Bombay High Court High Court

Dharangaon Taluka Dekhrekh … vs The State Of Maharashtra on 26 April, 2010

Bombay High Court
Dharangaon Taluka Dekhrekh … vs The State Of Maharashtra on 26 April, 2010
Bench: P.V. Hardas, S.V. Gangapurwala
                              1


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                            
                    BENCH AT AURANGABAD.




                                    
               WRIT PETITION NO. 1453 OF 2010




                                   
     Dharangaon Taluka Dekhrekh Sahakari
     Sangh Limited, Dharangaon,
     Tq. Dharangaon, District Jalgaon
     Through its Chairman
     Gokulsingh S/o Pralhad Patil,




                         
     Age 60 years, Occu. Agriculture,
     R/o Paldi(Bk) Tq. Dharangaon,
     District Jalgaon
               ig                        .. PETITIONER.

                           VERSUS
             
     1)    The State of Maharashtra,
           Through the Secretary,
           Co-operation Department,
           Mantralaya, Mumbai-32.
      


     2)    The Commissioner for Co-operation
   



           and the Registrar,
           Co-operative Societies,
           Maharashtra State, Pune.

     3)    The District Deputy Registrar,





           Co-operative Societies, Jalgaon
           District Jalgaon.

     4)    The Assistant Registrar,
           Co-operative Societies
           Dharangaon, Tq. Dharangaon





           District Jalgaon                       RESPONDENTS.

                            ...
     Shri V.D. Hon, Advocate for Petitioner.
     Shri S.K. Kadam, A.G.P. for respondent Nos. 1 to
     4.




                                    ::: Downloaded on - 09/06/2013 15:53:28 :::
                                      2

                                           CORAM  : P.V. HARDAS
                                                     AND




                                                                    
                                           S.V. GANGAPURWALA, JJ.

JUDGMENT RESERVED ON : 13th April, 2010.
JUDGMENT PRONOUNCED ON : 26th April, 2010.

ORAL JUDGMENT: (Per S.V. GANGAPURWALA,J.)

1. Heard learned counsel Shri V.D. Hon

for the petitioner, Shri S.K. Kadam, A.G.P. for

respondent Nos. 1 to 4.

2. The petitioner in present Writ

Petition, impugns communication dated 07/12/2009

issued by the Commissioner for Co-operation and

the Registrar, Co-operative Societies, M.S., Pune

addressed to District Deputy Registrar, Co-

operative Societies, regarding implementing

Vaidyanathan Committee Report.

3. The Petitioner is a Co-operative

Society registered under the provisions of

Maharashtra Co-operative Societies Act, 1960, and

is a supervising unit concerned with the cadre of

the Secretaries constituted U/Sec. 69-A of the

Societies Act. According to the petitioner its

area of operation extends to Jalgaon District.

::: Downloaded on – 09/06/2013 15:53:28 :::
3

The Petitioner society has been constituted with

the object of creating and maintaining the cadre

of Secretaries, Managers and other paid employees

of Primary agricultural credit and/or multi

purpose co-operative societies and also such

other class of societies as may be permitted by

the State Government from time to time. According

to the petitioner it is functioning in accordance

with the provisions of Societies Act, Rules and

bye laws, which are duly approved.

4. The learned counsel for the petitioner

Shri V.D. Hon, strenuously contended that the

Commissioner vide impugned communication has

withdrawn the functions of the petitioner Taluka

Sangh, and thereby there is withdrawal of powers

and function of the Taluka Sangh given bestowed

by Section 69-A of the Societies Act under the

legislative functions. According to the learned

counsel as per Section Section 69-A (2A), the

immediate initial supervisory control on the

person appointed to the cadre and deputed or

posted to work as Secretary under each of the

societies referred in Sub Section (1) shall be

::: Downloaded on – 09/06/2013 15:53:28 :::
4

with the Taluka supervising societies consisting

of the societies in each respective Taluka to

which persons are deputed as members thereof. The

Taluka supervision society shall exercise such

powers and discharge such functions or perform

such duties as may be conferred or imposed by it,

by the bye laws of such society. According to the

learned counsel, the said Sub Section (2A) of

Section 69
ig was introduced by way of an

amendment,whereby powers were given to the Taluka

Supervision Sangh society like petitioner.

According to the petitioner’s learned counsel,

impugned communication is in gross violation of

Sub Section (1) and (2A) of Section 69-A of the

Maharashtra Co-operative Societies Act, 1960, and

as such prayed for quashing the said

communication.

5. Shri S.K. Kadam, learned A.G.P. for

respondents submitted that the said communication

is perfectly legal and valid and is in consonance

with the Vaidyanathan Committee Report, so also

is perfectly in accordance with the Sub Section 7

of Section 69-A of the Maharashtra Co-operative

::: Downloaded on – 09/06/2013 15:53:28 :::
5

Societies Act, 1960. Section 69-A (7) reads

thus :-

” Notwithstanding anything contained in
Sub Section (1) to (6), on and from the 1st
day of January, 2009, nothing in sub
sections (1) to (6) shall apply in a co-

operative credit structure entity.”



           Co-operative            Credit    structure          entity         is




                                   
     defined     Under
                  ig         Section    2(10-aii-1)          which       reads

     thus :-

           " Section 2(10-aii-1)                  "Cooperative credit
                
           structure          entity"        means        the        primary

agricultural credit co-oprative society, the
District Central Co-operative Bank or the

State Co-operative Bank.”

Sub Section 7 of section 69-A starts with

the non-obstante clause, which lays down that

notwithstanding anything contained in Sub

Sections (1) to (6) nothing in Sub Section (1) to

(6), would apply to Cooperative, credit structure

entity, as such in view of Sub Section 7 of

Section 69-A the said impugned communication

dated 7/12/2009 is not contrary to Section 69-A

but is in consonance with the same. While reading

Section 69-A(1) and Sub section (2-A), Sub

::: Downloaded on – 09/06/2013 15:53:28 :::
6

Section 7 of Section 69-A cannot be ignored. It

starts with a non-obstante clause, as such effect

will have to be given to Sub Section 7 of Section

69-A. The said provision categorically lays down

that the right envisaged in Sub Section (1) to

(6) of Section 69-A would not be available to Co-

operative credit structure entity. In such

circumstances, as the impugned communication does

not suffer from any illegality, nor is against

any provision of law but is in accordance with

the letters and spirit of Sub Section 7 of

Section 69-A, the present Writ Petition

challenging the said communication is not

sustainable, as such the Writ Petition deserves

to be dismissed.

6. In the result, Writ Petition is

dismissed, there shall be no order as to costs.

[S.V. GANGAPURWALA, J ] [ P.V. HARDAS, J ]

SDM* WP;2897.10 (J)

::: Downloaded on – 09/06/2013 15:53:28 :::