Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagaratna W/O. Bharesh Nayak (Sl. ... vs The State Of Karnataka
2025 Latest Caselaw 2569 Kant

Citation : 2025 Latest Caselaw 2569 Kant
Judgement Date : 20 January, 2025

Karnataka High Court

Nagaratna W/O. Bharesh Nayak (Sl. ... vs The State Of Karnataka on 20 January, 2025

Author: M.Nagaprasanna
Bench: M.Nagaprasanna
                                                           -1-
                                                                       NC: 2025:KHC-D:902
                                                                  WP No. 108008 of 2024




                                         IN THE HIGH COURT OF KARNATAKA,
                                                 DHARWAD BENCH

                                     DATED THIS THE 20TH DAY OF JANUARY, 2025

                                                      BEFORE
                                     THE HON'BLE MR. JUSTICE M.NAGAPRASANNA

                                    WRIT PETITION NO.108008 OF 2024 (CS-EL/M)

                                  BETWEEN:

                             1.     NAGARATNA W/O. BHARESH NAYAK
                                   (SL.NO.342)
                                   (MEMBERSHIP NO.1276)
                                    AGE: 39 YEARS, OCC: AGRICULTURE.

                             2.    RAMESH S/O. RAMACHANDRA NAYAK
                                   (SL.NO.187)
                                   (MEMBERSHIP NO.740)
                                    AGE: 54 YEARS, OCC: AGRICULTURE.

                             3.    SHASHIDHAR S/O. VENKAT NAYAK
                                   (SL.NO.210)
                                   (MEMBERSHIP NO.831)
                                    AGE: 54 YEARS, OCC: AGRICULTURE.
VISHAL
NINGAPPA                     4.    BOMMAIYA S/O. SANNU AGER (SL.NO.465),
PATTIHAL                           (MEMBERSHIP NO.1531)
Digitally signed by VISHAL
NINGAPPA PATTIHAL
Location: High Court of
Karnataka Dharwad Bench
                                   AGE: 48 YEARS, OCC: AGRICULTURE.
Date: 2025.01.21 12:19:18
+0530




                             5.    ESHWAR S/O. KRISHNA GAYATRI (SL.NO.265)
                                   (MEMBERSHIP NO.968)
                                    AGE: 40 YEARS, OCC: AGRICULTURE.

                             6.    SUSHILA W/O. SHIVANAND NAYAK (SL.NO.266)
                                   (MEMBERSHIP NO.972)
                                    AGE: 62 YEARS, OCC: AGRICULTURE.

                             7.    GANGE W/O MAHADEV NAYAK (SL.NO.288)
                                   (MEMBERSHIP NO.1023)
                               -2-
                                         NC: 2025:KHC-D:902
                                     WP No. 108008 of 2024




      AGE: 72 YEARS, OCC: AGRICULTURE.

8.    BEGAMMA W/O JAINUDDIN SHEIKH (SL.NO.284)
      (MEMBERSHIP NO.1008)
       AGE: 72 YEARS, OCC: AGRICULTURE.

9.    ESHWAR S/O BAGALU HALYER (SL.NO.281)
      (MEMBERSHIP NO.997)
       AGE: 48 YEARS, OCC: AGRICULTURE.

10.   PRAKASH S/O SHMABHA ACHARI (SL.NO.297)
      (MEMBERSHIP NO.1056)
       AGE: 64 YEARS, OCC: AGRICULTURE.

11.   RAJESH S/O BABU HARIKANTRA (SL.NO.582)
      (MEMBERSHIP NO.1619)
       AGE: 45 YEARS, OCC: AGRICULTURE.

12.   BHARATI W/O ASHOK NAYAK (SL.NO.252)
      (MEMBERSHIP NO.1614)
       AGE: 54 YEARS, OCC: AGRICULTURE.

13.   PARVATI W/O RAKSHU GOUD (SL.NO.366)
      (MEMBERSHIP NO.1340)
       AGE: 68 YEARS, OCC: AGRICULTURE.

14.   KALPANA W/O. UDAY NAYAK (SL.NO.565)
      (MEMBERSHIP NO.1695)
       AGE: 39 YEARS, OCC: AGRICULTURE.

15.   MAHESH S/O. CHANDRAKANTH HARIKANTRA,
      (SL.NO.558)
      (MEMBERSHIP NO.1683)
       AGE: 24 YEARS, OCC: AGRICULTURE.

16.   GANESH S/O MANJUNATH NAYAK (SL.NO.566)
      (MEMBERSHIP NO.1696)
       AGE: 29 YEARS, OCC: AGRICULTURE.

17.   SWATI W/O. SRIKANTH KINI (SL.NO.568)
      (MEMBERSHIP NO.1701)
       AGE: 32 YEARS, OCC: AGRICULTURE.
                               -3-
                                          NC: 2025:KHC-D:902
                                     WP No. 108008 of 2024




18.   RASHID S/O SATTAR SAB (SL.NO.593)
      (MEMBERSHIP NO.1736)
       AGE: 52 YEARS, OCC: AGRICULTURE.

19.   MANESHWAR S/O DATTA ACHARI (SL.NO.633)
      (MEMBERSHIP NO.1781)
       AGE: 66 YEARS, OCC: AGRICULTURE.

20.   ARPITA W/O. SANDEEP NAYAK (SL.NO.655) ,
      (MEMBERSHIP NO.1807)
       AGE: 37 YEARS, OCC: AGRICULTURE.

21.    HARIYAPPA S/O VENKAPPA PATAGAR
      (SL.NO.374)
      (MEMBERSHIP NO.1359)
       AGE: 65 YEARS, OCC: AGRICULTURE

22.   TIMANNA S/O MANJUNATH PATAGAR
      (SL.NO.375)
      (MEMBERSHIP NO.1360)
       AGE: 55 YEARS, OCC: AGRICULTURE.

23.   RAMA S/O HOSABU PATAGAR (SL.NO.613)
      (MEMBERSHIP NO.1758)
       AGE: 61 YEARS, OCC: AGRICULTURE.

24.   KRISHNA S/O. NAGAPPA NAYAK (SL.NO.540)
      (MEMBERSHIP NO.1650)
       AGE: 48 YEARS, OCC: AGRICULTURE.

25.   RAJESH S/O. TIMAPPA PATAGAR (SL.NO.416)
      (MEMBERSHIP NO.1449)
       AGE: 40 YEARS, OCC: AGRICULTURE.

25.   BIBI W/O. BEERA GOUD (SL.NO.651)
      (MEMBERSHIP NO.1803)
       AGE: 48 YEARS, OCC: AGRICULTURE

26.   SANNAMMA W/O. BEERAPPA HARIKANTRA
      (SL.NO.159)
      (MEMBERSHIP NO.)
       AGE: YEARS, OCC: AGRICULTURE.
                               -4-
                                            NC: 2025:KHC-D:902
                                     WP No. 108008 of 2024




