Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Malaiyappan vs The Deputy Registrar Of ...
2022 Latest Caselaw 16526 Mad

Citation : 2022 Latest Caselaw 16526 Mad
Judgement Date : 18 October, 2022

Madras High Court
P.Malaiyappan vs The Deputy Registrar Of ... on 18 October, 2022
                                                                             W.P(MD)No.23582 of 2022


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED: 18.10.2022

                                                   CORAM

                      THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                          W.P(MD)No.23582 of 2022


                P.Malaiyappan                                            .. Petitioner

                                                       Vs


                1.The Deputy Registrar of Co-operative Societies,
                  O/o.The Deputy Registrar of Co-operative Societies,
                  Palani,
                  Dindigul District.

                2.A.303, Thennampatti Primary Agricultural
                  Co-operative Credit Society,
                  Rep. by its President,
                  Thennampatti,
                  Dindigul District.                                     ..Respondents

                Prayer: Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Mandamus, directing the respondents to
                receive Rs.5,00,000/- towards the liability of the petitioner in pursuance of the
                surcharge award dated 19.11.2013 passed by the first respondent with interest at
                the rate of 6% per annum and consequently direct the respondents to release the
                attachment of immovable properties made in pursuance of the execution
                petition vide CEP No.1/14-15, dated 17.08.2022.



https://www.mhc.tn.gov.in/judis
                1/7
                                                                               W.P(MD)No.23582 of 2022


                                       For Petitioner  :Mr.D.Shanmugaraja Sethupathi
                                       For Respondents :Mr.M.Senthil Ayyanar
                                                        Government Advocate

                                                      ORDER

The petitioner has filed the Writ Petition seeking issuance of a Writ of

Mandamus, directing the respondents to receive Rs.5,00,000/- towards the

liability of the petitioner in pursuance of the surcharge award dated 19.11.2013

passed by the first respondent with interest at the rate of 6% per annum and

consequently direct the respondents to release the attachment of immovable

properties made in pursuance of the execution petition vide CEP No.1/14-15,

dated 17.08.2022.

2. The learned counsel appearing for the petitioner would submit that the

petitioner was working as Secretary in the second respondent society namely A.

303, Thennampatti Primary Agricultural Co-operative Credit Society and one

Varadhan had deposited a sum of Rs.5,00,000/- as fixed deposit on 31.08.2007.

Similarly, Mr.T.Krishnan also had deposited a sum of Rs.5,00,000/- as fixed

deposit on 29.09.2007 in the second respondent society. The petitioner when

he was working as Secretary, has committed financial irregularities in respect of

the above fixed deposits and he has not credited the above amount in the

account of the society and thereby misappropriated the fund. Departmental

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

W.P(MD)No.23582 of 2022

enquiry was conducted. On the basis of the enquiry report under Section 81 of

the Tamil Nadu Co-operative Societies Act, surcharge proceedings under

Section 87 of the Tamil Nadu Co-operative Societies Act was initiated against

him. The first respondent has passed surcharge award dated 19.11.2013 as

against him and the Assistant Secretary Mr.S.Alagar Raja holding that both of

us are jointly liable to pay sum of Rs.10,00,000/- to the second respondent

society with interest at the rate of 18% from the date of alleged irregularities till

the realization. In addition to the above surcharge proceeding, the first

respondent has initiated yet another surcharge proceeding. The first respondent

has passed the award against him and others. The Co-operative

Tribunal/Principal District Court, Dindigul has set aside the above surcharge

award on the Civil Miscellaneous Appeal filed by him. However, the petitioner

has not challenged the surcharge award dated 19.11.2013 passed by the first

respondent. The first respondent has now initiated execution proceeding and

proposed to conduct auction sale in respect of various properties for executing

the award dated 19.11.2013.

3. The learned counsel appearing for the petitioner would submit that

without prejudice, he is ready and willing to pay a sum of Rs.5,00,000/- along

with interest at the rate of 6% per annum and the same was not considered by

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

W.P(MD)No.23582 of 2022

the respondents and hence, the petitioner has filed the present writ petition

citing the judgment of this Court in R.Srinivasan-vs-The Special Tribunal for

Co-operative Cases, Madurai and others, reported in 1997(2) MLJ 112. In view

of the order passed by this Court charging interest at the rate of 18% per annum

is not only exorbitant but also arbitrary and prayed this Court to permit him to

pay their liability with 6% interest.

4. The learned Government Advocate appearing for the respondents

would submit that the petitioner cannot be permitted to pay a sum of Rs.

5,00,000/- and the same will not be accepted by the respondent if he is willing

to pay the entire liability then his case will be considered regarding reduction of

interest.

5. When the matter was taken up for hearing on 13.10.2022, this Court

directed the respondents to get proper calculation regarding interest at the rate

6% interest and 18% and what is the amount to be paid by the petitioner.

6. It is seen from the calculation that for a sum of Rs.5,00,000/- each if

18% interest is fixed the amount would be around Rs.26,04,712/- and if 6%

interest is fixed the amount would be around Rs.15,34,904/-. As 6% interest

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

W.P(MD)No.23582 of 2022

would be appropriate this Court finds it as 6% interest.

7. The learned counsel for the petitioner would submit that the petitioner

is ready and willing to pay a sum of Rs.15,34,904/- as full quit in order to avoid

the further auction proceedings. In order to give quietus to the issue, the

respondents are accept the said offer.

8. Considering the above facts, this Court directs the petitioner to pay a

sum of Rs.15,34,904/- to the respondents on or before 10.12.2022 and on

receipt of the said amount, the respondents are directed to release the properties

of the petitioner which have been attached through the attachment proceedings

after making proper entry to the Register. Failure to pay the said amount, the

authorities are at liberty to proceed further.

9. With the above observations and direction, the writ petition stands

disposed of. No costs.




                Index :Yes/No
                Internet    :Yes/No                                             18.10.2022
                am



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

                                                                    W.P(MD)No.23582 of 2022




                To

1.The Deputy Registrar of Co-operative Societies, Palani, Dindigul District.

2.A.303, Thennampatti Primary Agricultural Co-operative Credit Society, Rep. by its President, Thennampatti, Dindigul District.

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

W.P(MD)No.23582 of 2022

V.BHAVANI SUBBAROYAN, J.

am

W.P(MD)No.23582 of 2022

18.10.2022

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