Karnataka High Court
V.Ramachandrappa vs The State Of Karnataka on 5 January, 2010
5 AND: . ag. P. CHANDRAPPA, S/O LATE DODDAPILLAPPA, AGED ABOUT 50 YEARS R/O HARATI VILLAGE, HUTHUR HOBLI, KOLAR TALUK AND KOLAR DISTRICT. SMTESYRAMMA, W/O NARAYANAPPA, AGEO ABOUT 55 YEARS, ' R/O HARATI VILLAGE, HUTHUR HOBLI, ~ KOLAR TALUK AND KOLAR._OTSTR1CT. A , ~ A I ...~-RErI'TIO,NERS (BY SRI G CHANDRASEKHAP..1AH,*ADV) THE STAT.E,.OE..1<ARr§ATA}<A:: ' . REP.BY I'%_'S SE:CRETAR'f.TQ"GO'.(_ERNMENT, OERARTMENT«.O«§% 'CO:TO_RERAT1ON, GOVERNMENT OF KARNATAKA, M.S.E5U"I.LD'INGVS,7--._ 3 g;3Are.GALORE_," "THE,'A.SS1,STANTmREG1STRAR OF '=C_O~..,C)'PE"R,ATIVE SOCIETIES, KOLAR_S,Q'B--¥DIVISION, KOLAR "-Y4.,N.i\:,'Av-SEAT, AGEO ABOUT 30 YEARS, WORKING AS SENIOR INSPECTOR ., OF"£;'O--OPERATIvE SOCIETIES, , "OFFICE OF THE DEPUTY REGISTRAR -OF cO--OPERATI\/E SOCITIES, KOLAR DISTRICT, KOLAR AND RETURNING OFFIC , HARATI MILK PRODUCERS O--OPERATIVE 1 SOCIETY LIMITED, HARATI, HUTHUR HOBLI, KOLAR TALUK AND KOLAR DISTRICT. 4 HARATI MILK PRODUCERS COOPERATIVE SOCIETY LIMITED, HAVING ITS REGISTERED OFFICE AT HARATI VILLAGE, HUTHUR-""" . _ _ _ HOBLI, KOLAR TALUK AND KO.LAI?;~DJ7S'i7RICT;- ..7..__RE_SP0N'D_.ENTS. " (BY SRI SANGAMAIAH G."P}\'T1L, RCGP-§()vRVIP;vi"'& R2, SRI H.S.RAMAMuRTHY & ASSOCIATES, ADVS, FOR R4) THIS WP IS. FILED PRPLYINCI T"Ov.DEc;--L'ARE THAT THE WHOLE ACTIoN«.._,OF LTHE_}R3:RE_TURN:Ii\JG OFFICER IN ROSTPOINING*._ELE'CTIoN TO n,4,r;;..,COiv2ri«iITTEE OF THE R4 SOCIETY IN'DEi?IN1"f'E.LY"Q"N, "SILi%_x..GROuNDS AS PER ANN-- C, IS EAD1_'&I.LLEG_AL., I;*TC;.,' «. _ THIS -!3ETi*1T1._0;i'~i IS'-CO.M.ING ON FOR HEARING ON T INTERLOCUTORY =A'PPLICi€\TIC_)NS THIS DAY THIS COURT MADE THE..FOil_LO\NI'N:G,: ' I ORDER ' T_h.e_pVrayer made by the petitioner is for a direction to conduct elections of the respondent No.4 - SIO'Ciet_§r'as':"'Iper Calendar of events dated 13-06-2009 as per 'Rrm_.exu'r*e--D. 2. It is submitted by the iearned Counsel for petitioner that the eariier Committee of the respondent No.4 i -- Society came to an end on 31-03-2009. Under Section 20(9) of the Karnataka Co--Operative Societies Act (in short 'the Act'), the Committee seized the existence,_:7a_nd accordingly notification was issued to conduct e_l:e'ctioVn.s:, it was postponed in view of the Parliamentary. 0» 3. Thereafter, respondent?' issued n _ conduct elections and furthelr-.cai.enda'r ofie)/e.nts,"was"jalso'0 published. As per the ,caiendvar----fV.').f'--e'\:'--e,nts '06'+0.6:2i009 was the date fixed for filing"*iiemii:ai;iene,'ie,'p:?,:4e6-2009 was the date fixed for filing._nominaVtions_:'th:'ro,ug'h«iproposess. O9--06-- 2009 w,asMtlh'ei wji'th:drawaVi"olf nominations and 13-06- 2009 the Ld'a'te_'l"foVr»..:conducting elections. In the meantime, t'he_rei.w'asA'*.disturbance in the society and the imiefigi cpacmepto be'Ioci<'ed on 9.06.2009. i'--is*~e.a"_j.resuit the Returning Officer has postponed the »eliectio.n:s:',,inldefinitely and has issued an endorsement on ll"=~v.___VCi9--O6--Z2.Q_i39 as per Annexure--K stating that in view of 0 "'~uAriforje'seen incidents the elections couid not be conciuded and accordingly it was posipfoned. Now, for more than six months no progress has taken place. Hence, he preferred the present writ petition seeking direction for respondents to conduct the elections. 5. The iearned counsel for petitioner subn_§i'tsf"g:'th'a.t under Section 28-A (5) of the Act the been appointed to the Society and t:ii'de--r.Sei:'tioii' of the Act as early as possible within of endorsement new Committe_:e"~.has to,b'e_c'on'stituted in '' accordance with law. Iai.owever,~-- °sa_i_d period is expired and the respondent haste'Aho_I_d§'I'»lelelctiionis' from the stage where He_W'h'a's further relied on the Judgment-. of V the'j_"A_pe.2tl"'»..Court in the case of N.P PoNNuswAM"rvsit«. returning officer, Namakkal "'«--:ons-t_itiue_e.ty,. nNan'1'Val'<k'aiV, Salem District & others (AIR (39) "sc'e»§i),'i'li».i}iiereiti the Apex Court held that after the calendar _e\2eh'ri:s is published and elections was later %°*.,.,_"obstructed; the further elections to be conducted from the "stag:e"'where it was stopped. i E (1 6. The iearned counsel for respondent No.4 submits that he has no objections to hold elections and the learned Government i3!eader also supports the submissions made by the learned counsel for Society. 7. I have heard the arguments advancé'd--«'.ibvy:_"tinVe"«_ parties. 8. From the material pilA"aced_ll'JinLietiigtionp caiendar of events was pubiishe-.d an"dV._the_"electio'nswash scheduied to be conducted on aslper Annexure-- D. When the Officer'#a_ppoi.n§te'd proceed for conducting .electi'on~s_V,4"therewas obstruction from discharging his duty. Hence he 'has.-- an endorsement on 19~O6- _ 2009¢,.§'Hei.has "stateid that some persons have iocked the izvhjelrey the elections have to be conducted and in ti1ie_~v.s_anje"'he was prevented from discharging of his '_duties; b-.yMco"nducting elections and hence election was , .. postponed'. '' '9. Even the period of six months was over in view of"iSection 28-B (3) of the Act' which cleariy says that 'as early as possible within a period of six months from the date of such endorsement, the respondents should have taken steps to hold the elections'. From the submissions the respective counsel, it is clear that no further""actVi_o'n been taken by the respondents for Further, in view of the Judgment counsel for petitioner, the Apex_ Cou'i"t_rh'as helclrthéait process of elections is obstructe-d_'%'by eith'erfo'i': the parties, then the Returning Officer hastt'o«._V_co'ri«tinue the election process thereafter from tpheistwaae stopped'. In that view of the"ju;;rnatté~r, ithe en.do--r'semient issued as per Annexure--D 'waVs"7aft..Aaitpimewhen the list of candidates was also publishe__dllaVnd"itaVias,o'bstructed at that stage. A:£.--(J.p Undeir' these circumstances the respondent No.3 .'V."'Si!'}Qlil'i'C1':. h"avel'..procee'ded to hold the elections by issuing under Section 28--B(3) of the Act. Hence, I pro--c_eed.-toivlpalss the following order; <' ORDER
The wrd penhon 5 aflowed.”Huarespondehtfihhé;Es_
dhected to msue appropnate orders fin the derfies qnder»4E
Section 28–B(3) of the Act within’;
conduct the electrons from t!7,e_stag;V4é’;nrh-ere
The respondent No.2 is ais’t5T’r».:VV:.f”urtherx pass
apprornfiate orders in the Hgrfi dftdseiiudgrnent referred to
above.
The r3*’§):rtu’i’o!i}_ –0f:Ithe.Worder has to be
communvi’_c.a_ted..V%t’o ft.:!j::_eV_res’pdrA;den.tVV’§\!»ve.2 through the learned
Governnn_en.t ‘PleVa”e’.e~r».:”t
Sd/-3