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

Jyoti Powerloom Coop.Society vs Shaikh Younus Khaja
2017 Latest Caselaw 2483 Bom

Citation : 2017 Latest Caselaw 2483 Bom
Judgement Date : 11 May, 2017

Bombay High Court
Jyoti Powerloom Coop.Society vs Shaikh Younus Khaja on 11 May, 2017
Bench: S.S. Shinde
                                                                   wp4161.95
                                        1


                                        
      IN  THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


                      WRIT PETITION NO.4161 OF 1995

 Jyoti Power-loom Co-operative
 Society Ltd., Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Shaikh Younus Khaja,
 Aged-26 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH


            WRIT PETITION NO.4162 OF 1995

 Adarsh Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Devidas s/o Namdeo Rathod,
 Aged-35 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH




::: Uploaded on - 12/05/2017                  ::: Downloaded on - 13/05/2017 01:00:26 :::
                                                              wp4161.95
                                  2


            WRIT PETITION NO.4164 OF 1995


 Raj Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 

        VERSUS             

 Sitaram s/o Ganpati Rathod
 Aged-38 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4165 OF 1995
                        WITH

                  CIVIL APPLICATION NO.2270 OF 1999

 Jagrati Power-loom Co-operative
 Society Ltd.,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 

        VERSUS             

 Smt. Kesharbai w/o Digambar Mane
 Age-45 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH




::: Uploaded on - 12/05/2017            ::: Downloaded on - 13/05/2017 01:00:26 :::
                                                         wp4161.95
                               3


            WRIT PETITION NO.4166 OF 1995

 Raj Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Pandurang Satwaji Suryawanshi,
 Age-55 years, Occu:Service,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH


            WRIT PETITION NO.4167 OF 1995

 Vijay Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Bismillabee w/o Osmansaheb,
 Aged-35 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4168 OF 1995

 Jagruti Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 




::: Uploaded on - 12/05/2017       ::: Downloaded on - 13/05/2017 01:00:26 :::
                                                         wp4161.95
                               4


        VERSUS             

 Smt. Gayabai Arjun Kamble,
 Aged-32 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4169 OF 1995

 Raj Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Parashram s/o Hema Pawar,
 Aged-40 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4170 OF 1995

 Vikas Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Dayanand s/o Malhari Shinde,
 Aged-40 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH




::: Uploaded on - 12/05/2017       ::: Downloaded on - 13/05/2017 01:00:27 :::
                                                         wp4161.95
                               5



            WRIT PETITION NO.4171 OF 1995

 Jagruti Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Shahajadbee w/o Nazir Shaikh,
 Aged-38 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

             WRIT PETITION NO.4172 OF 1995

 Vijay Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Shankar s/o Rupa Pawar,
 Aged-40 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4173 OF 1995

 Vijay Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 




::: Uploaded on - 12/05/2017       ::: Downloaded on - 13/05/2017 01:00:27 :::
                                                         wp4161.95
                               6


        VERSUS             

 Kamalbai w/o Daulatrao Mane,
 Aged-30 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4175 OF 1995

 Vikas Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Husainsaheb Allabaksha,
 Aged-63 years, Occu:Nil,
 R/o-Latur, Dist-Latur   
                                 ...RESPONDENT

            WITH

            WRIT PETITION NO.4176 OF 1995

 Samrat Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Nandu s/o Hema Pawar
 Age-35 years, Occu:Nil,
 R/o- Kanheri Laman Tanda,
 Latur.   
                                 ...RESPONDENT




::: Uploaded on - 12/05/2017       ::: Downloaded on - 13/05/2017 01:00:27 :::
                                                         wp4161.95
                               7


            WITH


            WRIT PETITION NO.4178 OF 1995

 Vijay Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Janabai Shrirang Shelwane,
 Aged-55 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT

           WITH         

           
            WRIT PETITION NO.4174 OF 1995

 Samrat Power-loom Co-operative
 Society Latur,
 Through its Liquidator,
 Shri K.D. More
                                 ...PETITIONER 
        VERSUS             

 Vimal Zumbar Lohar,
 Aged-35 years, Occu:Nil,
 R/o-Latur.   
                                 ...RESPONDENT 

                      ...
    Mr.S.Y. Patil Advocate  h/f. Mr. B.N. Patil
    Advocate for Petitioners in all the Writ
    Petitions.
    None present for Respondents in all these
    Writ Petitions.       
                      ...



::: Uploaded on - 12/05/2017       ::: Downloaded on - 13/05/2017 01:00:27 :::
                                                                    wp4161.95
                                      8



               CORAM:   S.S. SHINDE, J.

DATE : 11TH MAY 2017

ORAL JUDGMENT :

1. Writ Petition No.4174 of 1995 is not on

Board. Learned counsel appearing for the

Petitioner makes oral prayer to take Writ Petition

No.4174 of 1995 on Board. Since the subject matter

of the said Writ Petition is identical with all

these Writ Petitions, the same is taken on Board

and heard along with other Writ Petitions.

1. When all these Petitions are called out

for hearing, Mr. S.Y. Patil Advocate holding for

Mr. B.N. Patil Advocate, has tendered across the

Bar the copy of the Oral Judgment delivered on 18 th

July, 2016 by the learned Single Judge of this

Court (CORAM: RAVINDRA V. GHUGE, J.) in the case

of Vikas Powerloom Co-operative Society, Latur vs.

Adinath s/o Namdeo Shinde and others (Writ

wp4161.95

Petition No.4325 of 1995 and other connected Writ

Petitions), and relying upon the said Judgment,

submits that the said Writ Petitions dismissed by

this Court were having identical/same challenge

like in the present Petitions. Therefore, he

submits that this Court may pass an appropriate

orders even in the present Writ Petitions. Copy of

the Judgment in the case of Vikas Powerloom Co-

operative Society, Latur vs. Adinath s/o Namdeo

Shinde and others (Writ Petition No.4325 of 1995

and other connected Writ Petitions) is taken on

record.

2. Upon hearing the learned counsel

appearing for the Petitioners and perusal of the

order passed by this Court in the case of Vikas

Powerloom Co-operative Society, Latur vs. Adinath

s/o Namdeo Shinde and others in Writ Petition

No.4325 of 1995 and other connected Writ

Petitions, and on comparison of the facts in the

present Writ Petitions vis-a-vis in the said Writ

wp4161.95

Petitions, I find considerable force in the

submission of learned counsel appearing for the

Petitioners, that the issues/ facts involved in

those Writ Petitions and also in the present Writ

Petitions are similar/identical.

3. Upon careful perusal of the reasons

assigned by this Court in the case of Vikas

Powerloom Co-operative Society, Latur vs. Adinath

s/o Namdeo Shinde and others, supra, it appears

that reliance is placed on the ratio laid down in

the case of Baburao Dadarao Kolhe and others vs.

State of Maharashtra and others1 and it is

concluded that as the claim of the workers was not

in relation to the business of the society and was

purely a claim of wages, it was not necessary to

array the liquidator or seek permission of the

liquidator. Even if such permission was sought, it

should be granted. Upon perusal of Para 7 of the

said Judgment delivered on 18th July, 2016, it

1 2004(2) Mh.L.J. 898

wp4161.95

appears that considering the passage of time of 21

years, the Court declined to cause interference

with the impugned Judgments assailed in those Writ

Petitions. It further appears that arguments of

Mr. B.N. Patil Advocate appearing for the

Petitioners in those Writ Petitions have been

recorded in Para 3 of the said Judgment wherein

it was argued that Issue No.1 framed by the Labour

Court in the facts of that case, was not properly

considered and impugned orders therein reflects

non-application of mind. The question of

jurisdiction of entertaining the proceedings

before the Labour Court was also raised since the

Petitioner society was in liquidation, in view of

the bar contained under Section 107 of the

Maharashtra Co-operative Societies Act, 1960.

However, this Court considering the passage of

time of 21 years from filing the Petitions,

declined to entertain the said Petitions, thereby

confirming the impugned Judgments which were

assailed in those Petitions.

wp4161.95

4. Upon independent scrutiny of the grounds

raised in the present Writ Petitions, I do not

find any reason to take different view than the

view taken by the learned Single Judge of this

Court (CORAM: RAVINDRA V. GHUGE, J.) in the case

of Vikas Powerloom Co-operative Society, Latur vs.

Adinath s/o Namdeo Shinde and others, supra. In

that view of the matter, for the same reasons

which are assigned in Para 7 of the Judgment,

these Writ Petitions are devoid of merits. All the

Writ Petitions are dismissed. Rule is discharged.

5. Pending Civil Applications in all these

Writ Petitions, if any, stands disposed of.

. I appreciate the gesture shown by learned

counsel Mr. S.Y. Patil holding for Mr. B.N. Patil

Advocate appearing for Petitioners, that though

the subject matter of all these Writ Petitions is

covered by the Judgment in the case of Vikas

wp4161.95

Powerloom Co-operative Society, Latur vs. Adinath

s/o Namdeo Shinde and others, supra, he marked his

attendance and argued the Writ Petitions though

there are Summer Vacations and the Writ Petitions

pertain to the year of 1995.

[S.S. SHINDE, J.] asb/MAY17

 
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