Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amol Achyutrao Wagh vs The State Of Maharashtra And ...
2016 Latest Caselaw 4751 Bom

Citation : 2016 Latest Caselaw 4751 Bom
Judgement Date : 20 August, 2016

Bombay High Court
Amol Achyutrao Wagh vs The State Of Maharashtra And ... on 20 August, 2016
Bench: T.V. Nalawade
                                                 WP No. 9197/2015 & Ors.
                                          1




                                                                         
                      IN THE HIGH COURT AT BOMBAY
                  APPELLATE SIDE, BENCH AT AURANGABAD




                                                 
                           WRIT PETITION NO. 9197 OF 2015
                                         WITH
                         CIVIL APPLICATION NO. 10095 OF 2016

     Subhash s/o. Rabhaji Barde and Ors.          ....Petitioners.




                                                
                      Versus

     The State of Maharashtra and Ors.            ....Respondents.




                                       
                                         WITH
                            WRIT PETITION NO. 8992 OF 2015
                             
     Amol s/o. Achyutrao Wagh                     ....Petitioner.
                            
                      Versus

     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
      

                            WRIT PETITION NO. 9005 OF 2015
   



     Amol s/o. Achyutrao Wagh                     ....Petitioner.

                      Versus





     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
                            WRIT PETITION NO. 9006 OF 2015

     Amol s/o. Achyutrao Wagh                     ....Petitioner.





                      Versus

     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
                            WRIT PETITION NO. 9007 OF 2015

     Amol s/o. Achyutrao Wagh                     ....Petitioner.




    ::: Uploaded on - 25/08/2016                 ::: Downloaded on - 26/08/2016 00:01:16 :::
                                                  WP No. 9197/2015 & Ors.
                                          2




                                                                         
                      Versus

     The State of Maharashtra and Ors.            ....Respondents.




                                                 
                                         WITH
                            WRIT PETITION NO. 9008 OF 2015

     Amol s/o. Achyutrao Wagh                     ....Petitioner.




                                                
                      Versus

     The State of Maharashtra and Ors.            ....Respondents.




                                       
                                         WITH
                            WRIT PETITION NO. 9009 OF 2015
                             
     Amol s/o. Achyutrao Wagh                     ....Petitioner.
                            
                      Versus

     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
      

                            WRIT PETITION NO. 9011 OF 2015
   



     Amol s/o. Achyutrao Wagh                     ....Petitioner.

                      Versus





     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
                            WRIT PETITION NO. 9012 OF 2015

     Amol s/o. Achyutrao Wagh                     ....Petitioner.





                      Versus

     The State of Maharashtra and Ors.            ....Respondents.

                                         WITH
                            WRIT PETITION NO. 9198 OF 2015

     Wudhakar S/O. Appadev Wandhekar
     and Ors.                                     ....Petitioners.




    ::: Uploaded on - 25/08/2016                 ::: Downloaded on - 26/08/2016 00:01:16 :::
                                                WP No. 9197/2015 & Ors.
                                        3




                                                                       
                      Versus




                                               
     The State of Maharashtra and Ors.          ....Respondents.

                                      ...
                    Advocate of petitioners : R.K. Temkar
          Advocate for petitioners in WP No. 9198/2015 : J.R. Patil




                                              
                  AGP for respondents 1 to 5 : S.K. Tambe
                Advocate for respondent No. 6 : G.B. Rajale
                 Advocate for respondent No. 7 : A.V. Hon
      Advocate for intervenors : P.R. Katneshwarkar h/f. Ambetkar A.G.




                                     
                                      ...

                              ig     CORAM : T.V. NALAWADE, J.
                                     DATED : 20th August, 2016.

