Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandrashekhar Keshav Pingale ... vs Shrirangrao Pandharinath Thube ...
2016 Latest Caselaw 1837 Bom

Citation : 2016 Latest Caselaw 1837 Bom
Judgement Date : 26 April, 2016

Bombay High Court
Chandrashekhar Keshav Pingale ... vs Shrirangrao Pandharinath Thube ... on 26 April, 2016
Bench: R.M. Savant
                                                   Jud-907-wp-2522-2016


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL APPELLATE JURISDICTION




                                                                     
                                      
                    WRIT PETITION NO.2522 OF 2016




                                             
     1. Shrirangrao Pandharinath Thube                ]
     R/At 6 Bhat Bungalow, Shivaji Nagar,             ]
     Pune-411 005.                                    ]




                                            
     2. Vishnu Kashinath Devmare                      ]
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]




                                  
     3.  Vishwas Khandu Shete ig                      ]
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]
                            
     4.  Bapurao Laxman Salke                         ]
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]
      


     5.  Kashinath Jayantrao Valse                    ]
     R/at Kalwad Vasti, Lohgaon Road,                 ]
   



     Pune-411 032.                                    ]

     6.  Sou. Vaishali Balasaheb Kochale              ]





     R/at 5th Maill, Vadgaon, Sheri,                  ]
     Pune-411 014.                                    ]

     7.  Sou.Lata Ramchandra Devare                   ]
     R/at B.T. Kawade Road,                           ]





     Ghorpadi, Pune.                                  ]

     8.  Dr.Girsih Dattatraya Thube                   ]
     R/at Bawdhan Pune.                               ]..Petitioners

                 V/s.

     1.  Deputy Registrar Co-operative Societies      ]

        N.S. Kamble                                               page 1 of 14



    ::: Uploaded on - 29/04/2016             ::: Downloaded on - 29/07/2016 23:50:00 :::
                                                    Jud-907-wp-2522-2016

     Pune City (5), Sakhar Sankul,                     ]
     Shivajinagar, Pune-411 005                        ]




                                                                      
     2.  The Divisional Joint Registrar                ]
     Pune City (5), Sakhar Sankul, Shivajinagar        ]




                                              
     Pune-411 005.                                     ]

     3.  Parashar Sahakari Griha Rachana               ]
     Sanstha Mrydt.6, Bhat Bungalow,                   ]




                                             
     Shivajinagar, Pune-411 005.                       ]

     4.  The Administrator (Mr.Sayyad)                 ]
     C/o.Deputy Registrar Co-operative                 ]




                                     
     Societies Pune City(5), Sakhar Sankul             ]
     Shivajinagar, Pune-411 005
                              ig                       ]

     5.  Shri.Dnyaneshwar Kerba Pathare                ]
     6.  Shri.Prashant Rambhau Pathare                 ]
                            
     7.  Shri.Vasant Kisanrao Pathare                  ]
     All R/at S.No.43, Pathare Mala,                   ]
     Pune Nagar Road, Chandannagar                     ]
     Pune-411 014.                                     ]
      


     8.  The Hon. Minister for Co-operation            ]
   



     Mantralaya, Mumbai-400 032                        ]

     9.  The State of Maharashtra                      ]





     Through Govt. Pleader                             ]
     High Court, A.S. Mumbai.                          ]..Respondents

                                      WITH
                          WRIT PETITION NO.3170 OF 2016





     1. Shrirangrao Pandharinath Thube                 ]
     R/At 6 Bhat Bungalow, Shivaji Nagar,              ]
     Pune-411 005.                                     ]

     2. Vishnu Kashinath Devmare                       ]
     R/at S.No.52/2 B, Parashar Society,               ]
     Chandannagar, Pune-411 014.                       ]

        N.S. Kamble                                                page 2 of 14



    ::: Uploaded on - 29/04/2016              ::: Downloaded on - 29/07/2016 23:50:00 :::
                                                    Jud-907-wp-2522-2016