27.   TRIYAMBAK S/O. JANYA BANDEKAR
      (SL.NO.103)
      (MEMBERSHIP NO.495)
       AGE: 70 YEARS, OCC: AGRICULTURE.

28.   GOURI W/O. DAKU HARIKANTRA (SL.NO.338),
      (MEMBERSHIP NO.1265)
       AGE: 62 YEARS, OCC: AGRICULTURE.

29.   MANJU S/O. GANAPTI GOUD (SL.NO.549)
      (MEMBERSHIP NO.1670)
       AGE: 44 YEARS, OCC: AGRICULTURE.

30.   GIRIJA W/O. HOSABU GOUD (SL.NO.622)
      (MEMBERSHIP NO.1767)
       AGE: 54 YEARS, OCC: AGRICULTURE.

31.   SUKRU S/O. DEVU GOUD (SL.NO.625)
      (MEMBERSHIP NO.1772)
       AGE: 64 YEARS, OCC: AGRICULTURE.

32.   ASHOK S/O LOKAPPA HARIKANTRA (SL.NO.664)
      (MEMBERSHIP NO.1817)
       AGE: 33 YEARS, OCC: AGRICULTURE.

33.   MANJUNATH S/O. MAHADEV GUNAGI
      (SL.NO.672)
      (MEMBERSHIP NO.1826)
       AGE: 56 YEARS, OCC: AGRICULTURE.

34.   LEETA W/O. GOVIND SHET (SL.NO.696)
      (MEMBERSHIP NO.1867)
       AGE: 62 YEARS, OCC: AGRICULTURE.

35.   MANJUNATH S/O. HOSABU GOUD (SL.NO.701)
      (MEMBERSHIP NO.2003)
       AGE: 30 YEARS, OCC: AGRICULTURE.

36.   AYYAMMA W/O DARESHWAR GOUD (SL.NO.560)
      (MEMBERSHIP NO.1687)
       AGE: 43 YEARS, OCC: AGRICULTURE.
                               -5-
                                           NC: 2025:KHC-D:902
                                     WP No. 108008 of 2024




37.   ESHWAR S/O. SATTAPPA NAYAK (SL.NO.256)
      (MEMBERSHIP NO.947)
       AGE: 67 YEARS, OCC: AGRICULTURE.

38.   ASHOK S/O KANKAPPA GOUDAR (SL.NO.606)
      (MEMBERSHIP NO.1750)
       AGE: 50 YEARS, OCC: AGRICULTURE.

39.   RAMAKRISHNA S/O. DEVU HARIKANTRA
      (SL.NO.357)
      (MEMBERSHIP NO.1313)
       AGE: 62 YEARS, OCC: AGRICULTURE.

40.   PRASHANTH S/O. PURUSHOTAM ACHARI,
      (SL.NO.563)
      (MEMBERSHIP NO.1692)
       AGE: 43 YEARS, OCC: AGRICULTURE.

41.   RAJESH S/O. HOSABU NAYAK,
      (SL.NO.516),
      (MEMBERSHIP NO.1599),
       AGE: 57 YEARS, OCC: AGRICULTURE.

42.   GOURI W/O. DEVU HARIKANTRA,
      (SL.NO.141)
      (MEMBERSHIP NO.628)
       AGE: 73 YEARS, OCC: AGRICULTURE.

43.   LAXMI W/O. RAMAKRISHNA HARIKANTRA,
      (SL.NO.507),
      (MEMBERSHIP NO.1578)
       AGE: 50 YEARS, OCC: AGRICULTURE.

44.   MADHUKAR S/O. SHANTRAMA ACHARI,
      (SL.NO.430), (MEMBERSHIP NO.1481),
      AGE: 46 YEARS, OCC: AGRICULTURE.

45.   BALAKRISHNA S/O. SHANTRAMA ACHARI
      (SL.NO.395), (MEMBERSHIP NO.1409),
      AGE: 52 YEARS, OCC: AGRICULTURE.
                               -6-
                                           NC: 2025:KHC-D:902
                                       WP No. 108008 of 2024




46.   GULABI W/O. RAMESH GADEMANE, (SL.NO.273)
      (MEMBERSHIP NO.987)
       AGE: 54 YEARS, OCC: AGRICULTURE.

47.   KUSUMA W/O. UMAKANT NAYAK, (SL.NO.439)
      (MEMBERSHIP NO.1497)
       AGE: 49 YEARS, OCC: AGRICULTURE.

48.   VISHVESHWAR S/O. MEESHUL BHATT,
      (SL.NO.523), (MEMBERSHIP NO.),
      AGE: YEARS, OCC: AGRICULTURE.

49.   SHUSHAM S/O. VIESHVESHWAR BHATT,
      (SL.NO.571), (MEMBERSHIP NO.),
      AGE: YEARS, OCC: AGRICULTURE.

50.   SUMA W/O. VISHVESHWAR BHATT,
      (SL.NO.524) (MEMBERSHIP NO.)
      AGE: YEARS, OCC: AGRICULTURE.

51.   HONAPPA S/O. PANDU GOUD,
      (SL.NO.425) (MEMBERSHIP NO.),
      AGE: YEARS, OCC: AGRICULTURE.

52.   SHANKAR S/O. DEVU GOUD,
      (SL.NO.650), (MEMBERSHIP NO.),
      AGE: YEARS, OCC: AGRICULTURE.

53.   NARAYAN S/O. DEVU GOUD,
      (SL.NO.), (MEMBERSHIP NO.)
      AGE: YEARS, OCC: AGRICULTURE

54.   HULIYAPPA S/O. NAGAPPA GOUD (SL.NO.)
      (MEMBERSHIP NO.)
       AGE: YEARS, OCC: AGRICULTURE.

55.   JAYARAM S/O. HANUMANTH NAYAK,
      (SL.NO.647), (MEMBERSHIP NO.),
      AGE: YEARS, OCC: AGRICULTURE.

56.   GANAPTI S/O. MOHAN NAYAK,
      (SL.NO.662), (MEMBERSHIP NO.),
                                 -7-
                                            NC: 2025:KHC-D:902
                                        WP No. 108008 of 2024




       AGE: YEARS, OCC: AGRICULTURE.

57. GAYATRI W/O GOVIND PAI,
    (SL.NO.562) , (MEMBERSHIP NO.)
    AGE: YEARS, OCC: AGRICULTURE.

58.    PADMA W/O MOHAN SHET,
       (SL.NO.640), (MEMBERSHIP NO.),
       AGE: YEARS, OCC: AGRICULTURE.

59.    SURESH S/O. SILA ACHARI
       (SL.NO.), (MEMBERSHIP NO.),
       AGE: YEARS, OCC: AGRICULTURE.

60.    MAHADEV S/O. KRISHNA GUNAGI
       (SL.NO.586), (MEMBERSHIP NO.),
       AGE: YEARS, OCC: AGRICULTURE.

       ALL ARE, R/O: HILLUR - GUNDABALE VILLAGE,
       TQ: ANKOLA, DIST: UTTARA KANNADA - 581 301.
                                                 ...PETITIONERS
     (BY SRI SADIQ N. GOODWALA, ADVOCATE)

     AND:

1.          THE STATE OF KARNATAKA,
            REPRESENTED BY ITS SECRETARY,
            DEPARTMENT OF CO- OPERATION,
            M.S. BUILDING,
            BENGALURU - 580 001.

2.          THE STATE CO- OPERATIVE
            ELECTION AUTHORITY,
            3RD FLOOR, A BLOCK SHANTI NAGAR,
            T. T. M. C. BUILDING,
            BENGALURU - 560 002,
            REPRESENTED BY ITS COMMISSIONER.

3.          THE DISTRICT ELECTION OFFICER AND
            THE DEPUTY REGISTRAR OF CO-OP SOCIETIES OF
            SUB-DIVISION PRIMARY CO-OP SOCIETY,
            DIST: UTTARA KANNADA - 581 301.
                                  -8-
                                              NC: 2025:KHC-D:902
                                         WP No. 108008 of 2024




4.      THE ASSISTANT REGISTRAR,
        CO-OPERATIVE SOCIETY, KARWAR,
        DIST: UTTARA KANNADA - 581 301.

5.      THE RETURNING OFFICER,
        VIVIDODESHA PRATHAMIK GRAMEENA
        KRUSHI, SAHAKARI SANGH, NIYAMIT.,
        HILLUR, TQ: ANKOLA,
        DIST: UTTARA KANNADA - 581 301.

6.     THE VIVIDODESHA PRATHAMIK GRAMEENA
       KRUSHI SAHAKARA SANGH, NIYAMIT.,
       HILLUR, TQ: ANKOLA
       DIST: UTTARA KANNADA - 581301,
       REPRESENTED BY ITS CHIEF
       EXECUTIVE OFFICER.
                                                      ...RESPONDENT
     (BY SMT. KIRTILATA R. PATIL, HCGP FOR R1, R3 TO R5;
     SRI S.B.PATIL, ADVOCATE FOR R6)

          THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227

     OF THE CONSTITUTION OF INDIA, PRAYING TO, ISSUE A WRIT IN

     THE NATURE OF MANDAMUS DIRECTING THE RESPONDENTS NO. 3

     TO 6 TO INCLUDE THE NAMES OF THE PETITIONERS IN THE FINAL

     ELIGIBLE VOTER LIST AND PERMIT THE PETITIONERS TO CAST

     THEIR RESPECTIVE VOTES IN THE ELECTION TO THE COMMITTEE OF

     THE MANAGEMENT OF THE 6TH RESPONDENT SOCIETY SCHEDULED

     TO BE HELD ON VIDE ANNEXURE-A, IN THE INTEREST OF JUSTICE

     AND EQUITY. AND ETC.,



          THIS WRIT PETITION, COMING ON FOR ORDERS, THIS DAY,

     ORDER WAS MADE THERIEN AS UNDER:
                                  -9-
                                                   NC: 2025:KHC-D:902
                                              WP No. 108008 of 2024




                   ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE M.NAGAPRASANNA)

1. Learned counsel appearing for the parties in

unison would submit that, the issue in the lis stands

covered by judgment rendered by Coordinate Bench of this

Court in W.P. No.8502/2022 C/w. W.P. No.8477/2022,

disposed off on 7th June 2022. The Coordinate Bench of

this Court held as follows:

"8. In the light of these rival submissions, the question for consideration is:

Whether these writ petitions must be disposed of directing the Returning Officer [the fourth respondent and sixth respondents in the respective petitions to announce the results of the elections held on 23.04.2022 including the votes cast by the petitioners.

9. The provisions of Rule 13-D (2-A) of the Rules read as hereunder:

(3) The Election Officer shall take steps for publication of voters list in the following manner, namely:-

(a) for publication of draft eligible electoral list, a list of defaulters, a list of members whose repayment falls due, before the election

- 10 -

NC: 2025:KHC-D:902

date clear fifty days;


                 (b)      for calling objections, if any, calling upon
                          the     defaulter       members          to    repay       the

amounts due to the co-operative societies on or before thirty clear days prior to the date of election;

(c) the scrutiny and verification of the voters list after payment by defaulters etc., clear twenty days before the ate of election.

(d) for publication of final eligible voters list before fifteen clear days prior to the date of election.

The underlining is by this Court.

10. These provisions do not leave any room for doubt that an excluded member, with the publication of the Draft Eligible Electoral List, must have an opportunity by way of an individual notice to file objections on exclusion from the Electoral List. It must be shown that the concerned Chief Executive has prepared and sent notice to the affected members. The Public Notice dated 8.11.20211 does not meet these requirements. In

This Public Notice reads as follows:

¸ÀAWÀzÀ ¨ÉʯÁ wzÀÄÝ¥Àr DzÉñÀ ¸ÀASÉå: r Dgï ªÉÊ: Dgï.J¸ï.Dgï.JA.J.©.¹.Dgï- 16/2018- 19 ¢£ÁAPÀ 16.11.2018 gÀAvÉ ¸ÀºÀPÁgÀ ¸ÀAWÀUÀ¼À G¥À¤§AzsÀPÀgÀÄ, ªÀÄAqÀå f¯Éè, ªÀÄAqÀågÀªÀgÄÀ

- 11 -

NC: 2025:KHC-D:902

fact, it is admitted on behalf of the respondents that there are deficiencies in the preparation of the Final Electoral Roll after the publication of the Draft Eligible Electoral List, and the petitioners have not been issued with individual notices.

11. The Hon'ble Supreme Court in Shri Sant Sadguru Janardan Swami (Moingiri Maharaj) Sahakari Dugha Utpadak Sanstha and Another v.

State of Maharashtra and Others supra has held as follows:

'7. A perusal of the Rules discloses that the preparation of provisional list of voters, filing of objection against the provisional list of voters, consideration of the objection by the Collector and finalising the list of voters, all occur in the Rules

¨ÉʯÁ wzÀÄݪÀrAiÀÄ£ÀÄß D£ÀÄªÉÆÃ¢¹ £ÉÆAzÁ¬Ä¹gÀÄvÁÛgÉ. CzÀgÀAvÉ '©' vÀgÀUÀw gÉÊvÀ ¸ÀzÀ¸ÀågÀ µÉÃj£À ªÀÄÄR¨É¯É gÀÆ.1000.00 UÀ¼ÀÄ ªÀÄvÀÄÛ µÉÃgÀÄ ±ÀÄ®ÌzÀ ¨Á§Ä gÀÆ.100.00 UÀ¼ÀÄ DVgÀÄvÀÛzÉ.

ªÀiÁ£Àå '©' vÀgÀUÀw ¸ÀzÀ¸ÀågÁzÀ vÀªÀÄä µÉÃgÀÄ ªÉƧ®UÀÄ gÀÆ.500.00UÀ¼ÀÄ EzÀÄÝ ¨ÁQ µÉÃgÀÄ ªÉƧ®UÀÄ gÀÆ.500.00UÀ¼ÀÄ PÀrªÉÄ EgÀÄvÀÛzÉ. EzÀgÀ eÉÆvÉUÉ ¨ÁQ EgÀĪÀ µÉÃgÀÄ ±ÀÄ®Ì gÀÆ.90.00UÀ¼ÄÀ ¸ÉÃj MlÄÖ gÀÆ590,00UÀ¼À£ÀÄß ¥ÁªÀw¸À®Ä ºÁUÀÆ ªÀiÁ£Àå '©' vÀgÀUÀw PÉ®ªÀÅ ¸ÀzÀ¸ÀågÀ µÉÃgÀÄ ªÉƧ®UÀÄ gÀÆ.100.00UÀ¼ÀÄ EzÀÄÝ. ¨ÁQ µÉÃgÀÄ ªÉƧ®UÀÄ gÀÆ900.00UÀ¼ÀÄ PÀrªÉÄ EgÀÄvÀÛzÉ. EzÀgÀ eÉÆvÉUÉ ¨ÁQ EgÀĪÀ µÉÃgÀÄ ¸ÀÄ®Ì gÀÆ 100.00UÀ¼ÀÄ ¸ÉÃj MlÄÖ gÀÆ 1000.00UÀ¼À£ÀÄß ¢£ÁAPÀ:11.12.2021 gÉÆ¼ÀUÉ ¸ÀAWÀPÉÌ ¥ÁªÀw¸ÀĪÀAvÉ F ªÀÄÆ®PÀ vÀªÀÄUÉ w½¹zÉ. ªÀÄÄAzÀĪÀjzÀÄ EzÀ®èzÉ PÀ£ÁðlPÀ ¸ÀºÀPÁgÀ ¸ÀAWÀUÀ¼À C¢ü¤AiÀÄ£ÀÄ 1959gÀ ¥ÀæPÀgÀt 20(2) (J4) ºÁUÀÆ (J5)gÀrAiÀİè£À CªÀPÁ±ÀUÀ¼ÀAvÉAiÀÄÆ CºÀðvÉAiÀÄÆ ºÉÆA¢gÀ¨ÉÃPÁVgÀÄvÀÛzÉ.

vÀ¦àzÀ°è ªÀÄÄAzÉ d£ÀªÀj 2022gÀ ªÀiÁºÉAiÀÄ°è £ÀqÉAiÀİgÀĪÀ DqÀ½vÀ ªÀÄAqÀ° ZÀÄ£ÁªÀuÉAiÀÄ°è ªÀÄvÀ ZÀ¯Á¬Ä¸À®Ä ºÁUÀÆ ¸Àà¢üð¸À®Ä CªÀPÁ±À«gÀĪÀÅ¢®è JA§ «µÀAiÀĪÀ£ÀÄß F ªÀÄÆ®PÀ vÀªÄÀ UÉ w½¸À¯ÁVzÉ.

- 12 -

NC: 2025:KHC-D:902

which cover the entire process of the election. The Rules framed for election of specified societies are complete code in itself providing for the entire process of election beginning from the stage of preparation of the provisional voters list, decision on the objection by the Collector, finalisation of electoral rolls, holding of election and declaration of result of the election. In view of the scheme of the Act and Rules, the preparation of voters' list must be held to be part of the election process for constituting managing committee of a specified society.

12. In view of our finding that preparation of the electoral roll is being an intermediate stage in the process of election of the managing committee of a specified society and the election process having been set in motion, it is well settled that the High Court should not stay the continuation of the election process even though there may be some alleged illegality or breach of rules while preparing the electoral roll. It is not disputed that the election in question has already been held and the result thereof has been stayed by an order of this Court, and once the result of the election is declared, it would be open to the appellant to challenge the election of returned candidate, if aggrieved, by means of an election petition before the election tribunal.

- 13 -

NC: 2025:KHC-D:902

12. It follows from this decision that the adjudication of all questions must be as provided under Section 70(2) of the Co-operative Societies Act2. However, in the present case the respondents admit that there are deficiencies in finalization of Final Electoral List. The petitioners are admittedly not issued with individual notice as required under the provisions of Rule13-D (2-A) of the Co-operative Societies Rules; the petitioners have now cast their votes in the elections on 23.04.2022; the petitioners are not given the opportunity to show cause against the allegations that they have created documents. The respondents, despite admitting deficiencies in finalisation of the Final Electoral List, want to invoke the rule of alternative remedy. This Court is

70. Disputes which may be referred to Registrar for decision.- (1) Notwithstanding anything contained in any law for the time being in force, if any dispute touching the constitution, management, or the business of a co-operative society arises,--

(a) xxxxxxxxx

(2). For the purposes of sub-section (1), the following shall be deemed to be disputes touching the constitution, management or the business of a co-operative society, namely:--

(a). XXXXXXXXXXX

(b). XXXXXXXXXXXXX

(c). any dispute arising in connection with the election of a President, Vice- president, Chairman, Vice-chairman, Secretary, Treasurer or Member of Committee of the society.

- 14 -

NC: 2025:KHC-D:902

of the considered view that, in the peculiarities of this case, the writ petitions should be disposed of with directions to the concerned respondent to announce results counting even the votes cast by the petitioners and with liberty to all the concerned to avail remedy under Section 70(2) of the Act if aggrieved by the results. If such remedy is availed raising a dispute, exclusion of votes of those petitioners who are guilty of fraud can also be considered based on the material that will be placed on record.

Therefore, writ petitions are disposed of calling upon the Returning Officer [the fourth respondent/sixth respondent in the respective petitions] to announce the result forthwith including the votes cast by the petitioners in both the petitions. All the contentions are left open for consideration in appropriate proceedings, if commenced."

2. Learned counsel would submit that, if the same

order is passed, it would suffice in this case also.

3. In that light, the writ petition is disposed calling

upon the respondent - Returning Officer to announce the

result forthwith including the votes cast by the petitioners.

- 15 -

NC: 2025:KHC-D:902

All the contentions are left open for consideration in

appropriate proceedings, if commenced.

Sd/-

(M.NAGAPRASANNA) JUDGE Vnp / CT: ASC

 
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