Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Pandiyan vs The Deputy Registrar Of ...
2021 Latest Caselaw 14004 Mad

Citation : 2021 Latest Caselaw 14004 Mad
Judgement Date : 14 July, 2021

Madras High Court
V.Pandiyan vs The Deputy Registrar Of ... on 14 July, 2021
                                                                         C.R.P(NPD)(MD)No.1098 of 2013


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
                                                Dated : 14.07.2021
                                                     CORAM
                                   THE HON'BLE MR.JUSTICE S.S.SUNDAR
                                           C.R.P.(MD)No.1098 of 2013
                                                     and
                                             M.P.(MD)No.1 of 2013


                     V.Pandiyan                                  : Petitioner/Appellant


                                                      .. Vs ..



                     1.The Deputy Registrar of Co-operative Societies,
                       Lalgudi,
                       Trichy District.

                     2.Deputy Registrar of Co-operative Societies,
                       Musiri Taluk,
                       Trichy District.

                     3.The Special Officer,
                       Kattur Primary Agricultural Co-operative Bank,
                       Kattur,
                       Lalgudi Taluk,
                       Trichy District.                       : Respondents/Respondents

                     PRAYER:       Civil Revision Petition is filed under Article 227 of the
                     Constitution of India, praying to allow this Civil Revision Petition by

                     1/12

https://www.mhc.tn.gov.in/judis/
                                                                            C.R.P(NPD)(MD)No.1098 of 2013


                     setting aside the order passed by the learned Principal District Judge,
                     Tiruchirappalli in C.M.A.(CS) No.16 of 2009, dated 21.07.2012.

                                     For Petitioner          : Mr.K.Gurunathan
                                     For Respondents         : Mr.D.Muruganandam
                                                               Additional Government Pleader
                                                            ---


                                                         ORDER

This Civil Revision Petition is directed against the order of learned

Principal District Judge, Tiruchirappalli, in C.M.A.(CS) No.16 of 2009, dated

21.07.2012.

2.Heard the learned Counsel appearing for the petitioner and

Mr.D.Muruganandam, learned Additional Government Pleader appearing for

the respondents.

3.The brief facts that are necessary for the disposal of this Civil

Revision Petition are as follows:

3.1.The revision petitioner is the former Secretary of Kattur Primary

Agricultural Co-operative Bank. During audit inspection, it was found that

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

there were some financial irregularities in the bank and surcharge order dated

31.01.2000 was passed by the Deputy Registrar of Cooperative Societies

holding that the revision petitioner and the Cashier of the bank are

responsible for the amount jointly and severely. At the instance of the Cashier

of the bank, the surcharge order dated 31.01.2000 was set aside for violation

of principles of natural justice and the matter was remitted to the Surcharge

Officer to proceed afresh after furnishing the copies of the documents and

statements of witnesses to the Cashier.

3.2.After remand, the Deputy Registrar of Co-operative Societies,

Musiri, was appointed as fresh Enquiry Officer and fresh notice was sent to

the revision petitioner and the Cashier by name T.Govindaraj. When fresh

notice was issued to the revision petitioner and the Cashier of the bank, the

revision petitioner submitted his objection by stating that no surcharge

proceedings can be initiated after seven years. It is pertinent to mention that

the revision petitioner has not raised any specific objection disputing the

allegations and charges against the revision petitioner. The objection of the

revision petitioner appears to be on the basis that the order of remand was at

the instance of the Cashier of the bank by name T.Govindaraj and that

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

therefore, the order of remand cannot be taken to extend the period of

limitation to complete the proceedings.

3.3.After giving sufficient opportunity to the revision petitioner, the

surcharge order was passed by the Deputy Registrar on 02.01.2009. The

charges against the petitioner are specific. The Deputy Registrar after holding

enquiry and considering the records found that the revision petitioner and the

Cashier of the bank had caused loss to the society to the tune of Rs.3,20,345/-

by misappropriating the said amount. The finding is to the effect that both of

them have colluded together and that therefore, they are jointly and severely

liable for the loss caused to the society to the tune of Rs.3,20,345/-. The

learned Principal District Judge, Tiruchirappalli, confirmed the order of the

Deputy Registrar of Cooperative Societies after considering the entire records

and the statement of revision petitioner and the Cashier during surcharge

proceedings.

4.The learned Counsel appearing for the revision petitioner submitted

that the subsequent surcharge notice dated 23.01.2008 after a gap of four

years vitiate the whole proceedings and that therefore, the order of appellate

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

authority is liable to be set aside. The learned Counsel appearing for the

petitioner then submitted that the petitioner had been included unnecessarily

based on the statement of the Cashier and that there is no evidence against the

petitioner involving him in the financial irregularity. The learned Counsel

then submitted that the criminal case initiated against the petitioner was

ended in acquittal and that the Cashier was also convicted by the trial Court

and acquitted by the High Court and that therefore, there is no piece of

evidence against the petitioner to make him liable for the charges. The

learned Counsel also relied upon few judgments and submitted that there is

no findings against the petitioner that he was willfully negligent so as to

initiate surcharge proceedings against the petitioner.

5.The petitioner is the former Secretary of the cooperative bank. The

charges against the Cashier and the petitioner are specific that the Secretary

and Cashier have failed to make entries in relevant registers in respect of the

savings bank account and fixed deposit account and misappropriated a fairly

larger sum. Though the petitioner put a blame on the Cashier, the revision

petitioner has not even disputed the specific allegation made against him in

response to the second show-cause notice pursuant to the order of remand.

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

6.The petitioner has not produced before this Court the objections

which the petitioner had raised in response to the surcharge notice issued

earlier. From the records, it is seen that the petitioner has no valid defence to

escape from the charges. The duties and responsibilities of the Secretary were

established in the proceedings.

7.The contention of the learned Counsel appearing for the petitioner

that the whole proceedings is vitiated on account of the delay in completion

of proceedings cannot be accepted. It is admitted that the enquiry was

completed and the surcharge order was originally passed without giving room

for any unnecessary delay. No prejudice is specifically pleaded on account of

delay. The surcharge order originally passed was not even challenged by the

revision petitioner. The earlier order was passed on 31.01.2000 which was

well within the period of limitation. Since the surcharge order was set aside

and the matter was remanded once again to the Surcharge Officer, the

proceedings after remand should be treated as proceedings in continuation of

the earlier order and that there is no scope for raising a defence that the

subsequent order passed by the Surcharge Officer is liable to be set aside on

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

the ground of limitation. Merely because the petitioner was acquitted in the

criminal case, it cannot be said that the surcharge order is liable to be set

aside as a consequence. Before the Criminal court, the charges have to be

proved beyond reasonable doubt. When surcharge order is passed and

liability is fixed for dereliction of duty or willful negligence for the loss

caused to the society, the issue has to be considered so as to fix the

responsibility and make good the loss to the society. The revision petitioner

did not participate in the fresh enquiry after receiving notice. He has no

explanation to offer even though charges against the petitioner are specific.

From the surcharge order, it can be seen that the amount has been

misappropriated by the Secretary along with the Cashier. The Secretary, who

has to oversee, has signed the accounts. The process by which amount has

been swindled from the society is evident from the records considered by the

Surcharge Officer. In the names of several individuals, amounts have been

withdrawn without corresponding entries in their savings accounts. This

cannot be done by the Cashier alone without the cooperation of the Secretary

of the society. In a connected proceedings, this Court had occasion to notice

that the same petitioner has withdrawn amounts by issuing self-cheques from

the savings bank accounts of the bank. Therefore, the surcharge proceedings

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

against the Secretary is not the first one. Having regard to the nature of

irregularity, this Court is also convinced that the surcharge order as against

the petitioner cannot be interfered with.

8.The learned Counsel appearing for the revision petitioner by relying

upon a judgment of this Court in A.Janakiraman vs. Deputy Registrar of Co-

operative Society reported in 2009 (6) MLJ 1051 submitted that the report

under Section 81 of the Cooperative Societies Act was not at all furnished to

the petitioner and that therefore, the surcharge proceedings initiated against

the petitioner is violative of principles of natural justice. This Court has

already found that the petitioner was given sufficient opportunity at every

stage. As a matter of fact, in response to the surcharge notice after the order

of remand, the revision petitioner has not given any explanation or objection

to the charges except pointing out the delay in completing the enquiry. No

prejudice is caused to the petitioner even if it is proved that the report under

Section 81 of the Act was not furnished to the petitioner. The charges are

specific against the petitioner. When no attempt was made by the petitioner

to get the report at the relevant point of time or allege prejudice that has been

caused to the petitioner on account of failing to furnish the report under

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

Section 81 of the Act, this Court is unable to appreciate the contention of the

learned Counsel appearing for the petitioner. The petitioner is the Secretary

of the Society. He has signed the accounts. He is supposed to verify the

vouchers, day books and ledgers. Hence, the contention of the learned

Counsel appearing for the petitioner that he is not responsible for the

misappropriation to the tune of several lakhs has no legal basis. The learned

Counsel relied upon several judgments and submitted that there is no specific

finding against the petitioner to establish willful negligence and that

therefore, the surcharge order cannot be sustained against the petitioner.

1. S.Ramadevi vs. Special Officer reported in 2016 (6) MLJ 485

(relevant paras 25 & 26)

2. Kothur Primary Agricultural Cooperative Bank Ltd., vs.

Sriramulu and others reported in AIR 2005 Mad 85 (Relevant paras

7 & 8)

3. S.Subramanian vs. Deputy Registrar reported in 2002 (3) LW 185

( relevant para 12)

9.The petitioner is the Secretary of the society and his duties and

responsibilities are specified. The charge against the petitioner are specific.

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

There is a clear finding by the Surcharge Officer that the petitioner is directly

responsible for the misappropriation. When it is a case of misappropriation

and it is found that the Secretary of the society has fraudulently

misappropriated a huge sum with the connivance of the Cashier, the

judgments relied upon by the learned Counsel appearing for the revision

petitioner are not helpful to the petitioner. When the petitioner has not given

any specific explanation to the surcharge notice and no solid ground is raised

in the revision petition to vitiate the surcharge proceedings, this Court is

unable to agree with the submission of the learned Counsel appearing for the

revision petitioner. It is to be seen that the duties and responsibilities of the

revision petitioner has been fixed and that the petitioner who has signed the

account approving the entries cannot wriggle out of his responsibilities. In

this case, the deficiency caused to the socoeity is not disputed. Hence, the

petitioner without any acceptable explanation making the Cashier solely

responsible for the loss cannot succeed by pleading ignorance.

10.As a result, this Court finds no legal infirmity or irregularity in the

order of the learned Principal District Judge, Tiruchirappalli, confirming the

surcharge order passed by the Deputy Registrar of Cooperative Societies

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

dated 02.01.2009. Accordingly, this Civil Revision Petition is dismissed. No

costs. Consequently, connected M.P is closed.

                                                                              14.07.2021
                     SRM                                                      (1/2)

                     To

                     1.The Principal District Court,
                       Tiruchirappalli.

2.The Deputy Registrar of Co-operative Societies, Lalgudi, Trichy District.

3.Deputy Registrar of Co-operative Societies, Musiri Taluk, Trichy District.

4.The Special Officer, Kattur Primary Agricultural Co-operative Bank, Kattur, Lalgudi Taluk, Trichy District.

https://www.mhc.tn.gov.in/judis/ C.R.P(NPD)(MD)No.1098 of 2013

S.S.SUNDAR, J.

SRM

Order made in C.R.P.(MD)No.1098 of 2013

14.07.2021

https://www.mhc.tn.gov.in/judis/

 
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