Bombay High Court High Court

Ashok Bhumanna Chepurvar vs The State Of Maharashtra on 22 February, 2010

Bombay High Court
Ashok Bhumanna Chepurvar vs The State Of Maharashtra on 22 February, 2010
Bench: A.M. Khanwilkar, S. S. Shinde
                             1



                                            




                                                              
          IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 

                    BENCH AT AURANGABAD




                                      
                WRIT PETITION NO.4783 OF 2009




                                     
     Ashok Bhumanna Chepurvar,
     Age-50 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,




                           
     Dist-Hingoli
                                     ...PETITIONER. 
                 
            VERSUS             

     1) The State of Maharashtra,
                
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,
      

     2) The Director of Marketing,
        Central Building at Pune,
   



        
     3) The District Deputy Registrar
        of Co-operative Societies,
        Hingoli,





     4) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,





     5) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.
        
                                     ...RESPONDENTS.




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              2


                          ...
        Mr.S.B. Talekar Advocate for  Petitioner.




                                                              
        Mr.V.H. Dighe, A.G.P. for Respondent
        Nos.1 to 4.
        Mr.S.V. Adwant Advocate for Respondent No.5. 




                                      
                          ...

               WITH




                                     
              CIVIL APPLICATION NO.1502 OF 2010


     Ashok Bhumanna Chepurvar,




                           
     Age-50 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,
     Dist-Hingoli
                                     ...APPLICANT. 

            VERSUS             
                
     1) The State of Maharashtra,
        Through Secretary,
        Marketing Department,
      

        Mantralaya, Mumbai 400 032,
   



     2) The Director of Marketing,
        Central Building at Pune,
        
     3) The District Deputy Registrar





        of Co-operative Societies,
        Hingoli,

     4) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,





     5) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.
        
                                     ...RESPONDENTS.




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              3


               WITH




                                                              
              CIVIL APPLICATION NO.1503 OF 2010




                                      
     Ashok Bhumanna Chepurvar,
     Age-51 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,




                                     
     Dist-Hingoli
                                     ...APPLICANT. 

            VERSUS             




                           
     1) The State of Maharashtra,
                 
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,
                
     2) The Director of Marketing,
        Central Building at Pune,
        
     3) The District Deputy Registrar
      

        of Co-operative Societies,
        Hingoli,
   



     4) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,





     5) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.





        
                                     ...RESPONDENTS.



               WITH




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              4



              CIVIL APPLICATION NO.1966 OF 2010




                                                              
     Ashok Bhumanna Chepurvar,




                                      
     Age-51 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,
     Dist-Hingoli
                                     ...PETITIONER. 




                                     
            VERSUS             

     1) The State of Maharashtra,




                           
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,
                 
     2) The Director of Marketing,
        Central Building at Pune,
                
        
     3) The District Deputy Registrar
        of Co-operative Societies,
        Hingoli,
      


     4) The Assistant Registrar,
   



        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,

     5) Krushi Utpanna Bazar Samiti,





        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.
        
                                     ...RESPONDENTS.





     Shri Niranjan Begaji Ingole,
     Age-60 years, Occ:Agriculture,
     R/o-Basmat, Dist-Hingoli.

                                     ... INTERVENOR.




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              5


               WITH




                                                              
              CIVIL APPLICATION NO.1969 OF 2010




                                      
     Ashok Bhumanna Chepurvar,
     Age-51 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,




                                     
     Dist-Hingoli
                                     ...PETITIONER. 

            VERSUS             




                           
     1) The State of Maharashtra,
                 
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,
                
     2) The Director of Marketing,
        Central Building at Pune,
        
     3) The District Deputy Registrar
      

        of Co-operative Societies,
        Hingoli,
   



     4) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,





     5) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.





        
                                     ...RESPONDENTS.

     Shri Radhakishan Govindrao Sabane,
     Age-45 years, Occu:Hamal,
     R/o-Basmat, Dist-Hingoli.
                                    ... INTERVENOR.




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              6


               WITH




                                                              
              CIVIL APPLICATION NO.1971 OF 2010




                                      
     Ashok Bhumanna Chepurvar,
     Age-51 years, Occ: Business,
     R/o-Mondha Road, Basmat Nagar,




                                     
     Dist-Hingoli
                                     ...PETITIONER. 

            VERSUS             




                           
     1) The State of Maharashtra,
                 
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,
                
     2) The Director of Marketing,
        Central Building at Pune,
        
     3) The District Deputy Registrar
      

        of Co-operative Societies,
        Hingoli,
   



     4) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,





     5) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.





        
                                     ...RESPONDENTS.

     Shri Vishwanath Dinaji Gaware,
     Age-52 years, Occu:Agriculture,
     R/o-Piprala, Tq-Basmat, 
     Dist-Hingoli.
                                    ... INTERVENOR.




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                              7

      
      
               WITH




                                                               
              CIVIL APPLICATION NO.1973 OF 2010




                                       
     1) Uttam Ramrao Kadam,
        Age-56 years, Occ: Business,




                                      
        R/o-Pimparala, Tq-Basmat,
        Dist-Hingoli,

     2) Sakharam Dattarao Narwade,




                           
        Age-50 years, Occu:Business,
        R/o-Guj, Tq-Basmat,
        Dist-Hingoli.
                 
     3) Sudhir Yadavrao Wankhede,
                
        Age-40 years, Occu:Business,
        R/o-Basmat, Dist-Hingoli.

     4) Narayan Vaijinath Khadegaonkar,
      

        Age-35 years, Occu:Business,
        R/o-Khadegaon, Tq-Basmat,
   



        Dist-Hingoli.

     5) Manik Tukaram Shinde,
        Age-50 years, Occu:Business,





        R/o-Basmatnagar, Tq-Basmat,
        Dist-Hingoli.

     6) Sangamnath Gangaram Rajewar,
        Age-35 years, Occu:Business,
        R/o-Basmat, Dist-Hingoli.





