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

Rajabhau S/O Mahadeorao ... vs Subhash Rambhu Kosalge And ...
2021 Latest Caselaw 508 Bom

Citation : 2021 Latest Caselaw 508 Bom
Judgement Date : 11 January, 2021

Bombay High Court
Rajabhau S/O Mahadeorao ... vs Subhash Rambhu Kosalge And ... on 11 January, 2021
Bench: V.M. Deshpande
                                                   1 50 wp7723.18 + (judgment).odt

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     NAGPUR BENCH AT NAGPUR

                       WRIT PETITION NO.7723 OF 2018

      Subhash Rambhau Kosalge,
      Aged about 69 years, Occ. Business,
      R/o Dnyaneshwar Nagar, Pusad,
      Tq. Pusad, District Yavatmal.
                                                          .....PETITIONER

                               ...V E R S U S...

 1) Shri Rajabhau s/o Mahadeorao
    Choudhary, aged about 70 years,
    Occ: Agriculturist, R/o Giroli,
    Tq. Manora, District Washim.

 2) Shri Pandurang Bhausaheb Pawade,
    Aged about 65 years, Occ: Agriculturist,
    R/o Sule Nagar, At Post Nanded,
    Tq. & District Nanded.

 3) Shri Pradeep Ramrao Deshmukh,
    Aged about 55 years, Occ: Agriculturist,
    R/o Khadaka, at post Leva, Tq. Mahagaon,
    District Yavatmal.

 4) Shri Vasant Mankoba Bhusewar,
    Aged about 52 years, Occ: Agriculturist,
    R/o Dhanoda, Tq. Mahagaon,
    District Yavatmal.

 5) Shri Laxman Mankaji Kashinde,
    Aged about 52 years, Occ: Agriculturist,
    R/o Vitawa, Tq. Pusad, District Yavatmal.

 6) Shri Jaisingh Tukaram Deshmukh,
    Aged about 52 years, Occ: Agriculturist,
    R/o Khadka, At Post Leva, Tq. Mahagaon,
    District Yavatmal.




::: Uploaded on - 13/01/2021                             ::: Downloaded on - 07/02/2021 09:47:18 :::
                                        2 50 wp7723.18 + (judgment).odt

 7) Shri Balasaheb Kisanrao Deshmukh,
    Aged about 55 years, Occ: Agriculturist,
    R/o Jam Bazar, Tq. Pusad, District Yavatmal.

 8) Shri Gajanan Vasantrao Deshmukh,
    Aged about 47 years, Occ: Agriculturist,
    R/o Dhawanda, Tq. Manora, District Washim.

 9) The learned Joint Charity Commissioner,
    Yavatmal.
                                                    ...RESPONDENTS

                                WITH
                WRIT PETITION (Stamp) NO. 8032 OF 2020

 1) Rajabhau s/o Mahadeorao
    Choudhary, aged about 70 years,
    Occ: Agril, R/o Dnyaneshwar Nagar,
    Pusad, Tq. Pusad, District Yavatmal.

 2) Pandurang Bhausaheb Pawade,
    Aged about 55 years, Occ: Agril,
    R/o Sule Nagar, At Post Nanded,
    Tq. Nanded, District Nanded.

 3) Pradeep Ramrao Deshmukh,
    Aged about 70 years, Occ: Agril,
    R/o Khadaka, At post Leva,
    Tq. Mahagaon, District Yavatmal.

 4) Vasanta Vyankoba Bhusewar,
    Aged about 52 years, Occ: Agril,
    R/o Dhanoda, Tq. Mahagaon,
    District Yavatmal.

 5) Laxman Mankaji Kashinde,
    Aged about 52 years, Occ: Agril,
    R/o Vitawa, At post, Tq. Mahagaon,
    District Yavatmal.




::: Uploaded on - 13/01/2021                 ::: Downloaded on - 07/02/2021 09:47:18 :::
                                                      3 50 wp7723.18 + (judgment).odt

 6) Jaisingh Tukaram Deshmukh,
    Aged about 52 years, Occ: Agril,
    R/o Khadka, At Post Lava,
    Tq. Mahagaon, District Yavatmal.

 7) Balasaheb Kisanrao Deshmukh,
    Aged about 55 years, Occ: Agril,
    R/o Jam Bazar, Tq. Pusad, District Yavatmal.

 8) Gajanan Vasantrao Deshmukh,
    Aged about 47 years, Occ: Agril,
    R/o Dhawande, Tq. Manora, District Washim

                                                                     .....PETITIONERS
                                    ...V E R S U S...

 1) Subhash Rambhau Kosalge,
    Aged about 69 years, Occ. Business,
    R/o Dnyaneshwar Nagar, Pusad,
    Tq. Pusad, District Yavatmal.

 2) Assistant Charity Commissioner,
    Yavatmal, Tq. and Dist. Yavatmal.
                                                                    ...RESPONDENTS
 -------------------------------------------------------------------------------------------
 W.P. NO.7723/2018
 Smt. R.D. Raskar, Advocate for petitioner.
 Shri Anil Kadu, Advocate for respondent Nos.1 to 8.
 Shri K.L. Dharmadhikari, A.G.P. for respondent No.9.

