bsb
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 6382 OF 1996
Mr.Gajanan Mahadeo Kulkarni & ors. ... Petitioners
v/s
State of Maharashtra & ors. ... Respondents
Mr.C.P.Deogirikar for the petitioners.
Mr.S.D.Rayrikar, A.G.P. for rpespondent Nos.1 to 3.
Mr.Sachin Shete i/by P.G.Karande for the Resp.No.5.
CORAM: SMT.NISHITA MHATRE, J.
ORAL JUDGMENT:
JUDGMENT
ig DATED: 4TH DECEMBER, 2008
1. The petitioners have impugned the order of the
Divisional Joint Registrar, Co-operative Societies
(Appeal), Mumbai, by which he has dismissed the revision
application filed by the petitioners and confirmed the
orders passed by the Assistant Registrar on 20.2.1993
and 10.10.1994.
2. The petitioners were members of the respondent No.5
Society and were in fact members of the Managing
Committee of the Society during the period from
31.1.1982 to 30.9.1990. A General Body meeting of the
Society was held on 30.9.1990 when it was resolved that
::: Downloaded on – 09/06/2013 14:07:03 :::
2
a Committee should be appointed to conduct an enquiry
into the misuse of the Society’s funds by the Managing
Committee. The Committee called upon the petitioners to
provide information to it in respect of the misuse of
funds. The petitioners requested the Committee to
provide them details of the information which they were
expected to furnish. A resolution was passed at the
Annual General Body meeting held on 26.1.1992 declaring
that the petitioners will be responsible for the
corruption during the period from 31.1.1982 to 30.9.1990
with respect to the Society. The General Body also
resolved that
the flats allotted to the petitioners
should not be sold by then till a decision was taken by
either the Court or the Government.
3. An enquiry was instituted under Section 83 of the
Maharashtra Co-operative Societies Act, 1960. The
enquiry was initially conducted by one Shri
P.V.Deshpande but was later abandoned. Thereafter
another enquiry officer, Shri Khadakkar, was appointed
and he was directed to complete the enquiry within two
months. The petitioners appeared before the Enquiry
officer and submitted whatever information was required
by him. The enquiry was completed and the report was
submitted by the Enquiry officer, Khadakkar to the
Society through the Deputy Registrar, Co-operative
::: Downloaded on – 09/06/2013 14:07:03 :::
3
Societies, “T” Ward. The report was however not
furnished to the petitioners, despite the petitioners’
request for the same.
4. The petitioners were then informed that a fresh
enquiry was instituted under Section 83 of the Act in
respect of the same subject matter for which the earlier
enquiry was conducted by Khadakkar. The petitioners
questioned the appointment of another enquiry officer
when they had already faced the enquiry conducted by
Khadakkar. However, the Deputy Registrar insisted on a
fresh
enquiry by his order dated 10.1.1995. A revision
application was filed by the petitioners before the
Joint Registrar, Co-operative Societies. The Deputy
Registrar was directed to furnish the enquiry report of
Khadakkar to the petitioners. The revision application
was dismissed by the Joint Registrar and the order of
the Deputy Registrar appointing a new enquiry officer to
conduct an enquiry into the same charges was confirmed.
5. The report of the enquiry conducted against the
petitioners by Mr.Khadakkar has been annexed to the
petition. It indicates that the enquiry was completed
and in conclusion it was held as follows:-
“Conclusion. The members of the Managing
Committee who are for the period 81-82 to::: Downloaded on – 09/06/2013 14:07:03 :::
430.6.90 will be held responsible for every
losses of the society in respect of the
building construction of the society. As per
the opinion authorised Valuer should appoint
to assess the construction cost of thebuildings of the Society. And the difference
between the assessed value and actually paid
to the contractor in respect of the buildingconstruction to be recovered from the members
of the Managing Committee who are for the
period i.e. 81-82 to 30.6.90 if it was excess
paid.”
6. A perusal of Section 83 of the Act indicates that
the Registrar may, on his own or on an application made
by the members of the society, hold an enquiry into the
constitution, working and financial condition of a
society. The
sub-section (5) of Section 83 provides
that the Registrar may withdraw any enquiry from the
officer to whom it is entrusted and hold the enquiry
himself or entrust it to any other person as he deems
fit. The question therefore is, whether once an enquiry
is completed can it be entrusted to any other enquiry
officer only in order to ensure that the delinquents are
found guilty by the enquiry officer. Section 83(5), in
my opinion, is unambiguous. The Registrar may withdraw
any enquiry from the officer conducting it and entrust
it to any other person or hold it himself. This
obviously would indicate that the enquiry must be in
progress. If the enquiry is completed, then the
question of withdrawing any enquiry from an officer
would not arise. The word “withdrawal” would mean that
::: Downloaded on – 09/06/2013 14:07:03 :::
5
the enquiry was being conducted by an officer and the
Registrar either on his own or otherwise, stops that
enquiry and either entrusts it to somebody else or
conduct it himself.
7. In the present case, admittedly, the enquiry was
completed, therefore, the question of recalling that
enquiry and entrusting it to somebody else does not
arise. The revisional authority ought to have
considered the objections and contentions raised in the
revision application on the merits of the first enquiry.
The order of the revisional authority indicates that the
revision has been dismissed only on the ground that the
Deputy Registrar had the power to withdraw the enquiry
if it was not being conducted properly.
8. In my opinion, the order of the Divisional Joint
Registrar must be set aside and the matter will have to
be remanded. The revision application must be
considered on merits. The revisional authority must
decide as to whether the contentions raised by the
petitioners in their revision application in respect of
the enquiry conducted by Shri Khadakkar are correct.
9. The petition is accordingly allowed. Rule made
absolute.
::: Downloaded on – 09/06/2013 14:07:03 :::
6
10. Revision Application No.42 of 1995 is remanded to
the Divisional Joint Registrar to hear and decide the
revision on merits, as to whether the report of the
enquiry officer Shri Khadakkar can be accepted.
::: Downloaded on – 09/06/2013 14:07:03 :::