     3.  Vishwas Khandu Shete                         ]
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]




                                                                     
     4.  Bapurao Laxman Salke                         ]




                                             
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]

     5.  Kashinath Jayantrao Valse                    ]




                                            
     R/at Kalwad Vasti, Lohgaon Road,                 ]
     Pune-411 032.                                    ]

     6.  Sou. Vaishali Balasaheb Kochale              ]




                                  
     R/at 5th Maill, Vadgaon, Sheri,                  ]
     Pune-411 014.            ig                      ]

     7.  Sou.Lata Ramchandra Devare                   ]
     R/at B.T. Kawade Road,                           ]
                            
     Ghorpadi, Pune.                                  ]

     8.  Dr.Girsih Dattatraya Thube                   ]
     R/at Bawdhan Pune.                               ]..Petitioners
      


               V/s.
   



     1.  Deputy Registrar Co-operative Societies      ]
     Pune City (5), Sakhar Sankul,                    ]





     Shivajinagar, Pune-411 005                       ]

     2.  The Divisional Joint Registrar               ]
     Pune City (5), Sakhar Sankul, Shivajinagar       ]
     Pune-411 005.                                    ]





     3.  Parashar Sahakari Griha Rachana              ]
     Sanstha Mrydt.6, Bhat Bungalow,                  ]
     Shivajinagar, Pune-411 005.                      ]

     4.  The Administrator (Mr.Sayyad)                ]
     C/o.Deputy Registrar Co-operative                ]
     Societies Pune City(5), Sakhar Sankul            ]

        N.S. Kamble                                               page 3 of 14



    ::: Uploaded on - 29/04/2016             ::: Downloaded on - 29/07/2016 23:50:00 :::
                                                     Jud-907-wp-2522-2016

     Shivajinagar, Pune-411 005                         ]

     5.  Chandrashaikh Keshav Pingle                    ]




                                                                       
     R/at Flat No.3, Survey No.43,                      ]
     Parashwar CHS Ltd., Pune Nagar Road,               ]




                                               
     Khedwadi, Pune-411 014.                            ]

     6.  Laxmikant Gajanan Shinde                       ]
     R/at Flat No.65 & 66, Survey No.43,                ]




                                              
     Parashwar CHS Ltd., Pune Nagar Road,               ]
     Khedwadi, Pune-411 014.                            ]

     7.  The Hon. Minister for Co-operation             ]




                                     
     Mantralaya, Mumbai-400 032                         ]


     Through Govt. Pleader
                             
     8.  The State of Maharashtra                       ]
                                                        ]
     High Court, A.S. Mumbai.                           ]..Respondents
                            
                                      WITH
                        CIVIL APPLICATION NO.617 OF 2016
                                       IN
      


                         WRIT PETITION NO.2522 OF 2016
   



     1.  Chandrashekhar Keshav Pingale                  ]
     R/at Plot No.3, S.No.43, Parshar Co-op.            ]
     Hsg.Soc. Ltd., Pune Nagar Road,                    ]





     Khardi, Pune-411 014.                              ]

     2.  Laxmikant Gajanand Shinde                      ]
     R/at Plot No.65-66, S.No.43, Parshar Co-Op.        ]
     Hsg. Soc. Ltd., Pune Nagar Road,                   ]..Applicants





     Kharadi, Pune-411 014.                             ](Intervenors)

     IN THE MATTER BETWEEN

     1.  Shrirangrao Pandharinath Thube                 ]..Petitioners
     R/At 6 Bhat Bungalow, Shivaji Nagar,               ]
     Pune-411 005.                                      ]


        N.S. Kamble                                                 page 4 of 14



    ::: Uploaded on - 29/04/2016               ::: Downloaded on - 29/07/2016 23:50:00 :::
                                                    Jud-907-wp-2522-2016