 W.P.(st) NO. 8032 /2020
 Shri Anil Kadu, Advocate for petitioners.
 Shri Anup Gilda, Advocate for respondent Nos. 1 and 5.
 Shri K.L. Dharmadhikari, A.G.P for respondent No.2.
 -------------------------------------------------------------------------------------------
                                CORAM:- V. M. DESHPANDE, J.

DATED :- JANUARY 11, 2021.

ORAL JUDGMENT

Rule. Rule made returnable forthwith in these two writ

petitions.

4 50 wp7723.18 + (judgment).odt

(2) These two writ petitions can be disposed of by this

common order.

(3) Smt. R.D. Raskar, learned counsel is appearing for the

petitioner in Writ Petition No.7723 of 2018 and Shri Anil Kadu,

learned counsel is appearing for the respondent Nos.1 to 8 and

Shri K.L. Dharmadhikari, learned A.G.P is appearing for the

respondent No.9 - Joint Charity Commissioner, Yavatmal.

(4) In another Writ Petition (stamp) No.8032 of 2020, Shri

Anil Kadu, learned counsel is appearing for the petitioners and

Shri Anup Gilda, learned counsel is appearing for the respondent

No.1 and Shri K.L. Dharmadhikari, learned A.G.P. is appearing for

the respondent No.2- Assistant Charity Commissioner, Yavatmal.

(5) The Writ Petition No.7723 of 2018 takes exception to

the order passed by the Assistant Charity Commissioner, Yavatmal

in Change Report No.100 of 2014 thereby he allowed the

application Exhibit-10 filed by the respondent Nos.1 to 8,

togetherwith the judgment passed by the Joint Charity

Commissioner, Amravati Region, Amravati dated 15.09.2017,

thereby the revision filed by the petitioner against the order

passed by the Joint Charity Commissioner is dismissed.

5 50 wp7723.18 + (judgment).odt

(6) In Writ Petition (stamp) No.8032 of 2020, the

petitioner has challenged the order passed by the Assistant Charity

Commissioner, Yavatmal below Exhibit 27 in Change Report

Inquiry No.100 of 2014 seeking direction to produce original cash

book, original ledger book, etc.

(7) Change report proceedings were registered on the

record of the Assistant Charity Commissioner in view of change

report submitted by the reporting trustee for recording the change

that occurred in the meeting dated 23.03.2014. The respondents

in Writ Petition No.7723 of 2018 filed an application for

intervention in the said proceedings.

(8) Sub-section 10 of Section 2 of the Maharashtra Public

Trusts Act (for short "said Act") deals with the person having

interest. Similarly, Section 73A of the said Act gives power to the

inquiry officer to join persons as party to the proceeding. Section

73A reads as under:

"73A. Power of Inquiry Officer to join persons as party to proceedings. - In any proceedings under this Act, any person having interest in the public trust may be joined as a party to such proceedings on an application made by such person or such terms and conditions as the officer holding the inquiry may order."

6 50 wp7723.18 + (judgment).odt

(9) Plain reading of Section 73A of the said Act therefore,

postulates that a person cannot be joined as a party in the

proceedings unless such person is having interest in the public

trust. Therefore, it is expected on the part of the Assistant Charity

Commissioner to record its finding, if an application is moved

under Section 73A of the said Act that such person is having

interest in the trust. The order dated 19.11.2016 passed by the

Assistant Charity Commissioner, Yavatmal does not reflect that the

Assistant Charity Commissioner has recorded the finding that

respondent Nos.1 to 8 are having interest, which in my view, is

mandatory on the part of Assistant Charity Commissioner to

record the same. Therefore, I am of the view, that the matter

needs to be remanded back to the Assistant Charity Commissioner,

Yavatmal for deciding the application filed on behalf of the

respondent Nos.1 to 8 afresh after giving opportunity of hearing to

the petitioner as well as the respondent No.1 to 8. It shall be open

for the Assistant Charity Commissioner to conduct a proper

inquiry before reaching to the conclusion.

(10) Insofar as, order dated 14.01.2020 below Exhibit-27,

which is challenged in Writ Petition (stamp) No.8032 of 2020 is

concerned, since the petitioner is having interest or not will be

7 50 wp7723.18 + (judgment).odt

decided by the Assistant Charity Commissioner after remand. The

petitioner is again permitted to file an application afresh for the

prayer which was made in Exhibit-27 by giving further details, if

the petitioner chose to supplement.

(11) In that view of the matter, I pass the following order.

i) Order dated 19.11.2016 passed by the Assistant

Charity Commissioner below Exhibit -10 in Change

Report No.100 of 2014 togetherwith the judgment dated

15.09.2017 passed by Joint Charity Commissioner,

Amravati Region, Amravati in Revision No.43 of 2016 is

hereby set aside.

ii) Similarly, the order below Exhibit-27 in Change

Report Inquiry No.100 of 2014 is also quashed and set

aside.

iii) The Assistant Charity Commissioner, Yavatmal is

hereby directed to decide the afresh the application filed

for intervention by giving proper opportunity of hearing

to the parties.

8 50 wp7723.18 + (judgment).odt

iv) The applicants who moved application (Exhibit-27)

are also permitted to file fresh application by

supplementing further pleadings to the application

(Exhibit-27).

v) The exercise should be undertaken by the

Assistant Charity Commissioner within a period of three

months from the receipt of this order.

(12) Rule is made absolute in above terms. No order as to

costs.

JUDGE

Wagh

 
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