Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhavrao Rajaram Mane vs The State Cooperative Election ...
2022 Latest Caselaw 4956 Bom

Citation : 2022 Latest Caselaw 4956 Bom
Judgement Date : 17 May, 2022

Bombay High Court
Madhavrao Rajaram Mane vs The State Cooperative Election ... on 17 May, 2022
Bench: S. G. Mehare
                                           912-915, 919-922-WP-5394-2022+group.odt




             IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                        BENCH AT AURANGABAD

                         WRIT PETITION NO. 5394 OF 2022

 Sanket Sopanrao Patil                                 ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                    ... Respondents


                         WRIT PETITION NO. 5395 OF 2022

 Maruti Tukaram Bodge                                  ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                    ... Respondents


                         WRIT PETITION NO. 5396 OF 2022

 Madhav Kerba Thavre                                   ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                    ... Respondents


                         WRIT PETITION NO. 5397 OF 2022

 Pandurang Parbatrao Biradar                           ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                    ... Respondents

                         WRIT PETITION NO. 5402 OF 2022

 Babu Kishanrao Kokane                                 ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                    ... Respondents



                                                                         1 of 10




::: Uploaded on - 18/05/2022                  ::: Downloaded on - 19/05/2022 05:12:15 :::
                                 (( 2 ))   912-915, 919-922-WP-5394-2022+group.odt




                         WRIT PETITION NO. 5403 OF 2022

 Maruti Gangadhar Biradar                                   ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                         ... Respondents

                         WRIT PETITION NO. 5404 OF 2022

 Madhavrao Rajaram Mane                                     ... Petitioner
      Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                         ... Respondents

                         WRIT PETITION NO. 5405 OF 2022

 Govind Pandurang Panchal                          ... Petitioner
        Versus
 The State Co-operative Election Authority,
 Maharashtra State, Pune and others                ... Respondents
                                   ....
 Mr. M. V. Salunke, Advocate h/f Mr. V. D. Salunke, Advocate for
 petitioners
 Mr. S. K. Kadam, Advocate for respondent Nos. 1 and 2
 Ms D. S. Jape, Mr. S. R. Yadav Lonikar, Mr. R. D. Sanap and Mr. A. R.
 Kale, AGPs for the State in respective petitions.
 Mr. Umakant B. Deshmukh, Advocate for caveator-intervener
                                   ....


                                     CORAM : S. G. MEHARE, J.

(VACATION COURT) DATED : 17th MAY, 2022

PER COURT :-

. Heard the learned Counsel for the petitioners.

2 of 10

(( 3 )) 912-915, 919-922-WP-5394-2022+group.odt

2. Issue notice to the respondents, returnable on 8 th June

2022.

3. The learned AGP waives for the State, and the learned

Counsel for the Returning Officer and the caveator-intervener waives

service of notices for the Returning Officer and caveator.

4. An interesting point, Whether the proposer and seconder

can propose and second the candidates more than the seats reserved

for the general category for the election of Society/respondent no.4.

is raised in these Writ Petitions.

5. The facts giving rise to the present case are that the

election of Vividh Karyakari Seva Sahakari Society Ltd., Somur,

Taluka Deglur, District Nanded/ respondent no.4 was declared by

respondent No.1. As per the program, the date of nomination was

from 25.04.2022 to 29.4.2022. All the petitioners have submitted

their nominations. However, the Returning Officer/respondent No.2

rejected the nomination of all the petitioners assigning the reason

that the proposer and seconder had proposed and seconded the

number of candidates more than the posts to be elected. As revealed

from the arguments of the parties, all the petitioners have submitted

3 of 10

(( 4 )) 912-915, 919-922-WP-5394-2022+group.odt

their nominations from the general category. Eight (8) posts are

reserved from the general category. However, the same proposer and

seconder have proposed and seconded eleven (11) candidates from

the same category. Hence, the nominations of the present petitioners

have been rejected.

6. The learned Counsel for the petitioners has vehemently

argued that the impugned rejection of the nomination is against the

provisions of law. There is no bar to propose and second the

candidates more than one. He referred to Rule 20(3) of the

Maharashtra State Co-operative Societies (Election to Committee)

Rules, 2014. ( Rules for short)

7. Sub-Rule 3 of Rule 20 provides that any person whose

name is entered in the final list of voters may be a proposer or

seconder for nominating a candidate for election. Provided that, in

the case of election from constituency of societies, the proposer and

the seconder shall be from the same constituency except reservation

falling under Section 73B and 73C of the said Act.

8. He also argued that the Returning Officer would not

have rejected the nomination of the applicants as there was an

opportunity to withdraw the candidature. The learned Counsel relied

4 of 10

(( 5 )) 912-915, 919-922-WP-5394-2022+group.odt

on the Judgment of this Court in the case of Shri Vijay s/o Deorao

Parse Vs. The Assistant Registrar, Co-operative Societies (Dairy),

Nagpur and others (Writ Petition No.2071 of 2017 (Nagpur Bench) ,

dated 22.09.2017. He referred to para 6, which reads thus:

"6] Neither Sub Rule (3) nor Form E-5 suggests that there is any restriction on the proposer or seconder to propose or second, as the case may be, not more than one candidate for the election to the committee. Learned A. G. P. for the State, relying on the language of the Sub Rule, particularly, article "a" appearing both before the words "proposer or seconder" and "candidate for election" in Sub Rule (3), submits that the inclusion of article "a" indicates that one proposer or seconder can nominate one candidate for election. Article "a" appearing in Sub Rule (3) does not suggest anything of the kind. It merely provides for eligibility of a person, whose name appears in the list of voters, to be a proposer or seconder for nominating a candidate to the election. It means nothing more and nothing less. If there was to be any restriction on the person appearing in the list of voters to be a proposer or a seconder, as the case may be, for one candidate alone, the provisions should have contained a stipulation to that effect. Not only is there no such stipulation in Sub Rule (3) of Rule 20, even Form E-5, which is a form of nomination paper and which contains particulars of the proposer and the seconder, does not contain any declaration on the part of the proposer or the seconder, as the case may be, to the effect that he proposes or seconds only the candidate appearing in the nomination paper and no one else. Reading of Sub Rule (3) of Rule 20 and Form E-5 together makes it apparent that the Sub Rule merely provides for eligibility condition of a proposer or seconder, namely, existence of his name in the list of voters. If his name is entered in the list of voters, he could be a proposer or a seconder. There is no restriction in the Rules prohibiting him from proposing or seconding more than one candidate."

The facts of the said case were that the petitioners had

submitted their nomination form for contesting the election from the

5 of 10

(( 6 )) 912-915, 919-922-WP-5394-2022+group.odt

general category constituency and the total number of eight (8)

Directors were to be elected from the general category constituency.

The Returning Officer rejected the forms on the ground that the

proposer and seconder of the nomination forms in the case of

petitioners have proposed and seconded the candidates a more than

one. In that case, they had proposed and seconded only six

candidates out of the total eight posts. In this case, eight (8)

Directors were to be elected from the general category, and the same

proposer and seconder have proposed and seconded eleven (11)

candidates.

9. The learned Counsel for the contesting respondent

vehemently opposed the petitions and contended that the proposer

or seconder no doubt may propose and the second the nomination

more than one. What shall be the maximum number of candidates

that could be proposed and seconded by the same person was not

the question before the Court in the case of Shri Vijay s/o Deorao

Parse (supra). He referred to Rule 45 of the Rules and argued that

every voter shall be entitled to give as many votes as there are seats

for filling, which voters are to be taken but no voter shall give more

than one vote to any one candidate. He added thatwhen the voter

cannot vote more than one vote to each candidate, then how a voter

6 of 10

(( 7 )) 912-915, 919-922-WP-5394-2022+group.odt

who is entitled to propose and second the candidate can propose and

second the candidates more than the number of seats reserved in a

particular category. To counter this argument, the learned Counsel

for the petitioners would argue that the proposar and seconder

definitely cannot vote for more than one candidate.That does not

mean it restricts the number of candidates who can be proposed and

seconded by the same voter.

10. Learned counsel for contesting respondent would further

submit that when the proposer or the voter has no right to cast a

vote more than the seats to be filled in, then the voter, who is the

only eligible person to propose and second the nomination, cannot

propose the candidate more than the votes he is entitled to cast.

When the voting rights are restricted, naturally, the voters are

restricted to nominate the candidates to the extent of seats reserved

for a category only. In the facts of the case, he would submit that the

case relied on by the petitioners cited supra would not apply.

11. The learned Counsel for the Returning Officer would

argue that the impugned orders passed by the Returning Officer are

legal and correct. However, the rules are silent as regards the

maximum limit to propose and second the nomination by the voters.

So far as Rule 20 is concerned, any person whose name is entered in 7 of 10

(( 8 )) 912-915, 919-922-WP-5394-2022+group.odt

the final list of voters shall be the proposer or seconder for

nominating the candidate for election.

12. The learned Counsel for the contesting respondent relied

on the case of Ashok Anandrao Bhandare and another vs Kolhapur

Municipal Corporation and others - 1985 Mh.L.J. 613 , wherein, in

para No.6, it has observed that fundamental principle of election law

is that a candidate is to be proposed and seconded by an elector who

is entitled to cast vote at the election, in the absence of any specific a

provision to the contrary made in the relevant statute. The facts

before the Court were that the proposer and seconder of the

candidate were not enrolled in the electoral roll of the concerned

ward. In view of this fact, the judgment was delivered, and the view

taken by the learned Civil Judge, Senior Division, Kolhapur, the writ

petition of the candidates whose nominations were rejected, was

upheld.

13. The role of proposer and seconder is very clear that the

same person cannot propose and second the said person who may be

a rival in the election. This is clear from the rule of the nomination

by proposer or seconder of the nomination form.

8 of 10

(( 9 )) 912-915, 919-922-WP-5394-2022+group.odt

14. The arguments of learned Counsel for the petitioners

that if the Returning Officer had accepted the nominations, then

there was scope for withdrawal of the remaining three excess

candidates proposed and seconded does not appeal to the mind of

this Court. How the Returning Officer could decide to whom the

proposer and seconder do not want to propose and second and how

he would choose eight (8) out of eleven. The learned Counsel for the

petitioners has correctly pointed out that Rule 20(3) entitles the

person who is not subject to disqualification as a voter under the Act

by laws of the rules and whose name is entered in the list of voters

for the constituency for which the candidate is nominated may

propose and second the nomination.

15. Having regard to the number of seats to be filled in from

the general category, this Court is of a view that the same

person/voter cannot propose and second the candidates more than

the seats reserved from a particular category. Having gone through

the facts and provisions of law, this Court is not convinced that the

defect of nominating more than eight (8) persons to be filled in from

the general category would be corrected at the time of withdrawal of

nomination by the Returning Officer or anybody else.

9 of 10

(( 10 )) 912-915, 919-922-WP-5394-2022+group.odt

16. In the facts and circumstances of the case, I am not

inclined to grant any interim relief at this juncture. Hence, place

these matters after vacation.

[ S. G. MEHARE, J. ]

SMS

10 of 10

 
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