Anr. Sri. P. Rajagopalichari were the respondent while in the
first special leave by Umesh Chandra Saxena and Anr. The Administrative General,
U.P. Allahabad and others were the parties.

3. Background facts as highlighted by the appellant in this appeal are as
follows:

Sh. Ram Chandra Mission-Society was registered, established and founded by
Maharaj, Shri Ram Chandra Ji Maharaj with its constitution, bye laws and
Memorandum of Society on 21.7.1995. Purportedly there was a covering letter to
the intimation dated 23.3.1974 alleged to have been executed by the founder in
favour of respondent P. Rajagopalachari. This intimation according to the
appellant was the result of manipulation and fraud. The nomination was declared
him to be the president of society and clearly stated that he shall work for the
Mission and he is "President of Sahaj Marga System". On 16.4.1982 nomination was
executed in favour of Shri Umesh Chandra Saxena as spiritual representative in
the direct line of succession and he was nominated as the successor or President
under Rules 3 and 4 of the registered constitution, bye laws of the society. The
nomination/declaration clearly stated that the previous nomination if any made
by the founder stand superseded and cancelled. Founder - Shri Ram Chandraji
Maharaj breathed his last on 19.4.983. On 4.1.1984 a civil suit was filed by
three members of the Society in the Court of Civil Judge, Shahjanpur who granted
ex-parte injunction restraining P. Rajgopalachari from acting as President. On
6.2.1984 and 7.2.1984 working Committee meeting was held at head quarters and
after perusal of booklet Sh. U.C. Saxena was declared as a successor or
President and also the spiritual representation in the direct line of succession
on the basis of nomination of 16.4.1982. The claim of P. Rajgopalachari based on
the alleged nomination dated 23.3.1994 was treated as rejected. On 8.2.1984
General Body was held at the head quarter of the Society and the claim of Sh.
Umesh Chandra Saxena was approved and he was declared as spiritual
representative in the direct line of succession and also as the successor or
President of the society. Claim of P. Rajgopalachari based on the alleged
nomination was rejected. On 15.2.1982 a circular was issued by Secretary Sh. S.
A. Sarnad informing all members regarding the declaration of Sh. Umesh Chandra
Saxena as Successor President and the spiritual representative in the direct
line of succession. An amendment was carried out to the Societies Registration
Act, 1860 on 30.4.1984. Section 3(A) was amended by the substitution of sub
section 4 of Section 3(A) and addition of a proviso to Section 4(1). By virtue
of Section 3(a)(4). List of the members of the managing Committee Body elected
was required to be filed. Ex-parte injunction was granted on 4.1.1984 was
confirmed on 9.4.1984. In appeal by respondent No. 1, P. Rajgopalachari the High
Court granted stay of injunction. The High Court allowed the first appeal and
set aside the injunction order. SLP filed against the order of the High Court
was dismissed by this Court on 27.9.1985. The suit was subsequently withdrawn on
10.7.1997 on giving of an undertaking not to alignate and not to shift the head
quarters. On 23.1.1988 elections were held at the head quarters in accordance
with Section 3(A)(4) and Section 4 and the office bearers were duly elected Sh.
S.P. Srivastava as President and Sh. B.D. Mahajan as Secretary respectively. On
24.4.1990 in proceeding under Section 25 of the Act report of the Tehsildar
counter signed by the SDM as the prescribed authority under Section 25 was
passed recognizing the representation of aforesaid two persons as the President
and Secretary. On 29.7.1991 another report was given by the tehsildar and K.G.
in a proceeding under Section 25 recognising the same position. The aforesaid
reports were questioned on behalf of respondent No. 1 before the prescribed
authority by an application called SU-2/91 the application was rejected by the
prescribed authority and earlier reports were confirmed. An application was
moved by 75 members of the society for action under Section 25(2) of the Act on
20.4.1993. On 15.2.1994 elections were held and Sh. Umesh Chandra Saxena and
Sh.K.V. Reddy were elected as President and Secretary respectively. on 29.9.1994
the Assistant Registrar passed order holding that since the Constitution
provides for nomination of President election cannot be conducted. He also held
that in view of the interim orders in civil suit OS (No.) 200 of 1983 the
respondent No. 1 P. Rajagopalachari shall continue to work as President. As
noted above the suit was withdrawn on 10.7.1997 with liberty to file fresh suit.
On 10.7.1997 writ petition No. 37023 of 1994 filed against the order dated
29.9.1994 was dismissed by learned Single Judge. On 24.11.1998 the Division
Bench dismissed the special leave No. 580 of 1987 holding that since under the
Rules of the society the post of the President and Members of the working
committee is not an elected one, Section 25 would not come out and took play.
The High Court, however held that Registrar had no authority to direct anybody
to continue an office. It was further held that the application under Section
25(2) itself was untenable and so was the writ petition. On 22.1.1999 elections
were held and again Umesh Chandra Saxena and Sh. K. V. Reddy were elected as
President and Secretary in accordance with the amended provisions of the Act. On
3.11.2003 Sh. Umesh Chandra Saxena expired and Navneet Kumar Saxena was elected
unanimously as the President of the Society in an emergent meeting which was
held at Hyderabad by working committee. The general Body on 22.11.2003 had
approved and confirmed the election of the Navneet Kumar Saxena as the President
of the society. Further the amendment proposed and adopted by the General body
of the society, in order to make the rules in consonance of the provisions of
the Act. On 12.2.2005 elections were held in the society for electing the
Managing committee and again Navneet Kumar Saxena and K. V. Reddy was elected as
the president and Secretary respectively.

4. Primarily the stand is that if Section 3(A)(4) as introduced by Act 11 of
1984 cannot be given a restricted meaning. If it is elected to Managing Body
"elected" then the provision made would be rendered "nugatory". It is intended
to provide that even if Rules, say otherwise "elections" has to be introduced,
Section4 (Proviso) is also relevant. The stand is that earlier there was no need
for list of elected members as there was no elected member. So the purpose is to
have elected members. Section 4 speaks of an annual list. If the intention was
that the members were to be elected, the legislature could have said so
specifically without leaving it to be inferred by implication. Section 27
provides for the consequence for non compliance with Section 4. It is stated
that the position in 1975 was that chosen includes "election". Now, it only
means elected by implication and that to be read in the line of Section 3(A) and
4 proviso, it is pointed out that Section 25(2) refers to election and the
remedy to challenge. If there is no remedy nobody is left remedyless.
Alternatively, it is submitted that assuming it is to be done by nomination, P.
Rajgopalachari could have been nominated, but it has been annulled on 16.4.1982
as Umesh Chandra Saxena remains nominated. It is pointed out that role as
President of the Sahaj Marg system is different. The application filed by Sh.
Rajgopalachari has to be tested as per clause 3(b), these were not challenged
and Rajgopalchari cannot have nay role to play. P.Rajgopalachari could not have
been nominated because he is not in the direct line of succession. In any event,
after passing of order dated 16.4.1982 he has no role to play. The working
committee's decision, resolution of the General Body all are of similar effect.
The stand is strongly opposed by the respondent to say that nomination were not
merely in respect of the Sahaj Marg system system but it was in respect of
President itself.

5. It is pointed out that the earlier suit having direct effect was withdrawn
and the effect of it has to be considered. The effect of the withdrawal of a
suit has been considered by this Court in K. Sivaramaiah v. Rukmani Ammal
[2004(1) SCC 471]. It was inter alia observed as follows:

"So far as Original Suit No. 7359 of 1989 is concerned, the findings recorded in
the

judgment therein could have constituted res judicata but the fact remains that
the

appellate court permitted the withdrawal of the suit and once the suit has been
permitted to be withdrawn all the proceedings taken therein including the
judgment passed by the trial court have been wiped out. A judgment given in a
suit which has been permitted to be

withdrawn with the liberty of filing a fresh suit on the same cause of action
cannot constitute res judicate in a subsequent suit filed

pursuant to such permission of the court."

6. It is not necessary to deal with the true import of Sections 3(A) and 4. It
would be appropriate to direct that the pending suit shall be decided within a
period of six months.

7. The effect and relevance of any proceedings which have attained finality
shall be duly considered in the pending suit. It is open to the parties to move
for such interim protection as the circumstances warrant. The appeal stands
disposed of accordingly. No order as to costs.