     ORDER :

1. The petitions are filed under Article 227 of the

Constitution of India by ex-members of 9 Village Panchayats to

challenge the orders made by Returning Officer appointed by

Collector to hold elections to Agricultural Produce Marketing

Committee of Pathardi. The names of petitioners are deleted

from final voters list by the Returning Officer and the names of

newly elected candidates are entered in the final voters list and

so, the orders are challenged. This Court had allowed both ex-

members and newly returned members of Village Panchayats to

vote in the elections. The voting is over, but the results of four

constituencies to which the petitioners and newly elected

members were entitled to vote are withheld. The State has

supported the orders made by the Returning Officer. Heard both

WP No. 9197/2015 & Ors.

the sides.

2. By the notification dated 17.6.2015 issued by

respondent No. 3, the elections to A.P.M.C. Pathardi was

declared. On 18.6.2015 provisional voters list was published.

The objections taken to the entries made in the provisional

voters list were decided on 13.7.2015 and the final voters list

was published on 17.7.2015. The election programme was

declared on 13.8.2015 by the respondent No. 3. As per the

programme, the last date for filing nomination was 28.8.2015.

The scrutiny was done on 31.8.2015 and the voting took place

on 4.10.2015.

3. As against the aforesaid facts, the election

programmes of Village Panchayats were published in the

month of August 2015 and the results were declared on

26.8.2015. One Vaibhav Khalate made application to Returning

Officer on behalf of all the members of nine Village Panchayats

for inclusion of the names of newly elected members of Village

Panchayats in voters list prepared for elections to A.P.M.C.

Pathardi. On the same day, the Returning Officer made the order

under challenge.

WP No. 9197/2015 & Ors.

4. The terms of the previous members of the Village

Panchayats were to expire between 28.8.2015 and 8.9.2015. As

already mentioned, the voting for electing members of

Marketing Committee was to take place on 4.10.2015.

5. It is the case of petitioners that as per the procedure

laid down by the Rules of Maharashtra Agricultural Produce

Marketing (Regulation) Rules 1967 (hereinafter referred to as

'the Rules' for short) framed under the provisions of Maharashtra

Agricultural Produce Marketing (Development and Regulations)

Act, 1963 (hereinafter referred to as 'the Act' for short), there

was no scope to amend the voters list after its finalization. It is

the contention of petitioners that even if their turn as members

of Village Panchayat had expired prior to the date of voting, as

their names were there in voters list, they were entitled to vote

in the election and their names could not have been deleted

much less without giving opportunity to them by the Returning

Officer.

6. Both the sides placed reliance on some reported

cases when they took this Court through various provisions of

the Act and the Rules. It appears that there are some conflicting

decisions of this Court and recently one Hon'ble Judge has

WP No. 9197/2015 & Ors.

requested the Hon'ble Chief Justice to refer the relevant point to

Larger Bench. As there are specific provisions, which are not

considered in some cases by this Court and as there is Division

Bench case on the basis of which present matters can be

decided, this Court has heard both the sides for deciding the

matters.

7. The provision of section 13 of the Act provides for

the constitution of Marketing Committee. The relevant portion of

provision of section 13 of the Act and Rule 35 of the Rules show

that there are four constituencies from which members of the

Marketing Committee are elected. The present case is from the

category of 'Village Panchayats Constituency'. As per the

provision of section 13, the members of the Village Panchayat,

who are agriculturists, can contest the election from this

constituency [section 13(1)(a)]. However, the provision of

section 13 (1) (a) (ii) shows that all the sitting members of

Village Panchayat, over which the A.P.M.C. has jurisdiction are

entitled to vote in the election. This provision runs as under :-

"13. Constitution of Market Committees.- (1) Subject to the provisions of Sub-section (2), every Market Committee consists of the following members namely :-

(a) fifteen agriculturists residing in the market

WP No. 9197/2015 & Ors.

area (being persons whose names appear in the voter's list for the concerned constituency and

who are not less than twenty one years of age on the date specified, from time to time, by the Collector or the District Deputy Registrar, as the

case may be, in this behalf) as specified below :-

                   (i)      ...........
                   (ii)     four (of which, one shall be a person




                                             

belonging to the Scheduled Castes or Scheduled Tribes and one shall be a person belonging to the

Economically Weaker Section), shall be elected by members of village Panchayats functioning

therein;"

8. The wording of aforesaid provision is plain and clear

and it leads to only one inference that members of Village

Panchayat, who are functioning on the date of election, can be

the voters. If the provision is considered without referring the

rules, it can be said that if the term of members of Village

Panchayat has expired prior to the date of voting in A.P.M.C.

