Citation : 2017 Latest Caselaw 2219 Bom
Judgement Date : 4 May, 2017
1
wp4498.09.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Writ Petition No.4498 of 2009
The Amarjyoti Sahkari Gruhnirman
Sanstha (Regd. No.NGP/HSG/291
of 1968),
through Shri Bihari Laxman Meshram,
Secretary, After Motha Indora,
Nara Road, Nagpur0440 014,
Tah. & Distt. Nagpur. ... Petitioner
Versus
1. The State Information Commissioner,
Nagpur Bench, Nagpur,
Tah. & Distt. Nagpur.
2. Shri Dayaram s/o Bisan Deshbhratar,
Aged about : Major,
Occupation - Pensioner,
R/o Amarjyoti Nagar,
Plot No.113, Near Bhim Chowk,
Nara Road,
P.O. Jaripatka,
Nagpur-440 014,
Tah. & Distt. Nagpur.
3. Shri Pravin Wankhede,
Aged about : Major,
Occupation - Service,
First Appellate Authority and
Deputy Registrar,
Co-operative Societies,
(City-I), 185, Ayurvedic Layout,
::: Uploaded on - 04/05/2017 ::: Downloaded on - 07/05/2017 00:50:23 :::
2
wp4498.09.odt
Bhande Plot Chowk, Umred Road,
Nagpur, Tah. & Distt. Nagpur. ... Respondents
Shri K.L. Dharmadhikari, Assistant Government Pleader for
Respondent Nos.1 and 3.
Coram : R.K. Deshpande, J.
Dated : 2nd May, 2017
Oral Judgment :
1. This petition challenges the orders dated 17-10-2008
and 2-7-2009 passed by the respondent-authorities under the
Right to Information Act, 2005. The learned Assistant
Government Pleader for the respondent Nos.1 and 3 has invited
my attention to the judgment of this Court in the case of Dr.
Panjabrao Deshmukh Urban Co-operative Bank Ltd., Amravati v.
State Information Commissioner, Vidarbha Region, Nagpur,
reported in 2009 (3) Mh.L.J. 364, holding that the Right to
Information Act, 2005 is not applicable to the Co-operative
Society, which is being run without any financial aid from the
State Government.
wp4498.09.odt
2. In view of the aforesaid judgment of this Court, the
orders impugned in this petition are required to be quashed and
set aside, as there is nothing on record to show that the
petitioner-Society was receiving any grant-in-aid from the State
exchequer.
3. In the result, the petition is allowed. The impugned
orders dated 17-10-2008 and 2-7-2009 passed by the
respondent-authorities under the Right to Information Act, 2005,
are hereby quashed and set aside. The application filed before
the authorities concerned seeking information under the said Act,
is hereby dismissed.
4. Rule is made absolute in above terms. No order as to
costs.
JUDGE.
Lanjewar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!