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

Pratishtan Majur Sahakari ... vs The State Co Operative Election ...
2021 Latest Caselaw 3200 Bom

Citation : 2021 Latest Caselaw 3200 Bom
Judgement Date : 18 February, 2021

Bombay High Court
Pratishtan Majur Sahakari ... vs The State Co Operative Election ... on 18 February, 2021
Bench: V.K. Jadhav
                                              {1}
                                                                              wp177221.odt


              IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                         BENCH AT AURANGABAD

                           WRIT PETITION NO.1772 OF 2021

 Pratishtan Majur Sahakari Sanstha
 Ltd., Aurangabad                                                  Petitioner

          Versus

 The State Co-operative Election
 Authority, Pune & others                                          Respondents

 Mr.K.J.Suryawanshi, advocate for the Petitioners.
 Mr.S.K.Kadam, Standing Counsel for Respondents No.1 & 2.
 Mr.L.H.Kawale, advocate for Respondent No.3.


                               ORAM : V.K.JADHAV, J.

                     RESERVED ON    : 03rd February, 2021
                     PRONOUNCED ON : 18th February, 2021


 ORDER :

1 By way of instant petition, the petitioner-Society is

challenging the legality, validity and propriety of the order dated 22 nd

January, 2021, passed by Respondent No.2- Election Offcer whereby the

objections raised by the petitioner-societies for inclusion of its name in

the fnal voterso list for the election of Aurangabad District Central Co-

operative Bank Limited, came to be rejected.

2 The learned Counsel for the petitioner submits that

Respondent No.2 has issued the notifcation dated 27 th December, 2019

calling for the resolutions of the Member Societies to nominate their

representatives and to prepare the provisional voterso list of the

{2} wp177221.odt

Respondent No.3-Bank. In terms of the said notifcation, the Member

Societies were to pass the resolution of representative of the concerned

Member Societies and it was to be submitted on or before 31 st January,

2020. However, the State Government has issued orders on 27 th

January, 2020 and 31st January, 2020 directing postponement of the

elections to District Central Co-operative Banks and V.K.S.S. Societies

within the State of Maharashtra for a period of three months. Since the

elections were postponed under the orders of the State Government and

the offce of Respondent No.2 was not accepting the resolutions of

representative of the Member Societies, the petitioner-society has not

passed resolution of representative and thus not submitted copy of the

resolution in the offce of Respondent No.2 before the prescribed date i.e.

31st January, 2020.

3 The learned Counsel for the petitioners submits that so far

as the said orders dated 27th January, 2020 and 31st January, 2020,

issued by the State Government postponing the elections, came to be

challenged before this Court by fling Writ Petition No.3155 of 2020 and

by way of interim order dated 24 th February, 2020, the Division Bench of

this Court, issued a direction to the respondents to continue the process

of fnalization of voterso list.

4 The learned Counsel for the petitioners submits that

Respondents No.2 to 4, however, did not issue any communication to the

petitioner for submitting the resolution of the representative. It

{3} wp177221.odt

was incumbent upon them to issue a letter to the petitioner-Society

through R.P.A.D. as well as through personal service. The petitioner-

society was not aware of the petition fled before this Court and the

interim order passed in the said petition.

5 The learned Counsel for the petitioner submits that

Respondent No.2 has published the program on 04 th January, 2021 in

the Daily Newspaper for fnalization of voterso list of the Respondent No.3-

Bank. As per the said program, the provisional voterso list was

published on 04th January, 2021 by the Respondent No.2 and objections

to the provisional voterso list were to be submitted up to 13th January,

2021. The objections were to be heard and decided on 25 th January,

2021 and the fnal voterso list was to be published on 27 th January,

2021. However, the petitioners-society come to know about the said

program through some other Society.

6 The learned Counsel for the petitioner-society submits that

the petitioner-Society passed resolution in its meeting dated 11 th January,

2021 and submitted the same along with letter dated 12 th January, 2021

in the offce of the Respondent No.2, requesting therein to include the

name of the petitioner society in the voterso list of Respondent No.3-Bank.

