Bombay High Court High Court

Rameshchandra Ramkishan Sarda vs Shri Shankarrao Chavan on 16 March, 2009

Bombay High Court
Rameshchandra Ramkishan Sarda vs Shri Shankarrao Chavan on 16 March, 2009
Bench: P. R. Borkar
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD.


                    FIRST APPEAL NO.47 OF 1995




                                                                  
     Rameshchandra Ramkishan Sarda,         ]..Appellant
     Age.       42        years,       Occ.       Business,




                                          
     and                                        Contractor,
     R/o.           Lohar           Galli,          Nanded,
     Proprietor           of           the          concern
     "Ramkrupa"                              Constructions,
     Nanded.




                                         
                               VERSUS


     1. Shri Shankarrao Chavan              ]..Respondents
        P.V.C. Pipe Utpadak Sanstha




                               
        Maryadit,
        A Co-operative Society at Hingoli,
                    
        Dist. Parbhani, through its Chairman
        Shri Inderchand s/o. Premraj Soni,
        Age.55 years, Occ. Business,
        R/o. Hingoli, Dist. Parbhani.
                   
     2. The Manager
        Shri R. Shakeel,
        Age. 38 years, Occ. Service at
        P.V.C. Pipe Factory,
        R/o. Hingoli, Dist. Parbhani.
      
   



     Shri   B.A.  Darak,   Advocate   for  the   appellant.
     Shri P.S. Agarwal, Advocate for the respondents.


                                  CORAM : P.R. BORKAR, J.

RESERVED ON : 04.03.2009
PRONOUNCED ON : 16.03.2009

J U D G M E N T :-

. This is an appeal preferred by the original

plaintiff whose suit bearing Special Civil Suit No.104

of 1991 for recovery of Rs.4,12,000/- was dismissed by

2nd Jt. Civil Judge, Senior Division, Nanded on

::: Downloaded on – 09/06/2013 14:25:15 :::
( 2 )

14.07.1994 on the ground that the suit is not

maintainable for want of notice under Section 164 of

the Maharashtra Co-operative Societies Act,1960.

2. Brief facts giving rise to this appeal may be

stated as below:-





                                                               
     .           The        respondents are Chairman and Manager of a

     factory       run          by Shri Shankarrao Chavan                   P.V.C.          Pipe




                                                 
     Utpadak       Sanstha            Maryadit,         a    co-operative             society

     registered

     Societies         Act,
                            
                            under

                                     1960.
                                            the

                                                  The
                                                        Maharashtra           Co-operative

                                                            plaintiff/appellant              has
                           

approached the Court with a case that he had agreed to

carry out construction of excavation, brick lying,

plastering, concreting, carpentry, joinder of steel

and iron work, drainage work, water supply, sanitary

fitting etc. of factory building and other

constructions at the site of the defendant factory.

An advance of Rs.5,00,000/- was paid by the defendant

– Co-operative Society to the plaintiff for above said

construction work and said amount was to be adjusted

towards bill of work done. According to the

plaintiff, defendant did not co-operate in performance

of the work and the work could not be completed.


     Defendant         -        Co-operative Society illegally                       withdrew




                                                                ::: Downloaded on - 09/06/2013 14:25:15 :::
                                           (        3     )




     the work from the plaintiff.                        Due to the withdrawal of

     work,       the        plaintiff    appellant                 suffered          loss      and




                                                                                          
     therefore          the suit is filed for recovery of amount of

     Rs.     4,12,000/-.




                                                                  

3. The defendant/respondent Society filed written

statement at Exh.32 and amongst other contentions, it

objected to the tenability of the suit stating that

since the defendant is a Co-operative Society

registered under the Maharashtra Co-operative

Societies Act,
ig 1960, the suit without

Section 164 of the said Act is barred.

                                                                              notice        under
                            
     4.          The        learned     Civil Judge                framed        preliminary

     issue       whether        the suit is maintainable for                           want      of
      


     notice           under      Section           164       of        the       Maharashtra
   



     Co-operative            Societies Act, 1960, and the answer                               was

     in    the        negative.       Since it is held that the suit                             is

     not     maintainable, it is dismissed.                            It is this           order





     which       is     challenged       in this appeal The                      only       point

which arises for our consideration is as under:-

“Whether the suit is not maintainable without
Notice under Section 164 of the Maharashtra
Co-operative Societies Act, 1960?”

5. Heard Adv.Shri B.A. Darak for the appellant

::: Downloaded on – 09/06/2013 14:25:15 :::
( 4 )

and Adv.Shri P.S. Agarwal for the respondents.

