High Court Patna High Court - Orders

Shyam Bihari Singh vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Shyam Bihari Singh vs The State Of Bihar &Amp; Ors on 7 April, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.8533 of 2010
       1. SHYAM BIHARI SINGH S/O LATE RAGHUBAR SINGH R/O VILLAGE AND POST-
       HADIABAD, P.S.- AYER, DISTT.- BHOJPUR
                                             Versus
       1. THE STATE OF BIHAR
       2. THE SECRETARY, CO-OPERATIVE DEPARTMENT GOVERNMENT OF BIHAR, PATNA
       3. THE REGISTRAR, CO-OPERATIVE SOCIETIES, BIHAR, PATNA
       4. THE DISTRICT MAGISTRATE, BHOJPUR
       5. THE SUB-DIVISIONAL OFFICER, SADAR ARA DISTT.- BHOJPUR
       6. THE DISTRICT SUPPLY OFFICER, BHOJPUR, ARA
       7. THE DISTRICT CO-OPERATIVE OFFICER BHOJPUR, ARA
       8. THE BLOCK CO-OPERATIVE EXTENSION OFFICER GORAHANI, DISTT.- BHOJPUR
       9. THE BLOCK SUPPLY OFFICER GARAHANI, DISTT.- BHOJPUR
       10. THE BLOCK SUPPLY OFFICER KOILWAR, DISTT.- BHOJPUR
       11. JANG RAWANI S/O ROJHAN RAWANI VILLAGE AND POST- ICHARI, P.S.-
       AYER, DISTT.- BHOJPUR
                                         -----------

2. 07.04.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State as also the learned Counsel for private

Respondent no.11.

The petitioner is stated to be Chairman of Ichari Primary

Agriculture Credit Society Limited (hereinafter referred to as ‘the

PACS’). He is aggrieved by the order dated 3.4.2010 passed by the

SDO Sadar, Arrah directing private Respondent no. 11 to operate PDS

licence standing in the name of the PACS.

Assailing the order learned Counsel for the petitioner submits

that entire action was mala fide. A meeting of the managing committee

was not to be held in the chambers of the SDO. The Block Supply

officer, Koilwar had nothing to do with the licence which related to

Garhani Block. The order of the SDO was therefore thoroughly without

jurisdiction.

There can be no quarrel with the very broad proposition

advanced on behalf of the petitioner that the SDO was not competent to

change the operator of the licence standing in the name of the PACS

through its Chairman. The fact that the name of the petitioner may have

been entered in the licence because he may have been the Chairman,
2

at this stage is inconsequential. The licence was standing in the name

of the PACS.

But, if the members of the managing committee of the PACS

have made a request to the SDO who has then passed the impugned

order, it cannot be said that the order of the SDO is without jurisdiction.

If it be the request of the managing committee there arises a dispute

between the petitioner and the members of the managing committee.

That becomes a dispute amenable to Section 48 of the Bihar

Cooperative Societies Act before the Registrar of the Cooperative

Societies. Whether the resolution of the managing committee was in

accordance with law and the bylaws of the PACS are matters to be

more appropriately examined in an application preferred by the

petitioner under Section 48 of the Bihar Cooperative Societies Act

before the Registrar of the Cooperative Societies. The order of the SDO

being founded on the request of the members of the managing

committee and the resolution/decision of the managing committee if not

findiPng favour with the Registrar of Cooperative Societies on an

application to be preferred by the petitioner, naturally the impugned

order shall become unsustainable.

The Court is therefore not satisfied that the impugned order calls

for any interference at this stage. If the petitioner files any such

application before the Registrar of Cooperative Societies questioning

the decision of the managing committee in pursuance of which the

impugned order has been passed, it is expected that the same shall be

disposed off expeditiously after hearing all concerned within a maximum

period of three months positively without granting frivolous or

unnecessary adjournment to either parties. If any party refuses to

cooperate, the Registrar shall be at liberty to proceed exparte so as to
3

conclude the proceeding within that time but after recording full

reasoning in the ordersheet of the efforts made to persuade the

defaulting party to participate notwithstanding which he refused to

participate.

The writ application stands disposed.

Snkumar/-                                        (Navin Sinha,J.)