High Court Karnataka High Court

Vyavasaya Seva Sahakari Bank Ltd vs The State Of Karnataka on 26 February, 2010

Karnataka High Court
Vyavasaya Seva Sahakari Bank Ltd vs The State Of Karnataka on 26 February, 2010
Author: Subhash B.Adi
. -- »   A 4. _ AND;

W]? No.60804~805/2010

IN THE HIGH COURT OF KARNATAKA

 

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26TH DAY OF FEBRUARY;   
BEFORE       C C
THE HONBLE MRJUSTICE    A
WRIT PETITION No.6o8G4{L:~SQ5/"2'oIQ   
BETWEEN:  C   C

1. VYAVASAYA SEVA SAHAKARI {,BAI\"1'I<:,"I;I*I3. _
HIREKOPPA   t  
REP BY ITS CH-AIRM;fII~?'»~.:" " 1 I 
SR1 SANKANP;G;C}UDI4_\ MAI.I.;LANAGOUHD_A
KANNAPPAGOEJDAE. 'AGE 60_.'{E.ARS
occ AGRIL R /A'T"-H1RE':<:To?PA VILLAGE
NARGUNETQ IGADAG DIST _ 3

2. KHA1NAPI.IR'+GA.NGAPIJI'é- WAVASAYA
SEVA SA.HAK_ARI ~EAN_K--I,,Tp
KHANAPUR I _ A' _ _ '
REP BY ITS CHAIRMAN
SRI M_ALLAi'€AGOUDA HANUMANTHAGOUDA
 . " '_?.'f*EEMMANAGOUD_AR, AGE 61 YEARS
 _0*Cc*=AGRI.I., R /AT KHANAPUR VILLAGE
I  'IIARGUND TQ GADAG DIST. ...PETITIONERS

(}E§Y SE.I'.JA&*AI<UIv:AR S.PATIL, SR.ADv FOR
SR__I.F§:';PA'H'IL, ADV)

 1: _ -'_1fHi.C'. STATE OF KARNATAKA
  REP BY SPECIAL OFFICER/JOINT SECRETARY
 DEPT. OF COOPERATION
" M S BUILDING



WP No.60804--805/ 20 10

BANGALORE 1

2. THE RETURNING OFFICER
TO CONDUCT ELECTIONS TO THE
TALUK AGRICULTURAL PRODUCE
MARKETING SOCIETY NARGUND
NARGUND TQ   
GADAG DIST I

3. THE TALUK AGRICULTURAL A I.  . _
PRODUCE MARKETING SOCIETY NARGIIND  
REP BY ITS MANAGER   " .  - 
NARGUND
NARAGUND TQ
GADAG DIST

4. VYAVASAYA SEVA SA-HAI<ARI~ E'ANI<'_LTD.',
BHAIRANHATTI,';-. _    
REP. BY IT;<3_PR§ESIDEN'1'.'
SR1.VIRUPAI<SHAP_PA"---.jjj---_  _
S /O LAXiV$APP§$ML7N;A.N'i{OP

  
AGEI:5:2I'YEARS,'*R;*O"BH-AIRA'NA'I"rI,
TQ:NARGUN1), ..DIST:GAD_AG..'
 ' I    ...RESPONDENTS

(BY SRLM.ITE:-SHIXVIXREDDNZTAGA ROR R1 AND 2,
SRi;V.D.KAM.AR'EDDY, ADV FOR R3,
SP:I.S_.NI.I<ALwAD;___EOR R4)
A A If~THI--S4"PE:IITI_ON IS FILED UNDER ARTICLES 226 AND
2271OE.TIIE~..,CO'NSTITUTION OF' INDIA PRAYING TO QUASH

  THE'II/IPDGNEjD'NOTIFICATION DTD.8/2/2010 BEARING NO.
'CO28 CI':.-M2010 ISSUED BY RES.NO.1 VIDE ANNEXURE-E
 AND ETC;

 PETITION COMING ON FOR ORDERS, THIS DAY,

   COURT MADE THE FOLLOWING:



WP No.6080-4-805/2010

ORDER

1. Sri.l\/l.KeshaVareddy, learned AGA takes_.§l_:lrioticei:

respondents 1 and 2.

2. This petition is directed against linotification \:l:a~ted’._
08.02.1010 issued by respondelr1tr:vgll\’o.1 produced”vat°r§in’ne§lure– it

E.