Election, such ex-members cannot vote in the election and

similarly, it can be said that the sitting members, whose term

has commenced are entitled to vote in this election if their term

has commenced prior to the date of voting.

9. The provision of section 14 of the Act provides for

WP No. 9197/2015 & Ors.

the election of members of Marketing Committee and for term of

their office. In the present matters as only right of members of

Village Panchayat to vote is involved, the provision of section 14

need not be considered in detail. Section 60 (2) (d) of the Act

shows that the Rules for election to Marketing Committee need

to be framed and the manner of election of such members also

needs to be given in the Rules. The Rules under consideration

are framed under this provision and the relevant Rules are 35,

36, 37 and 39 of Chapter III of the Rules.

10. Rule 35 (i) of the Rules shows that Village Panchayat

Constituency is treated as separate constituency and for that,

entire market area needs to be considered and all the Village

Panchayats attached to Marketing Committee become part of

this constituency.

11. Rule 36 of the Rules is about preparation of the

voters list. This Rule needs to be considered in different parts

first and then as a whole. Rule 36 (1) runs as under :-

"36. Voters' list - (1) The Collector shall call upon the District Deputy Registrar of Co-operative Societies to prepare and furnish to him a list of members of the Managing Committees of the Agricultural credit societies and the multipurpose

WP No. 9197/2015 & Ors.

co-operative societies and call upon the Block Development Officer to prepare and furnish to him

a list of members of the Village Panchayat's showing distinctly the members belonging to the Scheduled Caste and Scheduled Tribes functioning

in the market area and the market committee to prepare and furnish to him the list of traders and hamals and weighmen licenced by the committee

within such time as may be specified by him. Thereafter,ig the Collector shall cause to be prepared separately for each of the constituencies a voters list for holding the elections to the market

committees :

Provided that where a person is qualified to vote from traders constituency or from Hamals and

weighmens constituency his name shall appear in the respective register maintained by the market

committee atleast 3 months before the preparation of such lists."

12. The word 'shall' used in the aforesaid portion shows

that it is the 'duty' of the Collector to see that Block

Development Officer prepares and furnishes to the Collector a

list of members of Village Panchayat functioning in the market

area. This provision again shows that separate list for each

constituency of voters is required to be prepared. The provision

of section 28 (1) of the Bombay Village Panchayat Act, 1958

shows that it is the Collector who is expected to fix the date of

WP No. 9197/2015 & Ors.

first meeting of Village Panchayat after General Election is over.

The term of such members commences on the date of first

meeting. The provision shows that the date of such meeting

shall not in the case of first meeting after General Election, be

later than the day immediately following the day of expiry of the

term of outgoing members. In the present case, all the

petitioners were outgoing members at the relevant time and so,

it needs to be inferred that the term of the newly elected

members started on the next day of the expiry of the term of

present petitioners.

13. The provision of Rule 36(2) of the Rules runs as

under :-

"(2) Every such list shall be revised before general election at least six months before the

date on which the term of the market committee is due to expire.

Provided that the Collector may direct the revision of such list also at any other time before any

general election is due".

This provision shows that the Collector is expected to start the

process of preparation of voters list before six months of the last

date of the term of sitting members of Marketing Committee.

The wording used in this Rule also shows that it is mandatory in

WP No. 9197/2015 & Ors.

nature. The proviso of this sub-rule shows that at any other time

also, the Collector can direct to revise all voters lists.

14. While preparing and revising the voters list, the

authority cannot ignore the eligibility conditions mentioned in

provision of section 13 of the Act in respect of the voters and in

the present matter, specific provision is section 13(1)(a)(ii) of the

Act. In view of this position of law and when in the cases like

present one, it is always certain that before the election of

members of Marketing Committee, the term of the voters of a

particular Village Panchayat will be over, the names of such

voters need to be deleted from the voters list. This deletion will,

however, be subject to exceptional circumstances. The lists are

to be prepared for general election and so, such steps need to

be taken. To cope with the exceptional circumstances, there is

procedure laid down in other sub-rules of Rule 36 like 36 (2),

36(6) to 36 (11). The provisions of Rule 36 (6) and (7) of the

Rules read as under :-

"(6) Every such list shall be published in Marathi provisionally within a period of one month from its receipt by the Collector in such manner as the Collector may deem fit.

(7) At the time of publishing the list of voters a notice shall be published in like manner calling

WP No. 9197/2015 & Ors.

upon persons entered in the list to lodge in the manner herein prescribed any objection that they

have to make to the list as published, and upon persons claiming to be entered in the list, to lodge their claim in the manner herein prescribed"

The reading of Rule 36 as a whole shows that aforesaid two sub-

rules are applicable to both the original list and revised list

mentioned in Rule 36 (1) and 36 (2). In view of the nature of

duty of the authority mentioned in Rule 36, ordinarily for this

constituency, there should not be need to use provisions of

section 36 (3) to (16) relating to objections, claims and

amendments. They will be required to be used in exceptional

circumstances in view of the certainty about the tenure of the

members of Village Panchayat and about the certainty about the

commencement of the term of newly elected members. Thus,

due to the duty imposed on the authority in Rule 36 of the Rules,

the newly elected members can presume that they are voters in

the elections of their Marketing Committee provided that their

term had commenced prior to the date of election to Marketing

Committee. In this regard, the provision of Rule 36 (12) is also

important and it runs as under :-

"(12) If, after the final publication of the list of voters, under sub-rule (11), the Collector on application or otherwise, is satisfied after such

WP No. 9197/2015 & Ors.

inquiry as he deems fit that any entry or entries in the list is or are erroneous or defective in any

particular respect, the Collector may cause a list of amendments to be prepared; and thereupon the provisions of sub-rule (3) to (11) shall apply in the

like manner as they apply in the case of the list of voters."

This provision shows that the word 'otherwise' is used and it

indicates that application of the concerned is not required and if

otherwise also, the information reaches to the authority, the

steps are required to be taken for inclusion of the newly elected

members of Village Panchayat in voters list. In view of this

provision, it can be said that there is no force in the contention

made for the petitioners that only one person viz. Vaibhav

Khalate had given applications for newly elected members of 9

Village Panchayats and so, this application ought not to have

entertained.

15. The provisions of Rule 36 (6) to (16) of the Rules are

in respect of making amendments in voters list due to objections

to the voters list and claims of persons for inclusion of their

names in the voters list. The learned counsel for petitioners laid

emphasis on Rule 36 (15) which runs as under :-

"(15) Any persons whose name is not entered in

WP No. 9197/2015 & Ors.

the final list of voters as republished under sub- rule (14) may at any time but not later than 3 days

before the last date for nomination apply to the Collector for inclusion of his name in the list."

16. It is already observed that the members of Village

Panchayat are not expected to apply for inclusion of their names

in the voters list. Thus, they are not expected to apply under

Rule 36 (15) of the Rules and such situation should never arise

for them in view of the discussion already made. If such situation

arises, it can be said that the situation was created due to lapse

on the part of the authority mentioned in Rule 36. If the Village

Panchayat was already attached to Marketing Committee, then

in such case the members of the Village Panchayat are entitled

to vote in the elections if their term has commenced prior to the

date of election and the term has not come to an end. For the

same reason, the ex-members of such Village Panchayat, who

are in voters list cannot be allowed to vote in the election as

their term had expired prior to the date of election to Marketing

Committee. The provision of Rule 36 (15) of the Rules cannot

override the provision of section 13(1)(a)(ii) of the Act. For the

same reason, the provision of Rule 37 mentioning that the final

voters list is conclusive and the provision of Rule 39 mentioning

the right of persons appearing on the voters list to vote cannot

WP No. 9197/2015 & Ors.

be used by the ex-members of Village Panchayat whose term

was over prior to the date of election. Conversely, these

provisions cannot be used against the newly elected members of

the Village Panchayat.