Section 164 of the Maharashtra Co-operative Societies

Act, 1960, hereinafter referred to as “the Act” is as

follows:-

“164.

164. Notice necessary in suits : No suit
shall be instituted against a society, or any

of its officers, in respect of any act
touching the business of the society, until
the expiration of two months next after notice
in writing has been delivered to the Registrar
or left at his office, stating the cause of
action, the name, description and place of

residence of the plaintiff and the relief
which he claims, and the plaintiff shall

contain a statement that such notice has been
so delivered or left.”

6. The words “touching the business of the

society” also appear in Section 91 of the Act, wherein

phrase used is “in dispute touching business of

society”. Section 91 (1) is as follows:-

“91.

91. Disputes (1) Notwithstanding anything
contained in any other law for the time being
in force, any dispute touching the

constitution, elections of the committee or
its officers other than the elections of
committees of the specified societies
including its officers, conduct of general
meetings, management or business of a society
shall be referred by any of the parties to the
dispute, or by a federal society to which the

society is affiliated or by a credit of the
society, to a Co-operative Court if both the
parties thereto are one or other of the
following:-

               (a) ...............           "




                                                       ::: Downloaded on - 09/06/2013 14:25:15 :::
                                           (    5     )




     7.            Both     sides       cited several        authorities.              The




                                                                                  
     earliest        case       cited     is   Farkhundali            Nannhay         V/s.

V.B.Potdar and another, AIR 1962 BOMBAY 162. The Full

Bench of this Court was considering Section 54 of the

Bombay Co-operative Societies Act, 1925 and phrase

“touching the business of society” was considered. It

was observed that nature of business, which a society

does, is to be ascertained from the objects of the

society. But whatever the society does or is

its objects

necessarily required to do for the purpose of carrying

out can be said to be part of its

business. The word “touching” is also very wide and

would include any matter which relates to, concerns or

affects the business of the society. In that case it

is held that payment of wages of any sum due to

employees under law is therefore part of the business

of the society. The copy of object or bye-laws of the

defendant – Society is not produced in this case to

know what is scope of business of the society.

8. In the present case business of

defendant/society, as its name discloses, can be said

to be production and sale of P.V.C. pipes. In para 7

of the Trial Court’s judgment while dealing with this

::: Downloaded on – 09/06/2013 14:25:15 :::
( 6 )

aspect, it is observed that the contract of

defendant/society with the appellant/plaintiff was

regarding construction of shed for the factory and

other construction work. Same cannot be said to be

business of the society as it is not business of the

society to do construction of sheds and other

structures. In para 9 of the Trial Court’s judgment

it is observed that undisputedly the construction work

in question was entrusted by the defendant society to

the plaintiff for construction and erection of shed,

for

business
installing

of
ig machinery and starting

the society and therefore he
factory

held
and

that

notice under Section 164 of the Act was required.

However, agreement at Exh.4/1 relates to only

construction of factory building and other structures.

It nowhere speaks of installation of machinery or

starting of factory or business. The contract

strictly relates to work of building and construction.

9. Second case cited is Deccan Merchants

Co-operative Bank Ltd. V/s. M/s. Dalichand Jugraj

Jain and others, AIR 1969S.C.1320. Said case is under

Section 91 of the Maharashtra Co-operative Societies

Act. In that case it is observed in para 17, 18 & 22

as under:-

::: Downloaded on – 09/06/2013 14:25:15 :::

( 7 )

“17. ……………………………….
It is clear that the word “business” in this

context does not mean affairs of a society
because election of office-bearers, conduct of
general meetings and management of a society

would be treated as affairs of a society. In
this sub-section the word “business” has been
used in a narrower sense and it means the
actual trading or commercial or other similar
business activity of the society which the

society is authorised to enter into under the
Act and the Rules and its bye-laws.

18. The question arises whether the
dispute touching the assets of a society would
be a dispute touching the business of a

society. This would depend on the nature of
the society and the rules and bye-laws

governing it. Ordinarily, if a society owns
buildings and lets out parts of buildings
which it does not require for its own purpose
it cannot be said that letting out of those

parts is a part of the business of the
society. But it may be that it is the
business of a society to construct and buy
houses and let them out to its members. In
that case letting out property may be part of
its business. In this case, the society is a

co-operative bank and ordinarily a
co-operative bank cannot be said to be engaged

in business when it lets out properties owned
by it. ………………………………

22. While we agree that the nature of
business which a society does can be

ascertained from the objects of the society,
it is difficult to subscribe to the
proposition that whatever the society does or
it necessarily required to do for the purpose
of carrying out its objects can be said to be
part of its business. We however, agree that
the word “touching” is very wide and would

include any matter which relates to or
concerns the business of a society but we are
doubtful whether the word “affects” should
also be used in defining the scope of the word
“touching”.”

