Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neelkamal Cghs Ltd vs Registrar Coop. Societies & Ors.
2023 Latest Caselaw 1512 Del

Citation : 2023 Latest Caselaw 1512 Del
Judgement Date : 29 May, 2023

Delhi High Court
Neelkamal Cghs Ltd vs Registrar Coop. Societies & Ors. on 29 May, 2023
                          *    IN THE HIGH         COURT OF DELHI AT NEW DELHI
                          %                                      Date of Decision: May 29, 2023
                          3
                          +    W.P.(C) 6709/2023, CM APPL. 26253/2023
                               NEELKAMAL CGHS LTD                            ..... Petitioner
                                                Through:   Mr. Rajiv Vig, Advocate.
                                                versus
                               REGISTRAR COOP. SOCIETIES & ORS.              ..... Respondents
                                                Through:   Mr. Satyakam, ASC for R1 and R2
                                                           Ms. Shobhana Takiar and Mr. Kuljeet
                                                           Singh, Advocates for R-3.
                                                           Mr. Bharat Bhushan Bhatia, Advocate
                          5
                          +    W.P.(C) 6911/2023, CM APPL. 26926/2023
                               NEELKAMAL CGHS LTD.                           ..... Petitioner
                                                Through:   Mr. Rajiv Vig, Advocate.
                                                versus
                               REGISTRAR COOP. SOCIETIES & ORS.              ..... Respondents
                                                Through:   Mr. Satyakam, ASC for R-1
                                                           Ms. Shobhana Takiar and Mr. Kuljeet
                                                           Singh, Advocates for R-3.
                                                           Mr. Bharat Bhushan Bhatia, Advocate
                          6
                          +    W.P.(C) 7040/2023, CM APPL. 27380/2023
                               NEELKAMAL CGHS LTD.                           ..... Petitioner
                                                Through:   Mr. Rajiv Vig, Advocate.
                                                versus
                               REGISTRAR COOP. SOCIETIES & ORS.              ..... Respondents


Signature Not Verified
Digitally Signed
By:DINESH CHANDRA
                          W.P.(C) 6709/2023, 6911/2023 & 7040/2023                    Page 1 of 4
Signing Date:31.05.2023
16:42:21
                                                     Through:      Mr. Satyakam, ASC for R-1
                                                                  Ms. Shobhana Takiar and Mr. Kuljeet
                                                                  Singh, Advocates for R-3.
                                                                  Mr. Bharat Bhushan Bhatia, Advocate

                                CORAM:
                                HON'BLE MR. JUSTICE V. KAMESWAR RAO
                                HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
                          V. KAMESWAR RAO (Oral)

                          CM APPL. 26252/2023 in W.P.(C) 6709/2023
                          1.    Exemption allowed, subject to all just exceptions.
                          2.    Application stands disposed of.
                          W.P.(C) 6709/2023, CM APPL. 26253/2023
                          W.P.(C) 6911/2023, CM APPL. 26926/2023
                          W.P.(C) 7040/2023, CM APPL. 27380/2023
                          3.    The challenge in these petitions is to a common order dated October
                          14, 2022 passed by learned Financial Commissioner in three Revision
                          Petitions filed by the petitioner society challenging the common impugned
                          orders dated July 10, 2018 passed by learned Assistant Collector (Grade - I),
                          RCS, Delhi, whereby learned Financial Commissioner has rejected the
                          Revision Petition for want of jurisdiction. In other words, it is the finding of
                          learned Financial Commissioner that the petitions challenging the order
                          passed by learned Assistant Collector shall not be maintainable under
                          Section 116 of Delhi Cooperative Societies Act, 2003.
                          4.    Mr. Rajiv Vig, Mr. Bharat Bhushan Bhatia and learned counsel
                          appearing for the other respondents would state that in view of the judgment
                          given by this court in the case of Jain Co-operative Bank Ltd. vs. Puneet


Signature Not Verified
Digitally Signed
By:DINESH CHANDRA
                          W.P.(C) 6709/2023, 6911/2023 & 7040/2023                            Page 2 of 4
Signing Date:31.05.2023
16:42:21
                           Jain & Ors., W.P.(C) 1588/2022 decided on March 28, 2023, the Revision
                          Petitions before learned Financial Commissioner shall be maintainable and
                          the Financial Commissioner could not have rejected the same. In view of the
                          submission and the conclusion in paragraph Nos. 11 and 12 of the above
                          judgment, which we reproduce, we revive the Revision Petitions filed by the
                          petitioner Society on the Board of learned Financial Commissioner by setting
                          aside order dated October 14, 2022.
                                 "11. In view of aforesaid legal position, it is obvious that the
                                 orders passed in 'execution proceedings' purportedly under
                                 Section 105 of the Act are only amenable to the Revisional
                                 Jurisdiction and appeal cannot be preferred under Section 112
                                 read with Section 114 of the Act, as the same has not been
                                 provided for in the statute. The same is also in accordance with
                                 the legislative policy, since the execution proceedings are
                                 separate and independent proceedings for the execution of the
                                 award / decree and the merit of the claim or dispute cannot be
                                 considered during the execution proceedings. Also, the
                                 challenge to the decision or award under Section 71 of the Act
                                 has already been provided for under Section 112(1)(k) and no
                                 further Appeal with reference to orders passed under Section
                                 105 of the Act has been rightly envisaged, since the executing
                                 authority is bound by the terms of the decree.
                                 12. It may also be observed that a party cannot be left
                                 remediless in respect of the orders passed in execution
                                 proceedings unless specifically barred by the statute. In view of
                                 above, the petitioner correctly approached the Financial
                                 Commissioner by way of Revision Petition for challenging the
                                 impugned order passed by the Assistant Collector.
                                    For the foregoing reasons, the impugned order dated
                                 October 01, 2021 passed by the Financial Commissioner is set
                                 aside. The Revision Petition filed by the petitioner accordingly
                                 stands revived, which shall be considered and disposed of by
                                 the Financial Commissioner in accordance with law. In the


Signature Not Verified
Digitally Signed
By:DINESH CHANDRA
                          W.P.(C) 6709/2023, 6911/2023 & 7040/2023                         Page 3 of 4
Signing Date:31.05.2023
16:42:21
                                   facts and circumstances, no order as to costs."

                          5.    This   Revision    Petitions   be   listed   before   learned     Financial
                          Commissioner for preliminary hearing on July 10, 2023 when the parties
                          shall appear before learned Financial Commissioner, who shall proceed in
                          accordance with law.
                          6.    Submission is made that the learned Financial Commissioner be
                          directed to dispose of the Revision Petitions at an early date. Liberty is
                          granted to the counsel for the petitioner to make such a submission before
                          the learned Financial Commissioner for his consideration.
                          7.    Petitions stand disposed of. Pending applications also stand disposed
                          of as infructuous.



                                                                             V. KAMESWAR RAO, J.

ANOOP KUMAR MENDIRATTA, J. MAY 29, 2023/R

Signature Not Verified Digitally Signed By:DINESH CHANDRA

Signing Date:31.05.2023 16:42:21

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter