Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Dattatraya Kulkarni ... vs Shrinivas Bajirao Alias Balajirao ...
2025 Latest Caselaw 4736 Bom

Citation : 2025 Latest Caselaw 4736 Bom
Judgement Date : 25 August, 2025

Bombay High Court

Sanjay Dattatraya Kulkarni ... vs Shrinivas Bajirao Alias Balajirao ... on 25 August, 2025

2025:BHC-AUG:23197
                                                  1
                                                                    7345.2022WP.odt

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     BENCH AT AURANGABAD

                                WRIT PETITION NO. 7345 OF 2022

                     1.   Sanjay Dattatraya Kulkarni (Talegaonkar),
                          Age : 52 years, Occ : Agri and Business,
                          R/o Talegaon, Tq. Umri, Dist. Nanded.

                     2.   Lingram Digambar Kawale
                          Age : 62 years, Occ : Agriculture,
                          R/o Sindhi, Tq. Umri, Dist. Nanded.

                     3.   Bapurao Tulshiram Kadam (Patil)
                          Age : 52 years, Occ : Agriculture,
                          R/o Karkala, Tq. Umri, Dist. Nanded.

                     4.   Marotirao Venkatrao Kawle
                          Age : 52 years, Occ : Agriculture,
                          R/o Sindhi, Tq. Umri, Dist. Nanded.

                                                                 ..PETITIONERS
                                VERSUS

                     1.   Shrinivas Bajirao @ Balajirao Deshmukh-Gorthekar
                          Age : 65 years, Occ : Agri.,
                          R/o Gortha, Ta. Umri, Dist. Nanded
                          Chairman Umri Sahakari Ginning and
                          Pressing Society, Umri, Tq. Umri,
                          Dist. Nanded.

                     2.   Ganesh Sadhu Sawant
                          Age : 55 years, Occ : Business,
                          R/o Gortha, Tq. Umri, Dist. Nanded
                          Director, Umri Sahakari Ginning and
                          Pressing Society, Umri, Tq. Umri,
                          Dist. Nanded

                     3.   Umri Sahakari Ginning and
                          Pressing Society, Umri, Tq. Umri,
                          Dist. Nanded
                          Through its Manager
                                2
                                           7345.2022WP.odt


4.    District Deputy Registrar,
      Co-operative Societies, Nanded,
      Dist. Nanded.

5.    The Assistant Registrar,
      Co-operative Society, Umri,
      Dist. Nanded.

6.    A.G. Ghogare
      Office Superintendent,
      District Registrar Office,
      Co-operative Societies Nanded.
      (Deleted as per Court's order
      dated 14.07.2022)

7.    The Divisional Joint Registrar,
      Co-operative Societies, Latur,
      Tq. and Dist. Latur.

8.    The State of Maharashtra
      Through Secretary,
      Co-operative Department,
      Mantralaya, Mumbai.

9.    The State of Maharashtra
      Through Hon'ble Minister,
      Co-operative Department,
      Mantralaya, Mumbai
      (Deleted as per Court's order
      dated 14.07.2022)

10.   Shri K.S. Barkul
      Assistant Registrar (Administration,
      Co-operative Societies, Nanded,
      Tq. Nanded, Dist. Nanded
      Administrator Umri Sahakari
      Ginning and Pressing Society,
      Umri, Tq. Umri, Dist. Nanded
      (Added as per Court's order
      dated 03.07.2023)                    ..RESPONDENTS
                                 3
                                                 7345.2022WP.odt

                              ...
Mr. S.V. Natu h/f Mr.A.V. Indrale Patil, Advocate for the
petitioners
Mr.S.B. Gahtol Patil, Advocate for respondent nos.1 to 3 and
10.
Dr. Kalpalata Patil Bharaswadkar, Addl. G.P. for the
respondent/State.
                              ...
            CORAM               :     ROHIT W. JOSHI, J.
             RESERVED ON         :     11th AUGUST, 2025
             PRONOUNCED ON:            25th AUGUST, 2025


JUDGMENT :

The dispute in the present petition pertains to

Umri Sahakari Ginning and Pressing Society, Umri (hereinafter

referred to as "the said society"), which is registered under the

Maharashtra Co-operative Societies Act, 1960 (hereinafter

referred to as "the M.C.S. Act"). The petitioners are members

of the said society. Respondent Nos.1 and 2 are Chairman and

Director respectively of the said society.

2. The petitioner nos.1 to 3 and other members had

lodged a complaint dated 02.03.2020 with the Hon'ble

Minister, Ministry of Co-operation, Government of

Maharashtra, levelling certain allegations with respect to

working of the said society, particularly with respect to

attempt of members of the Managing Committee to sell the

7345.2022WP.odt

land of the society by under-valuing the same. Pursuant to

the said complaint, the District Deputy Registrar (D.D.R.) had

called upon the Assistant Registrar to furnish a report with

respect to issues raised in the said complaint. The Assistant

Registrar submitted report dated 18.11.2020 stating that the

society, which was formed for the purpose of ginning and

pressing of cotton was non-functional and all the work of

ginning and pressing was stopped from the year 2009. It is

stated that society did not purchase cotton and also did not

carry out any operation of ginning and pressing for past

several years. It is stated that the entire income of the society

was only from rent received from the tenants.

3. In this backdrop and in the light of the

observations in the report that society had become

dysfunctional, D.D.R. passed order of interim liquidation

under Section 102(1)(c)(ii) and (iv) of the M.C.S. Act on

08.02.2021. The said order was assailed by Respondent No.3 -

Society and Respondent No.2 in Writ Petition No.3683/2021.

After filing of the petition, the D.D.R. had withdrawn the

order dated 08.02.2021. The petition was disposed of in view

of the aforesaid with liberty to the respondents to initiate

7345.2022WP.odt

fresh proceedings on the same grounds and take fresh decision

in the matter after granting opportunity of hearing to the

petitioners in the said petition (respondent nos.2 and 3 in the

present petition). Thereafter, the D.D.R. passed interim order

of liquidation under the same provision i.e. Section 102(1)(c)

(ii) and (iv) of the M.C.S. Act on 25.06.2021. It is observed in

the order that the society had stopped the work of ginning and

pressing for past around 18 years and that it was apparent

from the conduct of the office bearers of the society that they

were not interested in making the unit of the society

functional. It is also observed that the audit from the years

2009 to 2016 was not conducted regularly and was done at

once at the end of the year 2016. This order of interim

liquidation was followed by subsequent order of final

liquidation dated 29.07.2021.

4. Respondent Nos.1 to 3 preferred an Appeal

against the order of liquidation under Section 104 of the

M.C.S. Act. The said Appeal was registered as Appeal

Application No.88/2021. The said Appeal came to be

dismissed vide order dated 17.11.2021 passed by the

Divisional Joint Registrar of Cooperative Societies. Respondent

7345.2022WP.odt

Nos.1 to 3 preferred a Revision against the said orders, being

Revision Application No.581/2021 before the Hon'ble Minister

of Co-operation and Marketing, Government of Maharashtra.

The Hon'ble Minister has allowed the said Revision

Application vide order dated 23.06.2022. The order of

liquidation dated 29.07.2021 came to be quashed by the said

order passed by the Revisional Authority.

5. The petitioners, who are members of the society,

who had lodged the complaint, pursuant to which inquiry was

ordered and the order of liquidation came to be passed have

challenged the said orders by filing present petition.

6. Mr. S.V. Natu, learned Advocate for the petitioners

contends that the Hon'ble Minister has erred in law in

allowing the Revision Application. It is contended that the

Hon'ble Minister has transgressed the limits of revisional

jurisdiction while passing the impugned order. He contends

that the impugned order, apart from being unsustainable on

merits, is also liable to be quashed only on the ground that the

Hon'ble Minister had heard the matter on 14.12.2021 and

7345.2022WP.odt

passed the impugned order on 23.06.2022, after a period of

around six months and nine days. He states that the

inordinate delay in deciding the matter itself is a ground for

setting aside the impugned order. He also states that the

impugned order is passed only in the wake of chaotic

situation that had arisen in June, 2022 relating to the

formation of Government. He states that this was the period

when a political party which was the part of Government was

about to split and there was a complete confusion and

uncertainty with respect to existence of the Government. He

argues that it is apparent from the order passed by the Hon'ble

Minister that the society was not functioning for inordinately

long period, which is ground for passing order of liquidation,

which was rightly invoked by the competent authority namely

the D.D.R. He also contends that the grounds for liquidation

under Section 102(1)(c)(iv) were also established, in as much

as, the society had let out its properties for a pittance and was

also not maintaining accounts and carrying out audit

regularly.

7. Per-contra, the learned Additional Government

Pleader and the learned Advocate for Respondent Nos.1 to 3

7345.2022WP.odt

support the impugned order. It is contended that the society

was unable to continue with the operations of ginning and

pressing since the plant and machinery had become outdated.

The learned Advocates contend that it was necessary to

generate funds for installation of new plant and machinery for

which it had become necessary to sell a part of lands owned

by the society. The learned Advocates contend that the society

owns large tracks of land and it was necessary to sell some

portion of these lands in order to generate funds. It is

contended that the Hon'ble Minister was completely justified

in granting one chance to the society to recommence its

operations. They contend that the decision of the Hon'ble

Minister is in general interest of the members and farming

community in the vicinity of the society. The learned Advocate

for respondent nos.1 to 3 has placed reliance on several

decisions of the Hon'ble Supreme Court as also this Court to

contend that the scope of interference in a petition under

Article 227 of the Constitution of India is very limited and that

this Court while exercising jurisdiction under Article 227 of

the Constitution of India should not convert itself into Court

of Appeal to re-appreciate the facts or to substitute its own

decision with the decision rendered by the authorities.

7345.2022WP.odt

Likewise, he has also placed reliance on some decisions of this

Court interpreting Section 72 of the M.C.S. Act, wherein it is

held that final authority of every society is vested with the

general body of the members and that decisions taken by the

general body in the general body meeting are binding on the

society and its members. He has also placed reliance on

certain authorities to contend that the petitioners do not have

locus to challenge the revisional order passed by the Hon'ble

Minister. Placing reliance on the judgment of this Court in the

matter of Hiradgaon Vividh Karyakari Seva Sahakari Society

Ltd. Vs. The State of Maharashtra and others, 2014(2) Mh.L.J.

676, he contends that the State has wide powers while

exercising revisional jurisdiction under Section 154 of the

M.C.S. Act and the power of this Court while testing the said

order under Article 227 of the Constitution of India is limited.

He has placed reliance on paragraph nos.14 and 15

particularly, which read as under:-

"14. Section 154 of the M.C.S. Act confers revisional powers to the State. Scope of the revisional powers is specified under Section 154 of the M.C.S. Act. A Minister enjoys revisional powers under Section 154 of the M.C.S. Act, not only on application of any party, but suo moto may call, examine and may consider the

7345.2022WP.odt

legality and decision and order of the Sub-ordinate Officer and also verify the regularity of those proceedings and if at all it appears to the Honourable Minister, then he may modify, annul or reverse such order. Thus, the State has wide powers and the State can modify the order passed by the Sub-ordinate Officer and so also can reverse the said order However, it is necessary that the revisional authority should be satisfied that the order passed below is not proper and is illegal. This Court has limited powers under Article 227 of the Constitution while issuing a writ of certiorari. Though these are plenary powers, the High Court may refuse to invoke the writ jurisdiction, even if a possible view is taken, out of two available views by the revisional authority. If the order passed by the revisional authority is erroneous, ex facie, then interference under the writ jurisdiction is justifiable. On the background of this legal position, the proceedings before the Court are examined.

15. While invoking writ jurisdiction no need to go into the merits of the matter, i.e. whether a particular society was having how many members, what was its financial capacity etc. The order can be tested only on the point of illegality which should be self-evident."

8. The learned Advocate also contends that the

order passed by the Appellate Authority is unsustainable since

7345.2022WP.odt

it is a non-speaking order.

9. Heard respective Advocates as aforesaid, perused

the orders passed by the authorities and other documents

placed on record.

10. It appears that the fact that the society is not

carrying out the operations of ginning and pressing, which is

the chief objective of the society, is not in dispute. Likewise, it

is also matter of record that audit of accounts of society was

not carried out regularly in the past.

11. The learned Advocate for respondent nos.1 to 3

is justified in contending that this Court, in exercise of its

supervisory jurisdiction, under Article 227 of the Constitution

of India cannot sit in Appeal over the impugned order passed

by the Hon'ble Minister and that this Court should not act as

an Appellate Court while dealing with the petition challenging

the said order. Having said so, it also needs to be stated that it

is well within the authority of this Court to step-in in cases

where the authorities do not act within the scope of their

7345.2022WP.odt

jurisdiction. In the event it is found that the authorities have

exceeded their jurisdiction or have not exercised jurisdiction

in accordance with law, it will be open for this Court to

interfere with the matter in exercise of its powers under

Article 227 of the Constitution of India. The judgment in the

matter of Celina Coelho Pereira and others Vs. Ulhas

Mahabaleshwar Kholkar and others, 2010(1) SCC 217, relied

upon by the petitioners clarifies this legal position. In the light

of this settled legal position that the order passed by the

Hon'ble Minister needs to be tested.

12. The impugned order is passed in exercise of

powers vested under Section 154 of the M.C.S. Act. Power

under Section 154 can be exercised either on an application or

suo-moto. The scope of jurisdiction under Section 154 is to

test the legality of an order passed by an Officer under the

M.C.S. Act or propriety of any decision or order passed under

the Act. Likewise, it is also open for the Hon'ble Minister to

examine the regularity of proceedings in which orders are

passed by the Officers functioning under the Act. Thus, the

jurisdiction under Section 154 is restricted to examining the

legality or propriety of orders passed by the authorities under

7345.2022WP.odt

the Act and/or to examine regularity of proceedings in which

such orders are passed. In exercise of powers of revision under

Section 154, the Hon'ble Minister cannot re-appreciate the

evidence or substitute his discretion for the discretion

exercised by the concerned officers.

13. In this context, when the impugned order passed

by the Hon'ble Minister is seen, it is found that, the Hon'ble

Minister has not recorded any finding that the order of

liquidation passed by the D.D.R. is illegal or improper. The

Hon'ble Minister has also not found any fault with the

procedure followed by the said authority while passing the

order of liquidation. The Hon'ble Minister has observed that it

will be appropriate that one more opportunity is granted to

the society to recommence its activities. While arriving at this

conclusion, the Hon'ble Minister has observed that the society

was trying to generate funds by selling some of its immovable

properties. It is observed that litigation was also on going with

respect to decision taken by the society to sell its properties,

and therefore, the properties could not be sold to generate

funds.

7345.2022WP.odt

14. Perusal of the impugned order will thus

demonstrate that the Hon'ble Minister has quashed the order

of appointment of liquidator, although it is not found that the

order suffers from any illegality or impropriety or that the

proceeding in which the order is passed suffers from any

irregularity. It is apparent that Hon'ble Minister has exceeded

his jurisdiction while deciding the revision under Section 154

of the M.C.S. Act by substituting his discretion with that of

D.D.R. In the considered opinion of this Court, the order

passed by the Hon'ble Minister suffers from a jurisdictional

error. In this regard, it will be appropriate to refer to the

judgment in the matter of Hiradgaon Vividh Karyakari

Sahakari Seva Society Ltd., (supra) relied upon by the learned

counsel for respondent nos.1 to 3, wherein it is held that,

although, the power under Section 154 is wide and includes

power to modify and also reverse the orders impugned, this

Court has categorically held that the revisional authority

should first satisfy itself that the order impugned is not proper

and is illegal. Revisional jurisdiction under Section 154 can be

invoked only if the order is improper or illegal. In view of the

above, in the considered opinion of this Court, the order dated

23.06.2022 cannot be sustained and is liable to be quashed.

7345.2022WP.odt

15. The contention of learned Advocate for the

petitioners that the impugned order is passed after an

inordinate delay of over six months and that too in the light of

political uncertainty creating existential crises of the

Government is not being tested in view of the finding arrived

at by this Court that the impugned order is passed by

exceeding the scope of jurisdiction under Article 154 of the

M.C.S. Act.

16. Mr.S.B. Ghatol Patil, learned Advocate for

respondent nos.1 to 3 states that the order dismissing the

appeal passed by the learned Divisional Joint Registrar is also

unsustainable, in as much as, the appeal preferred by

respondent nos.1 to 3 is dismissed by non-speaking order.

Drawing attention of this Court to the said order, he contends

that the appellate authority merely recorded rival contentions

and has dismissed the Appeal without recording any reasons.

He points out from the order that, although, the order runs

into several pages, only reason recorded while dismissing the

Appeal is as under:-

7345.2022WP.odt

"izfroknh dz-4 rs 11 iSdh mejh ftfuax o izsflax lgdkjh

lkslk;Vh fy- mejh ;k laLFksps lapkyd o lHkkln R;kp cjkscj

brj 'ksrdjh ;kaps Eg.k.ks fopkjkr ?ksrk vkf.k izfroknh dz-1 ;kaps

ys[kh Eg.k.ksuqlkj] rlsp lquko.kh njE;ku lknj dsysY;k miyC/k

dkxni=kaps voyksdu dsys vlrk mejh ftfuax o izsflax lgdkjh

lkslk;Vh e-mejh gh laLFkk eatwj mifo/khrhy mnsn'kkizek.ks

dkedkt djhr ulwu lnj laLFksps dkedkt c&;kp o"kkZiklwu can

vlY;kps fnlwu ;srs- dfjrk [kkyhy izek.ks vkns'k ikfjr

dj.;kr ;sr vkgs-"

True translation of the above portion made by the

Chief Translator of PG Cell of this Court is as under :-

"Considering the statements of the directors and members of the Umri Ginning and Pressing Cooperative Society Limited, Umri, respondents Nos.4 to 11, as well as other farmers, as also the written submissions of the respondent No.1, and the available documents submitted during the hearing, it appears that the Umri Ginning and Pressing Cooperative Society Limited, Umri is not functioning as per the objectives of the approved bye-laws and the functioning of the said society has been closed for many years. The following order is hereby passed."

The learned advocate, therefore, contends that the

appellate order is also unsustainable and is liable to be

7345.2022WP.odt

quashed and set aside. His contention is that although, the

Hon'ble Minister has not set aside the appellate order on

this ground, the contents of the order are a matter of

record and perusal of the order passed by the appellate

authority gives rise to only one conclusion that the said

order is non-speaking order, which is unsustainable and

accordingly, it is liable to be quashed.

17. Mr. Natu, learned Advocate for the petitioners

states that the scope of present petition is to decide

correctness or otherwise of the order passed by the Hon'ble

Minister. He contends that whether to interfere or not with the

order passed by the appellate authority should be left to be

decided by the Hon'ble Minister. His contention is that the

order passed by the Hon'ble Minister deserves to be quashed

and set aside and the matter should be remanded to the

Hon'ble Minister to decide the revision afresh.

18. Having considered the rival submissions, it is

apparent that the order passed by the appellate authority is

clearly unsustainable since it is a non-speaking order. The

7345.2022WP.odt

Appellate Authority has not dealt with contentions raised by

respondent nos.1 to 3, who had preferred Appeal against the

order of liquidation passed by the D.D.R. A non-speaking

order is dead letter in the eyes of law. The Appellate Authority

has virtually deprived respondent nos.1 to 3 of right to appeal

which is valuable statutory right. Remedy of appeal would be

rendered meaningless, if appellate authorities are allowed to

decide appeals without recording any reasons and without

dealing with rival contentions raised in appeal.

19. Normally on finding that the order passed by the

revisional authority, which is impugned in the present petition,

is unsustainable, the matter would have been remanded to the

revisional authority to decide the revision afresh. However, in

the facts of the present case, it is obvious that the order passed

by the appellate authority is completely unsustainable. There

cannot be any second opinion about the fact that the said

order is non-speaking order, which cannot withstand the

scrutiny of law. In the considered opinion of this Court, it will,

therefore, be expedient to allow the petition in part by

maintaining the order passed by the Hon'ble Minister to the

extent it has quashed and set aside the order passed by the

7345.2022WP.odt

appellate authority. The Appeal needs to be restored to file

with directions to the appellate authority to decide the Appeal

afresh by dealing with all the rival contentions and by passing

the speaking and well reasoned order. In the result, the

petition is partly allowed as under:-

ORDER

(i) The order dated 23.06.2022 passed by the Hon'ble

Minister of Co-operation and Marketing, Government of

Maharashtra in Revision REv-2021-Pra.Kra 589/15(s)

Shri Shrinivas Bajirao Deshmukh and two others Vs. Divisional

Joint Registrar, Co-operative Societies, Latur Division, Latur

and others and the order dated 17.11.2021 passed by the

Divisional Joint Registrar of Co-operative Societies, Latur, in

Appeal No.88/2021 are quashed and set aside.

(ii) Appeal No.88/2021 decided by the Divisional Joint

Registrar, Co-operative Societies, Latur is restored to file of the

said authority with directions to decide the said Appeal by

dealing with all the rival contentions and passing a reasoned

order.

(iii) The parties shall appear before the Divisional Joint

Registrar, Co-operative Societies, Latur on 08.09.2025. The

7345.2022WP.odt

parties to note that separate notice for appearance will not be

issued.

(iv) The Divisional Joint Registrar, Co-operative Societies,

Latur is directed to decide the Appeal, as early as possible and

in any case, before 31st December, 2025.

(v)        Writ Petition stands disposed of.

(vi)       The Civil Applications, if any, stand disposed of.




                                           [ROHIT W. JOSHI, J.]


sga/2025
 

 
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