Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dipak Devichand More vs State Cooperative Election Authority ...
2024 Latest Caselaw 964 Bom

Citation : 2024 Latest Caselaw 964 Bom
Judgement Date : 16 January, 2024

Bombay High Court

Dipak Devichand More vs State Cooperative Election Authority ... on 16 January, 2024

2024:BHC-AUG:1010
                                                                     wp-6-2024 grp.odt
                                                (1)


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                                  WRIT PETITION NO. 6 OF 2024
                                      WITH CA/455/2024

                Sanjay @ Raosaheb Yadavrao Waghchaure
                Age : 45 years, Occu : Agri.,
                R/o. Dhupkheda, Tq. Paithan, Dist. Aurangabad
                (Chattrapati Sambhajinagar).                  ..PETITIONER

                     VERSUS

                1.   The State Co-operative Election Authority,
                     Maharashtra State, Pune
                     Through its Commissioner/Secretary.

                2.   District Co-operative Election Officer
                     Aurangabad @ Regional Joint Director (Sugar),
                     Aurangabad region, Aurangabad.

                3.   Sant Eknath Co-operative Sugar Factory Ltd,
                     Tq. Paithan, Dist. Aurangabad
                     Through its Administrator/Incharge
                     Managing Director.                        ..RESPONDENTS

                                            WITH
                                  WRIT PETITION NO.8 OF 2024
                                      WITH CA/454/2024

                Sanjay @ Raosaheb Yadavrao Waghchaure
                Age : 45 years, Occu : Agri.,
                R/o. Dhupkheda, Tq. Paithan, Dist. Aurangabad
                (Chattrapati Sambhajinagar).                  ..PETITIONER

                     VERSUS

                1.   The State Co-operative Election Authority,
                     Maharashtra State, Pune
                     Through its Commissioner/Secretary.

                2.   District Co-operative Election Officer
                     Aurangabad @ Regional Joint Director (Sugar),
                     Aurangabad region, Aurangabad.

                3.   Sant Eknath Co-operative Sugar Factory Ltd,
                                                  wp-6-2024 grp.odt
                                   (2)


     Tq. Paithan, Dist. Aurangabad
     Through its Administrator/Incharge
     Managing Director.                   ..RESPONDENTS

                            WITH
                 WRIT PETITION NO.31 OF 2024

1.   Vasant s/o Yashwant Kale,
     Age:- 67 years, Occ. Agri.,
     R/o Old Kavsan, Paithan,
     Tq. Paithan, Dist. Aurangabad

2.   Nandabai w/o Vasantrao Kale,
     Age:- 60 years, Occ. Agri.,
     R/o As above

3.   Prakash Raosaheb Labde,
     Age:- 61 years, Occ. Agri.,
     R/o Mudhalwadi, Tq. Paithan,
     Dist. Aurangabad

4.   Muktabai w/o Prakash Labde,
     Age:- 60 years, Occ. Agri.,
     R/o As above

5.   Suvarna Annasaheb Labde,
     Age:- 39 years, Occ. Agri.,
     R/o As above

6.   Bhausaheb Raosaheb Labde,
     Age:- 55 years, Occ. Agri.,
     R/o As above

7.   Annasaheb Raosaheb Labde,
     Age:- 52 years, Occ. Agri.,
     R/o As above

8.   Maroti Rambhau Thorat,
     Age:- 68 years, Occ. Agri.,
     R/o Khanapur, Tq. Shevgaon,
     Dist. Aurangabad

9.   Kailas s/o Murlidhar Belge,
     Age:- 47 years, Occ. Agri.,
     R/o Paithan, Dist. Aurangabad
                                           wp-6-2024 grp.odt
                                    (3)


10.   Bhausaheb Govind More,
      Age:- 77 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

11.   Ganesh Harishchandra More,
      Age:- 50 years, Occ. Agri.,
      R/o As above

12.   Jankabai Harischandra More,
      Age:- 76 years, Occ. Agri.,
      R/o As above

13.   Mandakini Suresh Rodi,
      Age:- 52 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

14.   Chandrakala Raosaheb Gogade,
      Age:- 64 years, Occ. Agri.,
      R/o As above

15.   Rama Maruti Satale,
      Age:- 48 years, Occ. Agri.,
      R/o As above

16.   Balaji Manik More,
      Age:- 62 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

17.   Prakash Laxman More,
      Age:- 61 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

18.   Chhababai Dada Rodi,
      Age:- 94 years, Occ. Agri.,
      R/o As above

19.   Sudhakar Bapu Gogade,
      Age:- 79 years, Occ. Agri.,
      R/o As above

20.   Bhima Dada Rodi,
      Age:- 60 years, Occ. Agri.,
                                           wp-6-2024 grp.odt
                                    (4)


      R/o As above

21.   Kishor Ramrao Rodi,
      Age:- 51 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

22.   Raju Vasant Rodi,
      Age:- 53 years, Occ. Agri.,
      R/o As above

23.   Shivaji Tukaram More,
      Age:- 73 years, Occ. Agri.,
      R/o As above

24.   Kalyan Tukaram More,
      Age:- 62 years, Occ. Agri.,
      R/o Kaptur, Tq. Paithan,
      Dist. Aurangbad

25.   Kalyan Kashinath Dange,
      Age:- 57 years, Occ. Agri.,
      R/o As above

26.   Kadubal Asaram More,
      Age:- 47 years, Occ. Agri.,
      R/o As above

27.   Alka Sunil Baldava,
      Age:- 61 years, Occ. Agri.,
      R/o Yashwant Nagar, Paithan,
      Dist. Aurangabad

28.   Deepak Bhagwan Bobde,
      Age:- 24 years, Occ. Agri.,
      R/o Issarwadi, Tq. Paithan,
      Dist. Aurangabad

29.   Bapusaheb Tulshiram Kadbane,
      Age:- 57 years, Occ. Agri.,
      R/o Dhangaon, Tq. Paithan,
      Dist. Aurangabad

30.   Anil Ashokrao More,
      Age:- 31 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
                                           wp-6-2024 grp.odt
                                    (5)


      Dist. Aurangabad

31.   Badrinath Dhondiram Bomble,
      Age:- 58 years, Occ. Agri.,
      R/o Pachalgaon, Tq. Paithan,
      Dist. Aurangabad

32.   Shivaji Dhondiram Bomble,
      Age:- 61 years, Occ. Agri.,
      R/o As above

33.   Vitthal Patilba Pathade,
      Age:- 79 years, Occ. Agri.,
      R/o As above
34.   Raghunath Eknath Bomble,
      Age:- 69 years, Occ. Agri.,
      R/o As above

35.   Jalindar Pandharinath Bomble,
      Age:- 55 years, Occ. Agri.,
      R/o As above

36.   Baburao Sukhdev Bomble,
      Age:- 62 years, Occ. Agri.,
      R/o As above

37.   Nanasaheb Bapurao Bomble,
      Age:- 58 years, Occ. Agri.,
      R/o As above

38.   Babasaheb Suryabhan Bomble,
      Age:- 76 years, Occ. Agri.,
      R/o As above

39.   Prakash Sarjerao Bomble,
      Age:- 64 years, Occ. Agri.,
      R/o As above

40.   Sunil Ramchandra Kulkarni,
      Age:- 61 years, Occ. Agri.,
      R/o Nath Galli, Paithan,
      Dist. Aurangabad

41.   Shubhangi Sunil Kulkarni,
      Age:- 52 years, Occ. Agri.,
      R/o Bhilwada, Paithan,
                                            wp-6-2024 grp.odt
                                     (6)


      Dist. Aurangabad

42.   Machhindra Ganpat Kharad,
      Age:- 63 years, Occ. Agri.,
      R/o Anandpur, Tq. Paithan,
      Dist. Aurangabad

43.   Shobhai Machhindra Kharad,
      Age:- 62 years, Occ. Agri.,
      R/o As above

44.   Ram Machhindra Kharad,
      Age:- 38 years, Occ. Agri.,
      R/o As above

45.   Vilas Manik Kharad,
      Age:- 35 years, Occ. Agri.,
      R/o As above

46.   Namdev Vinayak Kharad,
      Age:- 51 years, Occ. Agri.,
      R/o As above

47.   Dwarka Kalyan Kharad,
      Age:- 55 years, Occ. Agri.,
      R/o As above

48.   Ram Eknath Takle (Patil),
      Age:- 72 years, Occ. Agri.,
      R/o Sakhare Mangal karyalya,
      Plto No.13/2, Aurangabad

49.   Badrinarayan Eknath Takle (Patil),
      Age:- 75 years, Occ. Agri.,
      R/o Rohi Lagad, Jalna

50.   Vasant Eknath Takle (Patil),
      Age:- 59 years, Occ. Agri.,
      R/o New Mondha, Jalna,
      Tq. & Dist. Jalna

51.   Ashok Ramkisanrao Narke,
      Age:- 67 years, Occ. Agri.,
      R/o Takli Ambad, Tq. Paithan,
      Dist. Aurangabad
                                           wp-6-2024 grp.odt
                                    (7)


52.   Sharad Ashokrao Narke,
      Age:- 41 years, Occ. Agri.,
      R/o As above

53.   Sitabai Ramkisan Narke,
      Age:- 85 years, Occ. Agri.,
      R/o As above

54.   Kalpana Arun Narke,
      Age:- 55 years, Occ. Agri.,
      R/o As above

55.   Sunanda Ashok Narke,
      Age:- 60 years, Occ. Agri.,
      R/o As above

56.   Shirish Arun Narke,
      Age:- 35 years, Occ. Agri.,
      R/o As above

57.   Meerabai Bapusaheb Kadbane,
      Age:- 55 years, Occ. Agri.,
      R/o Dhangaon, Tq. Paithan,
      Dist. Aurangabad

58.   Purnabai Harischandra Bobde,
      Age:- 85 years, Occ. Agri.,
      R/o Wahegaon, Tq. Paithan,
      Dist. Aurangabad

59.   Sheshrao Shamrao Gorde,
      Age:- 62 years, Occ. Agri.,

60.   Snehal Sheshrao Gorde,
      Age:- 36 years, Occ. Agri.,

61.   Alok Shehshrao Gorde,
      Age:- 33 years, Occ. Agri.,
      Petitioner No.59 to 61,
      R/o Balanagar, Tq. Paithan,
      Dist. Aurangabad

62.   Shaukat Pathan Patel Khan,
      Age:- 45 years, Occ. Agri.,
      R/o Changadpuri, Tq. Paithan,
      Dist. Aurangabad
                                           wp-6-2024 grp.odt
                                    (8)


63.   Baban Ganpat Bomble,
      Age:- 45 years, Occ. Agri.,
      R/o Pachalgaon, Tq. Paithan,
      Dist. Aurangabad

64.   Digambar Rangnath Ravas,
      Age:- 45 years, Occ. Agri.,
      R/o As above

65.   Vishwanath Kashinath Ravas,
      Age:- 33 years, Occ. Agri.,
      R/o As above

66.   Pramod Bapurao Rodi,
      Age:- 59 years, Occ. Agri.,
      R/o Katpur, Tq. Paithan,
      Dist. Aurangabad

67.   Sunil Digambar Rodi,
      Age:- 40 years, Occ. Agri.,
      R/o As above

68.   Balaji Sakharam Rodi,
      Age:- 60 years, Occ. Agri.,
      R/o As above

69.   Raghunath Baburao Ghodke,
      Age:- 58 years, Occ. Agri.,
      R/o Wahegaon, Tq. Paithan,
      Dist. Aurangabad
70.   Nivrutti Laxman Bobde,
      Age:- 54 years, Occ. Agri.,
      R/o As above

71.   Ankush Sahebrao Bobde,
      Age:- 63 years, Occ. Agri.,
      R/o As above

72.   Badrinath Pandurang Bankar,
      Age:- 56 years, Occ. Agri.,
      R/o Shrungarwadi, Tq. Paithan,
      Dist. Aurangabad

73.   Shankar Pandurang Bankar,
      Age:- 63 years, Occ. Agri.,
      R/o As above
                                                           wp-6-2024 grp.odt
                                    (9)


74.   Vishnu Pandurang Bankar,
      Age:- 56 years, Occ. Agri.,
      R/o As above

75.   Harishchandra Pandurang Bankar,
      Age:- 61 years, Occ. Agri.,
      R/o As above

76.   Rambhau Rangnath Bankar,
      Age:- 56 years, Occ. Agri.,
      R/o As above

77.   Ankushrao Rangnath Bankar,
      Age:- 59 years, Occ. Agri.,
      R/o As above

78.   Nanasaheb Ramnath Najan,
      Age:- 60 years, Occ. Agri.,
      R/o Hingani, Tq. Paithan,
      Dist. Aurangabad

79.   Dattatray Babasaheb Aute,
      Age:- 52 years, Occ. Agri.,
      R/o Apegaon, Tq. Paithan,
      Dist. Aurangabad                             ...PETITIONERS

      VERSUS

1.    The State Co-operative Election Authority,
      Maharashtra State, Mumbai

2.    District Co-operative Election Officer
      @ Regional Joint Director (Sugar),
      Chhatrapati Sambhaji Nagar

3.    Sant Eknath Co-operative Sugar Factory,
      Eknath Nagar, Tq. Paithan,
      Dist. Aurangabad Through its Administrator ..RESPONDENTS

                              WITH
                   WRIT PETITION NO.23 OF 2024

1.    Katpur Vividh Karyakary Seva Sahakari,
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Deepak Devichand More,
                                                         wp-6-2024 grp.odt
                              (10)


     Age:- 36 years, Occ. Agri.,
     R/o Katpur, Tq. Paithan,
     Dist. Aurangabad
     (Chhatrapati Sambhaji Nagar)

2.   Nandar Vividh Karyakary Seva Sahakari
     Tq. Paithan, Dist. Aurangabad
     Through its Authorized Person,
     Ravindra Shivajirao Kale,
     Age:- 48 years, Occ. Agri.,
     R/o Nandar, Tq. Paithan,
     Dist. Aurangabad
     (Chhatrapati Sambhaji Nagar)

3.   Avde Unchegaon Vividh Karyakary Seva    Sahakari
     Tq. Paithan, Dist. Aurangabad
     Through its Authorized Person,
     Eknath s/o Kacharu Belge,
     Age:- 42 years, Occ. Agri.,
     R/o Nandar, Tq. Paithan,
     Dist. Aurangabad
     (Chhatrapati Sambhaji Nagar)

4.   Vihamandva Vividh Karyakary Seva Sahakari
     Tq. Paithan, Dist. Aurangabad
     Through its Authorized Person,
     Bhausaheb Sarjerao Kale,
     Age:- 40 years, Occ. Agri.,
     R/o Vihamandva, Tq. Paithan,
     Dist. Aurangabad
     (Chhatrapati Sambhaji Nagar)

5.   Chanakwadi Vividh Karyakary Seva Sahakari
     Tq. Paithan, Dist. Aurangabad
     Through its Authorized Person,
     Pandurang s/o Laxman Patkal,
     Age:- 55 years, Occ. Agri.,
     R/o Chanakwadi, Tq. Paithan,
     Dist. Aurangabad
     (Chhatrapati Sambhaji Nagar)

6.   Pachalgaon Vividh Karyakary Seva Sahakari
     Tq. Paithan, Dist. Aurangabad
     Through its Authorized Person,
     Badrinath Dhondiram Bomble,
     Age:- 58 years, Occ. Agri.,
                                                          wp-6-2024 grp.odt
                                (11)


      R/o Pachalgaon, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

7.    Takli Ambad Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Sharad s/o Ashok Narke,
      Age:- 42 years, Occ. Agri.,
      R/o Takli Ambad, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

8.    Saygaon Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Badam s/o Uttamrao Daspute,
      Age:- 45 years, Occ. Agri.,
      R/o Saygaon, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

9.    Paithan Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Eknath s/o Narhar Khisti,
      Age:- 42 years, Occ. Agri.,
      R/o Paithan, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)
10.   Balanagar Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Pravin s/o Laxman Gorde,
      Age:- 55 years, Occ. Agri.,
      R/o Takli Ambad, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

11.   Amrutvahini Mahila Dudhutpadak Sahakari
      Sanstha, Indegaon, Tq. Paithan, Dist. Aurangabad
      Through its Secretary
      Sharad Shripatrao Navthar
      Age:- 41 years, Occ. Agri.,
      R/o Indegaon, Tq. Paithan,
      Dist. Aurangabad
                                                          wp-6-2024 grp.odt
                                  (12)


      (Chhatrapati Sambhaji Nagar)

12.   Mudalwadi Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Ganesh Rambhau Jadhav,
      Age:- 45 years, Occ. Agri.,
      R/o Mudalwadi, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