     7) Nasir Ahmed Sagir Ahmed,
        Age-45 years, Occu:Business,
        R/o-Factory Road, Basmat,
        Tq-Basmat, Dist-Hingoli.




                                       ::: Downloaded on - 09/06/2013 15:38:24 :::
                              8

     8) Sadanand Vishwanth Yeshwante,
        Age-45 years, Occu:Business,
        R/o-Lingi, Tq-Basmat,




                                                               
        Dist-Hingoli,

     9) Jayashri Sudhir Wankhede,




                                       
        Age-32 years, Occu:Business,
        R/o-Basmat, Tq-Basmat,
        Dist-Hingoli.




                                      
     10) Suresh Balaji Jakkalwar,
         Age-40 years, Occu:Business,
         R/o-Basmat, Tq-Basmat,
         Dist-Hingoli.




                           
     11) Abhijit Sakharam Kulkarni,
                 
         Age-36 years, Occu:Business,
         R/o-Basmat, Tq-Basmat,
         Dist-Hingoli.
                
     12) Anusaya Vijay Shingapure,
         Age-35 years, Occu:Business,
         R/o-Basmat, Tq-Basmat,
      

         Dist-Hingoli.
                                     ...APPLICANTS. 
   



            VERSUS             





     1) Ashok Bhumanna Chepurvar,
        Age-50 years, Occ: Business,
        R/o-Mondha Road, Basmat Nagar,
        Dist-Hingoli 
                                    ...ORI.PETITIONER.





     2) The State of Maharashtra,
        Through Secretary,
        Marketing Department,
        Mantralaya, Mumbai 400 032,




                                       ::: Downloaded on - 09/06/2013 15:38:24 :::
                              9

     3) The Director of Marketing,
        Central Building at Pune,
        




                                                              
     4) The District Deputy Registrar
        of Co-operative Societies,
        Hingoli,




                                      
     5) The Assistant Registrar,
        Co-operative Societies,
        Basmat Nagar, Dist-Hingoli,




                                     
     6) Krushi Utpanna Bazar Samiti,
        Basmat, Through its Secretary,
        Market Yard, Basmat Nagar,
        Dist-Hingoli.




                           
        
                                     ...RESPONDENTS.
                 
                          ...
                
        Mr.S.B Talekar Advocate for Applicant in Civil
        Application No.1502 of 2010 and 1503 of 2010.
        Mr.V.D. Salunke Advocate for Intervenor in   
        Civil Application No.1966 of 2010.
      

        Mr.C.V.Korhalkar Advocate for Intervenor in
        Civil Application No.1969 of 2010.
   



        Mr.A.S. Deshpande Advocate for Intervenor in
        Civil Application No.1971 of 2010.
        Mr.A.D. Shinde Advocate for  Applicants in
        Civil Application No.1973 of 2010.       





                          ... 
      



                     CORAM:   A.M. KHANWILKAR AND 





                              S.S. SHINDE, JJ.

                     DATE :   22ND FEBRUARY, 2010.
                                      




                                      ::: Downloaded on - 09/06/2013 15:38:24 :::
                                    10


     JUDGMENT (PER A.M. KHANWILKAR, J.)  :

1. Heard learned counsel for the parties. Rule.

Rule made returnable forthwith. By consent of the

learned counsel for the parties, the matter was

taken up for final hearing at the stage of

admission itself.

2)

The Petitioner claims to be a trader, being a

commission agent. He has a shop in the market yard

of the Respondent No.5 Krushi Utpanna Bazar

Samiti, Basmat. The term of the market committee

expired some time in November, 2006, however, the

same was extended up to 30th September, 2008 by

the appropriate Authority vide order dated 23rd

March, 2007, 14th November, 2007 and lastly on

25th May, 2008. Admittedly, there is no further

extension to the committee after 30th September,

2008. Nevertheless, the same committee continued

to manage the affairs of the Respondent No.5

committee. It is stated that the committee

::: Downloaded on – 09/06/2013 15:38:24 :::
11

published a list of 327 members who were either

traders or commission agents or shop keepers in B

class during the year 2005-2006. This list was

published on 12th August, 2006. It is stated that

the Petitioner took objection regarding renewal of

license in respect of 113 members named in the

said list. According to the Petitioner the said

members were neither resident of Basmat within the

area of operation of the Respondent No.5 Committee

nor were engaged in the business in the said area

during the relevant period. That is evident from

the fact that none of them paid the market fees

during the relevant period.

3. In support of the stand that the said persons

were not residents of Basmat, the Petitioner

relies on the letter dated 14th January, 2009,

issued under the signature of Chief Executive

Officer of Municipal Council, Basmat Nagar, which

mentions that 49 persons named by the Petitioner

were not residents of Basmat Nagar. Insofar as

assertion that the named persons have not paid

::: Downloaded on – 09/06/2013 15:38:24 :::
12

market fees during the relevant period, reliance

is placed on the communication dated 22nd January,

2009 issued under the signature of the Secretary

of the Respondent No.5 Committee addressed to the

Petitioner. Along with the said communication, a

chart indicating the payment of market fees during

the period 2004-2005, 2005-2006 and 2006-2007

against the name of each of the 153 persons was

enclosed. As per the communication dated 22nd

January, 2009, it is obvious that the Respondent

No.5 accepts the position that out of 153 persons

named by the Petitioner, only 2 have paid market

fees for all the three years and 12 paid the

market fees for one year or more for the relevant

period between 2004-2005 to 2006-2007. Whereas, at

least 139 persons have not paid the market fees at

all during that period.

4. It is the case of the Petitioner that he took

up the issue before the Assistant Registrar,

complaining about at least 113 license holders who

were purportedly traders, were not doing business

::: Downloaded on – 09/06/2013 15:38:24 :::
13

within the area of operation of Respondent No.5

Committee. The Assistant Registrar, by his

communication dated 9th May, 2008 informed the

Petitioner that after due enquiry, it has been

found that out of the 113 license holders, only 13

license holders were ineligible and for which

reasons their licenses have been cancelled by the

Respondent No.5 Committee by order dated 1st

April, 2008. In other words, the Petitioner partly

succeeded in the enquiry before the Assistant

Registrar to the extent of 13 license holders.

Insofar as remaining 100 license holders (traders)

are concerned, the Assistant Registrar, after due

enquiry, rejected the claim of the Petitioner. It

is noticed that this order has become final.

5. Some time on 18th December, 2008 provisional

list in respect of traders constituency of the

Respondent No.5 Committee was published which was

prelude to the conduct of elections to elect new

Committee. The Petitioner on 30th December, 2008,

made application to the Secretary of the

::: Downloaded on – 09/06/2013 15:38:24 :::
14

Respondent No.5 Committee under the Right to

Information Act, 2005 calling upon the Respondent

No.5 to furnish details about the named 153

license holders. In response to the said enquiry,

the Secretary of the Respondent No.5 Committee

furnished the requisite information vide his

communication dated 22nd January, 2009 and also

forwarded the chart indicating the addresses and

the amount of market fee paid by each of the

member during the period 2004-2005 to 2006-2007.

As aforesaid, from this chart it is noticed that

only 2 license holders at sr. Nos. 34 and 146 paid

market fees for all the three financial years and

12 license holders paid market fees for one or

more years.

6. In response to the draft voters list, several

members of the Respondent No.5 Committee raised

objection regarding the inclusion of names of

ineligible persons in the list of license holders

therein. The objections filed in the prescribed

form by different members have been placed on

::: Downloaded on – 09/06/2013 15:38:24 :::
15

record as Exhibit H collectively. By this separate

17 objections filed by the respective members,

objections were taken regarding wrongful inclusion

of in all 209 ineligible persons.

7. Insofar as the Petitioner before this Court is

concerned, he took objection only in respect of

wrongful inclusion of names of 10 persons named by

him who were at serial Nos. 3, 5 to 9, 337, 339,

340 and 342 respectively in the traders

constituency on the ground that the said persons

were not doing any business nor have had any shops

within the area of operation of Respondent No.5

Committee. In support of the contention that the

said persons did not have any shop within the area

of operation of Respondent No.5 Committee, the

Petitioner placed reliance on the communication

dated 9th January, 2009 received by him from the

Government Labour Officer under the provisions of

the Right to Information Act, 2005. It mentions

that out of the 160 named persons in his

application, only 8 persons were possessing

::: Downloaded on – 09/06/2013 15:38:24 :::
16

license under the Mumbai Shops and Establishments

Act, 1948. The said communication also records

that in all probabilities, the shops of other

named persons was either outside the Basmat

Municipal Council area or in the rural area, for

which reason they have not obtained license under

the Mumbai Shops and Establishments Act, 1948.

8. As aforesaid, the Petitioner took objection

only in respect of 10 persons named in the draft

voters list, referred to in his application dated

16th January, 2009. The District Deputy Registrar,

disposed of all the objections together by common

order dated 20th February, 2009 on the finding

that all the 17 objections filed by different

members in respect of in all 209 names appearing

in the draft voters list in traders constituency

raised similar grounds. He has held that detailed

enquiry was undertaken and it was noticed that

objections regarding only 6 names can be sustained

as the record does not indicate that necessary

steps were taken for renewal of their licenses. He

::: Downloaded on – 09/06/2013 15:38:24 :::
17

further found that in respect of remaining 203

traders named in the draft voters list, all paper

formalities for renewal of their licenses as well

as payment of fees by them has been fulfilled, for

which reason it was not possible to delete their

names from the voters list. Consistent with this

finding, the 17 objections were disposed of by

deleting the names of only 6 voters from the

voters list out of the objections to 209 names.

This decision of the District Deputy Registrar

dated 20th February, 2009 is subject matter of

challenge in the present Petition as the names of

203 voters have been retained in the voters list.

9. The final voters list accordingly includes the

names of remaining 203 persons in the traders

constituency. In the present Petition, therefore,

besides challenging the order passed by the

District Deputy Registrar dated 20th February,

2009, the Petitioner prays for appropriate writ to

direct the District Deputy Registrar of Co-

operative Societies (Respondent No.3) and the

::: Downloaded on – 09/06/2013 15:38:24 :::
18

Assistant Registrar, Co-operative Societies

(Respondent No.4) to hold the enquiry regarding

the validity of the licenses issued to 153 members

whose names have been mentioned in Exhibit G to

the Petition and further to initiate proceedings

against them to cancel their licenses from the

final voters list of the traders constituency of

the Respondent No.5 Committee and to delete their

names from the final voters list.

10. The present Petition has been filed on 7th

July, 2009. The Petition as originally filed, the

order dated 20th February, 2009 was not

specifically challenged. The Petitioner has

amended the Petition on 8th February, 2010 and has

now challenged the said order dated 20th February,

2009 passed by the Respondent No.3. Besides

amending the Petition, the Petitioner has taken

out Civil Application No.1503 of 2010 praying for

liberty to allow them to implead 153 members named

in Exhibit G to the Petition as Respondents in the

present Petition. This application has been taken

::: Downloaded on – 09/06/2013 15:38:24 :::
19

out in the context of preliminary objection raised

on behalf of the Respondents during the course of

hearing regarding the maintainability of the

Petition due to non impleadment of the said 153

persons as party Respondents even though the

relief claimed by the Petitioner was to directly

affect them. Besides, the Petitioner has filed

Civil Application No.1502 of 2010 praying for

interim injunction restraining the said 153

members named in Exhibit G to the Petition, whose

names are included in final voters list from

participating in the ensuing election process till

the disposal of this Petition.

11. This Petition as well as Civil Applications

have been resisted by the Respondents. The

Respondent No.5 relies on the affidavit of

Balasaheb Gangadharrao Katore, its Secretary,

dated 1st February, 2010. In the first place, it

is asserted that the Petitioner does not possess a

valid license as commission agent after 31st

August, 2008 and, therefore has no locus to file

::: Downloaded on – 09/06/2013 15:38:24 :::
20

the present Petition. It is further stated that

all licenses have been granted or renewed by the

Committee as per Section 7 of the Maharashtra

Agricultural Produce Marketing (Development and

Regulation) Act, 1963 (hereinafter referred to

‘the Act of 1963’) read with Rule 6 of the

Maharashtra Agricultural Produce Marketing

(Regulation) Rules, 1967 (hereinafter referred to

as ‘the Rules of 1967’), in favour of the traders

covered under category B only after satisfying

that they have complied with all the requirements

necessary for issuance/renewal of the license, by

following due process of law. The said Respondent

placed on record a chart indicating the date of

issuance of license, date of renewal thereof and

the date on which license fee has been paid, along

with the names and addresses of the concerned 153

license holders. It is asserted that names of each

of these 153 license holders are found in the

register maintained by the Committee as on 31st

December, 2007 and was sent at least three months

before the date to the Respondent No.3 for

::: Downloaded on – 09/06/2013 15:38:24 :::
21

finalization of the voters list. It is stated that

as per the amended provisions, the names of

traders who were holding licenses for two

preceding years are required to be enlisted in the

voters list and therefore their names were

considered by the Committee while preparing the

list of voters forwarded to the Respondent No.3.

12. According to the Respondent No.5, the voters

list which is published under Rule 36 of the Rules

of 1967 is conclusive evidence for the purposes of

determining as to whether any person is qualified

to vote as is provided by Rule 37 and for which

reason the grievance of the Petitioner cannot be

looked into at this stage. It is further stated

that the Petitioner had raised objection regarding

wrongful renewal of license of 113 license holders

and that enquiry was undertaken by the appropriate

Authority who accepted the objection of the

Petitioner only in respect of 13 licensees and

those licenses were eventually cancelled. In other

words, the challenge to the renewal of license of

::: Downloaded on – 09/06/2013 15:38:24 :::
22

remaining 100 licensees stood negatived after due

enquiry. Nevertheless, the Petitioner has once

again included the names of all the 113 traders

who are part of the list of 153 traders Exhibit G.

Therefore, it is not possible to reopen the

enquiry in respect of those 113 traders.

13. The Respondent Nos. 3 and 4 have filed

affidavit of Ashok Ramchandra Giri, Assistant

Registrar, who has more or less supported the

stand of the Respondent No.5 and has stated that

153 members are eligible and their licenses have

been renewed from time to time. It is further

stated that the election programme has already

commenced with publication of notification on 31st

December, 2009 and it may not be appropriate to

interfere with the same at this stage. Further,

pursuant to the said notification, 183 members

submitted their nominations and after scrutiny and

withdrawal, 39 members are contesting as

candidates and the election has been scheduled on

21st February, 2010. Therefore, no interference is

::: Downloaded on – 09/06/2013 15:38:24 :::
23

warranted at the hands of this Hon’ble Court.

14. The Petitioner has filed rejoinder affidavits

dated 16th February, 2010 and 17th February, 2010

reiterating his stand and further asserting that

the wrongful inclusion of ineligible voters was at

the behest of the present Chairman who is very

powerful and influential person and close

confident of Ex-Minister and the sitting M.L.A.

The Petitioner has refuted the stand of the

Respondent No.5 that the Petitioner is not a

trader and did not have a valid license. The

Petitioner has relied on the fact that the

Petitioner was called upon to pay the license fees

on 5th May, 2009 and that the Petitioner has paid

amount towards the shop rent as recently as on

14th January, 2010. Besides, the Petitioner has

filed his nomination form and is contesting from

the traders constituency which has been accepted.

It is stated that inspite of this a false and

misleading plea is taken by the Respondent No.5

about the locus of the Petitioner. The Petitioner

::: Downloaded on – 09/06/2013 15:38:24 :::
24

has asserted that 153 persons named in Exhibit G

were neither residing in the area of operation of

the Respondent No.5 Committee nor were doing

business in the said area, which is evident from

the fact that no market fee has been paid by at

least 139 persons out of the 153 persons and

market fee only for one year or more has been

paid by 12 persons. It is submitted that the fact

that the said persons have failed to pay market

fees, presupposes that they were not doing the

business in the area of operation of the

Respondent No.5 Committee during the relevant

period and for which reason the action of renewing

their license by the Respondent No.5 Committee

was in excess of authority and contrary to the

provisions of law. According to the Petitioner

even though the election programme has commenced,

that would not be an impediment to set right the

defective voters list relating to traders

constituency which consists of 327 members, out of

which grant/renewal of license to as many as 139

persons who have failed to pay any market fee

::: Downloaded on – 09/06/2013 15:38:24 :::
25

during the relevant period as also 12 persons who

have paid market fee only for one year or more,

has become questionable. Since the grant/renewal

of license of such persons itself was illegal, it

would necessarily follow that names of those

persons could not be continued in the voters list

of eligible voters. It is submitted that since

large number of licenses have been renewed in

excess of authority, that would have material

impact on the validity of elections in respect of

traders constituency and at any rate such

elections cannot be termed as free and fair

elections.

15. During the pendency of this Petition, four

Intervention Applications have been filed, being

Civil Application No.1966 of 2010 by Niranjan

Begaji Ingole, Civil Application No.1969 of 2010

by Radhakishan Govindrao Sabane, Civil Application

No.1971 of 2010 by Vishwanath Dinaji Gaware and

Civil Application No.1973 of 2010 by Uttam Ramrao

Kadam and 11 others. Insofar as Civil Application

::: Downloaded on – 09/06/2013 15:38:24 :::
26

Nos. 1966 of 2010, 1969 of 2010 and 1971 of 2010

are concerned, the same have been filed by members

of the Respondent No.5 Committee falling under

different constituencies. These applications have

been filed on the apprehension that the Court may

accede to the request of the Petitioner to stay

the entire election. However, it is noticed that

the incidental relief claimed in the present

Petition to question the validity of the election

process is only in respect of the traders

constituency. Even the counsel appearing for the

Petitioner, in all fairness, stated before the

Court that the Petitioner was not interested in

staying the entire election process but wanted his

grievance to be redressed in respect of challenge

to the inclusion of ineligible voters of traders

constituency. In the circumstances, nothing would

survive for consideration in these three Civil

Applications.

