Citation : 2021 Latest Caselaw 1190 Guj
Judgement Date : 27 January, 2021
C/LPA/1394/2016 SANKARDA SANYUKT KHETI SAHKARI MANDALI LIMITED v. STATE OF GUJARAT THROUGH SECRETARY
JUDGMENTDT.27.01.2021
IN THEHIGHCOURTOF GUJARATAT AHMEDABAD
R/LETTERSPATENTAPPEALNO. 1394of 2016
In
R/SPECIALCIVILAPPLICATIONNO. 6640of 2016
With
CIVILAPPLICATION(FORSTAY) NO. 1 of 2016
In
R/LETTERSPATENTAPPEALNO. 1394of 2016
FORAPPROVALANDSIGNATURE:
HONOURABLEDR. JUSTICEVINEETKOTHARI
and
HONOURABLEMS. JUSTICEGITAGOPI
==============================================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==============================================================================
SANKARDASANYUKTKHETISAHKARIMANDALILIMITED& 1 other(s)
Versus
STATEOF GUJARATTHROUGHSECRETARY& 2 other(s)
==============================================================================
Appearance:
MRCHIRAGB PATEL(3679)for the Appellant(s)No. 1,2
GOVERNMENTPLEADER(1)for the Respondent(s)No. 1,2,3
==============================================================================
CORAM: HONOURABLE DR. JUSTICE VINEET KOTHARI
and
HONOURABLE MS. JUSTICE GITA GOPI
Date : 27/01/2021
ORAL JUDGMENT
C/LPA/1394/2016 SANKARDA SANYUKT KHETI SAHKARI MANDALI LIMITED v. STATE OF GUJARAT THROUGH SECRETARY
JUDGMENTDT.27.01.2021
(PER : HONOURABLE DR. JUSTICE VINEET KOTHARI)
1. This intra-Court appeal is directed against the order dated 28.11.2016 of the learned Single Judge passed in Special Civil Application No.6640 of 2016 filed by appellant - Sankarda Sanyukt Kheti Sahkari Mandali Limited against the initiation of some inquiry by the Deputy Registrar of Co-operative Societies on the show cause Notice dated 02.02.2016 and 21.03.2016 whereby, the appellant - Society was called upon to submit certain details and explanation. The learned Single Judge has dismissed the writ petition and has asked the appellant - Society to furnish information to the said concerned authority.
2. Learned Senior Counsel Mr. B.S. Patel appearing with learned advocate Mr. C.B. Patel for the appellant submitted that this was all done at the instance of one of the complainant - Mr. Arvindkumar Dwarkadas Jani, who had earlier also approached this Court by way of Special Civil Application No.1099 of 2016, which was, however, dismissed by the learned Single Judge on 21.01.2016 and asking the said person to first approach the concerned authority under the Gujarat Cooperative Societies Act, 1961. The concerned authority, however, initiated this action against the appellant - Society vide notice dated 02.02.2016 (Annexure-A) and aggrieved by which, the appellant - Society had approached the learned Single Judge but, however, the learned Single Judge has dismissed the said writ petition and hence, the present Letters Patent Appeal before this Court.
3. The learned Senior Counsel for the appellant submitted that firstly, no such inquiry can be undertaken and in any case, the inquiry should be conducted by any independent authority, as the authority concerned
C/LPA/1394/2016 SANKARDA SANYUKT KHETI SAHKARI MANDALI LIMITED v. STATE OF GUJARAT THROUGH SECRETARY
JUDGMENTDT.27.01.2021
appears to be biased in favour of the complainant. Learned Senior Counsel Mr. Patel also contended that the said Deputy Registrar has taken the directions of the learned Single Judge in the earlier order dated 21.01.2016 as directions to undertake such inquiry though it was not so. The complainant is not a party before us. However, the learned Government Counsel submits that the matter may be sent to the highest authority under the Act, namely, the Registrar, who may look into the matter, as the appellant - Society cannot perhaps claim immunity from any such inquiry into the affairs of the appellant - Society.
4. Having heard the learned counsel for the parties, we are not inclined to interfere with the impugned order of the learned Single Judge dated 28.11.2016 in any manner. However, to avoid any chance of bias and to ensure fairness and independence of the concerned authority, we relegate the appellant - Society before the Registrar of the Co-operative Societies, the highest authority under the said Act, to look into the matter and to then refer the inquiry to an Officer, who is considered to be independent in the matter. If any objection is raised against the Officer so nominated by the Registrar, the objector in that regard will be heard by the said Registrar of the Cooperative Societies, who will take a decision in the matter. With these observations and directions, the appeal stands disposed of with no order as to costs. The Civil Application stands disposed of accordingly.
(DR. VINEET KOTHARI,J)
(GITA GOPI,J) PRAVINKARUNAN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!