Citation : 2021 Latest Caselaw 16413 Bom
Judgement Date : 26 November, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.4071 OF 2021
Late Bhaurao Markad Matshya
Vyavasayeek Sahakari Sanstha Mrayadit,
Songiri, Tq. Bhoom, Dist. Osmanabad,
through its Chairman namely
Bhausaheb s/o Bhaskar Markad,
Age : 35 years, Occu. Fishery,
R/o Songiri, Tq. Bhoom,
District Osmanabad PETITIONER
VERSUS
1. The State of Maharashtra,
through its Secretary,
Agri., Animal Husbandry, Dairy
Development and Fishery Department,
Mantralaya, Mumbai
2. The Commissioner of Fishery
and Additional Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshalaya,
Netaji Subhash Road,
Charni Road, Mumbai
3. The Deputy Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshyalaya,
Netaji Subhash Road,
Charni Road, Mumbai
4. The Regional Deputy Commissioner
of Fishery, Latur, Latur Region,
Latur, Old Collector Office premises,
Administrative Building, 2nd Floor,
Latur
5. The Assistant Commissioner of
Fishery, Osmanabad,
Central Administrative Building,
1st Floor, Osmanabad
::: Uploaded on - 27/11/2021 ::: Downloaded on - 28/11/2021 03:15:55 :::
2 wp4071-4820-2021.odt
6. The Fishery Development Officer,
Osmanabad, Tq. & Dist. Osmanabad
7. The Assistant Registrar
Cooperative Societies (Dairy),
Osmanabad, Sathe Chowk,
Tuljapur Road, Osmanabad,
Tq. and District Osmanabad
8. Proposed Tuljabhavani Matshya
Vyavasayeek Sahakari Sanstha Maryadit,
Songiri, Tq. Bhoom, Dist. Osmanabad,
through its Chief Promoter namely
Siddheshwar s/o Somnath Kute,
Age : 46 years, Occu. Agril.,
R/o Songiri, Tq. Bhoom,
District Osmanabad RESPONDENTS
AND
WRIT PETITION NO.4820 OF 2021
Late Bhaurao Markad Matshya
Vyavasayeek Sahakari Sanstha Maryadit,
Songiri, Tq. Bhoom, Dist. Osmanabad
through its Chairman namely,
Bhausaheb s/o Bhaaskar Markad,
Age : 35 years, Occu. Fishery,
R/o Songiri, Tq. Bhoom,
District Osmanabad PETITIONER
VERSUS
1. The State of Maharashtra,
through its Secretary,
Agri., Animal Husbandry, Dairy
Development and Fishery Department,
Mantralaya, Mumbai
2. The Commissioner of Fishery
and Additional Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshalaya,
Netaji Subhash Road,
Charni Road, Mumbai
::: Uploaded on - 27/11/2021 ::: Downloaded on - 28/11/2021 03:15:55 :::
3 wp4071-4820-2021.odt
3. The Deputy Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshyalaya,
Netaji Subhash Road,
Charni Road, Mumbai
4. The Regional Deputy Commissioner
of Fishery, Latur, Latur Region,
Latur, Old Collector Office premises,
Administrative Building, 2nd Floor,
Latur
5. The Assistant Commissioner of
Fishery, Osmanabad,
Central Administrative Building,
1st Floor, Osmanabad
6. The Fishery Development Officer,
Osmanabad, Tq. & Dist. Osmanabad
7. The Assistant Registrar
Cooperative Societies (Dairy),
Osmanabad, Sathe Chowk,
Tuljapur Road, Osmanabad,
Tq. and District Osmanabad
8. Proposed Om Raje Nimbalkar Matshya
Vyavasayeek Sahakari Sanstha Maryadit,
Songiri, Tq. Bhoom, Dist. Osmanabad,
through its Chief Promoter namely
Yuvraj s/o Tatya Kute,
Age : 25 years, occu. Agril.,
R/o Songiri, Tq. Bhoom,
District Osmanabad RESPONDENTS
WITH
CIVIL APPLICATION NO.11813 OF 2021
IN
WRIT PETITION NO.4071 OF 2021
Jay Malhar Matsya Vyavsaya Sahakari Sanstha
Maryadit, Songiri, through its Secretary
Kundlik s/o Abhiman Goyakar,
::: Uploaded on - 27/11/2021 ::: Downloaded on - 28/11/2021 03:15:55 :::
4 wp4071-4820-2021.odt
Age : 26 years, Occu. Fisherman,
R/o Songiri, Tq. Bhoom, Dist. Osmanabad APPLICANT
VERSUS
1. Late Bhaurao Markad Matshya
Vyavasayeek Sahakari Sanstha Mrayadit,
Songiri, Tq. Bhoom, Dist. Osmanabad,
through its Chairman namely
Bhausaheb s/o Bhaskar Markad,
Age : 35 years, Occu. Fishery,
R/o Songiri, Tq. Bhoom,
District Osmanabad
2. The State of Maharashtra,
through its Secretary,
Agri., Animal Husbandry, Dairy
Development and Fishery Department,
Mantralaya, Mumbai
3. The Commissioner of Fishery
and Additional Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshalaya,
Netaji Subhash Road,
Charni Road, Mumbai
4. The Deputy Registrar,
Cooperative Societies (Fishery),
Maharashtra State, Mumbai,
Taraporwala Matshyalaya,
Netaji Subhash Road,
Charni Road, Mumbai
5. The Regional Deputy Commissioner
of Fishery, Latur, Latur Region,
Latur, Old Collector Office premises,
Administrative Building, 2nd Floor,
Latur
6. The Assistant Commissioner of
Fishery, Osmanabad,
Central Administrative Building,
1st Floor, Osmanabad
::: Uploaded on - 27/11/2021 ::: Downloaded on - 28/11/2021 03:15:55 :::
5 wp4071-4820-2021.odt
7. The Fishery Development Officer,
Osmanabad, Tq. & Dist. Osmanabad
8. The Assistant Registrar
Cooperative Societies (Dairy),
Osmanabad,
Tq. and District Osmanabad
9. Proposed Om Raje Nimbalkar Matshya
Vyavasayeek Sahakari Sanstha Maryadit,
Songiri, Tq. Bhoom, Dist. Osmanabad,
through its Chief Promoter namely
Yuvraj s/o Tatya Kute,
Age : 25 years, occu. Agril.,
R/o Songiri, Tq. Bhoom,
District Osmanabad RESPONDENTS
.....
Mr. A.N. Nagargoje, Advocate for the petitioner
in both writ petitions
Mr. K.B. Jadhavar, A.G.P. for respondent Nos.1 to 7
Mr. A.B. Girase, Advocate for respondent No. 8
in both writ petitions
Mr. Manoj U. Shelke, Advocate for the applicant
.....
CORAM : MANGESH S. PATIL, J.
DATE OF JUDGMENT RESERVED : 24.11.2021
DATE OF JUDGMENT PRONOUNCED : 26.11.2021
COMMON JUDGMENT :
Though the petitioners in both these writ petitions are
different and even respondent No.8 are different entities, since common
questions based on similar facts leading to the passing of the impugned
orders, which are also similar, the matters are being decided by this
common judgment.
2. Heard.
6 wp4071-4820-2021.odt 3. Rule. The Rule is made returnable forthwith. The learned
A.G.P. waives service on behalf of respondent Nos.1 to 7 whereas learned
Advocate Mr. A.B. Girase waives service for respondent No.8 in both the
writ petitions. I have also heard learned Advocate Mr. M.U. Shelke on Civil
Application No.11813/2021, seeking to intervene. At their joint request,
the matters are heard and being disposed of finally at the stage of
admission.
4. The petitioners, seeking their registration as a fisheries
societies under Section 9 read with Section 4 of the Maharashtra
Cooperative Societies Act, 1960 ("the Act", for short), are taking exception
to the orders passed by the Commissioner of Fisheries, Maharashtra State,
Mumbai of the same date i.e. 25.01.2021 whereby the order of the
Assistant Registrar of Cooperative Societies dated 23.11.2020, directing
registration of the petitioner Societies, has been quashed and set aside,
simultaneously quashing and setting aside the registration certificate
granted by the Deputy Registrar (respondent No.3) dated 16.09.2020 and
cancelling no objection certificate issued by the Assistant Commissioner
(respondent No.5) dated 10.09.2020 on the basis of which eventually the
petitioners were duly registered as fisheries societies for the respective
water bodies.
5. The main bone of contention of learned Advocate Mr. A.N.
Nagargoje for the petitioners is that Government Resolution dated
7 wp4071-4820-2021.odt 03.07.2019 of the State Government lays down the guidelines for grant of
registration to the fisheries societies. After following due procedure and
the guidelines, the petitioner societies were duly registered.
Simultaneously, even respondent Nos.8 in both these petitions had also
applied for registration as fisheries societies in respect of the same water
bodies. They were refused such registration as they were not complying
with prerequisites as laid down in the guidelines contained in Govt.
Resolution dated 03.07.2019. Without there being any challenge to the
orders refusing such registration by preferring an appeal under Section 152
of the Act, the respondent Nos.8 have simply challenged the orders of
registration of the petitioners. They have no locus standi and still, by the
impugned orders, the revision under Section 152 has been allowed and the
matter has been remanded for decision afresh.
6. Mr. Nagargoje, learned Advocate would further point out that
the impugned orders are not orders in the eye of law. By mere
reproduction of the rival contentions, the operative order has been passed.
Those are sans any reason much less justifying the conclusion. The orders
are perverse, arbitrary and illegal.
7. Learned Advocate Mr. Nagargoje would submit that the
petitioner societies have already spent huge amount for seeding and would
be put to a great loss and inconvenience if the matter is allowed to be
reheard.
8 wp4071-4820-2021.odt
8. Mr. Nagargoje, lastly, submitted that the impugned decisions
have been taken under political pressure. Even while the impugned orders
directing remand have been passed, the selfsame Commissioner
(respondent No.2) has now, by his communication dated 24.09.2021,
called upon the lower authorities to initiate a process for considering the
requests of respondent Nos.8 for registration. This attempt on the part of
respondent No.2 (Commissioner) is highly objectionable and clearly
demonstrates mala fides.
9. The learned A.G.P. and learned Advocate Mr. A.B. Girase for
respondent Nos.8 would strenuously submit that without there being
sufficient compliance with the guidelines dated 03.07.2019, at the behest
of politicians, the selfsame fisheries officer, who was holding the charge as
Assistant Registrar, Divisional Joint Registrar and Assistant Commissioner
of Fisheries, has shown undesired haste and promptness and has facilitated
registration of the petitioner societies within a span of few days under his
own signature in different capacities. Having indulged in such illegalities
and misconduct, the officer has even subsequently been suspended.
10. The learned A.G.P. and learned Advocate Mr. Girase would
further submit that though the proposals of respondent Nos.8 and few
other societies for the selfsame water bodies were pending and some of
which were even filed before the petitioners' proposals, the decision was
taken in respect of the petitioners hastily, with mala fide intention to
9 wp4071-4820-2021.odt deprive the other societies from being registered. By referring to the
guidelines dated 03.07.2019, they would further point out that only one
society can be registered in respect of one water body and that is why the
petitioners got their societies registered. In fact, that is the ground on the
basis of which registration of respondent No.8 in writ petition
No.4820/2021 has been refused.
11. The learned A.G.P. and learned Advocate Mr. Girase would
then submit that going by the definition of an `active fisherman' laid down
in the guidelines dated 03.07.2019, a person who is exclusively dependent
on the fishing and allied activities is considered to be an active fisherman.
As per entry 1.5 of clause (A) of guideline No.1, a society can be registered
only if there are atleast 25 active fishermen as members. They would
submit that the petitioners' application for registration clearly indicates
that their occupation is agriculture and fishing, meaning thereby that they
are not active fishermen and their societies could not have been registered
legally.
12. Learned A.G.P. and learned Advocate Mr. Girase would lastly
submit that though the impugned orders of respondent No.2 -
Commissioner do not disclose all these grounds, these were the facts,
which had weighed with him and he has simply remanded the matters for
decision afresh. No prejudice is likely to be caused to the petitioners.
They would get an opportunity of being heard and the petitions be
10 wp4071-4820-2021.odt dismissed.
13. Learned Advocate Mr. M.U. Shelke for the intervener would
adopt the arguments advanced by the learned A.G.P. and learned Advocate
Mr. A.B. Girase. In addition, he would submit that factually incorrect
statement has been made in writ petition No.4820/2021 to the effect that
the intervener society had preferred an appeal challenging the order
refusing its registration but it was dismissed. In fact, its appeal was
allowed. The petitioner is seeking discretionary relief while invoking writ
jurisdiction of this Court and still, has made such incorrect statement in the
petition and therefore, for this reason also, the petition is liable to be
dismissed.
14. I have carefully considered the rival submissions and perused
the papers. Except the fact that there is an inconsistent stand as regards
the decision in the appeal of the intervener, which, according to the
petitioners was dismissed but according to the intervener, was allowed,
there is no dispute as to the happenings discussed hereinabove.
15. It is a common ground that eligibility of a proposal for
registration as a fisheris society under Section 9 read with Section 4 of the
Act is governed by the guidelines dated 03.07.2019. It is one of the
prerequisites as laid down in entry No.1.5 of clause (A) of guideline No.1
that the proposed society should have at least 25 active fishermen as
members. The term `active fisherman' has also been specifically defined to
11 wp4071-4820-2021.odt mean that a person who actually engages himself in fishing or allied
activity and his livelihood is wholly dependent on such a vocation. The
proposals of the petitioners indicate the occupation of their members as
agriculture and fishing. If such was the state-of-affair, prima facie, the
petitioners were not entitled to be registered as fisheries societies.
16. Ofcourse, it is a matter for the concerned authority to take a
decision, now that the matter has been remanded to it for the decisions
afresh. The fact remains that it is a vital fact, which does not seem to have
been considered while granting registration to the petitioner societies.
17. Again, there is enough material on the record to demonstrate
that the proposals of not only the petitioners but few other proposed
societies were also pending and awaiting decision, some of which were
filed before the proposals of the petitioners were moved. As can be seen,
the selfsame officer, holding different charges, was bold enough to submit
a report regarding practical examination regarding skills of fishing, putting
up a proposal, granting no objection and issuing certificate of registration
under his own signature within a span of few days. Irrespective of the fact
that the learned A.G.P. now makes a statement that the officer has
subsequently been suspended, the very conduct demonstrates that though
he was vested with a power which he was expected to exercise judiciously,
when there were rival claims for registration by the proposed societies, he
has apparently acted in a biased manner.
12 wp4071-4820-2021.odt
18. There is also material on record to demonstrate that certain
people's representatives had put up recommendations to the same person
requesting for considering the proposals of the petitioners favourably. If
such is the state-of-affair, I find no hesitation in reaching to a conclusion
that necessary objective scrutiny before granting registration to the
petitioner societies was not undertaken.
19. True it is that in the impugned orders, respondent No.2 -
Commissioner has no-where discussed all these facts and circumstances
and the orders are sans any semblance of reasons. But then the petitioners
have called upon this Court to exercise a discretion under the writ
jurisdiction. If the facts and circumstances discussed hereinabove are
startling enough to demonstrate the illegalities in granting registration, the
impugned orders, which merely seek to remand the matters for decision
afresh, would rather be innocuous. The petitioners would certainly get
sufficient opportunity to prosecute their proposal and establish their
entitlement within the four corners of the guidelines dated 03.07.2019. In
view of such peculiar state-of-affair, the writ petitions are liable to be
dismissed.
20. The Writ Petitions are dismissed. It is made clear that the
observations made hereinabove are confined to the decision of the present
writ petitions and the authorities shall not feel influenced by those while
taking the decision pursuant to the impugned orders.
13 wp4071-4820-2021.odt
21. The authority to whom the matters have now been remanded
shall take a decision on the proposals by following the due process within a
period of four weeks from today.
22. The Rule is discharged.
23. The civil application is disposed of.
[MANGESH S. PATIL] JUDGE
24. After pronouncement of judgement, a request is made on
behalf of the petitioner societies that the respective petitioners may be
allowed to harvest the fish from the water bodies as they have already put
the seeds.
25. The learned Advocates for the contesting respondents oppose
the request.
26. Having considered the nature of the dispute and the fact that
the petitioners have made an attempt towards undertaking the activity of
fishing by releasing seeds, interest of justice would be met if they are
allowed to harvest. The request is accepted, however, such activity shall be
completed within two weeks from today.
14 wp4071-4820-2021.odt
27. The parties to act upon the authenticated copy of this order.
[MANGESH S. PATIL] JUDGE
npj/wp4071-4820-2021.odt
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!