16. Insofar as Civil Application No.1973 of 2010

is concerned, the same is filed by persons who

::: Downloaded on – 09/06/2013 15:38:25 :::
27

have been named in the list of 153 persons,

Exhibit G stated to be ineligible for grant/

renewal of license. According to them, in the

light of decision of our High Court in the case of

Shree Adinath Sahakari Sakhar Karkhana Ltd. and

another vs. State of Maharashtra and others, 2006

(6) Mh. L.J. Page 309, the Writ Petition should be

dismissed for non joinder of necessary parties. We

would consider this aspect a little later.

17. Before proceeding further, we would think it

apposite to deal with the preliminary objection

regarding the locus of the Petitioner as he does

not possess a valid license. This objection is

founded on the contents of Form No.1 produced by

the Petitioner at Exhibit A to the Petition, which

discloses that the license issued to the

Petitioner was to remain valid till 31st August,

2008 and there is no endorsement of further

renewal thereof. We are intrigued by the stand

taken by the Respondent No.5 Committee in this

behalf. For, the Respondent No.5 was obviously

::: Downloaded on – 09/06/2013 15:38:25 :::
28

aware that the Petitioner had paid rent for shop

No.13 in the sum of Rs.59,930/- as recently as on

14th January, 2010. Besides, the Secretary of the

Respondent No.5 had called upon the Petitioner to

pay market fee and supervision fee and in any case

the Petitioner is one of the candidate contesting

the ensuing election and his nomination has been

accepted from traders constituency by the

Returning Officer on 16th January, 2010. It is too

late in the day for the Respondent No.5 to now

contend that the Petitioner has no locus to pursue

the present action. Accordingly, we reject this

preliminary objection.

18. Insofar as the grievance made by the

Applicants in Civil Application No.1973 of 2010

that the Writ Petition should be dismissed for non

joinder of necessary parties, we would dispose of

the same on three counts. Firstly, because we find

merits in the stand taken by the Petitioner that

the Petitioner is not seeking relief directly

against the said persons. The Petitioner has

::: Downloaded on – 09/06/2013 15:38:25 :::
29

merely asked for direction against Respondent Nos.

3 and 4 to hold enquiry into the question of

validity of licenses issued to the named 153

persons mentioned in Exhibit G and to initiate

action to cancel their licenses by following due

process of law. The interest of said 153 members

would be affected only if Respondent Nos. 3 and 4

were to initiate proceedings for cancellation of

their licenses by following due process of law and

not before that. So long as the licenses

granted/renewed in favour of the said persons were

in force, they would continue to remain in the

voters list subject to fulfilling other

requirements if any. It is only upon cancellation

of their license, the names of concerned members

would be struck off from the voters list and that

would happen only after due enquiry to be

initiated by the appropriate Authority against

such persons. Secondly, we find that the

Petitioner was not claiming relief of interdicting

the election process as such but has raised issues

regarding improper grant/ renewal of license by

::: Downloaded on – 09/06/2013 15:38:25 :::
30

the Respondent No.5 Committee in favour of persons

who were ineligible and which action was in the

teeth of the mandatory provisions since the said

persons were not residing in the area of operation

of the Respondent No.5 Committee and also did not

carry on any business in that area and have failed

to pay the market fee for the relevant period. In

the case of Shree Adinath Sahakari Sakhar

Karkhana Ltd. and another vs. State of Maharashtra

and others (supra), the challenge was directly to

the wrongful inclusion of 4139 individuals in the

final voters list as members of the Petitioner

society therein. Be that as it may, the Petitioner

has filed Civil Application No.1503 of 2010 and

has sought liberty to implead all the 153 members

in the traders constituency referred to in Exhibit

G as party Respondents to the Writ Petition. In

the light of the said Civil Application, the

objection raised by the Intervenors does not have

any force.

19. Reverting to the merits, the grievance of

::: Downloaded on – 09/06/2013 15:38:25 :::
31

the Petitioner is that grant/ renewal of licenses

to the concerned persons, is contrary to the

mandate of law and that the Respondents have acted

in excess of authority. According to the

Petitioner, only persons residing within the

area of operation of the Respondent No.5

Committee, were entitled for grant/ renewal of

license. Secondly, they should be carrying on

business within the area of operation during the

relevant period, which is a condition precedent

for renewal of their license. The fact of non

payment of market fees by the concerned 153

persons to the Respondent No.5 Committee, during

the relevant period presupposes that they were not

carrying on business within the market area. In

such a situation, the Respondents in the first

place ought not to have renewed their licenses and

in any case ought to have initiated action for

cancellation or suspension of licenses qua such

persons and if adverse decision was to be taken,

such persons would cease to be in the voters list.

::: Downloaded on – 09/06/2013 15:38:25 :::
32

20. Before we analyze these aspects, it needs to

recapitulated that the list of 327 traders/

licensees whose licenses were granted/renewed

during the year 2005-2006 was published in August,

2006. The Petitioner filed objection in respect of

113 licensees named in the said list. That

objection was considered by the Assistant

Registrar and accepted only in part to the extent

of 13 license holders. In respect of remaining 100

license holders the Assistant Registrar noted that

their license has been renewed by the Committee

and they have paid the fees. In other words, the

inclusion of remaining 100 members in the said

list was upheld by the Assistant Registrar. This

decision of the Assistant Registrar has attained

finality. By the same order, the Assistant

Registrar, however, found that only 13 members

were ineligible for renewal of license and

therefore their licenses were cancelled on 1st

April, 2008. Significantly, the names of those 100

members whose grant/renewal of license has been

upheld, are not forthcoming. According to the

::: Downloaded on – 09/06/2013 15:38:25 :::
33

Respondents, the Petitioner in the list annexed at

Exhibit G of 153 members, has once again included

the names of 113 members in relation to whom after

enquiry the Assistant Registrar rejected the claim

of the Petitioner qua 100 license holders.

21. Further, it is noticed that the Petitioner

filed objection after the publication of draft

voters list and questioned the wrongful inclusion

of only 10 members as mentioned in document

annexed at Exhibit H collectively at page 70. The

other 16 objections in respect of 199 members were

taken by 16 different applicants. Those applicants

have not questioned the decision of the District

Deputy Registrar dated 20th February, 2009 before

us. Indeed, the Petitioner can legitimately pursue

his grievance at least in respect of 10 members

referred to in his objection filed before the

Respondent No.3. Insofar as those 10 persons are

concerned, the Respondent No.3 has negatived the

objection filed by the Petitioner on the finding

that those persons have completed all paper

::: Downloaded on – 09/06/2013 15:38:25 :::
34

formalities and have also paid the fees to the

Respondent No.5 Committee. That is a finding of

fact, which cannot be interfered with in this

proceedings unless it is perverse. From the chart

appended to the reply affidavit filed by the

Respondent No.5 Committee, it is seen that license

has been granted/ renewed in favour of each of

these 153 members and they have paid fees in that

behalf on different dates much prior to the cut-

off date i.e. 31st December, 2007. We have no

reason to doubt the stand taken by the Respondents

that the objection to the names of said 113

persons culminated with the order passed by the

Assistant Registrar dated 9th May, 2008. Out of

the 153 persons referred to in Exhibit G, on

excluding names of said 113 persons which are

common, the Petitioner could have made grievance

in respect of 40 remaining license holders.

However, the Petitioner challenged inclusion of

only 10 persons in the voters list, on the ground

that grant/ renewal of license in their favour was

inappropriate. That challenge has been examined

::: Downloaded on – 09/06/2013 15:38:25 :::
35

and negatived by the Respondent No.3. The

Petitioner cannot be heard to make grievance about

the wrongful inclusion of other names in the

voters list in the present Petition, especially

when other 16 objectors who had objected to the

names of in all 199 members, have not chosen to

assail the decision of the Respondent No.3. Thus

understood, we are of the opinion that the

challenge to the draft voters list in respect of

wrongful inclusion of 153 trader/ members must

fail. That, however, would not preclude the

Petitioner to pursue his remedy against the

appropriate authority to enquire into the validity

of renewal of licenses of those 153 persons and/or

to initiate action to cancel their licenses. In as

much as, the consideration for examining the

objection regarding the wrongful inclusion in the

voters list is limited to see as to whether that

persons has had a license in force on the relevant

date and paid the fees.

22. Insofar as the argument of the Petitioner that

::: Downloaded on – 09/06/2013 15:38:25 :::
36

the renewal of license was inappropriate as the

concerned members were not residing within the

area of operation of the Respondent No.5

Committee, we find that neither the Act nor the

Rules or bye-law make such a provision. On the

other hand, Section 2 (1) (t) of the Act of 1963

defines the term “trader” to mean a person who

buys or sells agricultural produce, as a principal

or as duly authorized agent of one or more

persons. Section 6 of the Act of 1963 provides

that, no person shall, on and after the date on

which the declaration is made under sub-section

(1) of section 4, without or otherwise than in

conformity with the terms and conditions of, a

license can use any place in the market area for

the marketing of the declared agricultural produce

or operate in the market area. Sub-section (2) of

Section 6 provides that nothing in sub-section (1)

shall apply to sales by retail; sales by an

agriculturist who sells his own produce; nor to

sales to by a person where he himself sells to

another who buys for his personal consumption or

::: Downloaded on – 09/06/2013 15:38:25 :::
37

the consumption of any member of his family.

Section 7 deals with the mechanism of grant or

renewal of licenses. It stipulates that the market

committee, after due inquiries, may grant or renew

a license for the use of any place in the market

area for marketing of the agricultural produce or

for operating therein as a trader, commission

agent, broker, processor, weighman, measurer,

surveyor, warehouseman or in any other capacity in

relation to the marketing of agricultural produce;

or may, after recording its reasons in writing

therefor, refuse to grant or renew any such

license. Sub-section (3) of Section 7 provides

that any trader who desires to operate in more

than one market area, may apply to such authority

or officer notified by the State Government for

grant or renewal of license with such details as

may be prescribed. Another relevant Section to

analyze this controversy would be Section 8 of the

Act of 1963, which authorizes the market

committee for reasons to be recorded in writing,

to suspend or cancel a license. The five grounds

::: Downloaded on – 09/06/2013 15:38:25 :::
38

(a) to (e), specified in sub-section (1) of

Section 8 do not provide that the person should be

residing in the area of operation of the

Committee. We would assume that clause-(b) can be

invoked if the license holder commits breach of

any of the terms or conditions of license. The

terms and conditions of license can be discerned

from Form No.1 found in the Rules of 1967. Even on

fair reading of every clause thereof, it is not

possible to countenance the argument that the

license holder should necessarily be a resident

within the area of operation of the Committee. On

the other hand, the scheme of the Chapter II of

the Act would indicate that a person can be

granted license who is thereafter authorized to

use any place in the market area for marketing of

agricultural produce or for operating therein in

the stated capacity. Significantly, Section 7 (3)

envisages that a person can operate in more than

one market area. If so, it is unfathomable that

such a person is expected to be resident of such

multiple market areas. Suffice it to observe that

::: Downloaded on – 09/06/2013 15:38:25 :::
39

the scheme of Chapter II of the Act nor the Rules

of the model license conditions mandate that the

trader should be residing in the market area as

such.

23. Insofar as the challenge on the ground that

the grant/ renewal of license in favour of named

153 persons is in excess of authority because the

said persons were not doing any business in the

market area or area of operation of the

Respondent No.5 Committee during the relevant

period is concerned, the Petitioner has relied on

the document such as information disclosed to him

by the officials which would indicate that about

139 members have not paid any market fees during

the relevant period at all and that only 8 members

have shops and establishments license within the

area of Basmat Nagar Municipal Council, which is

indicative of the fact that such persons were not

carrying on business within the area of operation

of the Respondent No.5 Committee. Insofar as the

information disclosed in communication dated 9th

::: Downloaded on – 09/06/2013 15:38:25 :::
40

January, 2009 by the information officer, that by

itself cannot be the basis to hold that only 8

members out of 160 members, were legitimately

carrying on their business within the area of

operation of the Respondent No.5 Committee. The

communication merely records that out of 160

names, only 8 have shops and establishment

license. It also records that in all

probabilities, the other persons may be having

shops outside the Basmat Nagar area or in rural

area. In other words, this communication is not

conclusive of the fact that the remaining 152

persons were not carrying on business within the

limits of “area of operation of the Respondent No.

5 Committee” as such.

24. Insofar as the chart Exhibit G furnished to

the Petitioner by the Respondent No.5 Committee,

it does reveal that only 2 members have paid

market fee for all the three financial years i.e.

between 2004-2005 to 2006-2007. Out of 153 members

at least 139 members have not paid any market fee

::: Downloaded on – 09/06/2013 15:38:25 :::
41

for the three preceding financial years, whereas

12 members have paid market fee either for one

year or more than one financial year. The fact

that no market fee has been paid by the concerned

members, that would certainly be indicative of the

fact that the concerned trader was not carrying on

any business within the limits of area of

operation of the Respondent No.5 Committee during

such period. Assuming that he was carrying on the

licensed business he has failed to pay the market

fee. That may be in violation of the terms of the

license and a ground for cancellation of license.

To counter this submission, it was argued that

there is nothing to indicate that the licensee has

to continuously carry on business in the market

area and having failed to do so, would result in

cancellation or non renewal of his license.

25. In our view, on conjoint reading of Section 6

and 7 of the Act of 1963, it would appear that the

person who intends to carry on business in the

market area for marketing of the agricultural

::: Downloaded on – 09/06/2013 15:38:25 :::
42

produce or for operating therein in the stated

capacity, is obliged to obtain license from the

Committee of such market area. Obviously, the

license is granted only to the aspiring persons

who “actually or genuinely intend” to carry on

business during the license period and not as an

idle formality so as to increase the number of

traders on the rolls of the Committee. The

language of definition of term “trader” as also

Section 6 would suggest that the person should be

engaged in the activity of buying and selling of

agricultural produce within the market area in

praesenti. The fact that a license holder is

expected to carry on business in the market area,

is reinforced from condition No.6 of the license

which postulates that the licensee ‘shall carry

on business’ in the stated capacity only and at

such places for which the license is issued and

unless the licensee carries on any other business

under a license granted under the said rules,

shall not carry on any other business of a market

functionary in the market area or in any market

::: Downloaded on – 09/06/2013 15:38:25 :::
43

therein. A priori, if the license holder

discontinues his business or fails to carry on

business in the market area during the relevant

period, the question of renewal of license of such

license holder does not arise.

26. Assuming that the license has been renewed, it

is always open to the market committee to cancel

or suspend such license by invoking powers under

Section 8 (1) (b) of the Act of 1963 – which

postulates that such action can be resorted to

where the holder of license or any servant or any

one acting on his behalf with his express or

implied permission, commits a breach of any of the

terms or conditions of the license. The power is

coupled with the duty, inter-alia to uphold the

interest of genuine traders operating in the

market area. The grant or “renewal of license”

therefor, can and should be only to persons who

are genuinely interested in carrying on business

in the market area for marketing of the

agricultural produce or for operating therein in

::: Downloaded on – 09/06/2013 15:38:25 :::
44

the stated capacity during the relevant period. If

that activity is not pursued without any

sufficient cause, merely because the person may

declare his intention to undertake such activity,

cannot be the basis to renew the license. As

aforesaid, in the present case admittedly 139

members have not paid market fee during the

preceding three financial years between 2004-2005

to 2006-2007, which is indicative of the fact that

they were not carrying on business within the

market area at all. Payment of license fee cannot

absolve the person from continuing to carry on the

business in the market area. The renewal of

license could be only in favour of those license

holders who are actually and genuinely engaged in

carrying on business within the market area in the

stated capacity. The fact that such members are

willing to pay license fee or renewal fee, would

not take the matter any further as the factum of

payment of license fee is no indication of the

fact that the person is in fact carrying on the

business in the market area. A person who is not

::: Downloaded on – 09/06/2013 15:38:25 :::
45

actually engaged in carrying on business in the

market area would obviously renew his license for

purposes other than carrying on business in the

market area including to contest in the elections

of the Committee so as to become part of the

Management or affairs of the Committee. Such

person will have no inkling about the difficulties

and problems faced by the traders community in the

market area. Therefore, renewal of license of such

person would be antithesis to the democratic

values and more so free and fair elections qua the

traders constituency.

27. Having said this, we would accede to the

prayer of the Petitioner to direct the Respondent

Nos. 3 and 4 to hold enquiry into the validity of

licenses granted/ renewed in favour of ineligible

persons in particular, referred to in Exhibit G

who have not engaged themselves in carrying on the

business for marketing of the agricultural produce

in the market area in the stated capacity during

the license period without any sufficient cause.

::: Downloaded on – 09/06/2013 15:38:25 :::
46

We are conscious of the fact that after the

enquiry, it is possible that the appropriate

authority may have to initiate action for

cancellation of license already granted to such

ineligible persons whose number may be quiet

substantial. Even so, we do not intend to

interfere with the order passed by the Respondent

No.3 impugned in this Petition dated 20th

February, 2009 so as to reopen the challenge

regarding inclusion of names of such ineligible

traders in the final voters list. This is so

because as we have already noticed that the

challenge in respect of 113 license holders has

been duly enquired by the Assistant Registrar

vide order dated 9th May, 2008, and it is

negatived in respect of at least 100 license

holders, which order has become final. Moreover

the Petitioner raised objection regarding wrongful

inclusion of ineligible persons in the voters list

of only 10 licensed traders, which claim has been

negatived by the Respondent No.3. So long as the

license issued in favour of a trader was in force

::: Downloaded on – 09/06/2013 15:38:25 :::
47

and he has paid the fees, as per the extant

Regulation, his name would continue to appear in

the voters list. It is only upon cancellation of

his licence, the question of excluding his name

from the voters list would arise. That will be

done with prospective effect. Admittedly, the

election is being held on the basis of voters list

as on 31st December, 2007 and the cancellation of

license would be prospective – to be done

hereinafter. That cannot be the basis to interdict

the present election process, which is already in

progress and has reached at the advanced stage of

polling on 21st February, 2010. In the

circumstances, it may not be possible to grant

substantive relief in terms of prayer clauses (B)

and (F) as prayed by the Petitioner. Those prayers

will have to be negatived. The Petitioner however,

would succeed only in respect of prayer clause

(A), which action will have to be proceeded by

following due process of law. This however, shall

not preclude the Petitioner to pursue his remedy

of raising an election dispute under Rule 88 of

::: Downloaded on – 09/06/2013 15:38:25 :::
48

the Rules after conclusion of the elections, if so

advised. All questions in the said proceedings

will have to be decided on its own merits.

28. For the view we have taken, it may not be

necessary to burden this Judgment with the

reported decisions relied upon by the counsel for

the parties as the same do not have bearing on the

view that we have taken. To complete the record we

may only make reference to those decisions. The

Petitioner relied on the Supreme Court decision in

the case of Bar Council of Delhi vs. Union of

India, A.I.R. 1980 Supreme Court, 1612 (Paras 8

and 10), Ahmednagar Zillha S.D.V. & P. Sangh vs.

State of Maharashtra and others, 2004 (1) S.C.C.

Page 133 (Paras 3 to 6), Pundlik vs. State of

Maharashtra, A.I.R. 2005 Supreme Court, Page 3746

(Paras 16 and 17), and the decision of Division

Bench of this Court in Dattatraya Kachru Chine vs.

State of Maharashtra, 2005 (4) Mh. L.J. Page 243

(Para 23), Bapu Maruti Rakshe vs. State of

::: Downloaded on – 09/06/2013 15:38:25 :::
49

Maharashtra, 2007 (3) Bom. C.R. Page 615 (Paras 8

and 9) and decision of Single Judge of this Court

in Shivajirao Prataprao Chaulukya vs. State of

Maharashtra, 2009 (2) Bom. C.R. Page 580 (Paras 14

and 18), and lastly K. Venkatachalam vs. A.

Swamickan & Anr., 1999 (4) S.C.C. Page 526 (Para

27). The counsel for the Respondents have

distinguished these decisions and instead have

relied on the Judgment of our High Court in the

case of Digambar Sadashiv Ghorpade and others vs.

Election Registration Officer, Kolhapur, 2003 (1)

Mah. L.J. Page 669 (Paras 13, 31) and Judgment in

Patan Proper Fal ans Shak Bhaji Kharid Vechan

Sahakari Mandli Ltd., Patan vs. Pali Shak Bhaji

and Fal Ful Adi Ugarnarao-ni-Kharid Vechan Shakari

Mandli Ltd., A.I.R. 1987 Gujrat, Page 33 (Paras 26

to 28) and decision of the Apex Court in Shri Sant

Sadguru Janardan Swami (Moingiri Maharaj) Sahakari

Dugdha Utpadak Sanstha and another, (2001) 8

Supreme Court Cases, Page 509 (Paras 8 to 12).

::: Downloaded on – 09/06/2013 15:38:25 :::
50

29. Accordingly, we are not inclined to interfere

with the ensuing elections which would culminate

with the polling and declaration of the result on

21st February, 2010 and 22nd February, 2010

respectively, particularly on account of our

finding that the election is held on the basis of

the voters list as on 31st December, 2007 and even

if the license granted/renewed in favour of

ineligible persons were to be cancelled, that

decision would have prospective effect and cannot

have any bearing on the final voters list as on

31st December, 2007. The enquiry to be undertaken

by the Respondent Nos. 3 and 4, however, will have

to abide by the procedure prescribed for

cancellation of licenses. Further, if the

Respondent No.5 Committee is required to consider

request for renewal of license of any trader

hereafter, may have to examine such application

keeping in mind as to whether the said incumbent

has in fact or not carrying on business within the

market area for marketing of the agricultural

produce or for operating therein in the stated

::: Downloaded on – 09/06/2013 15:38:25 :::
51

capacity during the previous financial years

without any sufficient cause.

30. Accordingly, this Petition partly succeeds.

Rule is made absolute only in terms of prayer

clause (A), which reads thus:

“(A) To direct the Respondent

Nos.3 and 4 to hold an inquiry

as to the validity of the

licenses issued to 153 members

whose names are included in the

list at Exhibit G and to

initiate proceedings so as to

cancel their licenses by

following due process of law by

issuing writ of mandamus or any

other appropriate writ, order

or directions, as the case may

be”

31. Insofar as Civil Applications for intervention

::: Downloaded on – 09/06/2013 15:38:25 :::
52

are concerned, the same are disposed of for the

afore-stated reasons. Insofar Civil Application

filed by the petitioner for liberty to implead 153

persons as party Respondents as well as Civil

Application for interim relief against those

persons, both these Civil Applications are also

disposed of in terms of this order.

32. Interim order is vacated forthwith.

[S.S. SHINDE, J.] [A.M. KHANWILKAR, J.]
asb/FEB10/wp4783.09

::: Downloaded on – 09/06/2013 15:38:25 :::