Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Sunil S/O Bhauraoji Funde And ... vs The State Of Maharashtra, Thr. ...
2024 Latest Caselaw 2359 Bom

Citation : 2024 Latest Caselaw 2359 Bom
Judgement Date : 25 January, 2024

Bombay High Court

Shri. Sunil S/O Bhauraoji Funde And ... vs The State Of Maharashtra, Thr. ... on 25 January, 2024

Author: Avinash G. Gharote

Bench: Avinash G. Gharote, M.S. Jawalkar

2024:BHC-NAG:1009-DB


                                                               WP 3390 of 2023.odt
                                            1

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

                                 WRIT PETITION NO.3390/2023
                                                                                     5

                 PETITIONERS       1. Nitin Baburao Hiwse
                                   Aged 59 Years, President, Tivas Santra
                                   Bagayatdar Sahakari Sanstha Sr. No.58,
                                   Amravati Division, Amravati.

                                   2. Subhash Tukaram Raghatate,
                                   Aged 71 years, President Chandrapur
                                   Zilla Krushi Audyogic Sahakari Sanstha,
                                   Sr. No.10 (Nagpur Division), Nagpur.



                                        ...VERSUS...

                   RESPONDENTS     1. The State of Maharashtra
                                   Through its Secretary of Co-operation and
                                   Marketing      Department,    Mantralaya,
                                   Mumbai.

                                   2. The Maharashtra State         Co-operative
                                   Election Authority, Pune.

                                   3. The Director of Marketing, Pune,
                                   Central Building, Pune.

                                   4. District Co-operative Election Officer,
                                   cum Divisional Joint Registrar, Co-operative
                                   Societies, Malhotra House, 6th Floor, Opp.
                                   GPO, Fort, Mumbai.

                                   5. The Returning Officer, for the Elections of
                                   Maharashtra State Sahakari Marketing
                                   Federation Ltd. Mumbai, Malhotra House, 6 th
                                   Floor, Opp GPO, Fort, Mumbai.
                                                              WP 3390 of 2023.odt
                                      2

                          6. Maharashtra State Sahakari Marketing
                          Federation Ltd., Through its Managing
                          Director, Kanmoor House, 281/87, Narsi
                          Nath Street, Masjid Bandar, Mumbai -
                          400009

INTERVENERS               7. Sunil s/o Bhauraoji Funde
                          aged about 58 years,
                          Occ. Agriculturist, R/o Sakoli, Tah. Sakoli,
                          District Bhandara.
                          (Amendment as per Court's order Dt.
                          09/06/2023)
                          (Added respondent No.7/Intervener as per
                          Court's order Dtd. 09/06/23)

                          8. Rohit s/o Dilip Nikam
                          Aged - 47 years, Occ- Business,
                          Director, Jalgaon District Agro-Indul
                          Multipurpose Service Co-operative Sanstha
                          Maryadit [Nashik Division], Visanji Nagar,
                          Jalgaon, Dist. Jalgaon.
                          (Amendment carried out as per Hon'ble
                          Court's order dated 30/10/2023)

                          (Amended/Added R. No.8 after R.No.7)
Mr. M.V. Samarth, Senior Advocate a/b Mr. V.P. Ingle, Advocate for petitioners
Mrs. K.R. Deshpande, AGP for respondent nos.1, 3 and 4
Mr. S.S. Ghate, Advocate for respondent no.2
Mr. P.D. Meghe, Advocate for respondent no.6
Mr. A.M. Ghare and Mr. Onkar Ghare, Advocates for respondent no.7
Mr. D.M. Kale, Advocate for respondent no.8


                                      WITH

                       WRIT PETITION NO.3120/2023
                                                                                   5

PETITIONERS               1. Shri Sunil s/o Bhauraoji Funde
                          Aged 58 Yrs., Occ. Service, R/o Sakoli,
                          Tahsil Sakoli, District Bhandara.
                                           WP 3390 of 2023.odt
                       3

              2. Shri Babanrao s/o Ajabrao Bhad,
              Aged 64 yrs., Occ : Service, R/o Sillewada,
              Tahsil Saoner, District Nagpur.

              3. Shri Shivhari s/o Rumaji Bhad,
              Aged 58 yrs., Occ : Service,
              R/o Tamaswadi, Tahsil Parshioni, District
              Bhandara.
                  ...VERSUS...

RESPONDENTS   1. The State of Maharashtra, through its
              Secretary of Co-operation and Marketing
              Department, Mantralaya, Mumbai.

              2. The Director of Marketing, Pune,
              Central Building, Pune.

              3. District Co-operative Election Officer,
              cum Divisional Joint Registrar Co-operative
              Societies, Alhotra House, 6th Floor, Opposite
              GPO, Fort, Mumbai.

              4. The Returning Officer, for the Election of
              Maharashtra State Sahakari Marketing
              Federation Ltd. Mumbai, Malhotra House, 6th
              Floor, Opposite GPO, Fort, Mumbai.

              5. Maharashtra State Sahakari Marketing
              Federation Ltd., Mumbai, through its
              Managing Director, Kanmoor House, 281/87,
              Narsi Nath Street, Masjid Bandar, Mumbai -
              400 009.

INTERVENERS   6. Subhash Sitaram Raghtate
              Aged 71 years Occ. Agriculturist, President,
              Chandrapur Zilla Krishi Audyogik Sahakari
              Sanstha Chandrapur (Sr. No.10) Nagpur
              Division.
              (Amendment as per Court's order dated
              20.06.2023)
                                                           WP 3390 of 2023.odt
                                     4

                          7. The State Co-operative Election Authority,
                          through its Commissioner, Central Building,
                          Pune.
                          (Amendment as per Court's order dated
                          20.06.2023)
                          (Amended/Added R. Nos.6 & 7)

Mr. A.M. Ghare and Mr. Onkar Ghare, Advocates for petitioners
Mrs. K.R. Deshpande, AGP for respondent nos.1 to 4
Mr. P.D. Meghe, Advocate for respondent no.5
Mr. S.S. Ghate, Advocate for respondent no.7
Mr. D.M.Kale, Mr. S.P. Bhandarkar & Mr. Ram Karode, Advocates for Intervenor



                                 CORAM : AVINASH G. GHAROTE AND
                                         SMT. M.S. JAWALKAR, JJ.
                                 DATE : 25/01/2024                              5

   ORAL JUDGMENT            (PER : AVINASH G. GHAROTE, J.)

1. Heard. Rule. Rule made returnable forthwith. Heard

finally with the consent of the learned counsels for the rival 10

parties.

2. Writ Petition No.3390/2023 questions the order

dated 17/05/2023 (pg.114) passed by the respondent no.1/State

granting stay to the elections to the Board of Director/Managing

Committee of the respondent no.6 - Federation, on account of 15

the resolution passed in the special meeting of the respondent

no.6 dated 21/02/2023, to amend its bye-law Nos.41(1) and 41

(3), which was submitted to the respondent no.3 for approval.

The stay was granted in the purported exercise of the powers WP 3390 of 2023.odt

under Section 157 of the of the Maharashtra Co-operative

Societies Act, 1960 ("MCS Act" for short hereinafter) and so also

the consequent order dated 18/05/2023 passed by the Returning

Officer (pg.116), whereby in pursuance to the communication

dated 17/05/2023, stay to the elections to the respondent no.6 - 5

Federation has been communicated.

3. Mr. Samarth, learned Senior Counsel for the

petitioners in Writ Petition No.3390/2023 contends that the

order dated 17/05/2023, which is claimed to be passed in

exercise of the power under Section 157 the MCS Act is beyond 10

the scope and ambit of the powers conferred upon the State

under that provision and therefore is without jurisdiction. It is

further contended that though the reasons, as indicated in the

order dated 17/05/2023 for its passing speak about the

directions dated 06/10/2015 issued by the respondent no.1 for 15

correction in the bye-laws of the respondent no.6 and the change

in the bye-laws No.37 and 41 (1) being necessary, which was

proposed, the same cannot be held to be legal and proper, on that

count. He further invites our attention to the language of Section

157 of the MCS Act to substantiate his contention. 20 WP 3390 of 2023.odt

4. Mr. Ghare, learned counsel for the respondent no.7

in Writ Petition No.3390/2023 supports the impugned orders and

contends that since a need was felt to amend the bye-laws of the

respondent no.6, with an intention that a larger number of

persons could participate in the elections to be held for its Board 5

of Directors in a special meeting held on 21/02/2023, the change

in respect of bye-law No.41 (1) was resolved to be so made and

the proposal was submitted for approval of the respondent no.3

(Director Marketing) on 02/03/2023, which ultimately came to

be approved on 19/05/2023 and therefore, since the voters net 10

was widened, it was necessary to conduct the election of the

respondent no.6 afresh, which is what is prayed for in Writ

Petition No.3120/2023. It is, therefore, submitted by Mr. Ghare,

learned counsel for the respondent no.7, that the elections are

now required to be directed to be held in terms of the amended 15

bye-laws of the respondent no.6 - Federation, for which, he

places reliance upon Ahmednagar Zilla S.D.V. & P. Sangh Ltd. and

another Vs. State of Maharashtra and others (2004) 1 SCC 133.

5. There was yet another petition, namely, Writ Petition

No.3492/2023 challenging the order dated 19/05/2023 by the 20

respondent no.3, accepting the amendment to the bye-laws of the WP 3390 of 2023.odt

respondent no.6 -Federation. However, since there is an alternate

remedy available under Section 152 (1) of the MCS Act to the

petitioners therein, the said petition has been permitted to be

withdrawn with liberty to avail of the alternate remedy.

Since the term of the earlier elected Board of

Directors of the respondent no.6 ended in the year 2019, fresh

elections to the Board of Directors were required to be held. The

respondent no.2, which is the Maharashtra State Co-operative

Election Authority with this intent had published election 10

programme in that regard on 08/05/2023 as under (pg.86) :

Sr. Date and Time Election programme details No. 01 09/05/2023 to Filing of nomination papers.

15/05/2023 02 16/05/2023 Scrutiny of the nomination papers.

at 11:00 a.m. 03 17/05/2023 at Publication of list of valid nominations.

     11:00 a.m.
04   17/05/2023      to Withdrawal of nomination papers by the
     31/05/2023         candidates.
     between      11:00
     a.m. to 3:00 p.m.
05   01/06/2023         Allotment of symbols and publication of final
                        list of candidates.
06   11/06/2023        Polling by the voters.
     between
     9:00 a.m. to 5:00
     p.m.
                                                   WP 3390 of 2023.odt


07   13/06/2023          Counting of votes and declaration of poll
     from 9:00 a.m.      result immediately.



7. Needless to say that prior to this, the entire process

of publication of the provisional voters list, calling of objections

and publication of the final voters list was already over. The

election programme was worked out and on 17/05/2023, the 5

final list of the candidates, consequent to the scrutiny was

published (pg.104), in which, the petitioner nos.1 and 2 in Writ

Petition No.3390/2023 were included in the category of ordinary

constituency for Nagpur Division at serial nos.2 and 4. In view of

the interim order dated 15/05/2023 passed by this Court in Writ 10

petition No.3120/2023, the name of the respondent no.7

(petitioner in Writ Petition No.3120/2023) also came to be

included at serial no.3 in the aforesaid final list of candidates. It

is at this juncture that considering the interim order dated

15/05/2023 passed by this Court in Writ Petition No.3120/2023, 15

the respondent no.1 by the order dated 17/05/2023 (pg.114) in

exercise of the powers under Section 157 of the MCS Act granted

stay to the election process, as a result of which, the respondent

no.2 also by the communication dated 18/05/2023 intimated the

WP 3390 of 2023.odt

8. For the purpose of appreciating the challenge to the

order dated 17/05/2023 the provisions of Section 157 of the

MCS Act are necessary to be considered. For the sake of ready

reference, Section 157 of the MCS is reproduced as under :-

"157. Power to exempt societies from provisions of Act. 5 The State Government may, by general or special order exempt any society or class of societies from any of the provisions of this Act, or of the rules made thereunder, or may direct that such provisions shall apply to such society or class of societies with such modifications not affecting the substance thereof as may be 10 specified in the order.

Provided that, no order to the prejudice of any society shall be passed, without an opportunity being given to such society to represent its case"

9. A perusal of the language of Section 157 of the MCS

Act, would indicate that it confers powers upon the State to

exempt, by general or special order any society or class of

societies, from any of the provisions of the MCS Act or the rules

made thereunder. It would thus be apparent that Section 157 of 20

the MCS Act, does not confer any power upon the respondent

no.1 to postpone the elections of the respondent no.6, in exercise

of the powers conferred therein. The order dated 17/05/2023

(pg.114), therefore, will have to be held to be infirm and without

jurisdiction, considering the language of Section 157 of the MCS 25

Act.

WP 3390 of 2023.odt

10. Though Mr. Ghare, learned counsel for the

respondent no.7 in Writ Petition No.3390/2023 seeks to place

reliance upon the provisions of Section 73 CC of the MCS Act, to

contend that the order dated 17/05/2023 (pg.114) has to be

related to the powers as conferred upon the respondent no.1 5

under the said provision, however, Section 73 CC of the MCS Act

would indicate that the power of the State Government to

postpone the elections as contained therein are only on account

of (i) scarcity (ii) drought (iii) flood (iv) fire or any other

national calamity or (v) rainy season or (vi) due to scarcity, 10

drought, flood, fire, hailstorms or any other natural calamity,

farmers, farm labourers, or other persons on large scale have

suffered, resulting in reduction in numbers of voters; and (vii) on

the implementation of any Government Scheme made for their

rehabilitation, there is likelihood of increase of numbers of voters 15

or (viii) due to any election programme of the State, Legislative

Assembly, or Council or House of the People or local authority

coinciding with the election programme of any society or class of

societies; (ix) if the State is of the opinion that it is not in the

public interest to hold the elections to any society or class of 20

societies. It is only on the above grounds and then too for the WP 3390 of 2023.odt

reasons to be recorded in writing, notwithstanding anything

contained in the MCS Act and the rules made thereunder or the

bye-laws of the society that the State can postpone the election of

any society or class of societies, for a period not exceeding six

months at a time, the total period of extension being not more 5

than one year in aggregate. It would thus be apparent that none

of the conditions as indicated above in Section 73 CC of the MCS

Act, can be said to be in existence so as to consider the plea that

the order dated 17/05/2023 could be related to exercise of the

powers of the State to postpone the elections under 10

Section 73 CC of the MCS Act. Thus, reliance upon Section 73 CC

of the MCS Act, by Mr. Ghare, learned counsel for the respondent

no.7 in Writ Petition No.3390/2023 to justify the order dated

17/05/2023, is clearly misplaced.

11. It is also material to note that when the election 15

programme was declared and was being implemented, the bye-

laws of the respondent no.6, which were extant then (pg.25)

were what were considered for the purpose of preparing the final

voters list, which came to be published on 24/04/2023. The

special meeting for amendment to the bye-law No.41 (1) though 20

held on 21/02/2023 and the proposal for its approval came to be WP 3390 of 2023.odt

submitted to the respondent no.3 on 02/03/2023, no orders

were passed thereupon, which continued to be the position till

19/05/2023, when the order dated 19/05/2023 (pg.92-D in WP

No.3120/2023) was passed, allowing amendment to the bye-laws

which included amendment to bye-law Nos.41(1), 41 (3) and 42 5

(b), bye-law Nos.41 (1) and 41 (3) relating to the eligibility in

respect of a person seeking to be elected to the post of Director of

the respondent no.6. However, what is material to note is that the

order dated 19/05/2023 by which the amendment to the bye-

laws of the respondent no.6 was allowed, specifically states, that 10

the amended bye-laws, would come into effect from the date of

the order i.e. 19/05/2023. This being the position, the

contention, that the entire election programme which already

had progressed to the stage of publication of the final list of

candidates, in our considered opinion, cannot be scrapped and 15

the position be relegated back to the stage of preparing the

preliminary voters list. Though reliance has been placed by

Mr. Ghare, learned counsel for the petitioners upon Ahmednagar

Zilla S.D.V. & P. Sangh Ltd. (supra) but that was a case, in which

the amendment to the bye-laws was approved before the 20

publication of the final voters list and consequent to the WP 3390 of 2023.odt

amendment, the voters list was prepared for holding election for

constituting the Managing Committee of the Society. It was

ultimately held that the amendment of the bye-laws was not in

conformity with the law applicable and therefore, the electoral

roll prepared on its basis would have to fall down, as the 5

conditions precedent for amending the bye-laws had not been

complied with. In the instant case, the final electoral roll, has

been prepared on the basis of the bye-laws, which were legal and

valid on the date of its preparation. Not only this, the election

programme in pursuance thereto was published and had 10

progressed to a stage where the final list of candidates, came to

be published after scrutiny on 24/04/2023. The amendments to

the bye-laws were approved by the respondent no.3 only on

19/05/2023 and it was specifically directed that they would

come into effect consequent to the date of the order. 15

12. The learned Division Bench of this Court at

Aurangabad in Writ Petition No.7252/2023 and other connected

matters decided on 30/06/2023 while considering the powers of

the State under Section 73 CC and 157 of the MCS Act has held

that exercise of the powers thereunder has to be for reasonable 20

and cogent reasons and even if these are present, the mandate of WP 3390 of 2023.odt

the provision, cannot be used to extend the outer limit of one

year, considering which, in view of the admitted position that the

term of the party stands over in 2019, the reasons given in the

impugned order cannot be used to extend it beyond what is

13. In that view of the matter, the claim for conducting

the election in consonance with the amended bye-laws, which

were permitted to be amended by the order dated 19/05/2023,

by scrapping the entire election process, which had already

reached the stage, as indicated above, cannot be entertained, as 10

once the election process is commenced the same has to be

concluded to its logical end, apart from which, the respondent

no.2 has no such power to cancel the elections on account of

subsequent amendments to the bye-laws.

14. In view of the aforesaid discussion, Writ Petition 15

No.3120/2023 seeking holding of elections on the basis of the

amended bye-laws fails and is dismissed.

15. So also for the reasons, as stated above, the order

dated 17/05/2023 (pg.114) passed by the respondent no.1, in

exercise of the power under Section 157 of the MCS Act being 20

without jurisdiction and authority, is hereby quashed and set WP 3390 of 2023.odt

aside, as a result of which, the consequent communication dated

18/05/2023 (pg.116) by the respondent no.2 also cannot be

sustained and is quashed and set aside. The respondent no.2 is

accordingly directed to go ahead with the elections as per the

16. Writ Petition No.3390/2023 is accordingly allowed

in the above terms and Writ Petition No.3120/2023 is dismissed.

Rule accordingly. No order as to costs.

(SMT. M.S. JAWALKAR, J.) (AVINASH G. GHAROTE, J.)

Mr. Onkar Ghare, learned counsel for the petitioners

in Writ Petition No.3120/2023, at this stage, seeks continuation of

the order dated 15/05/2023 in Writ Petition No.3120/2023 for a 15

period of two weeks. However, since we have already held that the

election programme cannot be stalled and has to be continued to

its logical end and the position that the elections to the Managing

Committee were not held since 2019, we are not inclined to

continue the order. The request is, therefore, rejected. 20

(SMT. M.S. JAWALKAR, J.) (AVINASH G. GHAROTE, J.) Wadkar Signed by: S.S. Wadkar (SSW) Designation: PS To Honourable Judge Date: 25/01/2024 16:56:35

 
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