3. The case of the petition_er.’i_ils: tr:’at¥’;§etitioner is a C0-
operative Society Lregis_ter_ed’; un¢i’e1~.”~ th.<f provisions of the

Karnataka "1959, with approved bye-

laws {fora_:shor_t1 ‘the a committee of management
consistingiofg 12 me.mb:e1-sf”—..?l”‘rriembers are to be elected from

“A” class category, Zlmembers are to be elected from “B” class

categovry’ and 3 .membe_rs” are ex–officio members. The period of

tii.e’ll1nanagemcr1’t_’committee of the elected members is five

years.._ The,peri;od of existing members has come to an end and

i”~.«._election to the members of the committee of the management

class and “B” class category has to be held before

..__b3l1.(l)lg3.201O in respect of 3″; respondent~»Society.

$5

WP No.60804–805/20 10

4. In all, there are 19 Vyavasaya Sahakari Banks Egiinited
who are “A” class members of the 3rd
Under bye law No.22 (6)(2] of the Bye Laws, to
“A” class members of the committee 3&1′ 00
respondent, the members should hay’e__
the minimum of 200 quintals the’
3?” resp0ndent»~Society during the*lco=~operatiye’ ‘year; Section

29 (C) (5) of the Act conferspovifer Government to
issue notificationpto relating to

the transaction eftlie .fCo~ojp_erative Society upto monetary limit

fixed by i_sI’iie.2oo6 was issued by the
State Goyernrnent minimum qualification relating to
transaction oi14°ll’i”A_’:’i Aclvavssrnemibers to the extent of 1 lakh a year
lat for a._periold'””o’fl 3 years. However to gain political
take control over the State Cowoperative

Marketingv. .i?’et1;eration which is an apex body of the 3rd

r.espond”enti~ Society, the State Government issued another

dated 08.02.2010 modifying the notification dated

ll’…_l:l16ig%12.2006 and thereby exempting the primary level (:0-

.r%&

” a

WP No.60804-805/20 10

operative societies namely “A” category members from the

minimum qualification. Being aggrieved by the’-lsaid

notification, the petitioners have filed this writ petition; 3 –1-

5. Sri.Jayakumar S.Pati1, learnedv-senior counse1′:va_ppearin’g

for the petitioner submitted that; Section

confers power on the State Gov-ernment” to fix the”~-imiraimumll

qualification relating to transactionlll:o”g1’*.?’}l*C{ _class ‘member with a
Cooperative Society to certain. it does not
confer any power to”e;.<emp't' qzzlaliiieation. In this
regard, he the minimum
qualification'eariijérliiiiged transaction by the "A"
class member of three years. However,

instead of f1§iingithellininim"o.rr1 qualification, by Annexure-E the

.,State ..{§ove1'nment'=has___eXempted from the requirement of

' ' Vmini'm1_,1n1_ quaiifi&:a_tion.

S 6. it fu.rth’e_rsubmitted that it is mandatory that each Co-
. ._op,erative” Society to frame bye~laws as prescribed under Rule 5
ofrhe liarnataka Co-operative Societies Rules, wherein the Co-

golpergative Society has to frame a bye law relating to the terms

(C) is; , thgsuggii

WP No.60804-805/20 E0

provisions of Section 29 (C) (5) of the Act, the notificationis not

sustainable.

8. On the contrary, learned counsel –

submitted that, the State Governmentiiihas
the Act to exempt a cowoperative.s_oci6£3′–.fro1n the,j.a.??,iic’ation’
any provisions of the Act. In consoriance izvithi of

Section 121 read with Section 29″‘(e}I’j(5Vj’;–.t.he goirernvment has

exempted the Societies ‘V =:’ec;uiVI*e_’rneI_1.t of minimum
quaiification. In that this
notification is; ” that most of the co-

operative “the fiood situation in most of

the area 7–have not .ifr?_ln:€~?<1iit:e€§3\ii Iriuch business to qualify to

contest the election: these circumstances and in the

. ,1arger.»interest of thevfarrners the notification has been issued.

'question that arises for consideration in this

petition is:v..ii it

"Whether the Government has power to issue notification

to exempt the society from minimum qualification under

.._hS.iection 29 (C) (5) of the Act?" A

-OK-_f’

WP No.60804»805/20 10

10. Section 29 (C) (5) confers power on the State Government

to fix the eligibility qualification for being appointed orVie1eict_ed

as a member of the Committee of such co-operatiVei”s’ocieti:3{i. _

is in consonance with the same, the State Government. had

issued notification at Annexure–C

this notification is not in dispute even the pervert to iijssuefis.

notification fixing the eligibility’uuquiaiification also not in
dispute. However, what thegovernment
can exempt the requirement to contest
the election. Fact’ gob-e’rn’meiithasfpower to prescribe

qualification, it to not prescribe the

minimum qualification 29 (c) (5) of the Act is not
mandatorj” it in nature. Under the said

provision. the go:r.ernment’ may prescribe the qualification may

meari-s=m’ay not. Viililhough word ‘exemption’ is used in the

at Annexure-E. What is sought to be

done is toV.rem_oi7e the requirement of minimum qualification

«.._and perrfritpiiall the members of the societies i.e., in View of the
fioiod. _situation as most of the societies could not transact much

-.._i:busi}ness during this period and if minimum qualification is

WP N0.60804–805/2010

prescribed} it may prevent large number of members. from
contesting the election and may defeat the very pu.rpo,se~.,_of
holding election. If there is a power to
qualification under the provisions of Section oifpvthie
Act, it has also power not to prescriEoe.,’.:.iIinv
useful to refer to the provisions’ Sec’ti_oin 21
Clauses Act which reads as under?” a

“21. Power to issue, addiyarnend, vary
or rescind notifications, or¢1¢;si,i.;ii,1¢§

Where, by,’CenA._tra:lp a power to

issue notificat’ion_s”orders., rules’ oriibyvewlaws is conferred, then

that power incli.iid_es,,Va,powe’r,_ exercisable in the iike manner
and subject to’ the lilée–Lisanct_io’n”Jand conditions (if any), to add

to, amend, vary ..or’ rescind any notification, orders, rules or

ldyejlaws sdAissL.£ed.” H iiiii M

iv * i’0rder.s,’or Bye laws so issued.

In as7.muchu.”as”the authority which has power to issue, to

include’ power to add, amend very or rescind notification,

contesting the election by means of any bye iaw.

W? NOJBOSO4-805/2010

:10:

11. Provisions of Section 29 (C){5)’ of the Act is not

mandatory power to be exercised by the government, this

provision is directory in nature, government may issue c§r”‘may

9

not issue notification. Further, in View of the provisioris’ pr,

Section 21 of the Generai Ciauses Act, the .poi’w.erftfo K V’

includes power to not to issue ie, to exempt raiso.-:’ — v

12. In so far as bye laws are concer’-ned, no,d7m.i.bt’RuIe’:’5

prescribes that every society registered under.t’hev’:proyisions of
the Act requires to franie”‘bye_’;1daws;” 5 deals with the
nature of bye laws to be framed. regard to the

quaiificationcvofithe be appointed or elected

is concerned ju,*s’j:;g;{g/c;»c.g(s;,j’r;§ ‘bye law for the said purpose

could be ._ ‘VIE Iegisiation requires the State

–~.GoVerriment to do “certain. things and that power having been

“‘._de£eVgated.V_toyit.,Viit__is for the State to prescribe and not for the

Soci,:etyi’to’VfréX’me’g::.the bye law for the said purpose. Hence, the

‘bye ‘prescribing qualification which is covered u / s 29
‘:{C)”(£Et}.y_of the Act, is unenforceable. in my view, it does not give

right to the society to restrict any “A” class member from

?

r

WP No.6080-4-805/2010
: 11 :

13. From Annexure~]?3, it is clear that] the State Government

has exempted the societies from minimum qualification._vii’s.–a~

vis has not prescribed the minimum qualification and .s’a_me _._is».

– v

in consonance with the power conferred on it (45). I’

do not find that there is any error in eXerc’ise”‘«of’ipowerVV

State Government nor there is_a_ny violation of,v–‘pro’visioifzs”vof

“‘1

Section 29 (C) (5); However, far Vasidbeiction ii21 is

Concerned, it may not dire(‘;t.I;y of” the present

case.-

State Government ir1ivii_ss3.1i3ng t.he~ impugned Annexure–E. In the
circumstances,’ Vepetition isfdeVo_id« “of merits and liable to be

dismissed. , –Accordi11gly,~it is “dismissed.

~Sri–;M.I{eshaiia1?eddy, AGA is permitted to file memo of

appearahnce’ within iiotir weeks.

Sc1/ 4
JUDGE