Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Institute of Chartered Accountants Ofindia & ANR Vs. Inder Chand Jain [1991] INSC 226 (10 September 1991)
1991 Latest Caselaw 226 SC

Citation : 1991 Latest Caselaw 226 SC
Judgement Date : Sep/1991

    
Headnote :
The Respondent sent his nominations for election to the Council of Appellant No. 1—Institute via registered post to the Secretary of Appellant No. 1 on May 17 and May 18, 1991. These nominations were received on May 23 and May 27, 1991, respectively, but were rejected on the grounds that they arrived after the deadline for submission, which was set for 5:00 p.m. on May 21, 1991.

Dissatisfied with this decision, the Respondent filed a writ petition in the High Court, requesting a writ of certiorari to annul the rejection of his nominations.

The Division Bench of the High Court granted the writ petition, ruling that if the Secretary confirmed that a nomination had been properly sent by registered post at least 48 hours before the designated date and time, it should be considered as received on time.

In response, the Institute and its Secretary filed a Special Leave Petition (SLP) in this Court, arguing that according to Regulation 87(2), nominations must be sent by registered post and must arrive at the Secretary\'s office no later than 5:00 p.m. on the specified date, May 21, 1991. They contended that the proviso only applied when a nomination was delivered to the Secretary with an acknowledgment before the specified time and date, and that the Secretary was satisfied that a valid nomination had been sent by registered post at least 48 hours prior to the specified date and time. They claimed that the High Court had incorrectly overlooked the initial part of the proviso, which stated, \"Provided that a nomination delivered against an acknowledgment before the aforementioned time and date...\" The Respondent argued that the phrase \"so as to reach him not later than 5:00 p.m. on the specified date\" in clause (ii) of sub-regulation (2) of Regulation 87 was meant to indicate that nominations sent by registered post to the Secretary 48 hours before the election\'s specified time and date should be considered as having arrived on time.
 

Institute of Chartered Accountants of India & Anr Vs. Inder Chand Jain [1991] INSC 226 (10 September 1991)

Kania, M.H. Kania, M.H. Kasliwal, N.M. (J) Fathima Beevi, M. (J)

CITATION: 1991 SCR (3) 921 1992 SCC Supl. (1) 433 JT 1991 (4) 39 1991 SCALE (2)598

ACT:

Chartered Accountants Act, 1949--Section 30---Char- tered Accountants Regulations--Regulation 87(2)--."So as to reach him, not later than 5.00 P.M. on the specified date"--Construction of Chartered Accountants Act, 1949---Section 30--Chartered Accountants Regulations--Regulations 82, 87---Nominations for election to the Council of the Insti- tute of Chartered Accountants of India sent by registered post on 17.5. 1991 and 18.5. 1991 received by the Secretary on 23.5. 1991 and 27.5. 1991, respectively and not by the specified time and date, (5.00 P.M. on 21.5.1991)--Liable to be rejected.

HEAD NOTE:

The Respondent forwarded his nominations for election to the Council of the appellant No. 1--Institute by registered post to the Secretary, Appellant No. 1, on May 17, 1991, and May 18, 1991. They were received on May 23, 1991, and May 27, 1991 respectively and were rejected on the ground that they were received after the time and date fixed for the reciept of the nominations, i.e., 5.00 p.m. on May 21, 1991.

Being aggrieved, the respondent filed a writ petition in the High Court seeking a writ of certiorari to quash the order rejecting his nominations.

The Division Bench of the High Court allowed the writ petition holding that once the Secretary was satisfied that a nomination had been duly forwarded by the registered post to him at least 48 hours before the specified date and time, it must be deemed to have been received within the time provided.

The Institute and its Secretary flied the SLP in this Court contending that under Regulation 87(2),the nominations must be forwarded by registered post and must reach the Secretary of' the Council not later 922 than 5.00 p.m. on the specified date, i.e., May 21, 1991;

that the proviso came into play only when a nomination was delivered to the Secretary against an acknowledgement before the specified time and specified date and the Secretary was satisfied that a valid nomination had been duly forwarded by registered post to him at least 48 hours before the speci- fied date and time; and that the High Court had erred in disregarding the opening part of the proviso which read "Provided that a nomination delivered against an acknowl- edgement before the aforesaid time and date..." The respondent contended that what was intended to be prescribed by the use of expression, "so as to reach him not later than 5.00 p.m. on the specified date" in clause (ii) of sub-regulation (2) of Regulation 87, was that the nomina- tions which had been forwarded by registered post to the Secretary 48 hours before the specified time and date of the election must be deemed to have reached the Secretary in time.

Allowing the appeal, this Court,

HELD: 1. The entire scheme of sub-regulation (2) of Regulation 87 and the proviso shows that one of the main pre-conditions required before a nomination can be said to have been duly received, is that a valid nomination must be received by the Secretary before the specified time and date. [926C]

2. It is true that the rule, in terms, requires that the nominations should be sent by registered post, but taking into account the fact that such a nomination might not be received by the Secretary even though posted more than 48 hours before the specified time and date, it was provided that if the nomination was delivered by hand to the Secre- tary before the specified time and date against acknowledge- ment, that nomination would be treated as having been valid- ly received provided the Secretary was satisfied that the nomination was forwarded by registered post to him by the candidate 48 hours prior to the specified time and date. [926D-E]

3. What is meant by the use of the expression, "so as to reach him not later than 5.00 p.m. on the specified date" in sub-regulation (2) of Regulation 87, is that the nomination must be forwarded by registered post to the Secretary so as to reach him in fact or actually reach him not later than 5.00 p.m. on the specified date. The rigour of the rule is relaxed by the proviso under which if a proper nomination was 923 delivered against an acknowledgement before the specified time and date, it would be deemed to have been forwarded and to have reached within the time prescribed provided the Secretary was satisfied that the nomination had been duly forwarded by the registered post at least 48 hours before the specified time and date. [926G-927A]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3573 of 1991.

From the Judgment and Order dated 25.6.1991 of the Bombay High Court in W.P. No. 1926 of 1991.

G. Ramaswamy, Attorney General, K.K. Jain, G. Banerjee, Pramod Dayal and Ajay K. Jain for the Appellants.

S.V. Mehta, A.K. Sanghi, Manjul Bajpai and S. Grover for the Respondent.

Gopal Subramanium, Manjul Bajpai and S. Grover for the Intervenor.

The Judgment of the Court was delivered by KANIA, J. Leave granted. Counsel heard.

This appeal is being disposed of, by consent, at the stage of granting of special leave in view of the urgency.

Appellant No. 1 is the Institute of Chartered Accountants of India, a body incorporated under the Chartered Accountants Act, 1949, (hereinafter referred to as "the Act"). Appellant No. 2 is the Secretary of Appellant No.1, Institute. Appel- lant No. 1 was formed with the object of regulating the profession of the Chartered Accountants. Section 9 of the Act provides for the constitution of the Council of Appel- lant No.1, Institute, and prescribes that the affairs of the said Institute shall be managed by the said Council which comprises not more than 24 persons elected by the fellows of the Institute and 6 persons nominated by the Central Govern- ment. Sub-section (1) of Section 10 of the Act provides that the election of the said Council shall be conducted in the prescribed manner. Section 30 of the Act confers powers upon the Council to make regulations for the purpose of carrying out the objects of the Act. In exercise of the said powers, the Council framed regulations known as "the Chartered Accountants Regulations" (hereinafter referred to as "the Regulations"). Chapter VI of the said Regulations 924 deals with the topic of "Elections". Regulation 82 provides that the Council shall notify in the Gazette of India, at least three months before the 'date of an election, the dates fixed for various stages of election of the members of the Council, like receipt of nominations. scrutiny of nomi- nations, withdrawal of nominations, polling dates and so on.

Regulation 87(1) provides that the Council shall publish in the Gazette of India a notice, setting out the number of members to be elected and calling for nominations of candi- dates for election by a specified date, at least three months prior to the date of election. Sub-regulation (2) of Regulation 87 which is the regulation coming up for con- struction before us reads as follows:

(2) The nomination of a candidate shall be (i) In the appropriate form duly signed by the candidate and by the proposer and the seconder both of whom shall be persons entitled to vote in the election in the relevant regional constituency; and (ii) forwarded by registered post to the Secretary by name so as to reach him not later than 5 p.m. on the specified date.

Provided that a nomination delivered against an acknowledgement before the afore- said time and date shall be deemed to have been so forwarded and so having reached if the Secretary is satisfied that the nomination has been duly fowarded by registered post at least 48 hours before the aforesaid time and date." Sub-regulation (3)of Regulation 87 provides inter alia for the contents of the nominations. We are not concerned with the rest of the regulations for the purpose of this appeal.

The final time for the receipt of the nominations ,was fixed as 5.00 p.m. on 20th May, 1991, and it was extended to 5.00 p.m. on 21st May, 1991.

The respondent forwarded his nominations by registered post to the Secretary on May 17, 1991, and May 18, 1991, respectively. The nominations, however, did not reach the Secretary by 5.00 p.m. on May 21, 1991, being the final time and date prescribed for the receipt of the nominations.

Actually, they were received by the Secretary of 925 the Council by registered post on May 23, 1991, and May 27, 1991, respectively. These nominations were rejected on the ground that they were received after the time fixed for the receipt of the nominations and the name of the respondent was not included in the list of the candidates who had filed their nominations for election to the Council. Being ag- grieved, the respondent filed a writ petition in the Bombay High Court seeking a writ of certiorari to quash the order rejecting his nominations. The Division Bench of the Bombay High Court, which decided the writ petition, took the view that a plato reading of subregulation (2) of Regulation' 87 made it clear that the Only mode prescribed by the Regula- tions is to tender the nomination by registered post and the rigour of the rule that the nominations must reach before the specified date and specified time, Was relieved by the insertion of the proviso. It was held by the Division Bench that once the Secretary was satisfied that a nomination had been duly fowarded by registered post to him at least 48 hours before the specified date and time, it must be deemed to have been received within the time provided. On the basis of this conclusion the High Court made the rule absolute. It is the correctness of this decision which is sought to be challenged before us.

It was submitted by learned 'Attorney General who ap- peared on behalf of the appellants that under sub-regulation (2) of Regulation 87, the general rule is that the nomina- tions must be forwarded by registered post and must reach the Secretary of the Council not later than 5.00 p.m. on the specified date, the specified date in this case being May 21, 1991. It was further urged by him that the proviso which, to a certain extent, relaxed this rule came into play only where a nomination was delivered to the Secretary against an acknowledgement before the specified time and specified date and the Secretary was satisfied that a valid nomination had been duly fowarded by registered post to him at least 48 hours before the specified date and time. It was contended by learned Attorney General that the learned Judges of the Bombay High Court had erred in disregarding the opening part of the proviso which read "provided that a nomination delivered against an acknowledgement before the aforesaid time and date......... " In our view, there is a considerable force in the sub- mission of learned Attorney General. It is trite to say that in construing any regulation or rule it would not be proper to ignore any part of it except in special circumstances.

Moreover, accepting the construction placed by the Bombay High Court on the said proviso would lead to a startling result; for examle, a nomination might have to be treated as 926 received within the specified the and.date-even-though it might never have reached the Secretary at all or might reach the Secretary after the date of the election, merely because the Secretary is satisfied that the nomination had been duly forwarded to him by registered post at least 48 hours before the specified time and date. 1 is not unknown that the letters sent by registered post are occasionally received after a long delay of several weeks and on some occasions they do not reach at all. If the construction placed on the said proviso in the impugned judgment were accepted, in such a case as aforestated the entire election would have to be set aside leading to great confusion and hardship. This consequence must necessarily follow if the view taken by the Bombay High Court were to be accepted in our opinion,the entire scheme of sub-regulation (2) and the proviso shows that one of the main pre-conditions required before a nomi- nation can be said to have been duly received, is that a valid nomination must be received by the Secretary before the specified time and date.

It is true that the rule, in terms, requires that the nominations should be sent by registered post, but taking into account the fact that such a nomination might not be received by the Secretary even though posted more than 48 hours before the specified time and date, it was provided that if the nomination was delivered, let us say, by hand to the Secretary before the specified time and date against acknowledgement, that nomination would be treated as having been validly received provided the Secretary was satisfied that the nomination was forwarded by registered post to him by the candidate 48 hours prior to the specified time and date. It was contended on behalf of the respondent that in the light of the proviso to sub-regulation (2) of Regulation 87 what was intended to be prescribed by the use of the expression so as to reach him not later than 5.00 p.m. on the specified date in clause (ii) of sub-regulation (2) of Regulation 87, was that the nominations which had been forwarded by registered post to the Secretary 48 hours before the specified time and date of the election must be deemed to have reached the Secretary in time. In our view, this contention is fallacious. What is meant by the use of the aforesaid expression in sub-regulation (2) of Regulation 87 is that the nomination must be forwarded by registered post to the.Secretary so as to reach him in fact or actually reach him not later than 5.00 p.m. on the specified date.

The rigour of the rule is relaxed by the proviso under which if the nomination was delivered against an acknowledgement before the specified time and date, it would be deemed to have been forwarded and to have reached as provided in clause (ii) of sub-regulation (2) referred to earlier pro- vided the Secretary was satisfied that the nomi- 927 nation had been duly forwarded by registered post at least 48 hours before the aforesaid time and date.

In view of the reasoning set out earlier, we set aside the judgment and order passed by the Bombay High Court and we hold that the nomination of the respondent was liable to be rejected on the ground that it was not received in time, as the respondent had failed to deliver to the Secretary against an acknowledgment a nomination before the specified time and date. However, we find that, in the present case, the elections have already been postponed and the proposed dates for elections will now to be probably fixed in October or November, 1991. In these circumstances, we direct that all the nominations received upto the end of August 1991 must be treated as received in time provided that the Secre- tary is satisfied that they were forwarded by registered post 48 hours before the time and date specified earlier.

The Council may fix the elections on any date they consider proper. The appeal is allowed to the extent aforesaid.

Looking to the facts and circumstances of the case, there will be no order as to costs.

We may suggest that if the Council so thinks, the regu- lations may be suitably amended so as to leave no room for ambiguity, a difficult task indeed.

V.P.R. Appeal allowed.

 

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 : MAIMS

 
 
Latestlaws Newsletter