17. When the Rules are made in any Act giving

substantive right like right to vote, the Courts needs to go with

presumption that the Rules are their to enable the enforcement

of such right and the Rule is not there to prevent the use of such

right. The institutions like Agricultural Produce Marketing

Committee are created to give power in the hands of citizens to

manage own affairs with regard to marketing of agricultural

produce and the other purpose behind such institutions is to

inculcate culture of democracy by making the agriculturists and

others aware of their rights in democracy. So, the interpretation

of the Rules always needs to be in support of such right.

18. Due to circumstances like different due dates for

elections of various Village Panchayats, various societies and

also A.P.M.C., every member of every Village Panchayat may not

be able to contest the election to A.P.M.C., but if his term has

commenced, he will be definitely entitled to vote in the

elections. Due to the difference in programmes of elections, the

WP No. 9197/2015 & Ors.

members of Village Panchayat in some case may lose their right

to contest the election from the constituency, but in that regard

nothing can be done. Such approach needs to be taken to

remove the ambiguity, if any, felt in the aforesaid provisions.

19. The learned counsel for petitioners placed reliance

on the observations made in some reported and unreported

cases of this Court. Copy of the decision given in Writ Petition

No. 5799/2008 [Eknath s/o. Vithalrao Kadam Vs. The

State of Maharashtra & Ors.] decided by the Division

Bench of this Court on 22nd October 2008 is produced. The

decision shows that inclusion and non inclusion of some of

Village Panchayats, its members as voters in voters list of one

Marketing Committee was under challenge. Election of Manwat

A.P.M.C. was declared. In the past, some Village Panchayats were

attached to different Marketing Committees like Sailu and Jintur.

The term of members of Marketing Committee Manwat was to

expire on 27.7.2008 and the final list of voters was published on

24.9.2008. The Writ Petition was decided on 22.10.2008. As per

the record, these Village Panchayats were attached to Manwat

Marketing Committee after 28.1.2008 and it was held that the

period of six months given in Rule 36 of the Rules is mandatory

and due to that Rule, the Village Panchayats ought to have been

WP No. 9197/2015 & Ors.

attached to Manwat Marketing Committee prior to 28.1.2008 and

then their members could have been included. The remaining

portion of Rule 36 providing for amendment was not brought to

the notice of this Court and further, provision of section 13 was

also not referred for consideration of the right of the members of

these Village Panchayats.

20. In the case reported as 2012 (2) Mh.L.J. 274 [Shri.

Vivid Karyakari Seva Sahkari Sanstha Maryadit and Ors.

Vs. State of Maharashtra and Ors.], this Court (other Hon'ble

Judge) referred the procedure given in Rule 36 of the Rules. In

that matter, rights of one co-operative society claiming right to

vote in co-operative societies constituency's was under

consideration. Thus, the constituency was different and facts of

the reported case were also different. In this case also, the

provision of section 13(1)(a)(i) was not referred and the

implication of Rule 36 (1) of the Rules was not considered.

21. Reliance was placed on the decision given in Writ

Petition No. 8065/2015 and other connected matters

decided on 28.9.2015 [The Grampanchayat, Nadiwadi Vs.

The State of Maharashtra and Ors.]. The facts of this case

show that the date of nomination was 8.7.2015 and the

WP No. 9197/2015 & Ors.

members of various Village Panchayats who were before the

Court had assumed the charge between 22.7.2015 and

28.7.2015. This Court (other Hon'ble Judge) had held that since

members of these Village Panchayats whose term had expired

even before the date of nomination were entitled to vote in the

election which was to take place on 9.8.2015 as they were on

final voters list. In this case also, the provision of section 13(1)

(a)(ii) was not referred.ig

22. It appears that in Writ Petition No. 8472/2015

and other connected matters [Rajkumar Venkatrao Kalme

and Ors. Vs. The State of Maharashtra and Ors.] decided

on 29th October 2015, this Court (other Hon'ble Judge) has

requested the Hon'ble Chief Justice to refer these points to

Larger Bench. This Hon'ble Judge apparently disagreed with the

proposition made in aforesaid three cases in the past and

referred the observations made by the Division Bench of this

Court in the case reported as 2013 (6) Mh.L.J. 688

[Purshottam s/o. Pandharinath Tonpe Vs. Agriculture

Produce Market Committee, Wardha and Ors.]. By referring

the provision of section 13(1)(a)(ii) of the Act in this case

Division Bench of this Court has laid down that the entitlement

of a member of Village Panchayat to hold office as member of

WP No. 9197/2015 & Ors.

Marketing Committee continues only till the time the member is

representing the Village Panchayat. This Court has expressed

that in view of the interpretation of the relevant provisions done

by the Division Bench, the interpretation done in the aforesaid

case on which reliance is placed in the present matter by the

learned counsel for petitioner cannot be accepted. The Hon'ble

Judge has referred following points for constitution of larger

bench.

"I. Whether the erstwhile/former (past) members of gram panchayat be allowed to contest

elections to membership of APMC when they are not members of gram panchayat on the date of polling, taking into account provisions of section

13 (1) (a) (ii) and proviso to section 15 of the

Agriculture Produce Market Committee (Development and Regulation) Act, 1963?

II. Whether despite extinguishment of membership of gram panchayat on the date of polling for elections to APMC, erstwhile/former (past) members be deemed to be voters only for

the reason, them being in voter's list prepared pursuant to Rule 36 of the Agriculture Produce Market Committee Rules, 1967, and should they be allowed to vote ?

III. Whether the persons constituting gram panchayat on the date of polling of elections to

WP No. 9197/2015 & Ors.

APMC would not be entitled to vote in said elections in their capacity as gram panchayat

members forming village panchayat constituency for four members to be elected from that constituency to APMC in given/present situation

and whether in such a case, procedural rules should not be required to be flexed and interpreted by harmonious, reconciliatory

approach and adaptation of the same to the present/given situation, having regard to object,

intention and purpose underlying main provisions of Agriculture Produce Market Committee

(Development and Regulation) Act, 1963 ?

IV. Whether in the present/given situation

village panchayat constituency can be by-passed and kept away from having its representatives

elected to the posts of Chairman and/or Vice Chairman ?"

23. Before this Court, there is decision of Division Bench

of this Court given in case of Purshottam Tonpe cited supra.

This Court has already quoted the relevant provisions of both the

Act and the Rules. This Court took matters for decision as they

are election matters and in election matters when specific

provisions of law are available for decision, the election matters

cannot be kept pending only because there is difference of

opinion expressed in few decisions given by some Hon'ble

WP No. 9197/2015 & Ors.

Judges. This Court can use the interpretation done by this Court

in Division Bench case of Purshottam Tonpe in support of view

taken by this Court in the present matters.

24. In view of the discussion made above, this Court

holds that there is no possibility of interference in the decision

given by Returning Officer in favour of the sitting members by

which the sitting members are allowed to vote in the elections.

25. In the result, all the petitions are dismissed. Civil

Application filed for intervenor is allowed and disposed of. The

votes of the newly elected candidates of Village Panchayats are

to be counted and the results of the four Village Panchayat

constituencies are to be declared. The votes given by previous

members of Village Panchayats are not to be counted and they

stand discarded. Other civil applications, if any, stand disposed

of.

[ T.V. NALAWADE, J. ]

ssc/

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter