Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harikrushnadas Chhaganlal ... vs Vinodchandra G Vaghela
2021 Latest Caselaw 3767 Guj

Citation : 2021 Latest Caselaw 3767 Guj
Judgement Date : 4 March, 2021

Gujarat High Court
Harikrushnadas Chhaganlal ... vs Vinodchandra G Vaghela on 4 March, 2021
Bench: Dr. Justice Kothari, Biren Vaishnav
          C/LPA/999/2010                               JUDGMENT Dt. 04.03.2021


              HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL
                                      Versus
                         VINODCHANDRA G VAGHELA & 1 other(s)




    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            R/LETTERS PATENT APPEAL NO. 999 of 2010

         In R/SPECIAL CIVIL APPLICATION NO. 9900 of 2003




HONOURABLE DR. JUSTICE VINEET KOTHARI                                      sd/­

and

HONOURABLE MR. JUSTICE BIREN VAISHNAV                                      sd/­

====================================================

1     Whether Reporters of Local Papers may be allowed to                  YES
      see the judgment ?

2     To be referred to the Reporter or not ?                               YES

3     Whether their Lordships wish to see the fair copy of                  YES
      the judgment ?

4     Whether this case involves a substantial question of                  YES
      law as to the interpretation of the Constitution of India
      or any order made thereunder ?

====================================================
                HARIKRUSHNADAS CHHAGANLAL NANALAL
                & ISHWARDAS MOHANLAL

                                     Versus

                           1. VINODCHANDRA G VAGHELA

                           2.
                  THE MARUTI CO­OPERATIVE HOUSING
                  SOCIETY LTD., PART ­ II
====================================================




                                     Page 1 of 24

                                                             Downloaded on : Tue Aug 31 23:35:06 IST 2021
         C/LPA/999/2010                               JUDGMENT Dt. 04.03.2021


            HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL
                                    Versus
                       VINODCHANDRA G VAGHELA & 1 other(s)


Appearance:
MS DHARA SHAH for the Appellant(s) No. 1
MR SHIVANG M SHAH(5916) for the Appellant(s) No. 1

MR MANISH SHAH for the Respondent(s) No. 2
MR VM DHOTRE(1089) for the Respondent(s) No. 1
====================================================

 CORAM: HONOURABLE DR. JUSTICE VINEET KOTHARI

         And


         HONOURABLE MR. JUSTICE BIREN VAISHNAV

                             Date : 04/03/2021

                           ORAL JUDGMENT

(PER : HONOURABLE DR. JUSTICE VINEET KOTHARI)

1. This intra­court Appeal is directed against the Judgement and

Order dated 11.01.2010 whereby the learned Single Judge dismissed

the Special Civil Application No. 9900 of 2003 filed by the

Appellant Trust, namely, Harikrushnadas Chhaganlal, Nanalal,

Hargovinddas and Ishwardas Mohanlal Seva Samaj Trust

(hereinafter referred to as 'the Trust') and held that the Resolution

of the Respondent Society namely Maruti Co­operative Housing

Society Limited., Part­II to sell the common plot admeasuring 400

sq. yds in favour of the Appellant Trust could not have been passed

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

and therefore in a Lavad Suit (Lavad Suit No. 2256 of 1994)

purportedly under Section 96 of the Gujarat Co­operative Societies

Act, 1961, the said Resolution could not be passed by the Society and

the consequential actions taken were also liable to be set aside.

2. The facts in brief are that the Respondent Maruti Co­operative

Housing Society Limited passed a unanimous Resolution No. 12 in

its General Body Meeting on 13.08.1992 to sell the common plot

admeasuring 400 sq. yards to the Appellant Trust at the rate of Rs.

200/­ per sq. yard for construction of a common 'Satsang Hall' for

religious purposes and accordingly for a consideration of Rs. 80,001/­

paid by the Trust, a Sale Deed was executed in favour of the

Appellant Trust by the Maruti Co­operative Housing Society

Limited on 26.05.1993 and accordingly the possession was handed

over to the Appellant Trust on which construction of the said

'Satsang Hall' was also made. Subsequently, one disgruntled

member of the Society, namely, Mr. Vindochandra G. Vaghela

filed the aforesaid Lavad Suit No. 2256 of 1994 challenging the

power of the Respondent Society to sell the common plot to the

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

Appellant Trust and the Board of Nominees vide order dated

23.04.1999 under the Gujarat Co­operative Societies Act, 1961 held

in favour of the Complainant Mr. Vindochandra G. Vaghela and

quashed and set aside the said Resolution of the Society. The

Appeal filed by the Appellant Trust before the Co­operative Tribunal

namely Appeal No. 265 of 1999 also came to be dismissed on

17.06.2003. Aggrieved by the said Order, the Appellant Trust

approached the learned Single Judge by way of the aforesaid writ

petition being Special Civil Application No. 9900 of 2003 which

too came to be dismissed by the learned Single Judge on 11.01.2010.

3. Aggrieved by the same, the Appellant Trust has filed the

present intra­court Appeal.

4. Ms. Dhara Shah, learned Counsel appearing for the Appellant

Trust urged before us that the Registered Sale Deed in favour of the

Appellant Trust executed by the Respondent Maruti Co­operative

Housing Society Limited on 26.05.1993 could not be set aside by

the Board of Nominees or the Tribunal constituted under the

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

provisions of the Gujarat Co­operative Societies Act, 1961 as it does

not fall within the scope of Section 96 of the Act which covers only 'a

dispute touching the constitution, management or business

of the Society' and the contract of sale supported by the unanimous

Resolution of the General Body Meeting could not have been

quashed and set aside by way of an indirect challenge made only to

the Resolution passed by the Respondent Society to sell the said

common plot in favour of the Appellant Trust and that too for

constructing a 'Satsang Hall' for religious purposes, which was also

commonly used by all the members of the Society, who are not even

charged any fees for entering in the 'Satsang Hall' constructed by

them.

4.1 She urged that only a competent Civil Court has the power to

set aside the registered Sale Deed and the Authorities created under

the Gujarat Co­operative Societies Act of 1961 do not have any such

power. She also submitted that there were in fact two common

plots in the land owned by the Society and drawing our attention

to the map of the said land owned by the Society, the learned

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

Counsel pointed out that another common plot was still available

with the Society for other common amenities and facilities and

therefore this sale in favour of the Appellant Trust was perfectly

legal and justified and subserved the purpose of common facilities

for the members of the Society itself and therefore merely a

disgruntled member of the Society who may not be satisfied with the

said Resolution of the Society could not be permitted to assail such

Resolution No. 12 dated 13.08.1992 and indirectly challenge the

sale deed itself. She submitted that the learned Single Judge as well

as the Authorities below have fallen into error in holding that such a

Resolution could not be passed by the Society and the common plot

could not have been sold to the Appellant Trust. She submitted that

the said construction was raised way back in the year 1993 and the

said Satsang Hall is being used for common purposes.

5. On the other hand, learned Counsels for the Respondents Mr.

Manish Shah appearing for the Society and Mr. V.M. Dhotre

appearing for the Respondent Mr. Vinodchandra G. Vaghela

supported the impugned Order of the learned Single Judge and the

Authorities below and submitted that the common plot meant for

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

common facilities could not have been sold to the Appellant Trust for

the said purposes and the learned Single Judge was justified in

upholding the orders passed by the lower Authorities.

6. Having heard learned Counsels for the parties, we are

satisfied that the present intra­court Appeal deserves to be allowed

and, with great respects, the Order of the learned Single Judge

cannot be sustained so also the Orders passed by the Board of

Nominees and the Co­operative Tribunal.

6.1 Section 96 of the Gujarat Co­operative Societies Act, 1961

contained in Chapter IX of the said Act provides for Procedure for

Deciding Disputes touching the constitution, management or

business of a Society by the prescribed Authorities namely Board of

Nominees with a further appeal provided to the Co­operative

Tribunal. The said Section 96 is quoted below for ready reference.

"Chapter IX

Procedure for Deciding Disputes

96. Disputes. ­ (1) Notwithstanding anything contained

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

in any other law for the time being in force, any dispute

touching the constitution, management or business

of a society shall be referred in the prescribed form

either by any of the parties to the dispute, or by a federal society to which the society is affiliated, or by a creditor

of the society, to the Registrar, if the parties thereto

are from amongst the following :­

(a) a society, its committee, any past committee, any past or present officer, any past or present agent, any past or present servant or nominee, heir or legal representative of any deceased officer, deceased agent or deceased servant of the society, or the Liquidator of the society;

(b) a member, past member or a person claiming through a member, past member or a deceased member of a society, or a society which is a member of the society;

(c) a person, other than a member of the society, who has been granted loan by the society, or with whom the society has or had transaction under the provisions of Section 46, and any person claiming through such a person;

(d) a surety of a member, past member or a deceased member, or a person other than a member who has been granted a loan by the society under

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

Section 46, whether such a surety is or is not a member of the society;

(e) any other society, or the Liquidator of such a society.

(2) When any question arises whether for the purposes of sub­section (1) a matter referred to for decision is a dispute or not, the question shall be considered by the Registrar, whose decision shall be final.

Explanation I. ­ For the purposes of this sub­ section, a

dispute shall include­

(i) a claim by a society for any debt or demand

due to it from a member, past member or the

nominee, heir or legal representative of a deceased member, whether such a debt or demand be admitted or not;

(ii) a claim by a surety for any sum or demand

due to him from the principal borrower in respect of a loan by a society and recovered from the surety owing to the default of the principal borrower, whether such a sum or demand be admitted or not;

(iii) a claim by a society for any loss caused to

it by a member, past member, or deceased member,

by any officer, past officer or deceased officer, by any agent, past agent or deceased agent, or by any

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

servant, past servant or deceased servant, or by its committee, past or present whether such loss be admitted or not;

(iv) a refusal or failure by a member, a past member or a nominee, heir or legal representative

of a deceased member, to deliver possession to a

society of land or any other asset resumed by

it for breach of conditions of the assignment.

Explanation II. ­ For the purposes of this section,

the expression "agent" includes in the case of a housing society, an architect, engineer or contractor engaged by the society."

6.2 Sections 98 and 99 of the Gujarat Co­operative Societies Act,

1961 also are relevant for controversy in hand and therefore these

provisions are also quoted below for ready reference.

"98. Settlement of disputes. ­ (1) If the Registrar is

satisfied that any matter, referred to him is a dispute, within the meaning of Section 96 the Registrar shall, subject to the rules, decide the dispute himself, or refer it

for disposal to a nominee, or a board of nominees,

appointed by the Registrar :

Provided that no person who is connected with a

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

dispute or with the society at any stage or has previously inspected the society or audited its accounts shall be appointed as a nominee or as member of the board of nominees to settle the dispute.

(2) Where any dispute is referred under sub­section (1) for decision to the Registrar's nominee or board of nominees, the Registrar may at any time, for reasons to be recorded in writing withdraw such dispute from his nominee, or board of nominees, and may decide the dispute himself, or refer it again for decision to any other nominees, or board of nominee, appointed by him.

(3) Notwithstanding anything contained in Section 96, the Registrar may, if he thinks fit, suspend proceedings in regard to any dispute, if the question at issue between a society and a claimant or between different claimants, is one involving complicated question of law or fact, until the question has been tried by a regular suit instituted by one of the parties or by the society. If any such suit is not instituted within two months from the Registrar's order suspending proceedings, the Registrar shall take action as is provided in sub­section (1).

99. Procedure for settlement of disputes and power

of Registrar, his nominee or board of nominees. ­

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

(1) The Registrar, or his nominee or board of nominees, hearing a dispute under Section 98 shall hear the

dispute in the manner prescribed, and shall have

power to summon and enforce attendance of

witnesses including the parties interested or any of them

and to compel them to give evidence, and to compel the production of a documents by the same means and as far

as possible in the same manner as provided in the

case of a Civil Court by the Code of Civil

Procedure, 1908 (V of 1908).

(2) Except where a dispute involves complicated question of law or fact, no legal practitioner in his capacity as a legal practitioner or as person holding a power of attorney shall be permitted to appear on behalf of any party at the hearing of a dispute.

(3) (a) If the Registrar or his nominee or board of nominees is satisfied that a person, whether he be a

member of the society or not, has acquired any

interest in the property of a person who is a party

to a dispute, he may order that the person who has

acquired the interest in the property may join as a

party to the dispute; and any decision that may be

passed on the reference by the Registrar or his nominee or board of nominees shall be binding on the party so joined, in the same manner as if he were on original

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

party to the dispute.

(b) Where a dispute has been instituted, in the name of the wrong person or where all the defendants have been not included, the Registrar or his nominee or board of nominees may, at any stage of the hearing of the dispute if satisfied that the mistake was bona fide, order any other person to be substituted or added as a plaintiff or a defendant, upon such terms as he thinks just.

(c) The Registrar, his nominee or board of nominees may, at any stage of the proceedings, either upon or without the application of either party, and on such terms as may appear to the Registrar, his nominee or board of nominees, as the case may be, to be just, order that the name of any party improperly joined whether as plaintiff or defendant be struck out, and that the name of any person who ought to have been joined whether as plaintiff or defendant or whose presence before the Registrar, his nominee or board of nominees as the case may be, may be necessary in order to enable the Registrar, his nominee or board of nominees effectually and completely to adjudicate upon and settle all the questions involved in the dispute, be added.

(d) Any person who is a party to the dispute and

entitled to more than one relief in respect of the

same cause of action may claim all or any of such

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

reliefs; but if he omits to claim all such reliefs, he shall

not forward claim for any relief so omitted, except with the leave of the Registrar, his nominee or board of nominees.

[(4) Notwithstanding anything contained in sub­

sections (1), (2) and (3), the following disputes or

class of disputes, if the plaintiff so desires, shall be

decided summarily by the Registrar, or his nominee

or board of nominees, in such manner as may be prescribed, namely :­

(a) any dispute for recovery of debt upon

promissory note, hundi, bill of exchange or bond, with or without interest, whether agreed upon under such instrument or under the bye­laws;

(b) any dispute for recovery of a fixed sum of money

or in the nature of debt, with or without interest,

arising on a written contract;

(c) any dispute for recovery of price of goods

sold and delivered, where the rate, quality and quantity are admitted in writing;

(d) any dispute for recovery of dues payable by

a member of a housing society towards contribution for construction of the house, or any dispute in respect of repayment of any loan,

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

interest or loan, ground rent, local authority taxes, sinking fund, water charges, electrical charges, maintenance and upkeep charges or charges for other services rendered by the society and the interest on such arrears, payable under the written agreement or under the bye­laws.

(5) (a) The defendant shall not be entitled to defend the dispute unless he obtains leave from the Registrar, his nominee or, as the case may be, the board of nominees, in such manner as may be prescribed.

(b) The Registrar, his nominee or board of nominees may grant the leave under clause (a) on such conditions, as he thinks fit.

(c) The Registrar, his nominee or board of nominees shall not refuse the leave to defend the dispute unless he is satisfied that the facts disclosed by the defendant do not indicate that he has substantial defence to raise or that the defence intended to be put up by him is frivolous or vexatious.

(d) Where the defendant fails to obtain such leave or fails to appear or defend the dispute in pursuance of such leave, the averments made in the plaint and documents produced therewith shall be deemed to have been admitted by' the defendant :

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

Provided that the Registrar, his nominee or board of nominees in his discretion requires any fact so admitted to be proved otherwise than by such admission.

(e) Where the conditions on which leave to defend is granted are not complied with by the defendant, the Registrar, his nominee or, as the case may be, board of nominees may pass an award against him, as if he has not been granted such leave.

(6) The Registrar, his nominees or, as the case may be, board of nominees shall under special circumstances set aside the award passed by him and if necessary stay or set aside execution, and may grant leave to the defendant to appear and defend the disputes, if it seems reasonable so to do, and on such terms as he thinks fit.]"

6.3 From a bare reading of the said provisions, it is clear that only

the disputes relating to the constitution, management or business of

a Co­operative Society can be decided by the Registrar or his

Nominee or Board of Nominees. The said dispute may be between a

Society, its Committee and its past member etc. as enumerated in

Clauses (a) to (e) of Sub­section (1) of Section 96. The

Explanation I in Sub­section (2) of Section 96 further

enumerates that such dispute under Section 96 shall include a claim

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

by a Society for any debt or demand due to it from a member or a

claim by a surety or a claim by a Society of any loss caused to it by

its member or refusal or failure of a member to deliver possession to

the Society of land or any other assets resumed by it for breach of

conditions of the assignment.

7. The periphery and scope of disputes to be dealt by the

Registrar or his Nominees or Board of Nominees therefore cannot

exceed the limits set in the said provision of Section 96 of the Act.

Obviously, a contract of sale or a conveyance under a registered sale

deed cannot fall within the four corners of Section 96, as once such a

sale deed is executed and registered, it can no longer remain a

dispute touching the constitution, management or business of a

Society. The third party rights like in favour of the Appellant Trust

in the present case are created and such civil rights or property

rights cannot be said to be a dispute touching the constitution,

management or business of the Society.

8. By an indirect challenge to the Resolution of the Society which

could be a subject matter of Section 96 dispute cannot be examined

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

or adjudicated by the Registrar or his Nominees once the sale deed

has been executed and registered. If the Resolution is quashed and

set aside before any such Sale Deed is executed and registered, it

could be possibly said that such a dispute between a member and the

Society would fall within the scope of Section 96 of the Act. But such

a dispute raised after the Sale Deed is executed and registered does

not remain within the realm of jurisdiction of the Registrar or his

Nominees or Board of Nominees under Section 96 of the Act. Only

the competent Civil Court can entertain such a challenge in a

properly instituted suit on valid grounds and is based on admissible

evidence.

8.1 A useful reference here can be made to the decision of the

Madhya Pradesh High Court in the case of Madhyam Vargiya

Grih Nirman Sahakari Sanstha vs. Vasantrao and Another

reported in AIR 1988 MP 94 in which the Court held as under:

"(6) Section 82 undoubtedly bars Civil Courts Jurisdiction in respect of any dispute required to be referred to the Registrar or his nominee or Board of nominees" under the Act. On referring to Section 64 we

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

read provision concerning "disputes" which are required to be referred to the Registrar as contemplated under Section 82 (1) (c). I quote sub section (1) of Section 64 and only the relevant Clause (c) thereof, on which reliance is placed by the trial Court in passing the impugned order :

"64. Dispute­(1) Notwithstanding anything

contained in any other law for the time being in

force, any dispute touching the constitution,

management or business of a Society or the

liquidation of a Society shall be referred to the Registrar by any of the parties to the dispute if the parties thereto are among the following :

*****

(c) a person other than a member of the Society who has been granted a loan by the Society or with whom the Society has or had business transactions and any person claiming through such a person."

(7) The question to which the learned Additional District Judge ought to have addressed himself was whether the "dispute" which was raised in the plaint was such a dispute which touches only the "business" of the plaintiff­ Society inasmuch as the dispute evidently was not concerned either with "management" or "liquidation" of

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

the Society. The plaint averments afore­ referred does not, however, indicate that the dispute raised thereby touched only the business of the plaintiff­Society. The trial Court could not evidently have jurisdiction to try the suit if that had been the case and the plaint could be returned under clause (d) of Rule 11 of Order 7, Civil Procedure Code. Not only that any finding is there to be read in the impugned order in that regard I am prima facie not satisfied if the plaint averments merely raise a question which could only a touch the "business" of the plaintiff­Society. I say this for the simple and plain

reason that a prayer is made by the plaintiff­Society

claiming the relief of cancellation of the sale­deed

which the first defendant is said to have executed in

favour of the second defendant, and by no stretch of

imagination execution of that sale­deed can be

said to "touch the business" of the plaintiff­Society.

Nothing more need be said at this stage in this matter as I have taken the view that this matter must go back to the trial Court for fresh decision to be rendered in accordance with law."

9. The Lavad Suit filed in the present case under the Act of 1961

before the Board of Nominees is not at par with the Civil Suit in a

competent Civil Court. Nor a Quasi­judicial Authority like the

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

Registrar or his Nominees can have any such power or be a

substitute to a competent Civil Court even though they may enjoy

some limited power of Civil Court, like summoning of witnesses etc.

while adopting the procedure as given in Section 99 of the Act

quoted above. Section 98(4)(d) of the Act enabling a party to claim

all reliefs in respect of same cause of action does not extend any

enabling power to the Registrar or Board of Nominees to grant relief

of cancellation of Sale Deed as a consequential relief even if the

questioned Resolution could be quashed by then.

10. A reference to Section 99(3)(a) of the Act was made by learned

Counsel for the Respondents. That provision only provides that a

person who may be a member of the Society or not, but if he has

acquired any interest in the property of a person who is a party to a

dispute, such a party may be joined in the lis and therefore he will

be treated at par with the original party. The Authorities below

therefore appear to have misconstrued this provision to enable the

member Mr. Vinodchandra G. Vaghela to have acquired interest in

the common plot of the Society by being a member of it and therefore

he was not only entitled to maintain the said Lavad Suit before them

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

but was also entitled to the relief as claimed namely the setting

aside of the Resolution No. 12 dated 13.08.1992. The Authorities

below under the Act as well the learned Single Judge with great

respects have failed to appreciate that the challenge to the said

Resolution No. 12 passed by the Society although in a General Body

Meeting by a unanimous Resolution has resulted in further civil

contract of sale resulting in a valid sale of title of the plot in question

in favour of the Appellant Trust within the meaning of Section 54 of

the Transfer of Property Act, which conveyance deed cannot be

wished away or ignored and any challenge to the said Resolution at

a stage after the Sale Deed is executed is a fait accompli and cannot

be construed to enable the Registrar to quash such Resolution to

result in a Registered Sale Deed in favour of a third party to be

treated as non est, null or void.

11. Though it is not necessary for us to examine the question of

equity or necessity of sale of such common plot by the Society in

favour of the Appellant Trust, strictly speaking, as we are only

concerned with the power and jurisdiction of the Authorities under

the Act of 1961 to decide the said question, but we have seen from

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

the facts obtaining in the present case that not only the General

Body Meeting of the Society passed a unanimous Resolution fully

being aware of the fact that it is one of the two common plots of the

Society but they are also selling the same in favour of the Appellant

Trust for the purpose of construction of a 'Satsang Bhawan' which

will be also available for utilization by the common people including

the members of the Respondent Society. The object of utilizing the

common plot for a common use of the Society therefore cannot be

obviously said to be defeated by such a sale. The Resolution passed

by a unanimous consent of all the members could not have been

upset at the instance of a dissatisfied member of the Society only

under the guise of a common plot being sold to a third party like the

Appellant Trust. The availability of another common plot of almost

the same size namely 400 sq. yards with the Society could very well

be utilized for their other common facilities and purposes and there

was hardly any reason to be upset too much about the sale in favour

of the Appellant Trust and construction of a 'Satsang Bhawan'

which is undoubtedly a common usage for all.

12. Therefore, we are of the opinion that the Board of Nominees

C/LPA/999/2010 JUDGMENT Dt. 04.03.2021

HARIKRUSHNADAS CHHAGANLAL NANALAL & ISHWARDAS MOHANLAL Versus VINODCHANDRA G VAGHELA & 1 other(s)

has erred in entertaining the Lavad Suit No. 2256 of 1994 filed by

Mr. Vinodchandra G. Vaghela and which was not within the

jurisdiction of the said Board of Nominees under Section 96 of the

Act as the Registered Sale Deed stood duly executed and that fact

was disclosed in the said Lavad Suit itself. The Co­operative

Tribunal has also therefore fallen into error in dismissing the Appeal

filed by the Appellant Trust. We are unable to sustain the Order of

the learned Single Judge dated 11.01.2010 in appeal before us.

9. Consequently, we allow the present Appeal and set aside the

Judgement and Order of the learned Single Judge dated 11.01.2010

and also the Order dated 23.04.1999 passed by the Board of

Nominees and the Order dated 17.06.2003 passed by the Co­

operative Tribunal. No order as to costs.

sd/­ (DR. VINEET KOTHARI,J)

sd/­ (BIREN VAISHNAV,J) DIVYA

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter