Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.Nammalvar vs Registrar Of Societies
2022 Latest Caselaw 4869 Mad

Citation : 2022 Latest Caselaw 4869 Mad
Judgement Date : 11 March, 2022

Madras High Court
G.Nammalvar vs Registrar Of Societies on 11 March, 2022
                                                                                  A.S(MD).No.128 of 2016


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


                                                      Dated : 11.03.2022


                                                          CORAM


                                     THE HONOURABLE MS. JUSTICE R.N.MANJULA


                                                    A.S(MD).No.128 of 2016
                                                 and C.M.P(MD)No.8821 of 2016
                     G.Nammalvar                                      .. Appellant/Plaintiff
                                                               Vs.
                     1.Registrar of Societies,
                        District Collector's Office Complex,
                        Palayamkottai,
                        Tirunelveli-2.


                     2.Secretary,
                       The Literary Association,
                       Door No.5, Bungalow Street,
                       Khadi Office Buildings Backside,
                       Kovilpatti-628 501.


                     3.The Literary Association,
                       Kovilpatti,
                       rep. by its President and Secretary,
                       Office at No.5, Bungalow Street,
                       Khadi Office Buildings Backside,
                       Kovilpatti-628 501.                            ,,Respondents/Defendants

                     1/11


https://www.mhc.tn.gov.in/judis
                                                                            A.S(MD).No.128 of 2016


                     Prayer : This Appeal Suit is filed under Order 41 Rule 1 and 2 and r/w

                     96 of the Civil Procedure Code, against the judgment and decree passed

                     in O.S.No.4 of 2013 dated 28.04.2016 on the file of the First Additional

                     District Court, Thoothukudi.

                                  For Appellant      : Mr.M.Saravanan
                                  For R1             : Mr.C.Satheesh
                                                      Government Advocate
                                  For R2 & R3        : Mr.V.Karthikeyan for
                                                      For Mr.S.V.Sampathkumar


                                                    JUDGMENT

This Appeal Suit has been preferred challenging the judgment and decree

in O.S.No.4 of 2013 dated 28.04.2016 passed by the First Additional

District Court, Thoothukudi and pray to set aside the same.

2. The appellant is the plaintiff. The plaintiff has filed the suit for

directing the defendants to confer the membership on him in the third

defendant/Society; the second defendant is the secretary of the third

respondent/society, which is registered under the first defendant; the

society has been formed for serving the cause of the members in creating

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

unity and good relation; it is functioning for more than 20 years; the

plaintiff requested the second defendant to admit himself as a member in

the third defendant society in order to participate in its activities and to

happily engage his retired life at Kovilpatti; the second defendant

permitted the plaintiff to participate in its activists and accepted him as a

guests member by collecting daily fee; the plaintiff wanted to become a

regular member in the third respondent/society and applied for regular

membership on 22.02.2010.

2.1 The second defendant in his letter dated 04.03.2010 informed that

they stopped adding new members to the society and hence, new requests

cannot be entertained; the by law of third defendant/society provided the

new membership; the plaintiff once again applied and the same was

rejected by observing that he was acting against the interest of the

society; thus the defendants 2 and 3 have taken contradictory stand in

rejecting his membership with some ulterior motive; hence, the plaintiff

has filed the suit for directing the defendants to confer the membership on

him.

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

3. The second defendant contested the suit by stating that the third

defendant/society never gave any assurance to the plaintiff that he would

be admitted as a regular member in the society, when he was coming to

the society as a guest member; the new members will be admitted, only if

it is approved in the general body meeting by way of passing a resolution;

if the General body bans the new membership, the second defendant

cannot act on his own; the society would act only according to its by-

laws and resolution passed by the general body from time to time; the

plaintiff acted against the interest of the society by way of giving false

complaint before the police authorities many times; there is no cause of

action for the suit; suit itself is a frivolous one and it should be dismissed.

4. On the basis of the above pleadings the trial Court judge had framed

the following two issues:-

i) 2k; gpujpthjp r';fj;jpy; thjpia cWg;gpduhf ,izj;Jf;bfhs;s cj;jutpl ntz;Lk; vd;W thjp nfhhpa[s;s ghpfhuk; thjpf;F fpilf;ff; Toajh?

ii) thjpf;F fpilf;ff; Toa ,ju ghpfhu';fs; vd;d?

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

5. During the course of trial, on the side of the plaintiff, two witnesses

were examined as P.W.1 and P.W.2 and 11 documents were marked as

Ex.A1 to Ex.A11. On the side of the defendant, one witness was

examined as D.W.1 and 6 documents were marked as Ex.B1 to B6. The

learned trial Judge, after examining the evidence available on record

dismissed the suit. Aggrieved over that, the plaintiff has preferred this

appeal.

6. The learned counsel for the appellant submitted that the

appellant /plaintiff applied an application for membership and it was

negated by the defendants 2 and 3 with some ulterior motive; so long as

he was the guest member, there was no allegation against him; since he

wanted himself to include as a regular member, it is alleged that he is

acting against the interest of society; the defendants wantonly refused to

admit the plaintiff as a member; the learned trial Judge without

appreciating the claim of the plaintiff in proper perspective, dismissed the

suit.

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

7. The learned counsel for the first respondent submitted that he is only a

formal party and it is true that the third respondent society has been

registered with him.

8. The learned counsel for the respondents 2 and 3 submitted that the

affairs of the society are being managed in accordance with by law and it

is the General body, who has to take a call on the inclusion of new

members; the suit filed against the society by a person, who has caused

troubles to the society by giving various false complaints; the learned trial

Judge had rightly dismissed the suit and it does not require any

interference.

9. The following point for consideration would arise on the basis of the

rival submissions made by the parties to the appeal.

Whether the judgement of the trial court in dismissing the suit

is fair and proper?

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

10. The third respondent/society has been registered under the Societies

Registration Act with the first respondent with some objectives. The

appellant/plaintiff himself admits that he was going to the Society for

three months as a guest member by paying daily fee. The grievance of the

appellant is that when he applied for permanent membership, he was not

accepted. Since the affairs of the society are conducted by the elected

office members in accordance with by-laws of the society, it is at the

disposal of the society either to accept or reject the member.

11. The learned trial Judge has observed that the plaintiff has given

complaints against the society. No society would like to invite troubles

by adding members who are hostile to its functions. Further, the

Secretary or President cannot act on his own for adding or dismissing any

member without the approval of the General Body. Since the appellant

requested to add himself as the member in the society and his request

could not get the approval of the General body, the society cannot

respond to him favourably.

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

12. The Plaintiff has stated that he wanted to spend his retired life

peacefully at Kovilpatti by becoming a member of the Society and his

right cannot be denied. One’s inclusion in a Society or any other

Association cannot be considered as the legal basis for retired life. The

denial of a membership in any society or Association cannot be

considered as an infringement of one’s legal right and hence no cause of

action would arise to maintain this suit.

13. In fact the prayer in the suit itself is not clear and pleadings in the

plaint do not disclose any violation of legal right. The trial Court ought

not to have entertained this suit and spend its valuable time in trying the

same. However, the observation of the trial Judge that the plaintiff has

got no cause of action is correct. Since the plaintiff cannot compel any

Society, more particularly, the third defendant Society to add him as a

member against the wishes of his members. Since the suit itself is not

maintainable, it is right for the trial Judge to dismiss the same. In my

considered view, the judgment of the trial Court does not suffer from any

factual or legal infirmity and it does not warrant any interference. Thus

the point is answered.

https://www.mhc.tn.gov.in/judis A.S(MD).No.128 of 2016

In the result, this Appeal Suit is dismissed and the judgment and decree

passed in O.S.No.4 of 2013 dated 28.04.2016 on the file of the learned

First Additional District, Thoothukudi, is confirmed. No Costs.

Consequently, the connected Miscellaneous Petition is closed.




                                                                                  11.03.2022

                     Index : Yes/No
                     Internet     : Yes/No
                     tta



                     To

                     1. The First Additional District Judge,
                         Theni.


                     2.The Section Office,
                       VR Section,
                       Madurai Bench of Madras High Court,
                       Madurai.







https://www.mhc.tn.gov.in/judis
                                        A.S(MD).No.128 of 2016


                                      R.N.MANJULA, J.

                                                           tta




                                  A.S(MD).No.128 of 2016




                                                11.03.2022






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