::: Downloaded on – 09/06/2013 14:25:15 :::

                                             (     8    )




     10.        Third           case    cited is Satpalsingh                Arora        V/s.

     Santdas        Prabhudas Malkani, 1973 Mh.L.J.292.
                                            Mh.L.J.292                            In     that




                                                                                      
     case     it is observed that by-laws of a society can                                  be

     referred to ascertain object of the society.                                 In paras




                                                             

12 and 13 it is mentioned that the word “business” has

been used in a narrower sense and it means the actual

trading or commercial or other similar business

activity of the society which the society is

authorised to enter into under the Act and the Rules

and its bye-laws. There is nothing on record to show

that the

construction

present respondent society has business

activity or construction of factory
of

building and other structures.




     11.        The       next case cited is of our High Court.                             In
      


     Kalawati        Ramchand Malani V/s.                  Shankar Rao Patil              and
   



     Others,     1974 Mh.L.J.908,

Mh.L.J.908 a housing society was formed

with the object of constructing buildings and

allotting them to members. The member allowing

licensee to occupy allotted building. Dispute in

their member and licensee after termination of license

is held to be one not touching business of the society

and it is held that the dispute is covered by Section

91 though it may ultimately “affect” business of the

Society if license is given in contravention of rules

::: Downloaded on – 09/06/2013 14:25:15 :::
( 9 )

or bye laws of Society.





                                                                                      
     12.           In    the       case of Mohan Meakin Limited,                      Bombay

     V/s.      The       Pravara          Sahakari      Sakhar        Karkhana           Ltd.,




                                                              
     Pravaranagar,            Ahmednagar, 1987 Mh.L.J.503,
                                               Mh.L.J.503 there                            was

question of violation of Trademark and it was observed

that one of the objects of the Society in addition to

manufacturer of sugar was the manufacture of

complementary products and in that behalf to erect the

necessary machinery. The alcoholic products

manufactured

co-operative
ig out of molasses

society was a complementary product
by the defendant

and

the said business fairly and squarely fell within the

ambit of the Bye-laws of the society. Therefore, it

is held that when suit is filed under Section 105 of

the Trade and Merchandise Marks Act for violation of

Trademark “Black Knight”, notice under Section 164 of

the Act is mandatory and in absence of such notice,

suit is not maintainable. It is the case of society

which runs business of manufacture of liquor and to

sell it. Dispute was touching the business of the

society.






     13.        In      the        case    of     Belganda          Sahakari          Sakhar

     Karkhana Ltd., Bhoras V/s.                   Keshav Rajaram Patil, 1994




                                                              ::: Downloaded on - 09/06/2013 14:25:15 :::
                                           (    10    )




     Mh.L.J.1756,
     Mh.L.J.1756           the    sugar factory invited                 tenders        for

     construction          of godown.         On certain disputes               arising




                                                                                  
     between        the sugar factory and the                contractor-member,

     the     factory       filed dispute in the Co-operative                        Court




                                                          
     under     Section 91 of the Act for recovery of an amount

     of      Rs.3,64,711/-.            The       contractor-member                    filed




                                                         
     objection        contending that the Co-operative Court                           had

     no     jurisdiction         to    entertain the           dispute,          as     the

     contract        had not been taken by him in his capacity as




                                             
     a     member     of     the society.           The    Co-operative               Court

     rejected

     Court     upheld
                           

the objection but in Revision, the Appellate

the objection on the ground that the

dispute as regards the contract fell under common law.

The Single Bench of this Court held that such dispute

does not fall within jurisdiction of the Co-operative

Court and Civil Court has jurisdiction. The Court

referred to the case of D.M.Co-op.Bank (supra). In

para 14 following observations are made:-

“14. The argument advanced by Mr. Dhorde,
appears attractive but, it is to be borne in
mind that in the D.M.Co-operative Bank’s case
(supra),
(supra) the Supreme Court had made a
distinction between works done to serve the
object of the society and works done in
pursuance of the business of the Society. One

can understand that there could be no
manufacture of sugar if there was no factory
building and no place for machinery. It can
also be appreciated that the business of
manufacturing sugar and selling it at an
advantageous price could not be done unless

::: Downloaded on – 09/06/2013 14:25:15 :::
( 11 )

there was a godown but, then, it was not the
business of the society to erect such things.
The business of the society is, in fact, to
manufacture the sugar, to sell it in

advantageous manner. The ancillary provisions
made for facilitating the production of sugar
and selling it advantageously, may be an

affair relating to the management of the
society, but it is neither the business of the
society and it may not, probably, amount to
even the management of the society nor it is
business for the purposes of the expression

used in Section 91(1) of the Act. In any
event, such a view has been taken by the
Supreme Court in the D.M.Co-operative Bank’s
case (supra).

14. In the case of Suprabhat Co-operative Housing

Society

2002(3)
Ltd.

Mh.L.J.837,
Mh.L.J.837
and anr.

this
V/s.


                                                 Court
                                                       Span Builders and anr.,

                                                              has      occasion           to
                          
     consider        Section      164 of the Act.             In that         case      the

     object     of       the     Co-operative Housing Society                    was      to

     construct        flats      on plot in question taken on                      lease,
      


     for      allotment          to    members        of   society        for         their
   



     authorised           use.         The       original        plaintiffs             who

     instituted          Special Civil Suit for the recovery of                           an

     amount         of     Rs.11,97,117/-             together       with       interest





     adverted        to the two agreements dated 12th                       September,

1997 and 30th December, 1998 by which the contract for

the construction of the flats was awarded to the

respondents. The case of the respondent was that the

bills which were raised by them upon the society for

the work of construction were kept pending and the

::: Downloaded on – 09/06/2013 14:25:15 :::
( 12 )

payment of the bills was unduly delayed. The

respondents stated that in the circumstances, it had

become impossible for them to complete the contractual

work and that they had in fact decided to abandon the

contracts. Considering object of the Co-operative

Society, which was to construct flat, it was held that

the dispute was touching the business of the society.

In this case, as initially stated, business of the

respondent Society is not to construct factory and

other structures, contract of which was given to the

plaintiff

appellant. It is observed in para 8

the expression “touching the business of the society”,
that

which is employed in section 164 has also been used in

Section 91 of the Act. Section 91, it would be

material to note falls in Chapter IX of the Act, which

is entitled “Statement of Disputes”. After referring

to the case of D.M. Co-operative Bank (supra), in

para 9 it is observed that the basic principle which

has been formulated by the Supreme Court is whether a

particular dispute touches the business of the society

would depend upon the nature of the society and the

rules and bye-laws governing it. So, ultimately it is

nature of the society as evidenced by its object and

bye-laws which have to be taken into consideration.

::: Downloaded on – 09/06/2013 14:25:15 :::

                                            (    13   )




     15.          In        the case of Solapur Taluka Khadi Gramodyog

     Utpadak       Sahakari Society V/s.             Dattatraya               Shankarrao




                                                                                    
     Kondewar          and     others,     2005 (1) Mh.L.J.24,
                                                    Mh.L.J.24                  the     suit

     filed       against the Society on the ground of bona                             fide




                                                         
     requirement             and default by its landlord.                 The society

     was     carrying          out    business of trading                in    the     shop




                                                        
     premises          in     question.        It was held that               no     notice

under Section 164 of the Co-operative Societies Act is

required, as the suit cannot be said to be suit in

respect of an act touching business of the society.

The case of D.M.

were
ig Co-op. Bank (Supra) and other cases

referred to and in para 7 it is observed that it

cannot be doubted that everything that a society does

for the purpose of achieving its objects cannot be

regarded as its business. Taking a premises on rent

by a society for the purpose of attaining its objects

and carrying its business cannot per se be regarded as

a business of the society. On similar lines it can be

said that though object and business of the society

was to manufacture P.V.C. pipes and sell them, it

cannot be said that construction of factory for

manufacturing of P.V.C. pipes or making allied

construction is the business of the respondent

society.

::: Downloaded on – 09/06/2013 14:25:15 :::

                                          (   14    )




     16.        So     relying law laid down in cases of                     Solapur

     Taluka     Khadi        Gramodyog and Belganda Sahakari                    Sakhar




                                                                               
     Karkhana        (Supra) and considering observations made by

     the     Supreme Court in various authorities as                        referred




                                                       

to above, in my opinion, the Trial Court has committed

error in holding that the suit is bad for non-issuance

of notice under Section 164 of the Maharashtra

Co-operative Societies Act. The suit is maintainable

in absence of such notice and therefore this appeal is

allowed.

     17.        In     the
                            igresult     the appeal is           allowed.           The
                          
     judgment        and     decree     passed by the        learned         II     Jt.

     Civil     Judge,        Senior Division, Nanded, is set                   aside.

     Said     Court        is directed to restore the suit to                    file,
      


     frame     all     issues     and     proceed to        decide        the      suit
   



     according to law.





                                                        [P.R. BORKAR, J.]

     snk/2009/MAR09/fa47.95





                                                       ::: Downloaded on - 09/06/2013 14:25:15 :::