     2. Vishnu Kashinath Devmare                      ]
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]




                                                                     
     3.  Vishwas Khandu Shete                         ]




                                             
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]

     4.  Bapurao Laxman Salke                         ]




                                            
     R/at S.No.52/2 B, Parashar Society,              ]
     Chandannagar, Pune-411 014.                      ]

     5.  Kashinath Jayantrao Valse                    ]




                                  
     R/at Kalwad Vasti, Lohgaon Road,                 ]
     Pune-411 032.            ig                      ]

     6.  Sou. Vaishali Balasaheb Kochale              ]
     R/at 5th Maill, Vadgaon, Sheri,                  ]
                            
     Pune-411 014.                                    ]

     7.  Sou.Lata Ramchandra Devare                   ]
     R/at B.T. Kawade Road,                           ]
      


     Ghorpadi, Pune.                                  ]
   



     8.  Dr.Girsih Dattatraya Thube                   ]
     R/at Bawdhan Pune.                               ]..Petitioners





                 V/s.

     1.  Deputy Registrar Co-operative Societies      ]
     Pune City (5), Sakhar Sankul,                    ]
     Shivajinagar, Pune-411 005                       ]





     2.  The Divisional Joint Registrar               ]
     Pune City (5), Sakhar Sankul, Shivajinagar       ]
     Pune-411 005.                                    ]

     3.  Parashar Sahakari Griha Rachana              ]
     Sanstha Mrydt.6, Bhat Bungalow,                  ]
     Shivajinagar, Pune-411 005.                      ]

        N.S. Kamble                                               page 5 of 14



    ::: Uploaded on - 29/04/2016             ::: Downloaded on - 29/07/2016 23:50:00 :::
                                                         Jud-907-wp-2522-2016

     4.  The Administrator (Mr.Sayyad)                      ]
     C/o.Deputy Registrar Co-operative                      ]
     Societies Pune City(5), Sakhar Sankul                  ]




                                                                           
     Shivajinagar, Pune-411 005                             ]




                                                   
     5.  Shri.Dnyaneshwar Kebra Pathare                     ]
     6.  Shri.Prashant Rambhau Pathare                      ]
     7.  Shri.Vasant Kisanrao Pathare                       ]
     All R/at S.No.43, Pathare Mala,                        ]




                                                  
     Pune Nagar Road, Chandannagar,                         ]
     Pune-411 014.                                          ]

     8.  The Hon. Minister for Co-operation                 ]




                                        
     Mantralaya, Mumbai-400 032                             ]


     Through Govt. Pleader
                             
     9.  The State of Maharashtra                           ]
                                                            ]
     High Court, A.S. Mumbai.                               ]..Respondents
                            
                                      ----
     Mr.A.S. Desai a/w Mr. R.S. Ghatge a/w Mr.Amar Parsekar
     for Petitioners in both Petitions.
     Mr.M.S. Bane 'B' Panel for Respondent Nos.1 & 2.
      


     Mr.P.D. Dalvi for Respondent Nos.5 & 6 in Writ Petition 
     No.3170 of 2016.
   



                                      ----
                              CORAM : R.M. SAVANT, J.
                                   DATE    : 26th APRIL, 2016.

     ORAL JUDGMENT : 

1. At the outset the learned counsel for the petitioner

Shri.Desai seeks deletion of Respondent Nos.3,4,5 and 6 in Writ

Petition No.2522 of 2016 and deletion of Respondent Nos.5

and 6 in Writ Petition No.3170 of 2016. The said respondents

are accordingly deleted from the above petitions at the risk of

N.S. Kamble page 6 of 14

Jud-907-wp-2522-2016

the petitioners. Amendment to be carried out in the course of

the day.

2. Rule, in both the petitions, having regard to the

nature of the challenge raised made returnable forthwith and

heard.

