Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C/M,Dr.Ram Manohar Lohiya Smarak ... vs State Of U.P.And Others
2012 Latest Caselaw 4277 ALL

Citation : 2012 Latest Caselaw 4277 ALL
Judgement Date : 20 September, 2012

Allahabad High Court
C/M,Dr.Ram Manohar Lohiya Smarak ... vs State Of U.P.And Others on 20 September, 2012
Bench: Amreshwar Pratap Sahi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No.38									AFR
 

 
Civil Misc. Writ Petition No.48589 of 2012
 
Committeeof Management, Dr.Ram Manohar Lohiya Smarak Kisan  Mahavidyalaya Samiti Purva Sujan Auraiya and others Versus State of U.P. and others
 
					------
 

 

 
Hon'ble A.P.Sahi,J.

Heard Shri Yogish Kumar Saxena learned counsel for the petitioner, Sri M.C.Chaturvedi learned counsel for the respondent no.3 and the learned standing counsel for the respondent no.1 and 2.

The petitioner namely Smt. Rekha Verma and Naveen Verma are the wife and son respectively of late Mahesh Chandra Verma who was undisputedly the erstwhile Secretary/Manager of the Committee of Management of a Society registered under the Society Registration Act known as Dr. Ram Manohar Lohiya Smarak Kisan Mahavidyalaya Samiti Purva Sujan Audaiya.

Mahesh Chandara Verma died on 19.4.2012. Consequently a casual vacancy arose in the office of Manager and it is here where the dispute commences between the petitioners and the respondent no.3 including one Bhaiya Lal who was admittedly the President of the Society. Bhaiya Lal Verma has not been made a party to this writ petition.

Learned counsel for the petitioner contends that this casual vacancy was filled up in the meeting that was held on 26.5.2012 and accordingly the respondent no.2 Deputy Registrar was intimated about the said vacancy having been filled up with the election of the petitioner no.2 as Manager in place of her late husband. This intimation dated 8.6.2012 was taken notice of by the Deputy Registrar and on the basis of an alleged affidavit said to have been filed by the President Bhaiya Lal Verma the list of office bearers was accordingly registered after the said reconstitution under the resolution dated 26.5.2012.

The respondent no.3 Dhani Ram Verma is the father of late Mahesh Chandra Verma. He filed a representation on 10.7.2012 along with Bhaiya Lal Verma who according to him was the President of the Society and who also filed a notarial affidavit along with photographs before the Deputy Registrar asserting that the earlier proceedings submitted by the petitioner are forged and they do not bear his signatures . Bhaiya Lal Verma also got his statement recorded before the Deputy Registrar. On this the Deputy Registrar issued a notice to respond this complaint that had been received to the effect that the earlier registration of list of office bearers has been obtained by playing fraud, and therefore why it should not be cancelled invoking the powers under Section 4 of the Societies Registration Act, 1860.

The parties thereafter contested the matter by filing objections and reply, basically raising the aforesaid contention. Apart from this, submissions were also raised with regard to the interpretation of the bye-laws . The Deputy Registrar after considering the entire facts came to the conclusion that Bhaiya Lal Verma had appeared in person and given his statement, and therefore he cancelld the list of office bears that was earlier submitted and registered on behalf of the petitioner. He further held that in view of the clause 11 of the bye-laws of the Society the petitioner could not have been elected as Manager and that the respondent no.3 has been validly nominated as Manager in exercise of such powers.

Raising his submissions Sri Saxena learned counsel for the petitioner contends that the bye-laws have been incorrectly construed and he has invited the attention of the Court to Clauses 5,6 and 11 of the Bye-laws read with clause 19(e) to contend that on an assessment of these provisions, the election of the petitioner no.2 as Manager is fully justified, and clause 11 is not at all applicable as it relates only to the power of nomination by the President in relation to such classes of members only as referred to therein. In short he contends that clause 11 is not in relation to the powers of nomination as an office bearer.

Sri Saxena has further advancing his submissions contended that the respondent no.3 has without having been elected as Manager, submitted an application describing himself as a Manager copy whereof is Annexure 7 to the writ petition. He therefore submits that all the documents on which reliance is being placed are manipulated and his entitlement to the office of Manager being contrary to the bye-laws, the impugned order is vitiated. He further submits that the impugned order deserves to be set aside as the respondent no.3 has been unable to establish his claim on any count.

Sri M.C.Chaturvedi learned counsel for the respondent no.3 contends that it is undisputed that the answering respondent is the founder life member of the Society and even after the death of his son, the President was Bhaiya Lal . He submits that on account of this dispute and Bhaiya Lal Verma having supported the answering respondent Bhaiya Lal Verma has been shown to have now been expelled by the alleged resolution dated 18.8.2012.

He contends that the answering respondent was nominated by the President in terms of Clause 11 and there is no provision for holding of any election for the casual vacancy of an office bearer in the entire bye-laws.

The contention therefore is that the provisions as pointed out by the learned counsel for the petitioner do not in any way provide for any method of filling up a casual vacancy of the office bearer except clause 11. In these circumstances the entire election by the petitioner is contrary to the bye-laws. The petitioner could not have been elected as Manager against a casual vacancy. He contends that the President has himself appeared before the Deputy Registrar and has filed his affidavit and has also got his statement recorded clearly to the effect that the documents relied upon by the petitioner with his signatures are forged.

Learned standing counsel has also supported the impugned order and he submits that this being a case arising out of forged documents having been taken recourse to, the Deputy Registrar was well within his jurisdiction to decide the objections under Section 4 of the Societies Registration Act, 1860.

Having heard learned counsel for the parties ,had there been a bonafide and genuine dispute founded on the correct interpretation of the bye-laws then such a dispute could have been allowed to be taken before the Prescribed Authority under Section 25 of the Societies Registration Act on the strength of 1/4th members. In the present case the entire question is about the nomination of an office bearer against a casual vacancy or its election as claimed by the petitioner.

I have perused Bye-law No. 5 which provides for the constitution of the Committee of Management. Clause 2 of Bye-law No.5 defines a life member and out of them, 8 members are to be sent to the Committee of Management, and out of ordinary members four members are to be sent to the said Committee. Apart from this there are 3 ex-officio members. Clause 6 provides for election of the office bearers of the Society from such members. Accordingly these members elect the Manager of the Society. The provision for filling up the casual vacancy a of a member is provided under clause 19(e). This provision however, is not in relation to an office bearer for which there is another clause, namely clause 11 which is quoted herein below for ready reference.

^^fu;e la[;k 11% vkdfLed fjfDr;kWa%& insu lnL;ksa ls fHkUu inkf/kdkfj;ksa ,oa lnL;ksa ds in esa gksus okyh fdlh vkdfLed fjDr dh iwfrZ v/;{k mlh Js.kh ds fy;s 'ks"k dky ds fy;s lkekU; lHkk esa ls mlh Js.kh ds lnL;ksa esa ls euksuhr djds dj ldrk gSA^^

A perusal of the said bye-law clearly indicates that the same is in relation to the filling up a casual vacancy that has arisen in an emergent situation. It is undisputed between the parties that in the present case there was an emergent situation on account of the casual vacancy having arisen due to the death of the erstwhile Manager.

To the mind of the Court, apart from Clause 11 there is no other provision for filling up a casual vacancy of an office bearer of the Society. It is only clause 11 which authorises filling up of a casual vacancy of an office bearer. This has to be done by nomination which power is conferred on the President of the Society.

Accordingly the petitioner could not have claimed any right on the strength of any election against a casual vacancy. This has to be filled up by way of nomination and it is admitted by the petitioner that she was not nominated by the President.

The respondent no.3 on the other hand has been nominated by the President. In the aforesaid circumstances the Deputy Registrar was perfectly justified in relying on clause 11 to construe that for the filling of the casual vacancy by way of nomination, the power has to be exercised by the President of the Society.

The contention of Sri Saxena learned counsel for the petitioner that clause 11 is not attracted, therefore has to be rejected.

Apart from this even if the respondent no.3 mentioned himself as Manager in a letter, the same will not confer any such authority unless President nominates him. The mention in the letter does not authorise the respondent no.3 to claim himself to be the Manager which he became only after nomination.

In the aforesaid circumstances and having found that there is only one provision for nomination against the casual vacancy of an office bearer and there being no other provision available in the bye-laws the Deputy Registrar was found to take this view. In such circumstances there is no scope for allowing the reference to go before the Prescribed Authority.

The writ petition therefore fails and is accordingly dismissed.

Dt.20.9.2012

mna

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter