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

Bawachi Vividh Karykari Seva Sahakari ... vs State Of Maharashtra And Ors
2025 Latest Caselaw 3416 Bom

Citation : 2025 Latest Caselaw 3416 Bom
Judgement Date : 24 March, 2025

Bombay High Court

Bawachi Vividh Karykari Seva Sahakari ... vs State Of Maharashtra And Ors on 24 March, 2025

Author: A.S. Chandurkar
Bench: A.S. Chandurkar
2025:BHC-AS:14727-DB



                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION

                                         WRIT PETITION NO.7183 OF 2019
            1. Vikas-Ratna Dilip Rao Mane Vividh Karykari                    ]
               Seva Sahakari Society Ltd., Solapur                           ]
            2. Mardi Bruhat Vividh Karykari Seva Sahakari                    ]
               Society Ltd., Solapur                                         ]
            3. Karamba Vividh Karyakari Seva Sahakari                        ]
               Society Ltd., Solapur                                         ]
            4. Banegaon Vividh Karykari Seva Sahakari                        ]
               Society Ltd., Solapur                                         ] .. Petitioners
                               Versus
            1. State of Maharashtra,                                         ]
               Through Department of Co-operation                            ]
            2. The Hon'ble Principal Secretary,                              ]
               Department of Co-operation                                    ]
            3. The Hon'ble Commissioner for Co-operation                     ]
               and Registrar of Co-operative Societies, Pune                 ]
            4. The Reserve Bank of India, Mumbai                             ]
            5. The Solapur District Central Co-operative                     ]
               Bank, Solapur                                                 ]
            6. The State Co-operative Election Authority, Pune               ] .. Respondents
                                               ALONG WITH
                                   INTERIM APPLICATION NO.15886 OF 2023
                                              ( Not on Board )
                                                     IN
                                       WRIT PETITION NO.7183 OF 2019
            Babasaheb Sukhdev More,                                          ]
            Member of Sakat Vividh Karyakari Sahakari                        ] .. Applicant /
            Society, Sakat, Tal. Barshi, Dist. Solapur                       ] Intervener

                                                 ALONG WITH
                                         WRIT PETITION NO.6553 OF 2021
            1. Bawachi Vividh Karykari Seva Sahakari Society Ltd., ]
               At Post Bawachi, Tal. Mangalwedha, Dist. Solapur    ]
            2. Bhalawani Vividh Karykari Seva Sahakari Society     ]
               Ltd., Bhalawani, Tal. Mangalwedha, Dist. Solapur    ]
            3. Mundhewadi Vividh Karykari Seva Sahakari Society ]
               Ltd., Mundhewadi, Tal. Mangalwedha, Dist. Solapur ] .. Petitioners



                                                            1/6
            15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc
            Dixit



                    ::: Uploaded on - 01/04/2025                   ::: Downloaded on - 05/04/2025 23:00:12 :::
                  Versus
1. State of Maharashtra,                                         ]
   Through Department of Co-operation                            ]
2. The Hon'ble Principal Secretary,                              ]
   Department of Co-operation                                    ]
3. The Hon'ble Commissioner for Co-operation                     ]
   and Registrar of Co-operative Societies, Pune                 ]
4. The Solapur District Central Co-operative                     ]
   Bank, Solapur                                                 ]
5. The State Co-operative Election Authority, Pune               ]
6. The Reserve Bank of India, Mumbai                             ] .. Respondents

                                     ALONG WITH
                            WRIT PETITION NO.10957 OF 2023
1. Sakahrewadi Vividh Karykari Seva Sahakari                     ]
   Society Ltd., Sakharewadi, Tal. N. Solapur, Dist. Solapur     ]
2. Soregaon Vividh Karykari Seva Sahakari Society                ]
   Ltd., Soregaon, Tal. North Solapur, Dist. Solapur             ] .. Petitioners
                        Versus
1. State of Maharashtra,                                         ]
   Through Department of Co-operation                            ]
2. The Hon'ble Principal Secretary,                              ]
   Department of Co-operation                                    ]
3. The Hon'ble Commissioner for Co-operation                     ]
   and Registrar of Co-operative Societies, Pune                 ]
4. The Solapur District Central Co-operative                     ]
   Bank, Solapur                                                 ]
5. The State Co-operative Election Authority, Pune               ] .. Respondents



Mr. Sarang Aradhye with Ms. Gauri Velankar and Mr. Shantanu Gurav,
Advocates for the Petitioners in WP 6553/2021.
Mr. Abhijit Kulkarni with Mr. Chinmay Patil and Mr. Prasad Bode,
Advocates for the Petitioners in WP 7183/2019 and WP 10957/2023.
Mr. B.V. Samant, Additional Government Pleader with Mr. R.A. Salunkhe,
Assistant Government Pleader for the Respondent-State of Maharashtra.
Ms. Aditi Phatak with Mr. Vijay Salokhe, Advocates, i/by BLAC Co., for
Respondent No.4.
Mr. Bhushan Walimbe with Mr. Mayank Tripathi, Advocates for
Respondent No.5 in WP 7183/2019.

                                                2/6
15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc
Dixit



        ::: Uploaded on - 01/04/2025                   ::: Downloaded on - 05/04/2025 23:00:12 :::
 Mr. Dilip Bodake, Advocate for Respondent No.5 in WP 6553/2021.
Mr. J.G. Aradwad (Reddy) with Mr. Abhijit Patil, Advocates for the
Applicant in IA/15886/2023 (Not on Board).


                                                      CORAM : A.S. CHANDURKAR &
                                                              ARIF S. DOCTOR, JJ
                                                      DATE   : 24TH MARCH 2025.


ORAL JUDGMENT : { Per A.S. Chandurkar, J. }

1. Rule. Rule made returnable forthwith and heard learned counsel

appearing for the parties.

2. In these writ petitions prayer has been made to issue directions to

the State Co-operative Election Authority - respondent no.6 to take steps

to conduct elections at the Solapur District Central Co-operative Bank -

respondent no.5 forthwith. A further prayer is made to consider the

petitioners' representation dated 11th March 2019 in that regard.

3. By an order dated 29th May 2018, the Commissioner for Co-

operation & Registrar of Co-operative Societies issued an order under

Section 110-A of the Maharashtra Co-operative Societies Act, 1960 (for

short, "the Act of 1960") superseding the Board of Directors of the

respondent no.5 - Bank and appointing an Administrator. It is urged that

in terms of Section 110-A(1)(iii) of the Act of 1960, the maximum period

15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc Dixit

for which an Administrator can be appointed cannot exceed one year.

Since that period has now elapsed since the appointment of the

Administrator, the continuation of the Administrator is without

jurisdiction. It is therefore prayed that the appointment of the

Administrator be set aside and steps be directed to be taken to hold

elections.

4. The learned Additional Government Pleader by inviting attention to

the affidavit-in-reply on behalf of the Deputy Registrar, Co-operative

Societies, Solapur City in Writ Petition No.6553 of 2021 submits that by

invoking the provisions of Section 157 of the Act of 1960, an exemption

has been granted from the operation of the provisions of Section 110-

A(iii) of the Act of 1960. Such exemption had been granted on 3 rd June

2019 and 9th April 2021. The term of the Administrator stood extended till

2nd December 2021. With a view to improve the financial position of the

Bank, the elections were postponed till 31 st March 2022 by an order dated

27th August 2021 again by invoking powers under Section 157 of the Act

of 1960.

5. We find that under Section 110-A(iii), the maximum period for

which the Administrator can be appointed is one year. A period of more

than six years has now elapsed since the Administrator was first appointed

15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc Dixit

on 29th May 2018. The provisions of Section 157 of the Act of 1960 cannot

be invoked in a routine manner that would defeat the spirit of Section

110-A. The last order invoking the power under Section 157 of the Act of

1960 is dated 27th August 2021. The elections of the Bank have been

postponed by invoking such power. Considering the fact that substantial

period has since elapsed from 29th May 2018, we find that this is a fit case

where the Commissioner for Co-operation could be directed to consider

whether elections to the Bank could now be held since there is no further

order continuing the appointment of the Administrator. This would ensure

that the spirit behind enactment of Section 110-A(iii) of the Act of 1960 is

complied with.

6. In view of aforesaid, the following directions are issued :-

(i) The respondent no.3 shall consider the issue as to whether the appointment of the Administrator is necessary to be continued given the fact that the initial order dated 29th May 2018 was passed under Section 110-A(iii) of the Act of 1960 and period of more than six years has since elapsed.

(ii) Such decision be taken within a period of four weeks of receiving copy of this order and if necessary, by hearing all stake-holders in the matter.

15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc Dixit

(iii) The respondent no.6 shall thereafter consider the issue of holding elections to the respondent no.5-Bank as the said Bank is without any elected body for a period of more than six years.

7. With aforesaid directions, the writ petitions are disposed of. Pending

interim applications, if any, are also disposed of. Rule accordingly. No

costs.

[ ARIF S. DOCTOR, J. ] [ A.S. CHANDURKAR, J. ]

Digitally signed by

SNEHA ABHAY ABHAY DIXIT 15-WP-7183-2019 & WP-6553-2021 & WP-10957-2023.doc DIXIT Date:

2025.04.01 Dixit 10:00:11 +0530

 
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