3. The Writ jurisdiction of this Court is invoked against

the order dated 18-02-2016 passed by the Hon'ble Minister

Cooperation, Marketing and Textiles Government of

Maharashtra by which order the Appeals in question being

Appeal No.504 of 2015 and 505 of 2015 came to be allowed

and resultantly the order dated 08-05-2015 passed by the

Divisional Joint Registrar allowing the Appeals filed by the

petitioners came to be set aside and the order dated 03-04-

2014 passed by the Deputy Registrar of Co-operative Societies,

Pune under Section 77-A of the Maharashtra Co-operative

Societies Act, came to be confirmed.

4. It is not necessary to burden this order with

N.S. Kamble page 7 of 14

Jud-907-wp-2522-2016

unnecessary details. Suffice it would be to state that the

Respondent No.7 in the above Writ Petition No.2522 of 2016

had made a complaint to the Deputy Registrar of Co-operative

Societies, Pune that the society represented by the petitioners

i.e. one Parashar Sahakari Grah Rachna Sanstha Maryadit is not

furnishing him with the details that he had sought and that

though repeated reminders were sent to the said society, the

information was not provided by the said society. Upon receipt

of the said complaint a notice dated 04-03-2014 came to be

issued to Shri.S.P. Thube the Chairman of the said Society by

the Deputy Registrar. The said notice under Section 89-A of the

said Act calling upon the society to produce its record. The

Chairman vide his letter dated 06-02-2014 informed the

Deputy Registrar that the Society's record is under completion

and therefore sought two months time to complete the same.

After the receipt of the said reply it seems that the hearing was

fixed on two occasions, on which occasion the said society did

not remain present and the Deputy Registrar ultimately by his

order dated 03-04-2014, on the ground that the society has not

produced the record inspite of being called for, invoked powers

N.S. Kamble page 8 of 14

Jud-907-wp-2522-2016

under Section 77-A of the said Act superseded the Managing

Committees and appointed one Shri.Arun Sayed certified

Auditor as an Administrator of the said society.

5. Aggrieved by the said order dated 03-04-2014

passed by the Deputy Registrar Co-operative Societies, Pune the

petitioners took exception to the same by filing an Appeal

before the Divisional Joint Registrar under Section 152 of the

said Act. The Divisional Joint Registrar on the ground that in

respect of the invocation of powers under Section 77-A notice

was not issued to the petitioners as well as on the ground that

the petitioners were not heard, set aside the order dated 03-04-

2014 passed by the Deputy Registrar by his order dated 08-05-

2015. The respondents which included the respondent No.7 in

the above Writ Petition No.2522/2015 filed a Revision before

the State Government. The said Revision was heard by the

Hon'ble Minister Cooperation Marketing and Textiles,

Government of Maharashtra. Though the order was challenged

by the respondent no.7 by way of a Revision the Hon'ble

Minister, it seems treated the same as an appeal and proceeded

N.S. Kamble page 9 of 14

Jud-907-wp-2522-2016

to hear the same. The Hon'ble Minister on the ground that,

when called upon to produce the record the society had asked

for two months time and in spite of the two months period

having been over the record has not been produced, came to a

conclusion that the society was not functioning properly and in

view thereof powers under Section 77-A(B)(1) were required to

be exercised and an authorized officer was required to be

appointed on the society. The Hon'ble Minister also observed

that there was no merit in the contentions urged on behalf of

the society and its office bearers that they were not heard

prior to the Deputy Registrar passing the said order dated

03-04-2014. The Hon'ble Minister referred to the notices

issued and observed that once the notices were issued, then it

was the duty of the office bearers to keep themselves informed

as regards the development in the proceedings. As indicated

above it is by the impugned order dated 18-02-2016 the

Revision which was treated as an Appeal came to be allowed by

the Hon'ble Minister and the order dated 08-09-2015 came to

be set aside by the Revisional Authority. The principal

contention urged on behalf of the petitioners in the above

N.S. Kamble page 10 of 14

Jud-907-wp-2522-2016

petition is that for invocation of the powers under section 77-A

a particular procedure has to be followed in the matter of

issuing the notices as also publishing the notice on the notice

board of the society. It was the submission of the learned

counsel that in the instant case the Deputy Registrar as well as

the Hon'ble Minister have erred in relying upon the notice

dated 04-03-2014 which was in respect of the proceeding

under Section 89-A and not under Section 77-A of the said Act.

It was therefore, the submission of the learned counsel

Shri.Desai that the order passed by the Hon'ble Minister dated

18-02-2016 is vitiated on the said ground.

6. Per contra the learned AGP as well as the learned

counsel Shri.P.D. Dalvi appearing for respondent Nos.4,5, and 6

in the companion petition sought to justify the order passed by

the Hon'ble Minister but not with any deal of conviction.

7. Having heard the learned counsel for the parties I

have considered the rival contentions. The issue that arises for

consideration is as to whether an order under Section 77-A

N.S. Kamble page 11 of 14

Jud-907-wp-2522-2016

superseding the Managing Committee and appointing an

authorized officer could have been passed by the Deputy

Registrar i.e. by the Respondent No.1 in both these petitions. It

is required to be noted that the proceedings were triggered of

on account of the complaint made by the Respondent No.7 in

Writ Petition No.2522 of 2016. In so far as the respondent

Nos.4 to 6 in the companion Writ Petition No.3170 of 2016 are

concerned they have complained after the proceedings were

initiated under Section 89-A, for action to be taken under

Section 77-A. In so far as the action to be taken under Section

77-A is concerned the same is circumscribed by the procedure

mentioned in the said provision. The said procedure

contemplates that before making an order under Section 77-A

the Registrar shall publish a notice on the notice board, head

office of the Society inviting objections and suggestions with

respect to the proposed order within the time specified in the

notice and after considering all objections and suggestions

received by him pass an order. The doing away with issuance

of notice is also contemplated, but the same has to be in special

circumstances mentioned in the second proviso to the said

N.S. Kamble page 12 of 14

Jud-907-wp-2522-2016

provision. It is not the case of the respondents in the instant

case that the cause for invocation of the second proviso had

arisen in the instant matter. As indicated above the

proceedings under Section 89-A were commenced with

issuance of the notice dated 04-03-2014. The authorities have

proceeded to invoke powers under Section 77-A on the ground

that the record as directed by the authorities was not produced

before the Deputy Registrar. If that be so then it was necessary

for the Deputy Registrar to issue a notice under Section 77-A in

the manner postulated in the said provision. However, both the

Deputy Registrar as well as the Hon'ble Minister have fallen

into an error in relying upon the notices issued under Section

89-A for the purposes of passing an order under Section 77-A.

The Hon'ble Minister has also fallen into an error by treating

the Revision filed by the respondent nos.4,5,6 and 7 as an

appeal, when no second appeal would lie in terms of the

scheme of the said Act. In my view therefore the impugned

order dated 11-02-2016 passed by the Hon'ble Minister as also

the order passed by the Deputy Registrar Co-operative

Societies, Pune is required to be quashed and set aside and is

N.S. Kamble page 13 of 14

Jud-907-wp-2522-2016

accordingly, quashed and set aside. In view thereof the order

passed by the Divisional Joint Registrar does not survive.

8. It would be open for the authorities to proceed

against the petitioner if they so deem it appropriate in

accordance with law. The petitions are allowed to the aforesaid

extent. Rule is accordingly, made absolute in the aforesaid

terms with parties to bear their costs of the petition.

9. In view of the disposal of the Writ Petition, Civil

Application No.617 of 2016 for impleadment does not survive

and to accordingly stand disposed of as such. However, the

applicants are at liberty to move the appropriate authority if

the occasion arises and the disposal of the Civil Application by

this Court in the circumstances mentioned above would not

come in their way.





                                                            (R.M. SAVANT, J.)




       N.S. Kamble                                                             page 14 of 14




 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter