Citation : 2021 Latest Caselaw 14165 Bom
Judgement Date : 30 September, 2021
-1-
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
907 WRIT PETITION NO.1371 OF 2020
WITH WP/1375/2020 WITH WP/1374/2020 WITH WP/1373/2020
WITH WP/3562/2020
LOKNETE MARUTRAO GHULE PATIL DNYANESHWAR SAHAKARI
SAKHAR KARKHANA LTD THROUGH IT'S MANAGING DIRECTOR
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
WITH
908 WRIT PETITION NO.1722 OF 2020
WITH WP/1724/2020 WITH WP/1723/2020 WITH WP/1725/2020
DNYANESHWAR TRUST THROUGH IT'S MANAGER
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
Mr.H.D.Deshmukh, Advocate for the petitioner.
Mr.S.B.Yawalkar, AGP for respondent Nos. 1 and 2.
Mr.K.J.Suryawanshi, Advocate for respondent No.3.
( CORAM : RAVINDRA V. GHUGE & S.G. MEHARE, JJ)
DATE : SEPTEMBER 30, 2021
PER COURT :
1. By these petitions, the petitioners are aggrieved by the impugned
orders passed by respondent No.2 refusing permission u/s 107 of the
Maharashtra Co-operative Societies Act, so as to array the Liquidator in
the pending special darkhasts.
khs/Sept. 2021/1371-d
2. Having considered the strenuous submissions of the learned
Advocates for the respective sides, we have perused the petition paper
books with their assistance.
3. A short issue has been raised before us. Whether respondent
No.2 would be justified in refusing permission to these petitioners to
array the liquidator so as to proceed with the special darkhast
proceedings in which they seek to execute a decree passed by the Trial
Court.
4. We have perused the impugned orders, which are identical.
Though the order runs into about 1½ page, the last paragraph appears
to be the reasons assigned by respondent No.2. It has been observed by
way of a conclusion that these petitioners have not indicated whether
any amounts towards supply of sugarcane are payable to them from the
Devgiri Co-operative Sugar Factory. We find the said reason to be quite
cryptic and unconvincing.
5. In Waman Vyankatesh Ruikar Versus Registrar, Co-operative
Societies and others [2002(III) CLR 981], the learned Division Bench of
khs/Sept. 2021/1371-d
this Court concluded that in so far as matters pertaining to the
workmen/labour seeking recovery of their unpaid wages is concerned, a
permission u/s 107 may not be necessary.
6. In Baburao Dadarao Kolhe and others Vs. State of Maharashtra
and others 2004(2) Mh.L.J. 898 the learned Division Bench of this
Court considered the scheme of the Act and noted that if permission u/s
107 of the 1960 Act is not granted, the claimants would be left high
and dry and would not be able to recover their amounts. It was also
observed that the cause of justice would advance by setting aside the
impugned order refusing leave u/s 107. It was also noted that a cryptic
order was passed for rejecting the application.
7. In yet another judgment delivered on 02/02/2007 by the learned
Single Judge of this Court in WP No.4082/2006 filed by Shri
Dnyaneshwar Trust Vs. The State of Maharashtra and another and
connected matters, it is held that the permission sought by the
petitioners for arraying the liquidator as a party to the execution
proceedings, is merely for enabling the participation of the Liquidator
or for proceedings in the case which is rendered stagnant. The
khs/Sept. 2021/1371-d
liquidator is always at liberty to take a stand as may be permissible to
him in the execution proceedings. Seeking permission sought under
Section 107 is a mere formality.
8. In view of the above, all these petitions are allowed. The
impugned orders passed by respondent No.2 u/s 107 stand quashed
and set aside.
9. We grant the application filed by these petitioners seeking
permission u/s 107 and thereby permit these petitioners to implead the
liquidator in the special darkhast cases. As the execution proceedings
pertain to the year 2011 and the original suit was instituted in 2002
which is almost 19 years ago, We direct the learned Executing Court to
expedite the hearing in the darkhast proceedings so as to be concluded
on or before 30/04/2022.
( S.G. MEHARE, J. ) ( RAVINDRA V. GHUGE, J. ) khs/Sept. 2021/1371-d
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!