Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atithi Multi State Co-Operative ... vs The Union Of India And Another
2018 Latest Caselaw 405 Bom

Citation : 2018 Latest Caselaw 405 Bom
Judgement Date : 15 January, 2018

Bombay High Court
Atithi Multi State Co-Operative ... vs The Union Of India And Another on 15 January, 2018
Bench: T.V. Nalawade
                                                   WP Nos. 5543/13 & Ors.
                                      1


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

                        WRIT PETITION NO. 5543 OF 2013

1.     Yogakshema Multistate Co-operative
       Credit Society Ltd., Kallamb,
       Through its Chief Promoter,
       Vivekanand s/o. Maruti Pawar,
       Age 35 years, Occu. Agril.,
       R/o. Kallamb, Tq. Kallamb,
       District - Osmanabad and Others             ....Petitioners.

               Versus


1.     Union of India,
       Through its Secretary,
       Agricultural and Cooperation Department,
       Krishi Bhavan, New Delhi - 110 001
       and others.                            ....Respondents.

Mr. A.N. Nagargoje, Advocate for petitioners.
Mr. S.B. Deshpande, ASG for respondent Nos. 1 and 2.
Mr. D.S. Jape/Ansingkar, AGP for State.


                                     WITH
                        WRIT PETITION NO. 4904 OF 2013

1.     Vardhan Multistate Co-operative
       Credit Society Ltd., Osmanabad
       Through its Chief Promoter,
       Sanjay s/o. Atmaran Yadav,
       Age 45 years, Occu. Agril.,
       R/o. Surya Niwas, Bhagirathi
       Housing Society, Kurne Nagar,
       Osmanabad, Tq. & Dist. Osmanabad
       and Another                                 ....Petitioners.

               Versus


1.     Union of India,
       Through its Secretary,




 ::: Uploaded on - 17/01/2018                 ::: Downloaded on - 18/01/2018 01:49:12 :::
                                                         WP Nos. 5543/13 & Ors.
                                          2


       Agricultural and Cooperation Department,
       Krishi Bhavan, New Delhi - 110 001
       and others.                            ....Respondents.

Mr. A.N. Nagargoje, Advocate for petitioners.
Mr. S.B. Deshpande, ASG for respondent Nos. 1 and 2.
Mr. D.S. Jape/Ansingkar, AGP for State.

                                     WITH
                         WRIT PETITION NO. 710 OF 2014

       Athithi Multi State Co-operative Credit
       Society Ltd., Killari, Tal. Ausa, Dist. Latur
       Through its Chief Promoter Shri. Vikas
       s/o. Chandar Patil, Age 39 years,
       Occu. Agriculture, R/o. Kavatha, Tal.
       Omerga, Dist. Osmanabad.                      ....Petitioner.

               Versus


1.     The Union of India,
       Through the Secretary to Ministry of
       Agriculture, Department of Agriculture
       and Co-operation, New Delhi - 110 001
       and Another.                                     ....Respondents.



Mr. A.R. Devakate, Advocate for petitioner.
Mr. S.B. Deshpande, ASG for respondent Nos. 1 and 2.
Mr. D.S. Jape/Ansingkar, AGP for State.


                                CORAM     :   T.V. NALAWADE AND
                                              SUNIL K. KOTWAL, JJ.
                                DATED :       JANUARY 15, 2018.

ORDER :

1) Writ Petition Nos. 5543/2013 and 4904/2013 are filed to

challenge legality and validity of order dated 29.5.2013 issued by

WP Nos. 5543/13 & Ors.

respondent No. 2 and also for the relief of quashing and setting

aside the said order. Further, the relief of mandamus, direction is

claimed against respondent No. 2 to see that respondent No. 2 does

not insist for compliance of conditions laid down in order dated

29.5.2013. Direction is also claimed for setting aside circular dated

23.8.2013. Writ Petition No. 710/2014 is filed to challenge the order

made by respondent No. 2 by which the application filed by the

petitioner for registration of applicant as Multi-State Co-operative

Society under Multi-State Co-operative Societies Act, 2002

(hereinafter referred to as 'the Act of 2002 for short) is rejected.

Other reliefs claimed by this petitioner are similar to the reliefs

claimed in the aforesaid two writ petitions. Both the sides are heard.

2) The petitioners from the three petitions wanted to have

registration under the provisions of the Act of 2002. The petitioners

from the first two proceedings had made proposals, applications and

to them direction is given by Central Registrar of Co-operative

Societies vide order dated 29.5.2013 to comply the conditions

mentioned in the order. The conditions are as under :-

"1. No Objection Certificate from the Registrar of Cooperative Societies of the State/U.T. concerned where the proposed area of operation of the society extends.

2. Verification certificate of the background and

WP Nos. 5543/13 & Ors.

other credentials of the Chief Promoter/promoters duly certified by the Registrar of Cooperative Societies of the State where Registered Office of the Society is proposed to be located.

3. Submission of N.O.C. from the concerned Registrar of Co-operative Societies shall also be applicable to the existing societies which desire to extend their area of operations to other States/U.T."

3) The submissions made show that in the past, no rules

were framed under the Act of 2002 with regard to aforesaid

requirements, but by amendment of Rules, with effect from

17.8.2016 such requirements are brought in existence. The learned

counsels for petitioners submitted that as there applications were

pending from prior to the date of amendment, they cannot be asked

to comply the new provisions introduced by amendment of 2016.