13.   Dhangaon Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Vishnu Apppasaheb Bobade,
      Age:- 40 years, Occ. Agri.,
      R/o Dhangaon, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)

14.   Dhakephal Vividh Karyakary Seva Sahakari
      Tq. Paithan, Dist. Aurangabad
      Through its Authorized Person,
      Ravindra Bhaurao Sisode,
      Age:- 38 years, Occ. Agri.,
      R/o Dhakephal, Tq. Paithan,
      Dist. Aurangabad
      (Chhatrapati Sambhaji Nagar)             ...PETITIONERS

      VERSUS

1.    The State Co-operative Election Authority,
      Maharashtra State, Mumbai

2.    District Co-operative Election Officer
      @ Regional Joint Director (Sugar),
      Chhatrapati Sambhaji Nagar

3.    Sant Eknath Co-operative Sugar Factory,
      Eknath Nagar, Tq. Paithan,
      Dist. Aurangabad
      Through its Administrator                    ..RESPONDENTS

                             WITH
                 WRIT PETITION NO.371 OF 2024
1.    Sulochana w/o Suresh Daspute,
                                                         wp-6-2024 grp.odt
                                  (13)


     Age:- 50 years, Occ. Agri.,
     R/o Maygaon, Tq. Paithan,
     Dist. Chhatrapati Sambhajinagar

2.   Chatrabhuj Narayan Babar
     Age:- 45 years, Occ. Agri.,
     R/o Indegaon, Tq. Paithan,
     Dist. Chhatrapati Sambhajinagar              ...PETITIONERS

     VERSUS

1.   The State Co-operative Election Authority,
     Maharashtra State, Mumbai

2.   District Co-operative Election Officer
     @ Regional Joint Director (Sugar),
     Chhatrapati Sambhaji Nagar

3.   Sant Eknath Co-operative Sugar Factory,
     Eknath Nagar, Tq. Paithan,
     Dist. Chhatrapati Sambhajinagar
     Through its Administrator                    ..RESPONDENTS

                             WITH
                 WRIT PETITION NO.372 OF 2024

Dipak s/o Devichand More,
Age : 36 years, Occu : Agri,
R/o. Katpur, Tq. Paithan,
Dist. Chhatrapati Sambhajinagar                    ..PETITIONER

     VERSUS

1]   State Co-operative Election Authority
     Maharashtra State, Pune.
     through its Commissioner/Secretary

2]   District Co-operative Election Officer,
     Chhatrapati Sambhajinagar @
     Regional Joint Director (Sugar)
     Chhatrapati Sambhajinagar Region,
     Chhatrapati Sambhajinagar.

      (Copies of Resp. no. 1 and 2 to be served through
      Standing Counsel of Respondent No.1 Bombay High Court
      Bench at Chhatrapati Sambhajinagar)
                                                          wp-6-2024 grp.odt
                                  (14)




3]   Sant Eknath Sugar Factory Ltd.
     Tq. Paithan, Dist. Chhatrapati Sambhajinagar
     through its Administrator/Incharge
     Managing Director                              ..RESPONDENTS

                             WITH
                 WRIT PETITION NO.380 OF 2024

Ranjangaon Dandga Vikas Karyakary
Seva Sahakari Sanstha Ltd.,
Rajangaon Dandga, Tq. Paithan,
Dist. Chhatrapati Sambhajinagar,
Through its Chairman
Ejaj Ahmed Ismail Khan Pathan,
Age : 64 years, Occu : Agri,
R/o. Rajangaon Dandga, Tq. Paithan,
Dist. Chhatrapati Sambhajinagar                     ..PETITIONER

      VERSUS

1]   State Co-operative Election Authority
     Maharashtra State, Pune.
     through its Commissioner/Secretary

2]   District Co-operative Election Officer,
     Chhatrapati Sambhajinagar @
     Regional Joint Director (Sugar)
     Chhatrapati Sambhajinagar Region,
     Chhatrapati Sambhajinagar.

     (Copies of Resp. no. 1 and 2 to be served through
     Standing Counsel of Respondent No. 1 Bombay High Court
     Bench at Chhatrapati Sambhajinagar)

3]   Sant Eknath Sugar Factory Ltd.
     Tq. Paithan, Dist. Chhatrapati Sambhajinagar
     through its Administrator/Incharge
     Managing Director.                             ..RESPONDENTS

                                 ...
 Advocate for Petitioners in WP/6/2024, 31/2024, 8/2024 : Mr. M.S.
                Deshmukh h/f Mr. Dhananjay S. Patil
    Advocate for Petitioners in W.P./372/2024 & 380/2024 : Mr.
    Dhananjay S. Patil a/w Mr. Rahul Cheble and Mr. S.R. Mantri
                                                                wp-6-2024 grp.odt
                                   (15)


 Advocates for the Petitioners in WP/23/2024 & 371/2024 : Mr. S.S.
                            Gangakhedkar
    Advocate for Respondent Nos.1 & 2 in WP/6/2024, 8/2024,
         371/2024, 372/2024, 380/2024 : Mr. V.H. Dighe
Advocate for Respondent Nos.1 & 2 in W.P./31/2024 & 23/2024 : Mr.
                             S.K. Kadam
 Advocate for Applicants in civil applications : Mr. K.J. Suryawanshi
                        a/w Mr. N.B. Khandare
Advocate for Respondent No.3 (Authorized Officer/Administrator) in
      all writ petitions : Mr. D.J. Choudhari & Mr. P.K. Nikam
                                   ...
                                   CORAM : S.G. MEHARE, J.
                            RESERVED ON : JANUARY 11, 2024
                       PRONOUNCED ON : JANUARY 16, 2024

JUDGMENT :

-

1. Rule. Rule made returnable forthwith and heard finally

with the consent of the parties.

2. By these writ petitions, an order dated 14.12.2023 of

District Co-operative Election Officer cum Regional Assistant Director

(Sugar), (DCEO for short), Chattrapati Sambhaji Nagar

(Aurangabad)/respondent No.2 passed on 14.12.2023 has been

impugned.

3. The petitioner, namely Sanjay Yadavrao Waghchaure, had

raised the following objections to the provisional voters list published

on 24.11.2023 for the elections of Managing Committee of Sant

Eknath Sugar Factory Ltd, Taluka Paithan, District Chattrapati

Sambhajinagar:

(i) The voter list is an outcome of fraudulent activities.

wp-6-2024 grp.odt

(ii) So long as around the original 18,645 members were

inappropriately dealt with by modifying the membership list.

(iii) The provisional voter list violated Section 25-A of the

Maharashtra Co-operative Societies Act, 1960 ( the M.C.S. Act for

short). No proceedings contemplated under that Section were

undertaken to remove the members. Still, many members were

removed from the list at the whims and fancies of the present

Managing Committee.

(iv) A large number of members who were not the residents of the

area of operation of the Society were incorporated as members of the

said Society.

(v) A large number of members who were holding no lands

required as per the law were incorporated.

(vi) No audit was conducted to arrive at the conclusive figures of the

members as is expected under law.

(vii) Around 5000 members who did not satisfy the basic

qualifications to be members have been shown as members of the

Society. Many members have not satisfied the sugarcane supply

criteria for five continuous years. Hence, they were not qualified as

per clause No.17(A)(3)(IV).

(viii) The applications for transferring the shares made by the legal

heirs of the original members were not decided, and the provisional

voters list was prepared hastily.

wp-6-2024 grp.odt

(ix) Respondent No.2 has not properly appreciated the concept of

Bye-laws No.6 and 8 of the Society's Bye-laws.

(x) The voters who were disqualified under Section 27(10) of the

M.C.S. Act have been approved as valid voters in the provisional

voters list. Unless the member is legally disqualified for the reasons of

defaulter, such members cannot be ineligible to be a member or voter

as maintained as per Schedule-I of the M.C.S. Act. In the present case,

there is no reference to the submission of I-Register; even

maintenance of the same is strictly not in compliance with the M.C.S.

Act and by-laws, which provide additional qualification or

disqualification. The provisional voter list was inconsistent with

Section 38 r/w Schedule-I of the M.C.S. Act.

(xi) Respondent No.2 has not appreciated the certificates issued by

the Talathi, incurring disqualification of the members included in the

voters list correctly.

4. The other objections in other petitions were ;

(i) The agriculturists who were not residents of the area of the

operation of the Society were added to the voters list.

(ii) The agriculturists with no land were illegally admitted as

members and added to the voter list.

(iii) A minor not qualified to be a member was admitted as a

member of Society.

wp-6-2024 grp.odt

(iv) The members were not defaulters for not paying the difference

of raised share value.

5. Heard the respective learned counsels at length.

6. The following points arise for consideration :

i) Did the petitioners/objectors have a locus to raise objections to

deleting and adding the names of the members from the provisional

voters list?

ii) What is the scope of enquiry on the objection under Rule 11 of

the M.C.S. Election Committee Rules, 2014?

iii) Whether the issuance of notice to the persons against whom the

objections were noticed was essential in the facts and circumstances

of the case?

iv) Whether the provisional list is defective for changing the cut-off

date?

v) Does By-law no.8 extend three years to clear the difference of

raised share value as provided under By-law no.6?

vi) Whether the judgment of the Division Bench of this Court

passed in Writ Petition No.15083 of 2023 filed by the petitioner

Sanjay @ Raosaheb Yadavrao Waghchaure Vs. the State of

Maharashtra and others with other connected writ petitions decided

on 08.01.2024 has bearing on these petitions?

As to Point No.(i) :

wp-6-2024 grp.odt

7. Learned counsel for the petitioner, Mr. Mahesh S.

Deshmukh, for the petitioners in Writ Petition Nos. 6 of 2024 and 8 of

2024 vehemently argued that the Managing Director In charge had no

power to submit the voter list. It was not in the prescribed form E-III

(I). Respondent No.2 had to publish the list, but he did not. The

petitioner is admittedly a member of the Society. Hence, under Rule

11(i) of the Maharashtra Co-operative Societies (Election to

Committee) Rules, 1914 ( the Rules 1914 for short), he has a locus to

object to the provisional voters list. It was a composite objection and

should have been entertained as a large number of voters have been

deleted/removed. He referred to Sections 11, 25, 25-A, 35, 38 and 40

of the M.C.S. Act and vehemently argued that in no way the persons

who had been expelled/removed from the provisional voters list were

not disqualified from being voters. He also argued that the Society did

not follow the procedure for removal/expulsion of the members.

8. On the point of the locus standi of the objectors, relying

on the case of Babasaheb Bapusaheb Patil and Ors Vs. The State of

Maharashtra, 2016 (1) ALL MR 777 of this Court, the learned counsel

for respondent No.3, argued that no member of the Society other than

the defaulter could raise objections about delisting him from the

provisional voters list. The learned counsel, Mr. Nikam, has

vehemently argued for respondents Nos 3 in Writ Petition Nos.8 of

2024, 372 of 2024 and 380 of 2024 that the members against whom wp-6-2024 grp.odt

the objections were raised were not the parties to the objections. In

Writ Petition No.6 of 2024, referring to pages nos.45 and 46 of Writ

Petition No.6 of 2024, he pointed out that the objections do not bear

the signatures of the objectors. He added that all the objections were

stereotypes. In Writ Petition No.6 of 2024, the objector, Swabhimani

Shetkari Sanghatna, was not a member of the Society. Hence, their

objections were not tenable.

9. Advocate Mr. Dighe for respondent No.1 argued that

the petitioner, namely Sanjay Yadavrao Waghchaure, had no

locus to raise the objection for the members who did not

individually raise the objections. He cannot raise the objection

in a representative capacity. He was not an aggrieved person.

He was not the member disqualified to be a voter. Therefore,

the objection for the members who were not listed in the

provisional voters list could not be considered. Rule 11 of the

Election Rules, 2014, debars from raising objec tions for the other

members. The Rule is specific that the members should have raised

their objections individually. The objections were vague.

10. Learned counsel Mr. Deshmukh for the petitioners in Writ

Petition No.6 and 8 of 2024 replied that the case of Babasaheb

Bapusaheb Patil (supra) did not deal with Rule 11 of the Election

Rules. The findings were without the spirit of the said Rule. Hence, it

is not binding in view of the facts of this case.

wp-6-2024 grp.odt

11. The petitioner Sanjay Waghchaure has raised the

objection before respondent No.2 under his signature for a few

persons, and the rest of the list of the persons was signed by Shri

Mauli P. Mule, President, Swabhimani Shetkari Sanghatna. Objections

in the names of Shivaji Shagwat Landage, Sadhna Shivaji Landage,

and Shilabai Bhagwat Landage do not bear their signatures, and the

objection on page no.63 neither discloses the name of the objector nor

his signature.

12. The petitioners in Writ Petition No.371 of 2024 raised the

objections in person that they were the Sugarcane Producer members

of the Sugar Factory. However, their names have been deleted from

the provisional voters list. Hence, their names be added. Their

objections have been illegally rejected because they did not produce

evidence of their membership.

13. The petitioners in Writ Petition Nos. 372 of 2024 and 380

of 2024 raised the objection that the persons named in their

objections have been illegally added to the voters list because they do

not reside in the area of the operation of the Society and have no

land. One of the reasons for rejecting their objection was that they did

not produce evidence of their membership. The rejection means that

they were not the member of the Society.

14. Both parties interpreted Rule 11 of the Rules 2014.

Hence, for ready reference, the Rule is reproduced;

wp-6-2024 grp.odt

"11. Claims and objections to the provisional list of voters and the final list of voters for the societies having Society or societies and individuals as members.

(1) When any provisional list of voters is published for inviting claims and objections, any omission or error in respect of names or addresses or other particulars in the list may be brought to the notice of the District Co-operative Election Officer Taluka or war Co-operative Election Officer in writing by any member of the Society concerned who is voter or any representative authorized to vote on behalf of such Society during office hours within ten days from the date of publication of the provisional list of voters.

(2) ............"

15. The above Rule provides for objection to the provisional

and final voters list by any member of the Society concerned.

However, he shall be a voter. Where a society is a voter, the

authorized representative may raise objections.

16. There is no quarrel that the District Co-operative Election

Officer has to decide the claim and objections to the provisional list of

the voters and the final list of the voters for the Society having Society

or societies and individuals as members as provided under Rule 11 of

Rules, 2014. It is evident from the impugned order that a fair

opportunity of hearing was granted to the objectors. The claims and

objections were considered and decided within the ambit and scope of

Rule 11 of Rules 2014. The petitioners have no case that the defaulter

in person had raised objections.

wp-6-2024 grp.odt

17. Learned counsel for the petitioners argued that Rule 11

of Rules 2014, unambiguously provide that any member of the

Society may raise the objection. The member who is in default is not

necessarily an objector. He indirectly argued that the members

interested in contesting the Election are concerned with the legality

and validity of the voter list. He is the watchdog on the voter list. He

prevents the members/voters not entitled to vote from being voters.

Rule 11 was not considered in the case of Babasaheb Bapusaheb Patil

(supra). Hence, it is not applicable to the case at hand.

18. This Court, in the case of Babasaheb Bapusaheb Patil

(supra), on the fact that the objections of the petitioners to their

exclusion in the voters list of the societies were considered by the

returning officer discussing the Election Rules, 2014, in paragraph

No.6, observed thus :

"However, in the present petition, general prayers are made against all others whose names were deleted by following due procedure of law by the concerned Society initially and confirmed by the authority later on. The members whose names were deleted did not raise objections at the relevant stage of proceedings after provisional list published by the Society. The issue even, if any, whether they are the defaulters or not needs to be objected and/or raised by the concerned member only. The Society and authority are under obligation to consider the objections raised by the individual member as the rules as referred above contemplate "the hearing and the decision to be given for and against the member concerned". This itself means, if there is no objection raised by the defaulter and/ or member wp-6-2024 grp.odt

who is delisted from the provisional list or other list at appropriate time, no third person and/or the member on their behalf specifically when they are declared defaulters, insist to include their names, when they themselves never took appropriate steps within the statutory period. There is nothing on record to show that all other members have been any power of authority and/or provide them an authority in writing to raise objection on their behalf."

19. With the above observations, it has been held that the

locus of such third person/members in this background to file such

objection and to insist on others' inclusion without removing the tag

'defaulter' by those defaulter members, in my view, is not permissible.

This Court, in the above case, has considered the relevant rules in

force with effect from 11.09.2014 called the Maharashtra Co-

operative Societies (Election to Committee) Rules 2013 and

considered Rules ranging from 6 to 11, which deal with the

preparation of voters list in Part III of the said Rules. Therefore, it

could not be accepted that Rule 11 was not considered in Babasaheb

Bapusaheb Patil (supra).

20. In this case, the objectors were not the members in

person, or the members who were delisted from the list did not

individually come forward. As discussed above, a few applications

were filed without signatures, and they were not yet admitted as

members of the Society. One of the signatories to the objector, namely

the President of Swabhimani Shetkari Sanghatna, was not prima facie wp-6-2024 grp.odt

satisfied that he was a member of the Society. Learned counsel for the

respondents has correctly pointed out that since the said union is not

a member of the Society, its President has no locus to raise the

objection.

21. In view of the above facts and law, point no.1 is answered

that the person other than the defaulters/members not listed in the

provisional voters list has no locus to raise the objections before the

DCEO/respondent No.2.

As to Point Nos.(ii) and (v) together :

22. These issues have been hotly contested by arguing that

the objections that were proved were not considered on the ground

that such objections were beyond the jurisdiction of respondent No.2.

The objections, in brief, were that many voters who are not defaulters

had been deleted from the provisional voters' list. Many voters who

are not residents of the area of the operation of Society have been

added to the voter list, and the agriculturists who have no land have

also been added to the voter list. Such voters should be deleted from

the voter list. The minor who was not qualified to be a member of the

Society has also been listed as a voter. The evidence placed on record

was not considered. Bye-law No.8 of the Society extends a year to pay

the difference amount of the raised share value, and it was yet to be

over on the day of preparing the voters list. Respondent No. 2 did not wp-6-2024 grp.odt

consider this legal aspect to hold that the members who have been

deleted were not disqualified.

23. Learned counsel for petitioners Mr. Deshmukh pressed

into service Section 26 of the M.C.S. Act and argued that the said

Section would not apply to the case at hand as none of the members

were disqualified or defaulters. He argued that Bye-law Nos. 6 and 8

should be read together. Referring to Bye-law no.8, he vehemently

argued that after the last notice calling upon the shareholders to

deposit a difference amount of raised share value, the Society was to

wait for one year from 08.08.2023. Therefore, not paying the

difference amount of the raised share value would not disentitle the

members to qualify to vote at the Election. Since one year after the

last notice dated 08.08.2023 was not over, they cannot be branded as

defaulters as provided under Section 26 of the M.C.S. Act. Referring

to the impugned order, he submitted that respondent No.2, on the one

hand, denied deciding the objections, holding that the enquiry about

objection is a summary proceeding and he has no jurisdiction to

decide the objection as regards the members who had no lands and

not the residents within the area of the operation of the Society. On

the other hand, he relied upon Section 38 of the M.C.S. Act and

illegally held that the register maintained by the Society is prima facie

evidence of the membership. He also argued that respondent No.2 has

deliberately not exercised the powers to consider the legal and proper wp-6-2024 grp.odt

objections. Relying on the case of Ankushbhau s/o Juglal Beghale and

others Vs. State of Maharashtra through its Secretary, Ministry of Co-

operation, Marketing and Textile, Mantralaya Mumbai and others of

Nagpur Bench passed in Writ Petition No.1686 of 2022 dated

13.04.2022, he argued that the entry in the register of members has a

presumptive value. There was no evidence in rebuttal by the Society.

Therefore, members shown in the I-Register should have been listed

in the voters list. Respondent No. 2 did not pay heed to the statutory

presumption and passed erroneous orders.

24. Learned counsel Mr. S.S. Gangakhedkar for the

petitioners in Writ Petition Nos.23 of 2024, 31 of 2024 and 371 of

2024 has vehemently argued that the petitioners moved objection

individually in writing for adding their names. The term of the earlier

body was over on 31.07.2021. Though the share value was raised in

2013, they cast votes in the Election of 2016. Therefore, their names

should not have been deleted from the provisional voters list. He

referred to the impugned order, page no.132, and argued that, as per

the Auditor's report, 7,116 members were disqualified. Many

applications from the legal heirs of deceased members were

deliberately kept pending. The powers under Sections 25 and 25-A

were of the Registrar only. He also argued that it was brought to the

notice of respondent No.2 that the audit report was defective. As per

By-law no.8, the notice should be for three years. The report did not wp-6-2024 grp.odt

mention the notice dated 06.11.2023; hence, the members could not

be disqualified. Not recording the entries of the legal heirs is contrary

to the law. The agriculturists outside the sugar factory's operational

area are not entitled to become members. Around 5000 members of

similar type were added to the list. In a nutshell, he would submit

that the provisional voter list was defective mainly on the grounds

that the agriculturists who are not the residents of the operational

area of the sugar factory and have no land have been illegally listed in

the provisional voter list. For petitioners in Writ Petition No.371 of

2024, he argued that the petitioners replied to the notice dated

08.08.2023 calling upon them to pay the difference of the increased

share value on 27.09.2023. The objection was raised that general

meetings were not called in the last three years. The balance sheet

and audit report were not supplied to the members. No intimation

about the liabilities was deliberately given for the last three years.

These material aspects were deliberately not considered, and the

objections were outrightly rejected. Referring to By-law no.8, he again

submits that to date, no action has been taken to forfeit the defaulters'

share for not paying the difference amount of raised share value. On

the contrary, from time to time, they have extended the period to pay

the difference of the raised share amount by issuing notices. The

petitioner did not violate a statutory provision to be disqualified from

voting. Considering this fact, the names of the eligible members wp-6-2024 grp.odt

should not have been deleted from the voter list, and members who

were not qualified could be added to the voter list.

25. Learned counsel Mr. Dhanjay S. Patil for petitioners in

Writ Petition No.372 of 2024 has argued that the objections were

raised that Village Vijaypur was not in the area of the operation of the

factory and the agriculturist of Village Anantpur had no agricultural

land. One of the members was the minor. Her age proof was also

placed before respondent No.2. However, that document was not

considered. Similarly, the agriculturists from Village Dhakephal did

not have agricultural lands. Hence, they were not entitled to become

the members of the Society. This fact was also brought to the notice of

respondent no.2. He referred to Bye-law no.17-A and argued that a

person below 18 years could not become a member, but the minor

was admitted as a member of the Society. However, this material

defect and illegality have not been considered.

26. The learned counsel for petitioners in Writ Petition

No.380 of 2024 argued that the objection was raised for the illegal

inclusion of the Societies. These societies were not co-operative

societies and had the sugarcane business. Those societies had the

object of social and vocational services. These facts were brought to

the notice of respondent no.2, but such a serious objection has been

illegally rejected. The objection was rejected on technical grounds

that the Vakalatnama does not bear the signature. Another illegal wp-6-2024 grp.odt

reason was that no proof of depositing the difference amount was

produced. The objector did not produce evidence that he is a member

of the Society. However, his name was included in the provisional

voters list.

27. Per contra, learned counsel Mr. V.H. Dighe for

respondents nos.1 and 2 argued that the share amount was raised in

2013 by a resolution. Individual notices calling upon the members to

pay the difference amount of the raised share value were served upon

them. The members who failed to pay the difference amount were

dis-entitled to be voters on the provisional voter list. It is not the case

that the members qualified to be voters were deleted. Only the

members who were not qualified to be voters have been deleted.

Respondent No.2 has discussed the facts and his jurisdiction in detail.

A fair opportunity was granted to the persons who appeared before

him. They were heard in detail. For respondent Nos.1 and 2 in Writ

Petition No.382 of 2024, he replied that page no.64 i.e the age proof

of the so-called voter, was produced for the first time before this

Court. Hence, such an objection cannot be considered in this writ

petition.

28. Learned counsel Mr. S.K. Kadam for respondent nos.1

and 2 in Writ Petition No.23 of 2024 and 31 of 2024 has vehemently

argued that the person may be a member, but he may not be a voter.

The member and voter are two different concepts. The M.C.S. Act wp-6-2024 grp.odt

provides for the procedure for preparing the voters list and the

qualifications of the members to be voters. Since a large number of

members did not pay the difference amount of the share value even

after notice, they became disqualified to be voters, and hence, their

names were not included in the provisional voters list. He has

vehemently argued that the statutory period to pay the difference of

raised share value was not over in 2016. Hence, they were allowed to

cast votes in the Election of 2016. He referred to Section 26 of the

M.C.S. Act, particularly the first proviso and argued that the member

shall not exercise the rights unless he has made such payments to the

Society in respect of membership or acquired such interest in the

Society and he has to pay the difference of increased minimum

contribution after the reasonable notice. From time to time, the

notices, as required under the second Proviso to Section 26 of the

M.C.S. Act, were issued to the members to pay the difference.

However, they failed to pay the difference in raised share value;

therefore, they are not entitled to be listed on the voters' list. He also

referred to Section 23 and argued that under its powers, the

Committee had framed the Bye-laws nos.6 and 8 by following the due

procedure of law. Its validity was never challenged. He submits that

the order impugned before the Court was legally valid and correct.

29. Advocate Mr. Nikam referred to Bye-law no.17-A sub-

clause (2) and argued that in case the concerned person is from the wp-6-2024 grp.odt

joint family, he has a right based upon the minimum acre of the

sugarcane, in such a situation, the names of such persons should be in

7/12 extract is not essential. Therefore, barely having no name in the

7/12 extract is not the test to determine whether the person listed in

the provisional voter list has or has no agricultural land within the

operational area of the sugar factory. The question whether the person

has land or not or resides outside the area of the operation of the

factory is dealt with under Section 11 of the M.C.S. Act. Respondent

No. 2 had a limited scope to decide such objections under Rule 11. He

has no jurisdiction to touch the business of the Committee accepting,

removing or denying the membership. Referring to Bye-law no.8, he

argued that it is about the confiscation of the shares if the member

fails to pay the difference amount of the raised share value within

three years. However, for such confiscation, the Committee must

grant the member one year. The plain reading of this Rule does not

show that it extends the period of three years to deposit the difference

amount. Three years were over on 29.07.2016. The first notice was

issued on 12.04.2021, the reminder notices were issued on

08.08.2023, and the Newspaper publication notice was published on

17.08.2023, calling upon the members to pay the difference amount

of the raised share value. All members in arrears to pay the difference

amount were served individually. Even then, the members who were

not listed in the provisional voter list did not pay the difference wp-6-2024 grp.odt

amount of the increased share value in time. The counsel for the

petitioners has misinterpreted Bye-law no.8 and misconceived that

extended further one year to pay the difference of raised share value.

30. He further argued in Writ Petition No.23 of 2024 that all

the societies had paid the amount after the cut-off date. Hence, they

were not eligible to become the voter. In Writ Petition No.31 of 2024,

he further argued that 78 objectors are still defaulters. Only petitioner

no.1 had paid the amount due; hence, he was correctly added to the

voters list. The petitioners in Writ Petition No.32 and 34 were not

members of the sugar factory. Hence, they had no right to claim that

he was the voter of the proposed Election. The petitioner no.1 in Writ

Petition NO.371 of 2024 was a defaulter, and petitioner no.2 was the

member. To bolster his arguments, he relied on the case of Dhondiba

Parshuram Kakade Vs. Shri Someshwar Sahakari Sakhar Karkhana

Ltd, 1979 Mh.L.J. 311 on the point of the scope of enquiry by the

election officers. In the said case, the Additional Collector, deciding

the claims, directed the inclusion of 36 names out of 115 claimants in

the provisional voters list. Under this premise, the Bombay High

Court, referring to Section 11 of the M.C.S. Act, held that any

question pertaining to a person being an agriculturist or not or a

person residing in the area of the operation of the Society or not shall

be decided by the Registrar. In para 43, it has been observed that it

must also be remembered that the scope of enquiry by the Collector wp-6-2024 grp.odt

under Rule 6 is not only limited in nature but is also extremely

summary. He relied on the case of Zamsingh s/o Bhuraji Yerne Vs.

District Co-operative Election Officer and others, a decision of Nagpur

Bench in Writ Petition No.1146 of 2023 dated 09.03.2023 and argued

that the question whether the petitioner was defaulter of the Society

considering that the allegations of fraud was made in this regard was

beyond the pale and purview of the enquiry as contemplated under

Rule 11 of the Rules of 2014. He further relied on the case of Jalinder

Tukaram Kharat Vs. The State of Maharashtra, 2022 (3) Mh.L.J. 547,

argued that the nature of objections could only be considered under

Section 11 of the M.C.S. Act, and the said legal position has been

reiterated in the said case. He further relied on the case of Pundalik

Vs. District Deputy Registrar, Co-operative Societies, Chandrapur and

Ors, (1991) 2 SCC 423 and argued that once the member incurred

disqualification on the ground of default will cease to be a member of

the Committee. He also relied on the case of Shivaji Appasaheb Shejul

and ors Vs. The District Deputy Registrar Co-operative Societies and

Ors, 2017 (1) Mh.L.J. 832, and argued that this Court held that firstly,

notice to each member ought to have been given and further

reasonable period ought to have been given by the Society to the

member to make the payment. Pasting of notice in the Society is not

sufficient in view of the requirement of the second proviso to Section

26 of the M.C.S. Act. The second proviso controls the first proviso. He wp-6-2024 grp.odt

further argued that in this case, individual notices were served upon

the members, and in addition, the paper publication was also made.

31. On the point of the cut-off date, he relied on the case of

Manchak Vs. The State of Maharashtra and Ors, 2011 (3) Mh.L.J.

833. In this case, the dispute was about the payment of the crop loan.

The crop loans were paid after the cut-off date for filing the

nominations. Under this premise, this Court held that if there was no

repayment and postponement of recovery, a notice to the borrowers

and guarantors should be served, calling upon them to make

repayment within a specific time. Both respondents were aware of

their defaults and attempted to clear outstanding loans only after the

last date. In the facts of the case that the loan was tried to be repaid

after the cut-off date, the Court held that there was no breach of

principles of natural justice. Finally, the Court rejected the nomination

of the respondents for the reason that they had attempted to clear the

outstanding loan only after the last date of nomination.

32. Section 26 of the M.C.S. Act disqualifies a member from

exercising rights who is in default of payment to the Society, and if he

fails to pay the increased share value, provided, the Society should

give a notice of demand and reasonable period to comply with.

33. Section 11 of the M.C.S. Act speaks of the powers of the

Registrar to decide certain questions. Whether a person is an

agriculturist or not, or whether any person resides in the area of wp-6-2024 grp.odt

operation of the Society or not, are decided by the Registrar under

this Section.

34. Bye-law no.6 provided the outer limit to pay the

difference money of the raised share value and the mode of payment.

The member was either to pay the difference amount by cash or by

intimating the Society to deduct the difference amount from the bills

for sugarcane.

35. Bye-law no.8, which the petitioners have interpreted as

extending a further one year to clear/pay the difference amount,

provides that if the member does not pay the difference amount

within a period as per the bye-laws, the Society will forfeit the

amount of such share and the deposit amount of such shares.

However, before forfeiting such an amount, such a member should be

given a year. The Society should give a show cause notice by a

registered post of fifteen days to the member asking why such an

amount should not be forfeited.

36. Section 25 of the M.C.S. Act provides for the cessation of

membership. A person shall cease to be a member of a society on his

resignation on its acceptance, or by transferring his whole shares or

interest to another member, or on his death, or removal or expulsion

from the Society, or on the dissolution of the Society, company.

37. Under Section 25-A of the M.C.S. Act, the Society has to

remove the name of the member who has ceased to be a member wp-6-2024 grp.odt

from the membership register or who stands disqualified by or under

the provisions of the Act.

38. The Society in 2013, by following a due procedure, raised

the face value of shares from Rs.100 to 10,000 and determined three

years to pay the difference amount by framing Bye-law No. 6. It is not

disputed that the said period of three years was over on 29.07.2016 .

A last notice was issued on 08.08.2023. It is admitted that many

members did not pay the difference amount of raised share value,

though notices were served on them from time to time.

39. The petitioners have a contention that unless the name of

the member has been removed from the register of members,

membership continues, and for any reason other than the cessation,

removal, expulsion, resignation, transfer of shares or death. The

persons who have not been added to the voters list were the members

on the register of members. The said register is the source for

preparing the voter list. Hence, deleting their names from the voter

list is illegal. Respondent No.2 had jurisdiction to decide such

objections.

40. Rule 6 of the Rules 2014 provides for the preparation of

the provisional voter list. Under that Rule, the active members shall

be included in the provisional voters list as laid down in Sections 26

and 27 of the M.C.S. Act.

wp-6-2024 grp.odt

41. Section 25 of the M.C.S. Act does not say that any

member in default to pay the member fee or the difference amount of

rise in the share value shall cease to be a member of the Society.

Similarly, Section 25-A also does not say the member should be

removed from the membership register for the above reasons.

Reading Rule 6 with Sections 26 and 27, it is explicit that the

members who are defaulters as provided therein shall not be added to

the provisional voters list. The learned counsel Mr. Kadam, has

correctly argued that to be a member and a voter are two distinct

concepts. A voter must be a member, but a member may not be a

voter. Therefore, it could not be accepted that Section 26 of the

M.C.S. Act does not apply to the present case.

42. In the case of Dhondiba (supra) relied upon by the

respondents on the scope of enquiry under Rule 11, it has been held

that the inquiry on objection to the voters by the Election Officer is

limited and extremely summary. Section 11 of the M.C.S. Act

explicitly empowers the Registrar to decide whether a person is an

agriculturist or not or a person is a resident of the are of the operation

of the Society. Reading this Section and the scope of enquiry under

Rule 11, it is explicit that the objections regarding the members that

they are not the residents of the areas of operation of the Society and

few are not the agriculturists were not within the ambit of Rule 11

and jurisdiction of Respondent No. 2.

wp-6-2024 grp.odt

43. Bye-laws Nos.6 and 8 are distinct. Bye-law No. 6 has

provided the outer limit of three years to pay the difference amount of

the raised share value. Bye-law No.8 seems to be a penal action to

forfeit the shares that were with the Society if the member fails to pay

the difference amount of raised share value within a year by giving

fifteen days' notice. Both these Bye-law are independent. These By-

laws cannot be read together to interpret that Bye-law No. 8 extends a

further period of a year to clear the difference in the amount of the

raised share value.

44. There was a substance in the arguments of learned

counsel Mr. Kadam that since three years to pay the difference

amount were not completed in 2016, the members in arrears of the

difference amount of raised share value were not removed from the

voter list. Hence, they were allowed to vote in the Election of 2016.

The petitioners cannot take the benefit of such a past.

45. It has been established that before deleting the names of

members in default to pay the difference amount, the notices were

served upon them individually on 12.04.2021 and 08.08.2023, and

the Newspaper notice was published on 17.08.2023. Learned counsel

for respondent no.3 has correctly pointed out that 78 petitioners in

Writ Petition No.31 of 2024 were the defaulters. The petitioner no.1

in Writ Petition No. 371 of 2024 was also the defaulter. All the

societies in Writ Petition No. 23 of 2024 paid the amount after the wp-6-2024 grp.odt

cut-off date. Hence, they were not added to the provisional voter list.

The findings of Respondent No.2 in this regard are legal and correct.

In view of the facts of the petition, the answer to Point No.(ii) is that

Respondent No.2 has a summary power to make an enquiry on the

objections, and the objection which falls under Section 11 of the

M.C.S. Act is not within his jurisdiction. The answer to point No.(v) is

that Bye-law No. 8 does not extend a year period in addition to the

period of three years as prescribed in Bye-law No.6 to pay the

difference in the raised share value in share.

As to Point No.(ii) :

46. The vehement arguments have been advanced that

respondent no.2 failed to issue the notice to the members against

whom the objections were raised. The learned counsels for the

respondents have submitted that it was primarily the objector's duty

to give their details and request respondent No.2 to issue them

notices. Secondly, none of the members who were deleted from the

voter list appeared in person, raising objections against deleting their

names from the voters list. The list submitted with the objection

barely shows the names of the persons. However, no details of their

address were given. Therefore, there was no question of issuing the

notices at his behest. That apart, the burden was on the petitioners to

prove the objections. This Court, while answering point No.(ii) held

that the objections raised were not within the ambit and scope of Rule wp-6-2024 grp.odt

11, and only the Registrar has the power to deal with such objections.

In this set of facts, this Court is of the view that non-issuing the notice

to the persons whose names were deleted and added to the

provisional voter list was not essential, and this point is answered

accordingly.

As to Point No.(iv) :

47. Learned counsel Mr. Gangakhedkar argued that the

Regional Deputy Director (Sugar) had declared 01.02.2023 as a cut-

off date by his order dated 20.03.2023. However, without the notice

and knowledge of the voters, the State Co-operative Election

Authority ('SCEA' for short) has changed the cut-off date from

01.02.2023 to 1.10.2023. It was the misuse of the powers. Since the

members were not made aware of the change in the cut-off date, they

did not get an opportunity to make the deficit good. It was an

illegality on the part of the respondents. It has also been argued that

Society meetings were not called for three years. The balance sheet

and audit report were not supplied to the members of the Society.

48. Learned counsel Mr. Kadam argued that the earlier

Committee did not submit the provisional voter list. Hence, the

Registrar appointed the authorized officer as empowered under

Section 77-A of the M.C.S. Act. The cut-off date was not changed to

deprive any voter. The cut-off date was changed as the Government

had postponed the elections. Rule 6 of the Rules 2014, second proviso wp-6-2024 grp.odt

provides that in case of societies where the elections could not be held

before the expiry of the term of the Committee due to unforeseen

situations or any other reasons, the provisional list of the voters shall

be prepared on the basis of the date fixed by SCEA. Since the

Government had postponed the elections, the cut-off date was

changed, and it is not illegal.

49. There appears substance in the arguments of learned

counsel for respondent Mr. Kadam that the State Co-operative

Election Authority, under the exercise of Rule 6 of Rules, 2014, had

correctly extended the cut-off date as the Government has extended

the Election of the Society. It is not in dispute that the members in

default were served individually with the notices calling upon them to

pay the difference amount of the increased share value, but they

failed and became defaulters. The State Co-operative Election

Authority appears to have correctly exercised its powers under Rules 6

and 9 of Rules 2014. The objection about not supplying the audit

report and balance sheet to the voters before sending the provisional

list of voters to respondent no.2 has no relevance. Hence, the answer

to this point is that the provisional list was not defective in changing

the cut-off date.

As to Point No.(vi) :

50. Learned counsels for the petitioners have argued that the

judgment of the Division Bench of this Court in Writ Petition No. wp-6-2024 grp.odt

15083 of 2023 has not dealt well with the issues involved in this writ

petition. Hence, it would not come in the way of the petitioners. The

learned counsel for the petitioners referred to said judgment,

particularly para 44. In the said para, the Hon'ble Division Bench has

discussed the failure of thousands of members not paying the

increased value of the share for more than three years. The said para

also discussed about the issue of notices to all those members. It has

also been observed that payment of the increased value of shares was

a mandatory requirement. Whether individual persons received such

notices is a matter of dispute and would require the recording of oral

and documentary evidence. The same is the case with those persons

who are the legal heirs of deceased shareholders. These two aspects

have not been raised before us by these two petitioners, as they were

already raised before the returning officer.

51. Advocate Mr. Dighe argued that similar issues were raised

in Writ Petition No.15083 of 2023. The judgment of the Hon'ble

Division Bench in that writ petition directly affects the issues involved

in this case. Therefore, this Court need not re-examine the same

issues again. The other lawyers for respondents also argued on the

same line.

52. Since the respondents have strongly relied on the

judgment of Writ Petition No.15083 of 2023 and argued that the said

judgment has a bearing on these petitions, the learned counsel, Mr. wp-6-2024 grp.odt

Deshmukh, argued that the issues raised in these petitions were not

involved in those petitions. He would submit that Rule 11 of the Rules

2014 was not before the Hon'ble Division Bench. It was based on

Rules 9 and 10 of the M.C.S. (Election and Dispute) Rules. The issues

to be dealt with before this Court are different from those dealt with

in the said writ petition. He also argued that the Hon'ble Division

Bench did not dwell upon the aspects raised in this petition. Reading

para 49 of the judgment of the Hon'ble Division Bench, he argued that

the Hon'ble Division Bench has kept open the rights of the aggrieved

persons to avail the remedy as permissible in law. Hence, this Court

may independently test and examine the legality and validity of the

impugned order. He also argued that the Hon'ble Division Bench in

para 40 had crystallized the other things. The Hon'ble Division Bench

has discussed the facts of not paying the difference amounts of the

share value raised by the Society. However, no findings on its effects

have been recorded. Therefore, the judgment would not come in the

petitioner's way.

53. The learned counsel, Mr. Gangakhedkar, relied on the

case of Tata Chemicals Limited Vs. Commissioner of Customs

(Preventive), (2015) 11 SCC 628 and argued that if the law requires

that something be done in a particular manner, it must be done in

that manner, and if not done in that manner, it has no existence in the

eye of law. On this ratio, he further argued that the objections raised wp-6-2024 grp.odt

could be considered independently in the present petitions. The

earlier judgment was on another issue. Therefore, it would not bar

this Court from considering the disputes raised in these petitions.

54. Considering the earlier judgment of the Hon'ble Division

Bench in Writ Petition No.15083 of 2023, the Court is of the view that

the points regarding the objection raised before respondent No.2 were

not considered on merit. However, this Court has considered the

objections and submissions of both the parties and recorded the

finding thereon except the appointment of the Administrator as it was

dealt with in the said petition. Thus, point No. (vi) is answered

accordingly.

55. The learned counsel, Mr. Deshmukh, argued that there is

no absolute bar to exercise the writ jurisdiction by the High Court in

interfering with the election process of the co-operative societies. To

bolster his arguments, he relied on the judgment of Dattatray Genaba

Lole and others Vs. Divisional Joint Registrar, Co-operative Societies

and others, 2021 S.C.C. Online Bom 4579, particularly para 83 and

84. He also relied on the case of Dhanraj Dattatray Patil and others

Vs. State Co-operative Elections Authority, Nanded and others, 2023

(5) Mh.L.J. 419, Pundlik Vs. State of Maharashtra and others, (2005)

7 SCC 181, Judgment of this Bench of Ankita Gaurav Mungad and

others Vs. The State of Maharashtra and others in Writ Petition

No.511 of 2013, decided on 27.03.2023, a judgment of this Court wp-6-2024 grp.odt

(Nagpur Bench) in the case of Ankushbhau s/o Juglal Baghele and

others Vs. The State of Maharashtra and others in Writ Petition

No.1686 of 2022 decided on 13.04.2022, Ahmednagar Zilla S.D.V.

and P. Sangh Ltd and another Vs. State of Maharashtra and others,

A.I.R. 2004 SC 1329, and lastly, on the case of Union Territory of

Ladakh and Ors Vs. Jammu and Kashmir National Conference and

Anr, A.I.R. Online 2023 SC 739 . Further, he relied on the case of V.S

Krishnan and Ors Vs. West-Fort Hi-tech Hospital Ltd and Ors, (2008)

3 SCC 363.

56. The learned counsel for the petitioners, along with other

case law, relying on the case of Dhanraj Dattatray Patil (supra),

argued that a large number of members had been deprived of casting

votes only for non-paying the difference amount of increased share

value. There is patent illegality in the impugned orders. The Act of

deleting such a large number of voters is apparently deliberate. Lastly,

he referred to the judgment of Dattatray Genaba Lole (supra) and

argued that the petition in nature before this Court is maintainable.

57. The learned counsels for the respondents have replied

that in the above case, the ratio was that for invoking the writ

jurisdiction, there should be patent illegality dealing with the

objections by applying a non-existent rule of provisions to the election

process or failing to adhere to a mandatory provision. In the case at

hand, the existing rules were applied, and respondent No.2 adhered wp-6-2024 grp.odt

to the mandatory provisions. Hence, the ratio in the case of Dhanraj

Dattatray Patil (supra) is distinguishable on facts. The Court has

considered all the relevant provisions referred to by the respective

counsels and finds that the objections raised before respondent no.2

were not within his jurisdiction. The defaulters did not personally

raise the objection. One of the objectors was not a member of the

Society. Respondent No.2 has considered all these relevant aspects

and acted within the ambit of law, rules and By-laws of the Society.

Therefore, the ratio in Dhanraj's case would not assist the petitioner.

58. Learned counsel Mr. Dighe argued that the disputed

questions of facts have been involved in this case. Hence, the

objections could not be adjudicated while exercising Writ Jurisdiction.

The remedy is under Section 91 of the M.C.S. Act. He also submitted

that the election program had been declared on 05.01.2024. Few of

the nominations were received. Hence, this Court cannot exercise the

jurisdiction under Articles 226 and 227 of the Constitution of India.

He heavily relied on the case of Dattatray Genaba Lole (supra) and

argued that such questions should be dealt with under Section 91 of

the M.C.S. Act r/w Rule 78 of the Rules 2014. The impugned order is

well reasoned. The alternate remedy is an appeal/election dispute. He

also relied on the judgment of this Court (Aurangabad Bench) of

Ravindra Vithal Kadus and others Vs. The State of Maharashtra and

others in Writ Petition No.3202 of 2021 decided on 01.03.2021, and wp-6-2024 grp.odt

Ramkrishna Sarjerao Jagtap and others Vs. The State of Maharashtra

and others in Writ Petition No.4727 of 2022 decided on 27.04.2022 of

the Hon'ble Division Bench of this Court, and Sardar Dallu Tadvi Vs.

The State of Maharashtra and others in Writ Petition No.4679 of 2022

decided on 28.04.2022 of the Hon'ble Division Bench of this Court (in

which I was a member). He reiterated the arguments that in the writ

of petitioner Sanjay Raosaheb Waghchaure bearing no.6 of 2024, the

Hon'ble Division Bench has already considered the similar questions

that were raised before it, held that those were the questions of facts

and could not be dealt with under the writ jurisdiction. The findings

and the judgments of the Division Bench bind this Court. He

vehemently argued that there is no substance in the petitions. Hence,

the petitions are liable to be dismissed.

59. Advocate Mr. Nikam for respondent No. 3 relied on the

case of Someshwar Sahakari Sakhar Limited and Ors Vs. Shrinivas

Patil and Ors, 1992 (1) Mh.L.J. 883, and argued that the preparation

of the voter list for the Election to the Managing Committee of a

specified society is an intermediate stage in the process of Election. It

would not be proper for the High Court to interfere in a petition

under Article 226 of the Constitution of India. He relied on the case of

Shri Sant Sadguru Janardan Swami (Moingirid Maharaj) Sahakari

Dugdha Udpadak Sanstha and Ors Vs. State of Maharashtra and Ors,

(2001) 8 SCC 509 and argued that the Hon'ble Supreme Court held wp-6-2024 grp.odt

that once a statute provides for the preparation of a voter list, it shall

be treated as part of the election process. It cannot be said that the

preparation of electoral rolls is not an intermediate stage in the

process of Election of a specified Society. It is well settled that the

High Court shall not stay the election process even though there may

be some illegality or breach of rules while preparing the electoral

rolls. Once the Election results are declared, the parties aggrieved

have the option to challenge the Election by means of an election

petition before the Election Tribunal.

60. The above cases were relied upon to canvass the

jurisdiction of the High Court under Article 226 of the Constitution of

India about judicial review of the election process. Upon reading the

said case law, the judicial pronouncement was that the High Court

could interfere with the election process under certain circumstances.

Referring to the judgment of Dattatray Genaba Lole (supra), the

observations recorded in para 83 were read, and in the other

judgments of the Hon'ble Supreme Court, it was held that there is no

absolute bar in exercising a writ jurisdiction by this Court in

interfering with the election process of Co-operative Societies.

However, the same has to be exercised only in case of patent

illegalities coupled with other factors such as the Election stage and

the effect of the interference on the ongoing elections. He argued that

respondent No.2 had not committed patent illegality by not wp-6-2024 grp.odt

considering the illegalities in preparing the provisional voters list. The

members who were defaulters and dis-entitled to be added to the

voter list were correctly deleted. The election is at the advanced stage.

Hence, the petitions have no force.

61. The law is well settled, as discussed in the case law (cited

supra), that the High Court shall not stay the election process, though

there may be illegalities or breaches of rules while preparing electoral

rolls. The election petition is the remedy for the petitioners. There is

no substance in the submissions of the learned counsel for the

petitioners that if the objections are allowed, the election process

would not be disturbed. There appears to be no patent illegality in

preparing the voters list, the relevant rules and laws that were in

existence have been applied, and the mandatory provisions have been

correctly adhered to by respondent No.2. The election is at an

advanced stage, and there would be an adverse effect on the election

process if the Court interferes with it. These are not the fit cases to

exercise the powers under Writ jurisdiction.

62. For the reasons discussed above, the Court does not find

any substantial ground to warrant interference with the impugned

orders of respondent No.2 rejecting the objections. Hence, all writ

petitions stand dismissed.

63. Rule is discharged.

64. No order as to costs.

wp-6-2024 grp.odt

65. Civil Application No.455 of 2024 for intervention and

Civil Application No.454 of 2024 stand disposed of.

(S.G. MEHARE, J.)

Mujaheed//

 
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