However, without considering the guidelines issued under Circular dated

10th December, 2019, Respondent No.2 illegally rejected the

objection/application preferred by the petitioner-society and refused to

include petitioner-Society and its representative

{4} wp177221.odt

in the fnal voterso list for elections to Respondent No.3-Bank.

7 The learned Counsel for the petitioner submits that the

guidelines given in the Circular dated 10th December, 2019, have not been

considered and no communication has been served upon the petitioner-

Society by Respondents No.2 & 3 for calling the Resolution of

representative before preparation of provisional voterso list. The learned

Counsel for the petitioner submits that the petitioner-Society would

remain unrepresented in the ensuing elections to Respondent No.3-

Bank.

8 I have heard Mr.S.K.Kadam, Standing Counsel for

Respondents No.1 & 2. He has supported the order passed by

Respondent No.2.

9 I have also heard Mr.Kawale, learned Counsel for

Respondent No.3-Bank for some time.

10 It appears that so far as earlier process of elections to

Respondent No.3-Bank is concerned, under the orders of the

Government dated 27th January, 2020 and 31st January, 2020, the

elections have been postponed. It appears that the Division Bench of

this Court, in Writ Petition No.3155 of 2020, while issuing notice to the

respondents, has directed the respondents to proceed further with

fnalization of voterso list. In view of the said direction, further process

{5} wp177221.odt

of election is commenced from the stage it was stopped.

11 At the outset, it is needless to mention that the Division

Bench, by judgment and order dated 11 th March, 2020 in bunch of writ

petitions, including Writ Petition No.3155 of 2020, quashed and set aside

the orders dated 27th January, 2020 and 31st January, 2021, issued by

the Government. In the Civil Applications fled by the State Co-operative

Election Authority, bearing C.A. (St.) No.10472 of 2020 and connected

matters, fled in the above referred bunch of disposed of writ petitions,

the Division Bench of this Court by order dated 23 rd March, 2020,

considering the pandemic situation, in para 8, has observed that the

District Co-operative Election Offcer, the State Government or such

other competent Authority may take decision with regard to the

postponement of the election and its process considering the fact and

situation and may take such other steps as are permissible and required

under the Statute.

12 In terms of the guidelines dated 10th December, 2019, for

calling resolutions from the Societies for sending their representative, the

communication is required to be made through R.P.A.D. and if so

required, one additional copy of the communication is required to be

served on such Society by hand. Furthermore, the paper publication is

also required to be given as regards the prescribed dates.

13 In the instant case, I do not fnd any record that the

{6} wp177221.odt

petitioner-societies have been served with the said communication in

respect of sending of the resolution recommending name of the

representative before the rescheduled date.

14 It has been further pointed out to me during the course of

argument that the paper publication was given in Daily Newspaper

"Punya Nagari", Aurangabad.

15 I have carefully gone through the said paper publication. It

appears that the said paper publication has been published not in a

widely circulated Newspaper and furthermore, it is not in the manner, as

prescribed in the guidelines dated 10th December, 2019. It also appears

that the said paper publication is not on the front side of the newspaper.

Undisputedly, the said communication has not been sent to the

petitioner-Societies by hand.

16 It appears that as per the earlier scheduled program, the

petitioner-Society has not passed the Resolution of representative, since

the resolutions were not accepted in the offce of Respondent No.2 in

view of the fact that the State Government has postponed the elections

for three months.

17 In view of the same, in my considered opinion, the

petitioner-Society would remain unrepresented in the ensuring elections

to Respondent No.3-Bank for no fault of it.

{7} wp177221.odt

18 In view of the same, I proceed to pass the following order:

(i) Writ Petition is hereby allowed in terms of prayer clause "B"

and "C".

(V.K.JADHAV) JUDGE

adb

 
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