This submission cannot be accepted in law. If application for getting

such registration is pending and the new procedure or new

requirement comes in to force, the applicant needs to follow that

procedure and fulfill the requirements mentioned by way of

amendment.

4) The learned counsels for the petitioners from the three

proceedings submitted that the Registrar appointed under the

Maharashtra Cooperative Societies Act 1960 has issued circular

WP Nos. 5543/13 & Ors.

dated 23.8.2013 and in that circular for issuing no objection

certificate mentioned in aforesaid order of Central Registrar of Co-

operative Societies, the applicant is required to comply with the

following conditions :-

(i) The applicant must have collected share capital

of atleast Rs. one crore.

(ii) The applicant who wants to have registered

office in Maharashtra needs to have atleast one

thousand shareholders who are residents of

Maharashtra.

Some other requirements are also mentioned which are with regard

to the Chief Promoters and promoters, but argument was not

advanced on those requirements.

5) The learned counsels for the petitioners submitted that in

view of provision of section 6 (2) (a) of the Act of 2002 the

application needs to be signed only by 50 persons from each of the

State concerned and so, the Registrar under Maharashtra Co-

operative Societies Act, 1960 could not have put a condition to have

one thousand residents of Maharashtra State as members. On this,

the learned counsel for respondents submitted that the condition

mentioned in section 6 (2) (a) of the Act is with regard to signing of

application filed for registration and it is not with regard to the

WP Nos. 5543/13 & Ors.

requirement of minimum members for formation of Multi-State Co-

operative Society. This Court holds that there is force in this

submission. Further, in Constitution of India the subject of co-

operative society is mentioned at Sr. No. 32 as State subject. The

learned counsel for respondents submitted that the Central

Government has made the Act of 2002 for replacing previous

enactments which were of 1942 and 1984 and the Act is made only

for those societies which intend to do the business in more than one

State. He submitted that the machinery in co-operative sector is

created by the State Government and the authority created under

the Act of 2002 has the power to collect necessary information in

public interest. He drew the attention of this Court to the provision

of section 6(3) of the Act of 2002 which is as under :-

"6. Application for registration.-

            (1)     ...........
            (2)     .........
            (3)     The application shall be accompanied by four

copies of the proposed bye-laws of the multi-State Co- operative society and the persons by whom or on whose behalf such application is made shall furnish such information in regard to the society as the Central Registrar may require."

6) This Court holds that there is force in the submission

made by the learned counsel for respondents that in public interest,

WP Nos. 5543/13 & Ors.

the information which is sought by the Central Registrar, can be

collected by him. Further, for giving no objection certificates as

required by the Central Registrar, the machinery of the State

Government can ask to satisfy some conditions. The learned counsel

for respondents has produced on record the circular issued by

Registrar appointed under Maharashtra Act and dated 3.2.2014. It

shows that for area like New Mumbai, the Society to be registered

under Maharashtra Act needs to have atleast five thousand members

and Rs. one crore as collected capital. For small cities, having

municipalities, the members need to be two thousand and other

particular places are also mentioned with specific requirements. It is

not disputed that the objections raised by the authority are in

accordance with this circular.

7) The circular of the State Government shows that for

registration of a society under the State Act, there are some

requirements and the State authority wants to see that those

requirements are complied with by the applicants who want to get

registration under the Central Act of 2002. The submissions made

and the record show that these requirements are made to protect

the interest of public at large. Many incidents of fraud were noticed

in such societies and even the Central Registrar had noticed such

incidents in the societies registered under the Act of 2002 and so,

WP Nos. 5543/13 & Ors.

steps were taken to see that precautionary measures are taken. The

aforesaid measures are such precautionary measures.

8) In view of the aforesaid position and particularly, due to

the circumstance that co-operation is State subject, the State

Government can impose the conditions which are there for the

registration of societies under the State Act for the societies like

present one also. When under the Rules made under the Central Act

of 2002, such requirement is there and when the authority of the

State Government under the State Act which can issue certificate,

has drawn attention to requirements which need to be complied with

as per the policy of State Government in that regard, the applicants

need to comply them. This Court sees no reason to interfere in the

objections taken for registration in first two cases and the order of

rejection made in the last case on aforesaid grounds.

9) The learned counsels for petitioners placed reliance on

some observations made by Kerala High Court in the case reported

as AIR 2016 Ker 107 [Haldar Vikas Credit Co-operative

Society Ltd. Vs. Central Registrar of Co-operative Societies

and Ors.] and also some observations made by this Court in the

case reported as 2008 (1) Mh.L.J. 3000 [Adarsh Ginning and

Pressing Factory Vs. State of Maharashtra and Ors.]. In the

WP Nos. 5543/13 & Ors.

case cited supra, Kerala High Court considered the matter from

different angle, the possibility of delegation of power of Central

Registrar. Further, the case was decided on 18.8.2015 when the

amendment came to be made in Central Rules in the year 2016. In

view of this circumstance and subsequent developments, this Court

holds that the observations made by the learned Judge of Kerala

High Court can be of no use to the petitioners. The facts of the

second case cited supra were altogether different and they were with

regard to the powers of recovery officers created by the State Act

when such society gets converted in to Co-operative Society under

the Act of 2002. The point involved in the present matter was not

involved in the case decided by this Court in the year 2007 cited

supra. This Court holds that the applicants need to follow the

procedure now laid down and that procedure is in public interest. In

the result, all the three writ petitions stand dismissed.

       [SUNIL K. KOTWAL, J.]             [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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter