Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akhilesh Anand vs State Of Karnataka
2025 Latest Caselaw 6809 Kant

Citation : 2025 Latest Caselaw 6809 Kant
Judgement Date : 30 June, 2025

Karnataka High Court

Akhilesh Anand vs State Of Karnataka on 30 June, 2025

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                             -1-
                                                          NC: 2025:KHC:23360
                                                       WP No. 27341 of 2024
                                                    C/W WP No. 5479 of 2023

                   HC-KAR
                                                                         R
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 30TH DAY OF JUNE, 2025

                                           BEFORE
                     THE HON'BLE MR JUSTICE SURAJ GOVINDARAJ
                      WRIT PETITION NO. 27341 OF 2024 (CS-RES)
                                            C/W
                       WRIT PETITION NO. 5479 OF 2023 (CS-RES)


                   IN W.P.NO.27341/2024
                   BETWEEN


                     1. AKHILESH ANAND
                        S/O ANAND N KOTIAN
                        AGED ABOUT 45 YEARS
                        R/AT FLAT NO. B-20504
                        COMMUNE-1 APARTMENT
                        MARSUR, BENGALURU 562 106
                     2. ADITYA KUMAR
                        S/O LATE PRAFULLA CHANDRA JHA
                        AGED ABOUT 39 YEARS
                        R/AT FLAT NO. C-30706
Digitally signed
by SHWETHA              COMMUNE-1 APARTMENT
RAGHAVENDRA             MARSUR, BENGALURU 562 106
Location: HIGH       3. RAHUL KUMAR SINGH
COURT OF
KARNATAKA               S/O SUDHIR KUMAR SINGH
                        AGED ABOUT 40 YEARS
                        R/AT FLAT NO. B 20105
                        COMMUNE-1 APARTMENT
                        MARSUR, BENGALURU 562 106
                     4. PRAVEEN KUMAR
                        S/O SATYENDRA NARAYAN SINGH
                        AGED ABOUT 36 YEARS
                        R/AT FLAT NO.B 21301
                        COMMUNE-1 APARTMENT
                        MARSUR, BENGALURU 562 106
                     5. GOURAV KUMAR
                          -2-
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR




     S/O RAJEEV KUAMR
     AGED ABOUT 29 YEARS
     R/AT FLAT NO. C-41203
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  6. RAJESH KUMAR SINGH
     S/O AWADHESH KUMAR SINGH
     AGED ABOUT 57 YEARS
     R/AT FLAT NO. E-50703
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  7. SANDEEP KUMAR AGARWAL
     S/O SANTOSH AGARWAL
     AGED ABOUT 40 YEARS
     R/AT FLAT NO. C-30307
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  8. PRADEEP SHARMA
     S/O HIRALAL SHARMA
     AGED ABOUT 49 YEARS
     R/AT FLAT NO. C-31203
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  9. DEEPAK SINHA
     S/O N K P SINHA
     AGED ABOIUT 54 YEARS
     R/AT FLAT NO. C-50702
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  10.SANDIPAN BHATTACHARJEE
     S/O SAMIR HANDRA BHATTACHARJEE
     AGED ABOUT 41 YEARS
     R/AT FLAT NO. C-40302
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  11.KAMTA PRASAD
     S/O LAXMI PRASAD
     AGED ABOUT 44 YEARS
     R/AT FLAT NO. B-21002
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  12.ADITYA M YADAV
     S/O. MAHADEV YADAV
                           -3-
                                        NC: 2025:KHC:23360
                                     WP No. 27341 of 2024
                                  C/W WP No. 5479 of 2023

HC-KAR




     AGED ABOUT 55 YEARS,
     R/AT FLAT NO. B-21101,
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  13.PRADEEP NIMBALGUNDI
     S/O ANJENYA
     AGED ABOUT 42 YEARS,
     R/AT FLAT NO. C-20508,
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106

  14.SRINIVAS RAO V
     S/O VENNAM HUSSAIN
     AGED ABOUT 36 YEARS,
     R/AT FLAT NO. E-51104,
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106

  15.RITESH SINGHANIA
     S/O SWAR MAL SINGHANIA,
     AGED ABOUT 43 YEARS,
     R/AT FLAT NO. E-51302,
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106

  16.RAHUL GUPTA
     S/O RAJENDRA PRASAD GUPTA,
     AGED ABOUT 34 YEARS,
     R/AT FLAT NO. C-31306,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  17.SUMANTHA MOITRA
     S/O BISWANATH MOITRA
     AGED ABOUT 64 YEARS,
     R/AT FLAT NO. B-21204,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  18.RAMAKRISHNA BALAJI.K
     S/O K.SREEDHAR,
     AGED ABOUT 39 YEARS,
     R/AT FLAT NO. C-31302,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
                            -4-
                                          NC: 2025:KHC:23360
                                    WP No. 27341 of 2024
                                 C/W WP No. 5479 of 2023

HC-KAR




  19.ABHISHEK SINHA
     S/O AMAR SINHA
     AGED ABOUT 45 YEARS,
     R/AT FLAT NO. B-20902,
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106

  20.MININATH P
     S/O BABAN SIDHU PACHARNE
     AGED ABOUT 48 YEARS,
     R/AT FLAT NO. C-30205,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  21.DURGA PRASAD SHARMA
     S/O DEVENDRA KUMAR SHARMA
     AGED ABOUT 35 YEARS,
     R/AT FLAT NO. E-51304,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  22.VIJETH SANKETHI K
     S/O KESHAVA PRAKASH
     AGED ABOUT 40 YEARS,
     R/AT FLAT NO. C-30403,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  23.ABHINEET SRIVASTAVA
     S/O SHYAM NARAIN SRIVASTAVA
     AGED ABOUT 37 YEARS,
     R/AT FLAT NO. C-30208,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  24.HARSHA N
     S/O NARASHIMA SHETTY
     AGED ABOUT 43 YEARS,
     R/AT FLAT NO. B-21107,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562 106.
  25.SANDEEP. K. T.
     S/O. K. DHARMAPALAN,
     AGED ABOUT 50 YEARS,
     R/AT FLAT NO. B-21203 AND C-30901,
     COMMUNE-1 APARTMENT,
     MARSUR,
                           -5-
                                      NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR




     BENGALURU-562 106.
  26.ALOK KUMAR VERMA
     S/O. LATE MADAN PRASAD VERMA,
     AGED ABOUT 60 YEARS,
     R/AT FLAT NO. E-50901,
     COMMUNE-1 APARTMENT,
     MARSUR,
     BENGALURU-562 106.
  27.AYUSH SINHA
     S/O. ARUN KUMAR,
     AGED ABOUT 35 YEARS,
     R/AT FLAT NO. D-40902,
     COMMUNE-1 APARTMENT,
     MARSUR,
     BENGALURU-562 106.
  28.NILAKANTHA JENA
     S/O. NANDA KISHORE JENA,
     AGED ABOUT 45 YEARS,
     R/AT FLAT NO. C-30903,
     COMMUNE-1 APARTMENT,
     MARSUR,
     BENGALURU-562 106.
  29.V SUNDAR RAJ
     S/O VENKATASWAMY
     AGED ABOUT 42 YEARS
     R/AT FLAT NO. C 31308
     COMMUNE 1 PARTMENT
     MARSUR BENGALURU 562 106
  30.ASHOK KUMAR SINGH
     S/O NARENDRANATH SINGH
     AGED ABOUT 55 YEARS
     R/AT FLAT NO. B 20204
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  31.ADITYA SAXENA
     S/O HARI SHANKAR
     AGED ABOUT 42 YEARS
     R/AT FLAT NO. B 20806
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  32.SWATI TULSIAN
     W/O SANDEEP KUMAR AGARWAL
     AGED ABOUT 40 YEARS
                            -6-
                                       NC: 2025:KHC:23360
                                    WP No. 27341 of 2024
                                 C/W WP No. 5479 of 2023

HC-KAR




     R/AT FLAT NO. D 40403
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  33.BISWARANJAN SAHOO
     S/O BANKANIDHI SAHOO
     AGED ABOUT 38 YEARS
     R/AT FLAT NO. C 30107
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  34.ROOPA PRAKASH
     S/O PRAKASH B C
     AGED ABOUT 35 YEARS
     R/AT FLAT NO. C 30107
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  35.SHASHYENDRA SINGH GAUTHAM
     S/O VIRENDRA SINGH GAUTAM
     AGED ABOUT 40 YEARS
     R/AT FLAT NO. C 31005
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  36.DIPANJAN MONDAL
     S/O DR G C MONDAL
     AGED ABOUT 37 YEARS
     R/AT FLAT NO. D 41102
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  37.ABHISHEKH ANAND
     S/O ANAND N KOTIAN
     AGED ABOUT 43 YEARS
     R/AT FLAT NO. B 20704
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  38.SRITAMA MAJUMDAR
     W/O DIPTARKO
     AGED ABOUT 38 YEARS
     R/AT FLAT NO. B 20206 A 10203
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  39.BIKASH KUMAR
     S/O MAHESHWARI SHARAN
     AGED ABOUT 52 YEARS
     R/AT FLAT NO. D 40702
                          -7-
                                       NC: 2025:KHC:23360
                                    WP No. 27341 of 2024
                                 C/W WP No. 5479 of 2023

HC-KAR




     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  40.NITIN JUYAL
     S/O DINESH CHANDRA JUYAL
     AGED ABOUT 36 YEARS
     R/AT FLAT NO. C 30507
     COMMUNE 1 APARTMENT
     MARSUR BENGALURU 562 106
  41.J GOPINATHAN
     S/O JEEVANANDAM
     AGED ABOUT 45 YEARS
     RA/T FLAT NO D40903
     COMMUNE 1 APARTMENT
     MARSUR
     BENGALURU 562106
  42.MALAY BISWAS
     S/O LATE ANIL BISWAS
     AGED ABOUT 55 YEARS
     RA/T FLAT NO D41101
     COMMUNE 1 APARTMENT
     MARSUR
     BENGALURU 562106
  43.ARPITA GANGULY
     W/O RAJIV KUMAR CHAURASIA
     AGED ABOUT 42 YEARS
     RA/T FLAT NO B21303
     COMMUNE 1 APARTMENT
     MARSUR
     BENGALURU 562106
  44.AZAM KHAN
     S/O ADAM KHAN
     AGED ABOUT 60 YEARS
     RA/T FLAT NO B 20602
     COMMUNE 1 APARTMENT
     MARSUR
     BENGALURU 562106
  45.TULSIRAM PONDRATI
     S/O PONDRATI APPARO
     AGED ABOUT 44 YEARS
     R/AT FLAT NO C30405
     COMMUNE 1 APARTMENT
     MARSUR
     BENGALURU 562106
                          -8-
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR




  46.GAURAW KUMAR SRIVASTAVA
     S/O BIPIN BHIHARI SRIVASTAVA
     AGED ABOUT 38 YEARS
     RA/T FLAT NO C30306
     COMMUNE 1 APARTMENT
     MARSUR
     BEGNLURU 562106
  47.DIPTI SINHA
     D/O NAWAL KISHORE PRASAD SINHA
     AGED ABOUT 52 YEARS,
     R/AT FLAT NO.D-40602,
     COMMUNE-1 APARTMENT, MARSUR,
     BENGALURU-562106
  48.NIRAJ KUMAR SINHA
     S/O ADITYA PRASAD SINHA
     AGED ABOUT 50 YEARS,
     R/AT FLAT NO.C-30908
     COMMUNE-1 APARTMENT, MARSUR,
     BENGALURU-562106
  49.PRATEEK KUMAR JAIN
     S/O PRAVEEN KUMAR JAIN
     AGED ABOUT 35 YEARS,
     R/AT FLAT NO. C-30406,
     COMMUNE-1 APARTMENT, MARSUR,
     BENGALURU-562106
  50.DHIRAJ KUMAR SINHA
     S/O ADITYA PRASAD SINHA
     AGED ABOUT 50 YEARS,
     R/AT FLAT NO.B-20308,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562106
  51.AKANKSHA SAHAY
     W/O VIJAYANT ANAND
     AGED ABOUT 35 YEARS,
     R/AT FLAT NO.B-20505,
     COMMUNE-1 APARTMENT, MARSUR,
     BENGALURU-562106
  52.SUNITA SAHAY
     S/O AJAY KUMAR SAHAY
     AGED ABOUT 68 YEARS,
     R/AT FLAT NO.B-20402,
     COMMUNE-1 APARTMENT,
     MARSUR, BENGALURU-562106
                           -9-
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR




  53.RAJNISH KUMAR
     S/O LATE SHRI BRAJNANDAN PRASAD
     AGED ABOUT 51 YEARS
     R/AT FLAT NO. C-31303
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  54.SUMAN SATPATHY
     S/O GIRISH PRASAD SATIPATHY
     AGED ABOIUT 44 YEARS
     R/AT FLAT NO. C-31305
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  55.RAVI PRASAD SINHA
     S/O ADITYA PRASAD SINHA
     AGED ABOUT 55 YEARS
     R/AT FLAT NO. C-30808
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  56.GAURAV VERMA
     S/O SUBASH CHANDRA PRASAD
     AGED ABOUT 40 YEARS
     R/AT FLAT NO. C-31303
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  57.SANJAY KUMAR SHARMA
     AGED ABOUT 61 YEARS
     R/AT FLAT NO. C-30506
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106
  58.ANURAG SAURABH
     S/O RATNESHWAR PRASAD SINHA
     AGED ABOUT 37 YEARS
     R/AT FLAT NO. B-21103
     COMMUNE-1 APARTMENT
     MARSUR, BENGALURU 562 106

  59.COMMUNE -1 COMMUNE RESIDENTS
     WELFARE ASSOCIATION (R)
     (A SOCIETY /ASSOCIATION REGISTERED UNDER
     KARNATAKA SOCIETIES REGISTRATION ACT )
     (REGD. VIDE DRB3/SOR/487/2022-2023
     REGD OFF 2ND FLOOR, CLUB HOUSE
     THE COMMUNE-1, MARASUR VILLAGE
                             - 10 -
                                           NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




      KASABA HOBLI, ANEKAL TALUK
      BENGALURU 562 106

      REPRESENTED BY ITS PRESIDENT
      MR. K RAMAKRISHNA BALAJI
      S/O K SREEDHAR
      AGED 38 YEARS
                                                ...PETITIONERS
(BY SRI. RAJASHEKAR S., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     REP BY ITS SECRETARY
     DEPARTMENT OF CO OPERATIVE SOCIETIES
     VIKAS SOUDHA
     AMBEDKAR VEEDHI
     BENGALURU 560 001
  2. THE REGISTRAR KARNATAKA CO-OPERATIVE SOCIETIES
     NO. 146, 8TH CROSS, SAHAKARA SOUDHA,
     MARGOSA ROAD, MALLESHWARAM,
     BENGALURU-560 003.

  3. DISTRICT REGISTRAR OF SOCIETIES
     ZONE-3, BENGALURU DISTRICT,
     NO. 146, 8TH CROSS,
     SAHAKARA SOUDHA,
     MARGOSA ROAD,
     MALLESHWARAM,
     BENGALURU-560 003.
  4. KARNATAKA REAL ESTATE REGULATORY
     AUTHORITY (RERA)
     NO.1/14, 2ND FLOOR,
     SILVER JUBILEE BLOCK,
     UNITY BUILDING BACKSIDE,
     CSI COMPOUND, 3RD CROSS,
     MISSION ROAD,
     BENGALURU-560 027,

     REP. BY ITS SECRETARY.
     (DELETED V/O/D 10.12.2024)
  5. THE SUB-REGISTRAR
     ATTIBELE SUB-REGISTRAR OFFICE,
                            - 11 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




     NO. 430, ANNA BUILDING,
     HENNAGARA GATE,
     BOMMASANDRA INDUSTRIAL AREA,
     HOSUR MAIN ROAD,
     ATTIBELE,
     BENGALURU-560 105.
  6. COMMUNE PROPERTIES INDIA PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE PROVISIONS OF THE COMPANIES ACT, 1956,
     HAVING ITS REGISTERED OFFICE AT NO. 823,
     21ST MAIN ROAD, 8TH BLOCK,
     KORAMANGALA,
     BENGALURU-560 095,

     REP. BY ITS AUTHORIZED REPRESENTATIVE
     MR. A. X. ANTONY.
  7. COMMUNE BUYERS WELFARE ASSOCIATION
     COMMUNE 1 APARTMENTS,
     CLUB HOUSE, MARASUR VILLAGE,
     CHANDAPURA- ANEKAL ROAD,
     ANEKAL TALUK,
     BENGALURU-562 106,
     REP. BY ITS SECRETARY.
     (A SOCIETY REGISTERED UNDER THE
     SOCIETIES REGISTRATION ACT)

  8. COMMUNE 1 APARTMENT CO-OPERATIVE SOCIETY LTD.,
     (A SOCIETY REGISTERED UNDER THE KARNATAKA CO-
     OPERATIVE SOCIETIES ACT)
     MARSURU VILLAGE,
     KASABA HOBLI,
     ANEKAL TALUK,
     BENGALURU-562 106,
     REP. BY ITS SECRETARY.

  9. ANAND PATIL
     S/O. LATE BAPUGOUDA PATIL,
     AGED ABOUT 45 YEARS,
     R/AT FLAT NO. 41303 AND 20406,
     D BLOCK, COMMUNE 1,
     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
                            - 12 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




  10.SUSHIL TAJES SOANS
     S/O. PREMKUMAR SOANS,
     AGED ABOUT 37 YEARS,
     R/AT FLAT NO. 50202, E BLOCK,
     COMMUNE 1, MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
  11.P. N. KRISHNA KUMAR
     S/O. K. K. UNNI NAIAR,
     AGED ABOUT 53 YEARS,
     R/AT FLAT NO. 41302,
     D BLOCK, COMMUNE 1,
     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
  12.GAURAV BARUA
     S/O. B. C. BARUA,
     AGED ABOUT 25 YEARS,
     R/AT FLAT NO. 41304,
     D BLOCK, COMMUNE 1,
     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
  13.HARIPRASAD
     S/O. VASUDEVAN VENGATASAMY,
     AGED ABOUT 43 YEARS,
     R/AT FLAT NO. 40202,
     D BLOCK, COMMUNE 1,
     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
  14.SAJAN SHAAJI
     S/O. SHAAJI JI,
     AGED ABOUT 43 YEARS,
     R/AT FLAT NO. 40304,
     D BLOCK, COMMUNE 1,
     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.
  15.RAJESH SUBRAMANIAN
     S/O. SUBRAMANIAN,
     AGED ABOUT 51 YEARS,
     R/AT FLAT NO. 20102,
     B BLOCK, COMMUNE 1,
                            - 13 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




     MARSUR,
     CHANDAPURA-ANEKAL ROAD,
     BENGALURU-562 106.

                                              .... RESPONDENTS
(BY SRI. YOGESH D. NAIK., AGA FOR R1 TO R3 & R5;
     SMT. PRADEEP KUMAR P.K., FOR CR/7 &
     C/R8 & ALSO FOR R9 TO R15;
    SRI. VENKATESH R BHAGATH., ADVOCATE FOR R6;
    SRI. GOWTHAMDEVE C ULLAL., ADVOCATE FOR R4;
      V/O DATED 10.12.2024 IS DELETED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
REGISTRATION CERTIFICATE BEARING NO. AA.HA. HAAA.RE-
50/REGISTRATION/06/54965/2023-24 DATED 11.08.2023 ISSUED
BY SECOND RESPONDENT REGISTRAR FOR CO-OPERATIVE
SOCIETIES, ZONE-3, BENGALURU URBAN DISTRICT AT ANNEXURE-J
AND ETC.

IN W.P.NO.5479/2023
BETWEEN

  1. RAJESH SUBRAMANIAN
     S/O V SUBRAMANIAN
     AGED 48 YEARS,
     RESIDING AT B20102, B BLOCK 1ST FLOOR,
     COMMUNE 1 APARTMENT
     CHANDAPURA ANEKAL ROAD,
     BANGALORE - 562106

  2. P N KRISHNA KUMAR
     AGED ABOUT 48 YEARS,
     S/O MR K.K. UNNI NAIAR,
     RESIDING AT NO 29 ,
     LAKSHMI NILAYAM, FCI ROAD,
     N R LAYOUT BENGALURU-560016

  3. RAJESH VALERI SIVASANKARAN NAIR
     S/O MR VALERI SIVASANKARAN,
     AGED ABOUT 43 YEARS,
     RESIDING AT MANA TROPICALE TOWER 3 G1
     CHIKKANAYAKANAHALLI
                              - 14 -
                                            NC: 2025:KHC:23360
                                         WP No. 27341 of 2024
                                      C/W WP No. 5479 of 2023

HC-KAR




      OFF SARJAPUR ROAD,
      CARMELARAM P O
      BANGALORE - 560035
                                                 ...PETITIONERS
(BY SRI. SATISH T.E., ADVOCATE)

AND

  1. THE STATE OF KARNATAKA
     REPRESENTED BY SECRETARY TO GOVERNMENT
     DEPARTMENT OF CO OPERATIVE SOCIETIES,
     M S BUILDING, BANGALORE

  2. THE REGISTRAR
     DEPARTMENT OF CO OPERATIVE SOCIETIES
     (HOUSING AND OTHERS )
     CENTRAL OFFICE,
     NO 01, ALI ASKAR ROAD,
     ULSOOR,
     BENGALURU - 560025

  3. THE ADDITIONAL REGISTRAR
     DEPARTMENT OF CO OPERATIVE SOCIETIES
     (HOUSING AND OTHERS)
     CENTRAL OFFICE,
     NO 01, ALI ASKAR ROAD,
     ULSOOR BENGALURU - 560025

  4. THE ASSISTANT REGISTRAR
     DEPARTMENT OF CO OPERATIVE SOCIETIES
     8TH CROSS, 3RD MAIN ROAD,
     MARGOSA ROAD,
     MALLESHWARAM,
     BENGALURU - 560005

  5. THE DISTRICT REGISTRAR
     DEPARTMENT OF CO OPERATION
     ZONE 3, MARGOSA ROAD,
     NEAR KANCHIPURAM SILKS,
     MALLESHWARAM
     BANGALORE - 560003

  6. KARNATAKA REAL ESTATE REGULATORY AUTHORITY
                            - 15 -
                                            NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




     NO 1/14, 2ND FLOOR,
     SILER JUBILEE BLOCK,
     UNITY BUILDING BACKSIDE,
     CSI COMPOUND, 3RD CROSS,
     MISSION ROAD, BENGALURU - 560027
     REPRESENTED BY ITS THE CHAIRMAN

  7. INSPECTOR GENERAL OF REGISTRATION AND
     COMMISSIONER OF STAMPS
     KANDYA BHAVAN
     8TH FLOOR, K G ROAD,
     BENGALURU - 560001

  8. THE SUB REGISTRAR BANASHANKARI
     AGRICULTURE PRODUCE CO-OP MARKETING
     SOCIETY BUILDING APMC,
     KANAKAPURA ROAD
     BANASHANKARI
     BENGALURU - 560050

  9. COMMUNE PROPERTIES INDIA PVT LTD
     A COMPANY INCORPORATED UNDER THE
     PROVISIONS OF THE COMPANIES ACT 1956,
     HAVING ITS REGISTERED OFFICE AT
     NO 823 GROUND FLOOR, 21ST MAIN ROAD
     8TH BLOCK, KORAMANGALA,
     BANGALORE - 560095
     REP BY ITS DIRECTOR

  10.PRATAP SATYANARAYANA KUNDA
     S/O MR SATYANARAYANA KUNDA
     AGED ADULT,
     FOUNDER DIRECTOR AND PROMOTER OF
     COMMUNE PROPERTIES INDIA PVT LTD
     RESIDING AT 8 -2-703/4/P ROAD NO 12,
     BANJARA HILLS,
     HYDERABAD, TELANGANA - 500034

  11.RATISH KUMAR MOORTHY
     AGED ADULT
     DIRECTOR
     COMMUNE PROPERTIES INDIA PVT LTD
     RESIDING AT NO 820, 80 FEET ROAD
     20TH FEET ROAD,
                             - 16 -
                                           NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




     20TH MAIN 8TH BLOCK
     KORAMANGALA
     BANGALORE - 560095

  12.ANAND RATHI GLOBAL FINANCE LIMITED
     A NON BANKING FINANCE COMPANY
     HAVING ITS REGISTERED OFFICE AT
     4TH FLOOR,
     SILVER METROPOLIS,
     JAI COACH COMPOUND
     OPPOSITE BIMBISAR NAGAR GOREGOAN (EAST)

     MUMBAI MAHARASHTRA INDIA 400063
     THE MORTGAGER-REP BY AUTHORISED OFFICER
     MR. BIJAY MAHANA

  13.SENIOR SUB REGISTRAR ATTIBELE
     NO 430, ANNA BUILDING
     HENNAGARA GATE,
     BOMMASANDRA INDUSTRIAL AREA,
     HOSUR MAIN ROAD,
     ANEKAL TALUK,
     BANGALORE-562106.
                                              .... RESPONDENTS

(BY SRI. YOGESH D. NAIK., AGA FOR R1 TO R5, R7, R8 R13;
SMT. VENKATESH R. BHAGATH., ADVOCATE FOR R9 TO R11;
SRI.GOWTHAMDEVE C.ULLAL., ADVOCATE FOR R6;
SRI. RISHABHA RAJ THAKUR., ADVOCATE FOR R12)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECT THE R2, R3 AND R4
TO EXPEDITIOUSLY REGISTER THE CO-OPERATIVE SOCIETY, "
COMMUNE I APARTMENT OWNERS CO-OPERATIVE SOCIETY LTD.,
AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 25.04.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR JUSTICE SURAJ GOVINDARAJ
                                     - 17 -
                                                    NC: 2025:KHC:23360
                                                WP No. 27341 of 2024
                                             C/W WP No. 5479 of 2023

HC-KAR




                                        CAV ORDER



1.   The Petitioners in W.P.No.27341/2024 are before this

     Court seeking for the following reliefs:

         a.     Quash Registration certificate dated 20.11.2020
                DRB3/SOR/378/2020-2021         issued    by     third
                Respondent District Registrar for Societies, Zone-3,
                Bengaluru Urban District at Annexure-B
                (Deleted vide order dated 10.12.2024)

         b.     Quash order dated 05.07.2022 in Complaint No.
                (KRERA) 7613/2020 at Annexure-C and Order dated
                03.01.2023 & 17.05.2024 in CMP 221116/0010348
                clubbed with CMP 210223/0007613 at Annexure-U
                passed by Third Respondent Karnataka Real Estate
                Regulatory Authority (RERA);
              (Deleted vide order dated 10.12.2024)

         c.     Quash Registration Certificate bearing No. AA.HA.
                HAAA.RE-50/REGISTRATION/06/54965/2023-24
                dated 11.08.2023 issued by Second Respondent
                Registrar for Co-operative Societies, Zone-3,
                Bengaluru Urban District at Annexure-J.

         d.     To quash notice dated 15.07.2024 bearing No. DRB-
                3/DIS/48/2024-25 at Annexure-W and order dated
                31.08.2024 bearing No. DRB-3/DIS/48/2024-25
                passed by Third Respondent District Registrar for Co-
                operative Societies at Annexure-Z by writ of
                Certiorari or by any other writ.

         e.     Issue necessary directions to second Respondent
                Registrar of Co-operative Societies and Third
                Respondent District Registrar for Societies, Zone-3,
                Bengaluru Urban District, to desist from intervening
                with the affairs of petitioner Association pertaining to
                task of management of Common areas and common
                amenities in Commune 1 Project.
                                       - 18 -
                                                     NC: 2025:KHC:23360
                                                  WP No. 27341 of 2024
                                               C/W WP No. 5479 of 2023

HC-KAR



         f.      Issue necessary directions to Sixth Respondent
                 Developer    to   act  on   Representation   dated
                 29.04.2024 at Annexure-H by taking all such
                 necessary steps towards formation and registration
                 of an Association of Apartment owners under the
                 provisions of Karnataka Ownership Act, 1972 for the
                 purpose of accomplishing the maintenance of
                 common areas and common amenities in Commune-
                 1 Project,

         g.      Issue necessary directions to Seventh respondent
                 Sub-Registrar, Attibele, Bengaluru to accept and
                 register Deed of Declaration and Bye laws and Rules
                 and Regulations pertaining to registration of
                 Association for Flat owners at Commune 1 Project at
                 Annexure-AL to writ petition, or to register any other
                 Deed of Declaration of Bye-laws duly approved by all
                 the Apartment owners at Commune 1 Project.

         h.      Issue Directions to all the Respondents herein to
                 extend support and co-operatioin towards formation
                 and registration of an Association of Apartment
                 owners under the provisions of Karnataka Apartment
                 Ownership Act, 1972 for the purpose of undertaking
                 the maintenance of common areas and common
                 amenities in Commune-1 Project,

         i.      To pass such other order or writ as this Hon'ble Court
                 deems fit to grant under the facts and circumstances
                 of the case.

         j.      For costs of this Writ petition.


2.   The Petitioners in W.P.No.5479/2023 are before this

     Court seeking for the following reliefs:

              a. Direct the R2, R3 and R4 to expeiditously register the
                 co-operative Society, "Commune I Apartment owners
                 Co-operative Society Ltd.,"
                                 - 19 -
                                                NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR



         b. Direct R7 to ensure that the order dated 24.03.2022
            of the R6 at Annexure-C are complied by all the
            jurisdictional sub-registrars.

         c. Direct the R8, R13 and other sub-registrar having
            jurisdiction to refrain from registering the sale deeds
            when presented by R9 and R12 in violation of the
            orders of R6 at Annexure-C.

         d. Direct R6 to order take over of the project by the
            complainant in CMP/210223/0007613 being a
            welfare association registered as per at Annexure-B
            before R5 with an option to transfer the same to the
            proposed Society or any appropriate association.

         e. Direct R9 to R12 to immediately deposit all the
            amounts collected by sale of apartment units
            pursuant to the order of restraint dated 24.03.2022
            Annexure-C in the account of the complainant
            association in CMP/210223/0007613.

         f. Direct R9 to deposit the amounts required for
            completion of the project as mentioned in Annexure-
            G at page no. 123 in the account of the complainant
            association in CMP/210223/0007613.
         g. Direct R6 to pass orders declaring the legal validity
            regarding the mortgage between the R9 and R12.
            Being found illegal by R6 in its order dated
            24.03.2022 at Annexure-C at page No. 53.

         h. Direct R7 to initiate undervaluation proceedings in
            respect to the sale of 42 apartments mentioned in at
            Annexure-F at page no.110 to 119 by R9 in favour of
            R12.

         i. Grant costs of the proceedings. Grant such other
            relief, relief's and orders as this Hon'ble Court deems
            fit under the facts and circumstances of the case in
            the interest of justice and
                             - 20 -
                                              NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




FACTS IN W.P. No. 27341/2024:


3.   The Petitioners claim to be the owners of residential

     apartments at the Commune 1 residential apartment

     complex, which was constructed and/or is in the

     process of construction by the sixth Respondent,

     Commune      Properties          India    Private      Limited,

     [hereinafter referred to as the 'Developer'] on 5

     acres, 14 guntas of converted land in Sy. Nos. 477/4,

     478/A2, 479/A, and 480/3, situated at Marasur

     village, Kasaba Hobli, Anekal Taluk, the project being

     known as 'Commune 1'.



4.   The Petitioners are before this Court as owners of

     apartments in Commune 1 project to espouse their

     own grievances as also on behalf of Petitioner No.

     59,   Commune     1,   Commune           Residents     Welfare

     Association (R), a Society registered under the

     Karnataka     Societies         Registration    Act,     1960

     [hereinafter referred to as the 'Society'].
                                 - 21 -
                                                 NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




5.   The Petitioners claim that there are 384 residential

     apartments      required     to     be   constructed      in   five

     different towers in Commune 1 complex, with the

     towers named as Tower A to E. By the end of the

     year 2017, the developer had constructed Towers B

     and C. Tower D was completed in the year 2020.

6.   Thereafter,     the     developer          abruptly       stopped

     construction of Towers A and E affecting the interest

     of   the   persons     who      had      agreed    to    purchase

     apartments in Tower A and E. Insofar as Tower B, C

     and D are concerned, the apartments having been

     constructed     have    been        handed        over    to   the

     purchasers and the purchasers are residing in those

     three towers.

7.   In respect of Tower B, it is claimed that there are 70

     out of 104 apartments which are occupied. In respect

     of Tower C, 80 out of 104 apartments have been

     occupied. In respect of Tower D, 30 out of 52

     apartments were occupied. In respect of Tower E, 15
                                - 22 -
                                              NC: 2025:KHC:23360
                                           WP No. 27341 of 2024
                                        C/W WP No. 5479 of 2023

HC-KAR




     out of 52 apartments are occupied. Thus, it is

     claimed that a total of 195 out of the total proposed

     384 apartments have been sold and are occupied.



8.   In view of the stoppage of the construction of Tower

     A and E by the developer, the aggrieved agreement

     holders, formed an association under the name and

     style of 'Commune 1 Buyers Welfare Association',

     [hereinafter referred to as the 'Association'], viz.,

     Respondent No.7 herein, which is also a Society

     registered under the provisions of the Karnataka

     Societies Registration Act on 20.11.2020.



9.   The said Buyers Welfare Association comprising of

     agreement holders of Tower A and Tower E, had filed

     a complaint in No. 210223/ 0007613, before the

     Karnataka        Real    Estate     Regulatory    Authority

     [hereinafter referred to as 'RERA'], seeking for a

     direction   to     the   developer      to   complete   the
                                - 23 -
                                                 NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




       construction of the apartments and convey them to

       the    members   of    the       said   association.    In   the

       alternative, the association sought permission to

       complete the construction of the apartments by

       itself. The Society, claims that on filing of such

       complaint before the RERA, the RERA has passed

       illegal and unsustainable orders, one of them being

       an order dated 05.07.2022, wherein the RERA issued

       directions to the Association to register itself as a co-

       operative Society and thereafter submit a formal

       application under Section 8 of the Real Estate

       (Regulation And Development) Act, 2016 [hereinafter

       referred to as 'RERA 2016'].



10.    Sri.   Rajashekar     S.,    learned      counsel      for   the

       Petitioners, submits that:


      10.1. The impugned order passed by the RERA is an

              illegal order passed contrary to law. The RERA

              has not taken into consideration that the
                           - 24 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         association    did   not     have   the    requisite

         membership and majority in terms of the entire

         project. There being 384 apartments, owners of

         195 of them are members of the Society who

         have no grievance as regards the construction

         or otherwise by the developer. It is only the

         remaining     persons      who   have     purchased

         apartments in Tower A and Tower E or who

         have entered into an agreement to purchase

         apartments in Tower A and Tower E who had

         grievances, and they could not be said to be

         the majority of the apartment purchasers.



   10.2. The contention is also that no co-operative

         Society could be formed since there is a

         requirement to subject the apartments and

         apartment purchasers to the provisions of the

         Karnataka     Apartment     Ownership     Act   1972

         [hereinafter referred to as 'KAOA 1972']. No
                           - 25 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         co-operative Society could be formed in respect

         of the said apartments. Thus, the direction

         issued by the RERA in respect of the formation

         of the co-operative Society is misplaced and ill-

         conceived.


   10.3. It is contended that there could at the most

         have been a direction to form an association in

         terms of the KAOA 1972, which has not been

         issued, which is contrary to the finding of the

         division bench of this Court in several matters.

         It is contended that there are multiple entities

         which are now in operation, inasmuch as

         Petitioner No.59 is a Society registered under

         the Societies Registration Act, Respondent No.7

         is   again   registered    under   the   Societies

         Registration Act and in terms of the direction of

         the RERA, Respondent No.8, Commune 1,

         Apartment Co-operative Society Limited has
                              - 26 -
                                                  NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




         been registered [hereinafter referred to as 'Co-

         operative Society'].


   10.4. By such multiple entities being registered, there

         would    be     confusion,         which     would      cause

         obstacles     and       hurdles     in     protecting     and

         fostering     the   interest       and    welfare    of   the

         apartment owners of the entire project. It is

         contended that there are only 250 apartments

         which have been sold, balance 134 apartments

         are yet to be sold, and as such, in terms of the

         claim of only 55 agreement holders, the RERA

         could not have directed the registration of a

         Cooperative Society.


   10.5. It is contended that the Society has a strength

         of 140 apartment owners out of the total 200

         occupants, that the remaining 50 could not

         have    approached           the   RERA       seeking     the

         formation     of    a    co-operative        Society.     The
                                 - 27 -
                                                  NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




         Society     has    been         formed       to   protect    the

         interests of its members at an earlier point in

         time; it is the Society alone that can represent

         the interests of the purchasers.


   10.6. It is contended that it is due to a subsequent

         order     dated    03.01.2023           passed      by      RERA

         recommending             the      second          respondent,

         Registrar, Karnataka Co-operative Societies, to

         take    steps     to     register      the     application    of

         Respondent No. 8 and in pursuance of such

         direction that the Registrar of Co-operative

         Societies    has        registered       the      Co-operative

         Society. In the absence of such a direction,

         there     could        not      have     been      any      such

         registration, and as such, it is contended that

         the direction itself, being illegal and contrary to

         law, registration of the Co-operative Society is

         also bad in law.
                                 - 28 -
                                                      NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




   10.7. The contention is that, until then, some kind of

         construction was going on, but from March

         2023, the developer stopped the construction of

         Tower A and Tower E, as well as stopped

         maintenance of the common areas in the other

         Towers, putting at risk the interest of the

         petitioners. It is in that background that the

         responsibility        of    the        maintenance      of   the

         common areas and common amenities was

         taken over by the Petitioners by registering a

         Society under the Societies Registration Act,

         since not all the owners have come forward to

         subject themselves to the KAOA 1972.


   10.8. The petitioners,           it    is claimed,       have made

         consistent efforts to persuade the developer as

         well   as   the       other       purchasers       to   subject

         themselves       to    a        deed    of    declaration    and

         register an Association in terms of KAOA 1972,

         which has not yielded any positive result. In the
                            - 29 -
                                           NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         meanwhile, the Respondent No. 8, Cooperative

         Society, has been registered in terms of the

         direction of the RERA. The said Co-operative

         Society functioning in an urban area requiring a

         minimum of 200 members, not having such

         membership, despite the direction of RERA, the

         second respondent, Registrar, ought to have

         refused the registration of the Co-operative

         Society.


   10.9. It is further contended that the objects of the

         Co-operative Society and the functioning of the

         Co-operative Society in terms of the bye-laws

         registered are contrary to the Karnataka Co-

         operative   Societies      Act   1959,   [hereinafter

         referred to as 'KCSA 1959']. The KCSA 1959

         does not provide as one of the objects the

         maintenance of common areas and common

         amenities. Thus, the registration is illegal.
                             - 30 -
                                            NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




   10.10. The Co-operative Society has apparently been

         formed   and   registered         by   the   apartment

         purchasers of Tower A and Tower E on account

         of the said Towers not being completed. Thus,

         there is a personal interest of those members

         of the Co-operative Society as regards their

         own apartment, and they are not concerned

         with the other apartment owners in Towers B, C

         and D, which have been completed and are in

         occupation of the purchasers.


   10.11. Few of the purchasers in Tower A and Tower E

         who have formed the Co-operative Society who

         do not even number 50 members have sought

         to take over the entire project including the

         management of common areas and common

         amenities, despite their apartments not having

         been ready and they not being in possession of

         the   apartments      for   the    purpose    of   their

         maintenance.
                           - 31 -
                                           NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




  10.12. The contention is that the interest of the owners

          of the apartments which have been completed,

          in Towers B, C and D, which have been

          completed differently, is different from the

          interest of the purchasers who have entered

          into an agreement of sale in Towers A and E,

          which have not been completed. The claim of

          those agreement holders being only as regards

          Tower A and Tower E, they have sought to

          exercise   management      and      superintendence

          over   Tower   B,   C    and   D,    which   is   not

          permissible. It was but required for all the

          apartment owners to have come together and

          to have registered as an association of KAOA,

          1972. Knowing fully well that the same may not

          be in the personal interest of the purchasers of

          Tower A and Tower E, it is contended that a Co-
                                - 32 -
                                                    NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




         operative Society has been formed for the

         entire project, which is not permissible.



  10.13. It is contended that the Petitioners have no

         objection insofar as the Co-operative Society

         restricting its activities to Tower A and Tower E,

         the Co-operative Society would have no role to

         play in respect of the completed units in Towers

         B, C, and D. The agreement holders in Towers

         A and E, not being in possession of their

         apartments,         they       are   not    residing   in    the

         apartment complex, are not aware of the day-

         to-day requirements of the apartment owners

         who are in possession of Towers B, C and D and

         therefore, they would be unable to maintain

         Towers B, C and D.



  10.14. It   is   further    contended         that    there    is   no

         requirement for those agreement holders to
                          - 33 -
                                        NC: 2025:KHC:23360
                                     WP No. 27341 of 2024
                                  C/W WP No. 5479 of 2023

HC-KAR




         maintain Towers B, C, and D, over which they

         have no interest. Insofar as common areas are

         concerned, the common areas being utilised by

         the persons who are residing in the apartment

         complex, again, it is those persons who would

         know what is required to be done and not

         persons who do not have possession of any

         apartment in the said complex.


  10.15. In that background, that the purchaser in

         possession had entered into an agreement with

         No Broker Technology Solution Private Limited

         (hereinafter for brevity referred to as "No

         Broker") for the purpose of maintenance of the

         common areas and common amenities, which

         was sought to be interfered by the Co-operative

         Society and as such, some of the petitioners

         along with the Society and No Broker had filed

         a suit in O.S. No. 7717 of 23 wherein an

         interlocutory application under Order XXXIX
                                 - 34 -
                                                NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




          Rules 1 and 2 of the Code of Civil Procedure,

          1908 had been filed seeking for an injunction

          restraining     the     office    bearers   of       the   Co-

          operative Society from interfering the use of

          the   application         of     No   Broker     and       the

          maintenance of the common areas. The said

          application was allowed, and an injunction was

          granted on 21.12.2023, which has attained

          finality not having been challenged.

  10.16. It is contended that after the said injunction on

          22.12.2023, respondent Nos . 9 to 15, who are

          the office bearers of the Co-operative Society,

          filed a complaint through the Co-operative

          Society   against       petitioner    No.59      -    Society

          before    the   Registrar        of   Societies,      making

          certain false allegations and that the Society

          could not maintain the apartment complex.

  10.17. While the suit was being contested, the Co-

          operative Society pursued the complaint before
                                   - 35 -
                                                    NC: 2025:KHC:23360
                                               WP No. 27341 of 2024
                                            C/W WP No. 5479 of 2023

HC-KAR




         the RERA, wherein an order was passed on

         17.05.2024 permitting the Co-operative Society

         to take over the project under Section 8 of the

         RERA 2016 and complete the project within 24

         months. While doing so, a direction was issued

         to    the        developer        to    cooperate      with    the

         Association         of    Allottees       to    complete       the

         construction and transfer the apartments.

  10.18. It is contended that this order could have been

         restricted only to Tower A and Tower E and not

         to completed Towers B, C and D. By virtue of

         the     said       order,         the   RERA     order       dated

         17.05.2024, the RERA has handed over the

         entire project to the Co-operative Society,

         which       is    not    permissible.          The   agreement

         holders have no title in their favour; they are

         mere     agreement            orders,     nor    are    they    in

         possession          of    any       apartments       since     the

         apartment has not been constructed. Thus, no
                           - 36 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         order could have been passed in their favour

         contrary to the interest of the petitioners, who

         have a sale deed in their favour, and are in

         occupation and enjoyment of their respective

         apartments. In the meantime, even Tower E

         was completed, and the developer had called

         upon the purchasers to occupy the same. The

         construction of Tower A was also proceeded

         with by the developer. No action was taken by

         the Co-operative Society to either complete

         Towers A or E. The Co-operative Society has

         unduly taken advantage of the proceedings

         before the RERA to stop the development to the

         detriment of all concerned and has also come in

         the way of the developer developing and

         completing the property.

  10.19. It is contended that the action on the part of

         the   Co-operative    Society   was only    in   the

         interest   of   the       agreement   holders    and
                           - 37 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         respondents Nos . 9 to 15, the office bearers

         and not in the interest of all the persons. The

         only action taken by the Co-operative Society is

         interference   with   the   activities   of   all   and

         everyone concerned including the occupants of

         Towers B, C and D, as also the action of the

         developer, if not, for respondent Nos.9 to 15

         having interfered and formed the Co-operative

         Society, the developer would have completed

         the construction, which would have enured to

         the benefit of the petitioners. The common

         areas and common amenities would have been

         properly catered to by the association, which

         would have been subject to KAOA 1972. None

         of the so-called members of the Co-operative

         societies have made available any monies for

         the purpose of completion of the construction.

         There is no genuine interest on the part of the

         Co-operative Society to complete the project,
                            - 38 -
                                               NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




         which is causing harm and injury to the

         petitioners.

  10.20. Under   the    guise       of    being   victims   of   the

         developer, the Co-operative Society and its

         members are victimizing the petitioners who

         are genuine bonafide purchasers in occupation

         and enjoyment of the apartments in Towers B,

         C and D. The Co-operative Society can only

         restrict its claim, if at all, to the completion of

         Towers A and D. Tower E also being complete

         in most aspects, it is only Tower A which is

         required to be completed. Instead of doing so,

         the Co-operative Society has interfered with

         even the maintenance of common areas and

         amenities of Towers B, C and D, which is not

         permissible.

  10.21. In that background, the petitioner No.59 -

         Society had made a representation to the

         Registrar of Co-operative Societies to appoint
                          - 39 -
                                        NC: 2025:KHC:23360
                                     WP No. 27341 of 2024
                                  C/W WP No. 5479 of 2023

HC-KAR




         an Administrator and conduct a fresh election of

         the   Cooperative   Society   by   admitting   all

         purchasers as members of the Cooperative

         Society. This representation dated 02.07.2024

         has also not been acted upon by the Registrar,

         and as such, it is only a few of the agreement

         holders in Towers A and E who continue to be

         members of the Co-operative Society who are

         causing detriment to all concerned.

  10.22. On 15.07.2024, a notice of enquiry was issued

         to the petitioners calling upon them to appear

         before the Registrar on 24.07.2024, but there

         was no hearing held. Though the officers of the

         Society were present, their presence was not

         noted, and they were informed that the next

         date would be communicated to them. When no

         such communication was received, the office

         bearers of the Society submitted a detailed
                            - 40 -
                                           NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         response to the enquiry notice on 26.07.2024

         by Registered Post Acknowledgement Due.

  10.23. As a further complaint on 28.07.2024, as

         regards the actions of respondent Nos . 8 to 15,

         bringing   to   notice     of   the   Registrar   that

         respondent Nos . 9 to 15 had also indulged in

         physical altercations with the residents. Despite

         such a reply and complaint having been issued,

         no action was taken. However, an order is

         stated to have been passed on 31.08.2024 by

         the Registrar of Co-operative Societies directing

         the petitioner No.59 - Society not to collect

         maintenance fees from any of the apartment

         owners in the project. It is in furtherance

         thereof that the Society has not collected any

         amounts    nor carried out any          maintenance

         activities but has challenged the said order

         dated 31.08.2024 in this proceeding.
                                - 41 -
                                                  NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




  10.24. It is contended that in view of the order dated

         31.08.2024,      it     is     the    petitioners   who        are

         suffering; respondent Nos . 9 to 15 are not

         maintaining the entire project, nor do they have

         the monies to maintain the same, let alone

         interest    in    such         maintenance.         The        said

         agreement        holders        are     inconsiderate          and

         insensitive to the problems of the persons in

         possession and occupation of the apartments.

         In the meanwhile, an application filed under

         Order VII Rule 11D of the Code of Civil

         Procedure in the aforesaid suit in O.S.No.7717

         of 2023 was dismissed. However, respondents

         Nos . 10, 13, 14 and 15 continued their barrage

         against No Broker, coming in the way of No

         Broker     rendering         services,    resulting       in    No

         Broker     by     its        letter    dated   13.09.2024,

         terminating the agreement of maintenance.
                              - 42 -
                                               NC: 2025:KHC:23360
                                           WP No. 27341 of 2024
                                        C/W WP No. 5479 of 2023

HC-KAR




  10.25. Thereafter, on 10.09.2024, the Co-operative

         Society    raised    a       demand   for   maintenance

         charges on the purchase of the apartment by

         stating that they had availed the service of the

         MyGate application and insisting that all the

         apartment owners make payment through the

         said application. It is in that background that an

         emergency meeting of the Society was called

         for on 10.09.2024, wherein it was resolved to

         challenge the illegal actions of the Co-operative

         Society.

  10.26. The Co-operative Society, vide its email dated

         15.09.2024, took up the stand that in view of

         the orders passed by the RERA, it is the Co-

         operative    Society         which    can   handle   the

         maintenance     of       the     common     areas    and

         common amenities and in pursuance thereof

         had deputed certain bouncers from an agency

         to stop the entry of the apartment owners,
                           - 43 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         pursuance of which a police complaint was

         submitted on 16.09.2024. The police authorities

         did not take any action thereon.

  10.27. The dispute between the owners in occupation

         and the agreement holders has been escalating

         from time to time, and it is on that basis that

         the owners in occupation contend that their

         interests are being adversely affected. The

         Petitioners in W.P.No.27341 of 2024 are before

         this court seeking the aforesaid release.

  10.28. It is contended that the total occupancy of the

         project is about 195 apartments, out of which

         140 apartment owners are members of the

         Society, who are unable to streamline proper

         and effective management of the common

         areas and common amenities on account of

         non-cooperation by the developer as also on

         account of the separate Co-operative Society

         which has been set up by the agreement
                           - 44 -
                                          NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         holders. The sale deeds which have been

         executed in favour of the apartment purchasers

         mandate that an association under the KAOA

         1972 is required to be formed. As a temporary

         measure, a Society has been formed to handle

         the day-to-day affairs. The petitioners are

         ready to subject the apartments and the project

         to a deed of declaration in terms of KAOA 1972.

                The best of the efforts made by the

         petitioners have not yielded any results, and as

         such, it is contended that a direction be issued

         by this court to all the apartment owners, as

         also   the   developer,    to   draft   a    deed    of

         declaration and subject the same to the KAOA

         1972. The continued disinterest on the part of

         the developer and the efforts made by the Co-

         operative     Society     to    take        over    the

         management, when in fact many of them are

         only agreement holders and not even owners of
                               - 45 -
                                                NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




          the apartments, have resulted in improper

          administration of the project and maintenance

          of the common areas and common amenities.

  10.29. It is also contended that if everyone were not to

          come together, at least the majority of the

          owners      may    be    permitted         to   register    an

          Association under KAOA 1972 with an option

          available    for   the       others   to    join   the     said

          Association from time to time. The Association

          cannot      undertake        the   construction      of    the

          apartment complex. The Co-operative Society

          could not have been formed by only a few of

          the agreement holders. As per the directions

          issued by the RERA, the interest of all the

          apartment owners, purchasers and agreement

          holders can only be protected under the KAOA

          1972.

  10.30. The entire community of apartment owners is

          held at ransom by a few people who have
                             - 46 -
                                           NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




          formed the Co-operative Society, putting at risk

          the life and liberty of those apartment owners,

          more so, when the apartment building is a

          multi-storied   building,    some     of   the    blocks

          comprising of 13 floors, there is a requirement

          to provide uninterrupted power, lift facility,

          water etc., as also to maintain the cleanliness

          of the common areas like the corridors, lifts,

          the    safety   equipment      like    fire      fighting

          equipment, etc. apart from maintenance of

          water storage tanks, sewage treatment plants,

          water treatment plants, etc., which need to be

          done   in   a   time-bound     manner      so     as   to

          safeguard the life and liberty of the said

          apartment owners who are residing in the said

          premises.

  10.31. As an example, it is pointed out that the annual

          maintenance contract for the lifts has not been

          extended, resulting in the lifts not working on
                            - 47 -
                                            NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         many occasions, there being old people as well

         as younger children residing in the apartment

         complex.    The    access     by    them    to   their

         respective apartments gets adversely affected

         when the lifts are not functioning. Furthermore,

         if there is any defect in the lifts which is not

         noticed and handled by the original equipment

         manufacturer of the lift, this being only one of

         the problems, there are several other problems

         as indicated above, which need to be looked at

         in a humane manner and a solution found. The

         developer and a few of the agreement holders

         whose apartments have not been constructed

         are putting at risk the life and liberty of the rest

         of the apartment owners who are in possession

         and occupation of Towers B, C and D and a

         portion of Tower E.

  10.32. The RERA, by its order dated 17.05.2024, has

         directed the promoter to cooperate with the
                           - 48 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         Association of Allottees as and when required

         for transfer of the entire project, which includes

         the entire built-up area/flats, common areas,

         and title of the project to the Association of

         Allottees. This so-called Association of Allottees,

         which is now a Co-operative Society, consists

         only of a few agreement holders. There is no

         title to any apartment vested in the name of

         those agreement holders, nor do they have

         possession of the apartments. These agreement

         holders are seeking to hijack the entire project

         to the detriment of the apartment owners who

         are in possession and occupation of their

         respective apartments.

  10.33. Petitioner No.59 - Society comprising a large

         number of apartment owners, the Co-operative

         Society has written to the Registrar of Societies

         to de-register Petitioner No.59 - Society, so

         that there is no opposition to the Co-operative
                            - 49 -
                                           NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




         Society in handling matters at their whims and

         fancies to the detriment of the apartment

         owners.

  10.34. The actions of respondents Nos. 9 to 15 have

         only helped the developer in delaying the

         project. Even though the petitioners are not

         concerned much with the apartment as such,

         which are yet to be constructed, the common

         areas and common amenities are also not

         complete,    which         the   developer   is     not

         completing on account of this litigation by the

         Co-operative Society which to the petitioners

         appears to be collusive to only safeguard the

         interest of the developer to the detriment of the

         apartment owners.

  10.35. The Co-operative Society is also seeking to

         cause confusion insofar as the maintenance of

         the project is concerned. There is no right

         vested    with   the       Co-operative   Society    to
                             - 50 -
                                            NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




         maintain the entire apartment complex. Only a

         few of the apartment owners and agreement

         holders    are    members     of   the   Co-operative

         Society. When the entire community is not

         represented in the Co-operative Society, the

         question     of     the      Co-operative     Society

         maintaining the entire apartment complex and

         or causing a demand for monthly maintenance

         charges, is completely unsustainable.

  10.36. The District Registrar of Societies has passed

         the impugned order dated 31.08.2024 supra

         without adhering to the principles of natural

         justice, without providing an opportunity to

         petitioners and or petitioner No.59 - Society.

         The action of the Registrar of Societies is also

         adversely    affecting      the    interest   of   the

         apartment owners.

  10.37. He relies upon the decision of a coordinate

         bench of this court dated 15.02.2019 in Mr.
                                       - 51 -
                                                      NC: 2025:KHC:23360
                                                  WP No. 27341 of 2024
                                               C/W WP No. 5479 of 2023

    HC-KAR




               Praveen Prakash And Others Vs. State Of

               Karnataka And Others1, more particularly

               para      no.    6   thereof,     which    is   reproduced

               hereunder for easy reference:

                        6. I have considered the submissions made
                        by learned counsel for the parties. Since,
                        respondent No.4 is a Association of the
                        owners of flat situate in a apartment for
                        which a specific enactment viz., Karnataka
                        Apartment Ownership Act 1972 has been
                        enacted. Therefore, the Registration of the
                        Association if any, has to be made under
                        Section 3 of the Karnataka Societies Act. It is
                        well settled in law that a specific provision of
                        law will always override the general
                        provisions of law. Since the specific
                        provisions as made by the Registrar,
                        therefore, respondent No.4 assertion ought
                        to    have    registered    under    Karnataka
                        Apartment Ownership Act, 1972.




      10.38. By relying on Praveen Prakash's case, it is

               submitted that this court has come to a

               categorical conclusion that an Association can

               only be registered under the KAOA 1972 for the

               purpose         of   maintenance      of   an    apartment


1
    W.P.No.34660/2017
                                     - 52 -
                                                     NC: 2025:KHC:23360
                                                WP No. 27341 of 2024
                                             C/W WP No. 5479 of 2023

    HC-KAR




               complex and a Society registered under Section

               3 of the KSRA 1960 cannot maintain an

               apartment complex.

      10.39. He relies upon the decision of the division bench

               of this court dated 06.11.2019 in VDB Celadon

               Apartment           Owners        Association         Vs.

               Praveen Prakash2, more particularly para nos.

               7      to   12   thereof,     which    are   reproduced

               hereunder for easy reference:

                       7. On a plain reading of Section 3 of the said
                       Act of 1960, it is clear that the object of
                       administering, maintaining and running the
                       buildings and apartments and to carry on the
                       day-to-day work relating to all the aspects of
                       the buildings/apartments, common areas and
                       common facilities will not be covered by any of
                       the clauses (a) to (g) of Section 3 of the said
                       Act of 1960. Even according to the case of the
                       appellant, Clauses 5.1 and 5.2 are its
                       dominant objects. In fact, on the earlier date,
                       we had granted time to the appellant to take
                       instructions whether it proposes to apply for
                       deletion of certain objects which are a part of
                       the bye-laws of the appellant Association.

                       8. Today, the learned counsel appearing for
                       the appellant, on instructions, states that if
                       the said two objects are deleted, the


2
    W.A.No.974/2019
                       - 53 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         registration of the appellant under the said Act
         of 1960 cannot be maintained.

         9. Thus, the main object of the appellant was
         to do something which could have been done
         by an Association formed in accordance with
         the provisions of the said Act of 1972. In fact,
         the documents of sale executed by the
         developer in respect of the flat/apartment
         contain a stipulation that the purchasers of the
         flats          shall           form           an
         Association/Society/Condominium                in
         accordance with the provisions of the said Act
         of 1972. That is how the learned Single Judge
         by modifying the impugned order dated 15th
         February, 2019, has clarified that steps can be
         taken to register the appellant Association
         under the provisions of the said Act of 1972.

         10. Thus, after having perused the dominant
         objects of the appellant Association, we find
         that the said objects are not covered by
         Section 3 of the said Act of 1960, and
         therefore, the appellant could not have been
         registered under the said Act. We find no error
         in the view taken by the learned Single Judge
         when he had proceeded to cancel registration
         of the appellant.

         11. As observed by the learned Single Judge,
         the impugned order as well as this order will
         not prevent the persons who are members of
         the appeilant Association from taking steps for
         formation     and     registration    of    an
         Association/Condominium under the provisions
         of the said Act of 1972 inasmuch as the sale
         deeds executed in favour of the apariment
         owners contemplate formation of such
         Association..
                               - 54 -
                                                   NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR



                12. Subject to what is observed above, the
                writ appeals are dismissed. All pending
                applications do not survive for consideration
                and are accordingly disposed of.

  10.40. The    above    Writ      Appeal      in    VDB       Celadon

         Apartment Owners Association was filed

         challenging        the        aforesaid       order     dated

         15.02.2019 in W.P. No. 34660 of 2017 passed

         by a coordinate bench of this court in Praveen

         Prakash's case Supra. On appeal, the Hon'ble

         division bench of this court dismissed the writ

         appeal and while doing so, has categorically

         observed that on a plain reading of Section 3 of

         the KSRA 1960, the object of administering,

         maintaining and running the buildings and

         apartments and to carry on the day-to-day

         work    relating     to       all   the    aspects     of   the

         buildings/apartments,               common      areas       and

         common facilities will not be covered by any of

         the clauses (a) to (g) of Section 3 of the KSRA

         1960. The object of the Society was to do
                                  - 55 -
                                                   NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




         something which could only be done by an

         Association formed in accordance with KAOA

         1972.

  10.41. The     division        bench,        taking    note     of   the

         stipulations       in      the    agreement            that   the

         purchaser of the apartments shall form an

         Association in accordance with the provisions of

         KAOA 1972, a Society under KSRA 1960, could

         not be registered. Thus, he submits that there

         is a categorical finding of the division bench of

         this court in VDB CELADON APARTMENT

         OWNERS ASSOCIATION's case supra that it

         is only an Association under the KAOA 1972,

         which can maintain the common areas and

         common amenities and not any other entity, be

         it a Society under the KSRA 1960 or a Co-

         operative Society under the KCSA 1959.

  10.42. He relies upon another judgment of the Co-

         Ordinate       Bench             of      this     Court        in
                                      - 56 -
                                                     NC: 2025:KHC:23360
                                                 WP No. 27341 of 2024
                                              C/W WP No. 5479 of 2023

    HC-KAR




                 MR.ARUNKUMAR.R                 VS      STATE        OF

                 KARNATAKA3 more particularly para 4, 5 and

                 21 thereof, which are reproduced hereunder for

                 easy referece:

                        4. As can be noticed from the submission
                        made by the learned counsel for the
                        petitioners as well as the learned counsel
                        appearing for the proposed 4th respondent
                        Society, the promoters of 4th respondent are
                        intending to register a Co-operative Society
                        under the provisions of the Act of 1959 to
                        maintain and NC: 2024:KHC:7684 manage the
                        residential apartment complex namely "DS-
                        Max Star Nest" referred to above. The
                        permission is granted in this regard by the
                        Registrar of Cooperative Societies vide
                        permission dated 21.09.2023.

                        5. The petitioners are before this Court
                        contending that the petitioners and some of
                        the flat owners who are intending to register
                        the 4th respondent Society having purchased
                        the flats in the aforementioned Property are
                        governed by the provisions of the Karnataka
                        Apartment Ownership Act, 1972 (for short the
                        'Act of 1972'). It is the contention of the
                        learned counsel for the petitioners that the
                        persons who have purchased the residential
                        flats as per the terms of the sale deed have
                        bound themselves to form an association
                        under the provisions of the Act of 1972. It is
                        further contended that the promoters and the
                        persons supporting them cannot form a Co-
                        operative Society, having an object to

3
    WP.NO.25528/2023 DD 23.02.2024
                              - 57 -
                                             NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR



                maintain   and   manage      the       residential
                apartment under the Act of 1959.

                21. Learned counsel for the respondent No.4
                would submit that they will take effective
                steps to maintain and manage the property till
                the association is registered under the Act of
                1972. Some of the petitioners who are before
                the Court would also agree that they would
                cooperate in arriving at a solution till the
                registration is completed under the Act of
                1972.




  10.43. He submits that the above decision is popularly

         known as DS Max's case by the name of the

         developer in the said matter and he submits

         that   the   coordinate        bench    considered      the

         aspect of registration of a Co-operative Society

         by certain of the owners for the purpose of

         maintenance      and         managing   the    residential

         apartment complex viz., DS Max Star Nest.

  10.44. The proposal to form a Co-operative Society

         was challenged by certain of the apartment

         owners, contending that it's only an Association

         under KAOA 1972 that could maintain the
                             - 58 -
                                            NC: 2025:KHC:23360
                                         WP No. 27341 of 2024
                                      C/W WP No. 5479 of 2023

HC-KAR




         common areas, and a Co-operative Society

         cannot be so formed.

  10.45. The coordinate bench of this court, considering

         the rival contentions has categorically come to

         a conclusion by referring to KAOA 1972 and the

         Karnataka Ownership Flats (Regulation of the

         Promotion of Construction, Sale, Management

         and Transfer) Act, 1972 [hereinafter referred to

         as 'KOFA 1972'] has come to a conclusion that

         a Co-operative Society can be formed only if

         there   is   any   commercial      business   unit    or

         venture and without any such commercial unit,

         no Co-operative Society could be formed for the

         purpose of maintenance of the common areas

         and common amenities and in that background,

         prohibited the Registrar of cooperative societies

         from    registering    the    proposed   Cooperative

         Societies    to    manage       and   maintain       the

         residential apartment complex, and issued a
                                 - 59 -
                                               NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

    HC-KAR




               direction to the builder/developer to comply

               with all the requirements under law and to

               cooperate with the petitioners and members of

               the proposed Co-operative Society (i.e., the

               owners    of   the    apartment)    to   form   an

               Association under KAOA 1972 and until then, an

               interim arrangement for maintenance had been

               worked out by this court.

      10.46. The said judgment of the learned Co-ordinate

               Bench in WP No. 25528 of 2023 [ARUNKUMAR

               AND OTHERS -V- STATE OF KARNATAKA

               AND OTHERS] was taken on appeal before the

               Division Bench in STARNEST APARTMENT

               OWNERS CO-OPERATIVE SOCIETY LTD. -V-

               STATE OF KARNATAKA AND OTHERS4 which

               came to be disposed of vide the order dated

               18.06.2024. He relies upon paragraphs 15 to




4
    WA No. 564 of 2024
                            - 60 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         20 thereof, which are reproduced hereunder for

         easy reference:

              15. The provisions of KOF Act, 1972 is
              applicable when the premises is used or
              intended to be used for residence or office or
              show room or shop or godown forming part of
              the building. In other words, premises forming
              part of the building is used for residential as
              well as commercial purposes. Then Section 10
              of the KOF Act, 1972, mandates the promoter
              to file an application to the Registrar for
              registration of the Co-operative Society.

              16. The narrow dispute in the present appeal
              is, whether association is to be formed under
              the Act of 1972 or Co-operative Society, is to
              be formed under the KOF Act, 1972.

              17. It is seen from the record that the sale
              deeds would indicate the entire project is for
              residential and no part of the project is used
              or intended to be used towards commercial
              purpose. That apart, the parties in the sale
              deed have agreed to abide by the provisions of
              the Karnataka Apartment Ownership Act,
              1972, and to form an Association.

              18. The contention of learned counsel for the
              appellant that in view of the project being
              registered under the provisions of RERA in
              compliance of Section 11(4)(e), (f), (g) of
              RERA, a Co-operative Society is to be formed,
              is not acceptable. The said provisions of RERA
              would mandate the builder to enable
              formation of Association or Society or Co-
              operative Society, as the case may be, of the
              allottees. As the project under consideration
              consists only residential units, the said
                            - 61 -
                                           NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR



              provisions   only  mandate  formation   of
              association of the allottees under the
              applicable laws. The law applicable in the
              present case is the Karnataka Apartment
              Ownership Act, 1972.

              19. The contention of learned counsel for the
              appellant that, even if the project consists
              only residential houses/flats, conversion of the
              flats for commercial or use of such flats for
              commercial purpose is not prohibited, in such
              circumstances, provisions of KOF Act, 1972,
              would be attracted and in compliance of
              Section 10 of the said Act, the Co-operative
              Society is to be formed is farfetched and is
              rejected.

              20. Learned Single Judge after considering the
              relevant provisions under the statutes i.e., Act
              of 1972 and KOF Act, 1972, has held that the
              property does not include commercial unit to
              attract KOF Act, 1972. The conclusion of the
              learned Single Judge is on analysis of the
              relevant     provisions   under    both      the
              enactments. The order of learned Single Judge
              does not suffer from any error on fact or law.
              No ground is made out to interfere with the
              order of learned Single Judge.




  10.47. The submission is that the Hon'ble Division

         Bench upheld the decision of the learned single

         judge, dismissed the writ appeal and while

         doing so came to a conclusion that KOFA 1972
                           - 62 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         would be applicable only when the premises is

         used for residence or office or showroom or

         shop or godown forming part of the building

         i.e., only if the building is used for both

         residential and commercial purposes. If there

         are only residential apartments, KOFA 1972

         would not apply and therefore, no Co-operative

         Society could be registered as per Section 10 of

         the KOFA 1972 and as such, came to a

         conclusion that it is only KAOA 1972 which

         would apply and rejected the contention that

         even if the entire project consists of residential

         apartments a Co-operative Society could be

         formed.

  10.48. By relying on the above judgment, he submits

         that it being very clear by two judgments of co-

         ordinate bench of this court and two judgments

         of the division bench of this court that only an

         Association under KAOA 1972 could be formed
                            - 63 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




          and it also clearly held that no Society under

          the KSRA 1960 or a Co-operative Society under

          the KCSA 1959 could be formed for the purpose

          of maintenance of common areas and common

          amenities in a residential apartment complex.

          The RERA could not have directed the Registrar

          of Co-operative Societies to register a Co-

          operative Society, viz., respondent No. 8, and

          thereafter for respondent No. 8 to try and

          hijack the project, both as regards maintenance

          of common areas as also as regards the

          completion of the project.

  10.49. His submission is that it is only an Association

          under KAOA 1972 which can do so, and all the

          impugned orders which have been passed

          either by RERA or the Registrar of Co-operative

          Society, as also the Registrar of Societies would

          have to be quashed with a direction to all the
                               - 64 -
                                                NC: 2025:KHC:23360
                                           WP No. 27341 of 2024
                                        C/W WP No. 5479 of 2023

HC-KAR




           owners      and    the       developer          to    register

           themselves as a Association under KOA 1972.



11.   Sri. Pradeep Kumar, learned counsel for Respondent

      Nos.7 to 15 submitted that:

  11.1.    The Project Commune 1 is an ongoing RERA-

           registered real estate project. The project not

           being    completed,         some    of    the    agreement

           holders having formed themselves into an

           association, viz., Commune Buyers Welfare

           Association - Respondent No.7 had filed a

           complaint     in   CMP/210223/0007613                   under

           Section 31 of RERA 2016 seeking for a direction

           to the promoter to complete the project with all

           amenities,   hand      over    possession            with   the

           occupancy     certificate      as        also    to    initiate

           proceedings under Section 35 of the RERA 2016

           for forensic audit citing significant delay and

           financial irregularities.
                              - 65 -
                                              NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




  11.2.   In the said proceeding, a direction had been

          issued by RERA directing the complainants

          therein; to form themselves in a Co-operative

          Society and as such, the said Co-operative

          Society was registered inasmuch as by order

          dated 05.07.2022 the RERA had observed as

          under:

                     "The request of the complainants to
               permit the takeover of the project under
               Section 8 of the Act, shall be considered during
               the next hearing, the Allottees Association is
               required to register itself as a Co-operative
               Society and submit a formal application under
               Section 8 of the Act, and serve it on the
               respondent so as to place it for further
               consideration of the authority."




  11.3.   An   Association        of    the    owners     having

          approached the RERA, it is the RERA who had

          directed the allottees to register as a Co-

          operative Society and submit an application

          under Section 8 of the RERA 2016. It is the

          direction of the RERA which has been followed

          by respondent No. 8 and a Co-operative Society
                                 - 66 -
                                                    NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




          registered       thereafter;    an        application    under

          Section      8   of    the     RERA       2016     has       been

          submitted.

  11.4.   The said order having been passed in complaint

          No.7613/2020 on 05.07.2022 on registration of

          the   Co-operative         Society    complaint         in    No.

          CMP/22116/0010348 had been presented by

          the Co-operative Society. The RERA vide its

          order dated 03.01.2023 has considered the

          judgment in Praveen Prakash's case supra,

          as    also   the      judgment       in     VDB,    Celadon

          Apartment Ownership Association supra,

          and has come to the conclusion that a Society

          registered under the KSRA 1960 is not the

          appropriate Association to manage the affairs of

          the    apartment         complex.         It   rejected       the

          contention of the Registrar of Co-operative

          Society that a minimum of 200 allottees are

          required to register a Co-Operative Society in
                            - 67 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




          an urban area and was of the opinion that

          insofar as projects of construction of residential

          apartments even if the number is less than

          200, if the project is abandoned, stalled or

          incomplete or delayed, the allottees can form

          themselves into a Co-operative Society. The

          non-registration of a Co-operative Society on

          that ground would jeopardise the rights of the

          allottees. The allottees are being prevented

          from obtaining any orders from the RERA or

          any other authority.

  11.5.   The RERA exercised powers under Section 32 of

          RERA 2016, directing the Registrar of Co-

          operative Societies and its subordinate officers

          to take steps to register the application of

          Commune     1,   Owners     Co-operative   Society

          Limited under the Co-operative Societies Act.

  11.6.   In pursuance thereof, a registration certificate

          has been issued by the Registrar of Co-
                            - 68 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




         operative Societies on 11.08.2023, and the

         Society has taken up the role of safeguarding

         the interest of the agreement holders as well as

         the purchasers. His submission is that the Co-

         operative Society is a body corporate registered

         as per the directions of the RERA and as such

         would act in the interest of as also for the

         benefit of not only the agreement holders who

         are   yet   to   be   conveyed    their   respective

         apartments, but also the apartment owners in

         whose favour conveyance has already been

         affected and who have been put in possession.

         It is always open for the said owners to join the

         Co-operative Society and participate in the

         affairs of the Co-operative Society. The present

         members of the Co-operative Society and or

         the Co-operative Society have no objection for

         all the apartment owners or agreement holders

         to join the Co-operative Society.
                                - 69 -
                                               NC: 2025:KHC:23360
                                           WP No. 27341 of 2024
                                        C/W WP No. 5479 of 2023

HC-KAR




  11.7.   The original date of completion of the project

          was   slated    to    be      30.12.2014,   which    was

          extended from time to time and even as on the

          date of filing of the writ petition or even as on

          today, the project is not completed, there being

          a delay of nearly 11 years as on today, the

          petitioners had not taken any steps as, regards

          such delay. It is the respondents who have

          taken steps to bring the developer to terms and

          comply with his obligations. When the Co-

          operative      Society         had   obtained       some

          favourable orders, the petitioners filed a suit

          and   thereafter       the     present   writ   petition.

          Therefore, he counter-alleges that it is the

          petitioners who are hand in glove and have

          colluded with the developer, and it is the

          actions of the petitioners which has benefited

          the developer.
                                 - 70 -
                                               NC: 2025:KHC:23360
                                            WP No. 27341 of 2024
                                         C/W WP No. 5479 of 2023

HC-KAR




  11.8.   His submission is that Towers B, C and D have

          also not been completed in all respects. There

          are several aspects of the said Towers which

          are to be completed, and the contention of the

          petitioners    that      Towers    B,    C    and   D   are

          completed, Tower E is more or less completed,

          is completely false.

  11.9.   His submission is that an order having been

          passed by the RERA by exercising powers under

          Section 32 thereof, the same is an appealable

          order.   The    petitioners       have   an    alternative

          efficacious remedy in terms of Section 31 and

          44 of the RERA 2016, as also in terms of

          Section 106(a) of the KCSA 1959. The said

          provisions are reproduced hereunder for easy

          reference:

               31. Filing of complaints with the Authority
               or the adjudicating officer.--



               (1) Any aggrieved person may file a complaint
               with the Authority or the adjudicating officer,
                        - 71 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         as the case may be, for any violation or
         contravention of the provisions of this Act or
         the rules and regulations made thereunder,
         against any promoter, allottee or real estate
         agent, as the case may be.

         Explanation.--For the purpose of this sub-
         section "person" shall include the association
         of allottees or any voluntary consumer
         association registered under any law for the
         time being in force.

         (2) The form, manner and fees for filing
         complaint under sub-section (1) shall be such
         as may be 1 [prescribed].



         44. Application for settlement of disputes
         and appeals to Appellate Tribunal.--

         (1) The appropriate Government or the
         competent authority or any person aggrieved
         by any direction or order or decision of the
         Authority or the adjudicating officer may prefer
         an appeal to the Appellate Tribunal.

         (2) Every appeal made under sub-section (1)
         shall be preferred within a period of sixty days
         from the date on which a copy of the direction
         or order or decision made by the Authority or
         the adjudicating officer is received by the
         appropriate Government or the competent
         authority or the aggrieved person and it shall
         be in such form and accompanied by such fee,
         as may be prescribed: Provided that the
         Appellate Tribunal may entertain any appeal
         after the expiry of sixty days if it is satisfied
         that there was sufficient cause for not filling it
         within that period.
                       - 72 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         (3) On receipt of an appeal under sub-section
         (1), the Appellate Tribunal may after giving
         the parties an opportunity of being heard, pass
         such orders, including interim orders, as it
         thinks fit.

         (4) The Appellate Tribunal shall send a copy of
         every order made by it to the parties and to
         the Authority or the adjudicating officer, as the
         case may be.

         (5) The appeal preferred under sub-section
         (1), shall be dealt with by it as expeditiously
         as possible and endeavour shall be made by it
         to dispose of the appeal within a period of
         sixty days from the date of receipt of appeal:
         Provided that where any such appeal could not
         be disposed of within the said period of sixty
         days, the Appellate Tribunal shall record its
         reasons in writing for not disposing of the
         appeal within that period.

         (6) The Appellate Tribunal may, for the
         purpose of examining the legality or propriety
         or correctness of any order or decision of the
         Authority or the adjudicating officer, on its own
         motion or otherwise, call for the records
         relevant to deposing of such appeal and make
         such orders as it thinks fit.

         106. Appeals to other authorities.-

         (1) Subject to the provisions of section 108A,
         an appeal shall lie under this section against
         an order of the Registrar.
                               - 73 -
                                               NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




  11.10. By relying on Sections 31 and 44 of the RERA

         2016, his submission is that an order having

         been passed by RERA, any person aggrieved

         can challenge the same before the Appellate

         Authority in terms of Sections 31 and 44, and a

         writ petition is not maintainable.

  11.11. Insofar as the registration of the Co-Operative

         Society by placing reliance on Section 106(a) of

         the KCSA 1959, his submission is that an order

         passed   by     a    Registrar       registering   a    Co-

         operative Society is appealable under the KCSA

         1959, and as such, a writ petition is not

         maintainable.       During     the    pendency     of   the

         above matter, the petitioners having withdrawn

         the prayers challenging the registration of

         Respondent No.7, Co-operative Society, also

         having given up their challenge to the order

         dated 05.07.2022 in Complaint No.7613 of

         2020, as was the order dated 03.01.2023 and
                                   - 74 -
                                                  NC: 2025:KHC:23360
                                              WP No. 27341 of 2024
                                           C/W WP No. 5479 of 2023

HC-KAR




          17.05.2024 in CMP/22116/0010348 passed by

          the RERA, the actions taken in furtherance

          thereof viz., the registration of the Co-operative

          Society, cannot be challenged or continued to

          be challenged after such deletion. This, he

          submits, is for the simple reason that it is by

          virtue of the order dated 17.05.2024 that the

          RERA   had     directed           the   Registrar     of     Co-

          operative Societies to register respondent No. 8

          - Co-operative Society. The action of the

          Registrar of Co-operative Societies being in

          furtherance        of      a     quasi-judicial     order,    a

          challenge     to        the      registration     cannot     be

          maintained without a challenge to the order

          under which the registration was made.

  11.12. Petitioner No. 59 - Society is also one which is

          registered under the KSRA 1960. By applying

          the ratio of the division bench of this court in

          W.A.No.974 of 2019 in VDB Celadon's case,
                              - 75 -
                                                 NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




         he submits that petitioner No.59 - Society

         registered under the KSRA 1960 cannot also

         have   one    of    its      objects,    maintenance      of

         common areas and common amenities. Thus,

         by relying on the very same decision as that

         relied upon by the petitioners, he submits that

         petitioner No.59's registration is bad in law and

         such registration is required to be cancelled.

         The petitioners had not taken any steps against

         the developer regarding the non-completion of

         the proceedings. The date for completion being

         30.12.2014, the petitioners have kept quiet

         despite the delays and inaction on the part of

         the developer. As such, they do not have any

         locus standi to now question the actions on the

         part   of   the    Co-Operative         Society   in   filing

         proceedings against the developer and the

         order passed therein. The Co-operative Society

         has been registered as per the direction of the
                                          - 76 -
                                                        NC: 2025:KHC:23360
                                                     WP No. 27341 of 2024
                                                  C/W WP No. 5479 of 2023

    HC-KAR




                 RERA; no other Society, Association, or the like

                 can be formed. It is for the petitioners 1 to 58,

                 as well as any other owners, to join and

                 become a member of the Co-operative Society.

      11.13. His submission is also that an order under

                 Section 8 of the RERA 2016 having been

                 passed, the same can only be appealed and

                 challenged by way of an appeal under Section

                 44 and not by a writ petition.

      11.14. The judgments in SHANTHARAM PRABHU vs.

                 DAYANAND SHANTHARAM PRABHU5 case

                 and STARNEST APARTMENT OWNERS CO-

                 OPERATIVE              SOCIETY      LTD    case   are    not

                 applicable to the present facts. SHANTHARAM

                 PRABHU's case pertains to a dispute before

                 the RERA 2016 came into force; the same

                 pertains to a sale executed in the year 2014.

      11.15. On the coming into force of the RERA 2016,

                 under     Section       11(4)(e),     an   Association    of
5
    CRP NO.96/2021 c/w CRP NO.64/2021
                                    - 77 -
                                                  NC: 2025:KHC:23360
                                               WP No. 27341 of 2024
                                            C/W WP No. 5479 of 2023

    HC-KAR




                  Allottees could be formed, which could take up

                  the issue against the developer. The judgment

                  in SHANTHARAM PRABHU case, dealt with

                  the applicability of the KOFA 1972 or KAOA

                  1972   as   regards       the   management    and

                  maintenance project. The same did not relate

                  to or consider the invocation of statutory

                  remedies, under Section 8, 11(4)(d), 11(4)(e),

                  17 or 31 of RERA 2016. These rights have been

                  invoked by the Association of Allottees before

                  the RERA 2016. The RERA had directed the

                  registration of the Co-operative Society when

                  the Registrar of Co-operative Societies did not

                  register; a further positive direction was issued

                  to the Registrar of Co-operative Societies. He

                  refers to the decision of the Hon'ble Apex Court

                  in Forum of People's Collective Efforts And

                  Another Vs. State of West Bengal And

                  Another6, more particularly, paragraphs 115,
6
    (2021) 8 SCC 599
                             - 78 -
                                            NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




         116, 130, 131, 132, 133, 174 to 179 which are

         reproduced hereunder for easy reference:

              115. Article 254. Inconsistency between
              laws made by Parliament and laws made
              by the legislatures of States.--(1) If any
              provision of a law made by the legislature of a
              State is repugnant to any provision of a law
              made by Parliament which Parliament is
              competent to enact, or to any provision of an
              existing law with respect to one of the matters
              enumerated in the Concurrent List, then,
              subject to the provisions of clause (2), the law
              made by Parliament, whether passed before or
              after the law made by the legislature of such
              State, or, as the case may be, the existing
              law, shall prevail and the law made by the
              legislature of the State shall, to the extent of
              the repugnancy, be void.(2) Where a law made
              by the legislature of a State with respect to
              one of the matters enumerated in the
              Concurrent List       contains   any    provision
              repugnant to the provisions of an earlier law
              made by Parliament or an existing law with
              respect to that matter, then, the law so made
              by the legislature of such State shall, if it has
              been reserved for the consideration of the
              President and has received his assent, prevail
              in that State: Provided that nothing in this
              clause shall prevent Parliament from enacting
              at any time any law with respect to the same
              matter including a law adding to, amending,
              varying or repealing the law so made by the
              legislature of the State."] contains provisions
              for inconsistencies between laws made by
              Parliament and by the legislatures of the
              States. Clause (1) of Article 254 stipulates that
              where a State law "is repugnant" to a
              parliamentary     law    which   Parliament     is
              competent to enact or to a provision of an
              existing law "with respect to one of the
              matters enumerated in the Concurrent List",
              then the law made by Parliament is to prevail
                       - 79 -
                                     NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         and the law made by the legislature of a State
         shall "to the extent of the repugnancy" be
         void. The provisions of clause (1) are subject
         to clause (2). Clause (1) also provides that in
         the event of a repugnancy between a law
         enacted by the State Legislature with a
         provision of a law made by Parliament which it
         is competent to enact or to a provision of an
         existing law with respect to a matter
         enumerated in the Concurrent List, the law
         enacted by Parliament is to prevail whether it
         was enacted before or after the State law or,
         as the case may be, the existing law. Clause
         (1) of Article 254 is, however, made subject to
         clause (2) which envisages that if a State law
         on a matter enumerated in the Concurrent List
         contains a provision which is repugnant to an
         earlier law of Parliament or an existing law
         with respect to the subject-matter, the law
         made by the legislature of the State will
         prevail in the State if it is has been reserved
         for the consideration of the President and has
         received such assent. Despite the grant of
         Presidential    assent,    Parliament   is  not
         precluded from enacting any law with respect
         to the same matter in future including a law
         adding to, amending, varying or repealing the
         law made by the legislature of the State.

         116. Some of the salient features of Article
         254 may be noticed at this stage:
         116.1. Firstly, Article 254(1) embodies the
         concept of repugnancy on subjects within the
         Concurrent List on which both the State
         Legislatures and Parliament are entrusted with
         the power to enact laws.
         116.2. Secondly, a law made by the
         legislature of a State which is repugnant to
         parliamentary     legislation on    a   matter
         enumerated in the Concurrent List has to yield
         to a parliamentary law whether enacted before
         or after the law made by the State Legislature.
         116.3. Thirdly, in the event of a repugnancy,
         the parliamentary legislation shall prevail and
                        - 80 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         the State law shall "to the extent of the
         repugnancy" be void.
         116.4. Fourthly, the consequence of a
         repugnancy between the State legislation with
         a law enacted by Parliament within the ambit
         of List III can be cured if the State legislation
         receives the assent of the President.
         116.5.Fifthly, the grant of Presidential assent
         under clause (2) of Article 254 will not
         preclude Parliament from enacting a law on
         the subject-matter, as stipulated in the proviso
         to clause (2).

         130. A two-Judge Bench of this Court
         in Innoventive       Industries      Ltd. v. ICICI
         Bank [Innoventive      Industries    Ltd. v. ICICI
         Bank, (2018) 1 SCC 407 : (2018) 1 SCC (Civ)
         356] ("Innoventive Industries"), dealt with the
         provisions     of   the    Maharashtra       Relief
         Undertakings (Special Provisions) Act, 1958
         vis-à-vis the provisions of IBC. Speaking
         through R.F. Nariman, J., the Court held that
         IBC is an exhaustive code on the subject-
         matter of insolvency in relation to corporate
         entities, referable to List III Entry 9 of the
         Seventh      Schedule     which     deals     with
         "bankruptcy and insolvency". On the other
         hand, the subject covered by the Maharashtra
         legislation fell within List III Entry 23 which
         deals with "social security and social
         insurance; employment and unemployment".
         IBC was held to prevail after adverting to the
         earlier line of precedent, the Court formulated
         the three tests of repugnancy in the following
         terms : (SCC p. 460, para 51)

                 51.6. Repugnancy may be direct in the
          sense that there is inconsistency in the actual
          terms of the competing statutes and there is,
          therefore, a direct conflict between two or
          more provisions of the competing statutes.
          In this sense, the inconsistency must be clear
          and direct and be of such a nature as to
          bring the two Acts or parts thereof into direct
                      - 81 -
                                    NC: 2025:KHC:23360
                                 WP No. 27341 of 2024
                              C/W WP No. 5479 of 2023

HC-KAR



         collision with each other, reaching a situation
         where it is impossible to obey the one
         without disobeying the other. This happens
         when two enactments produce different legal
         results when applied to the same facts.

                51.7. Though there may be no direct
         conflict, a State law may be inoperative
         because the parliamentary law is intended to
         be a complete, exhaustive or exclusive code.
         In such a case, the State law is inconsistent
         and repugnant, even though obedience to
         both laws is possible, because so long as the
         State law is referable to the same subject-
         matter as the parliamentary law to any
         extent, it must give way. One test of seeing
         whether      the   subject-matter     of    the
         parliamentary law is encroached upon is to
         find out whether the parliamentary statute
         has adopted a plan or scheme which will be
         hindered and/or obstructed by giving effect
         to the State law. It can then be said that the
         State law trenches upon the parliamentary
         statute. Negatively put, where parliamentary
         legislation does not purport to be exhaustive
         or unqualified, but itself permits or
         recognises other laws restricting or qualifying
         the general provisions made in it, there can
         be said to be no repugnancy.

                51.8. A conflict may arise when
         parliamentary law and State law seek to
         exercise their powers over the same subject-
         matter. This need not be in the form of a
         direct conflict, where one says "do" and the
         other says "don't". Laws under this head are
         repugnant even if the rule of conduct
         prescribed by both laws is identical. The test
         that has been applied in such cases is based
         on the principle on which the rule of implied
         repeal rests, namely, that if the subject-
         matter of the State legislation or part thereof
         is identical with that of the parliamentary
         legislation, so that they cannot both stand
                       - 82 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



          together, then the State legislation will be
          said to be repugnant to the parliamentary
          legislation. However, if the State legislation
          or part thereof deals not with the matters
          which     formed    the     subject-matter  of
          parliamentary legislation but with other and
          distinct matters though of a cognate and
          allied nature, there is no repugnancy."


         131. Our journey of tracing the precedents of
         this               Court,             commencing
         from Zaverbhai [Zaverbhai Amaidas v. State of
         Bombay, (1955) 1 SCR 799 : AIR 1954 SC 752
         : 1954 Cri LJ 1822] up until Innoventive
         Industries [Innoventive Industries Ltd. v. ICICI
         Bank, (2018) 1 SCC 407 : (2018) 1 SCC (Civ)
         356] indicates a thread of thought dwelling on
         when, within the meaning of Article 254(1), a
         law made by the legislature of a State can be
         considered to be repugnant to a provision of a
         law made by Parliament with respect to one of
         the matters in the Concurrent List which
         Parliament is competent to enact. The doctrine
         of repugnancy under Article 254(1) operates
         within the fold of the Concurrent List. Clause
         (1) of Article 254 envisages that the law
         enacted by Parliament will prevail and the law
         made by the legislature of the State shall be
         void "to the extent of repugnancy". Clause (1)
         does not define what is meant by repugnancy.
         The initial words of Clause (1) indicate that the
         provision deals with a repugnancy between a
         law enacted by the State Legislature with:
         (i) a provision of a law made by Parliament
              which it is competent to enact; or
         (ii) to any provision of an existing law; and
         (iii) with respect to one of the matters
              enumerated in the Concurrent List.


         132. The initial part of clause (1) alludes to a
         law enacted by a State Legislature being
         "repugnant" to a law enacted by Parliament or
         to an existing law. The concluding part of
                       - 83 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         clause (1) provides for a consequence,
         namely, that the State law would be void "to
         the extent of the repugnancy" and the
         parliamentary enactment shall prevail. The
         concept of repugnancy emerges from the
         decisions of this Court which have elaborated
         on the context of clause (1) of Article 254.
         Clause (2) of Article 254 has also employed
         the expression "repugnant" while providing
         that a law enacted by the legislature of a State
         which is repugnant to a law enacted by
         Parliament or an existing law on a matter
         within the Concurrent List shall, if it has
         received the assent of the President, prevail in
         the State. The decisions of this Court
         essentially    contemplate     three   types  of
         repugnancy:
         132.1. The first envisages a situation of an
         absolute     or    irreconcilable    conflict or
         inconsistency between a provision contained in
         a    State   legislative   enactment with a
         parliamentary law with reference to a matter
         in the Concurrent List. Such a conflict brings
         both the statutes into a state of direct
         collision. This may arise, for instance, where
         the two statutes adopt norms or standards of
         behaviour or provide consequences for breach
         which stand opposed in direct and immediate
         terms. The conflict arises because it is
         impossible to comply with one of the two
         statutes without disobeying the other.
         132.2. The second situation        involving   a
         conflict between State and Central legislations
         may arise in a situation where Parliament has
         evinced an intent to occupy the whole field.
         The notion of occupying a field emerges when
         a parliamentary legislation is so complete and
         exhaustive as a Code as to preclude the
         existence of any other legislation by the State.
         The State law in this context has to give way
         to a parliamentary enactment not because of
         an actual conflict with the absolute terms of a
         parliamentary law but because the nature of
         the legislation enacted by Parliament is such
                       - 84 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         as to constitute a complete and exhaustive
         Code on the subject.
         132.3. The third test of repugnancy is where
         the law enacted by Parliament and by the
         State Legislature regulate the same subject. In
         such a case, the repugnancy does not arise
         because of a conflict between the fields
         covered by the two enactments but because
         the subject which is sought to be covered by
         the State legislation is identical to and
         overlaps with the Central legislation on the
         subject.

         133. The distinction between the first test on
         the one hand with the second and third tests
         on the other lies in the fact that the first is
         grounded in an irreconcilable conflict between
         the provisions of the two statutes each of
         which operates in the Concurrent List. The
         conflict between the two statutes gives rise to
         a repugnancy, the consequence of which is
         that the State legislation will be void to the
         extent of the repugnancy. The expression "to
         the extent of the repugnancy" postulates that
         those elements or portions of the State law
         which run into conflict with the Central
         legislation shall be excised on the ground that
         they are void. The second and third tests, on
         the other hand, are not grounded in a conflict
         borne out of a comparative evaluation of the
         text of the two provisions. Where a law
         enacted by Parliament is an exhaustive code,
         the second test may come into being. The
         intent of Parliament in enacting an exhaustive
         code on a subject in the Concurrent List may
         well     be   to    promote     uniformity    and
         standardisation of its legislative scheme as a
         matter of public interest. Parliament in a given
         case may intend to secure the protection of
         vital interests which require a uniformity of law
         and a consistency of its application all over the
         country. A uniform national legislation is
         considered necessary by Parliament in many
         cases to prevent vulnerabilities of a segment
         of Society being exploited by an asymmetry of
                        - 85 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         information and unequal power in a societal
         context. The exhaustive nature of the
         parliamentary code is then an indicator of the
         exercise of the State's power to legislate being
         repugnant on the same subject. The third test
         of repugnancy may arise where both
         Parliament and the State legislation cover the
         same subject-matter. Allowing the exercise of
         power over the same subject-matter would
         trigger the application of the concept of
         repugnancy. This may implicate the doctrine of
         implied repeal in that the State legislation
         cannot coexist with a legislation enacted by
         Parliament. But even here if the legislation by
         the State covers distinct subject-matters, no
         repugnancy would exist. In deciding whether a
         case of repugnancy arises on the application of
         the second and third tests, both the text and
         the context of the parliamentary legislation
         have to be borne in mind. The nature of the
         subject-matter which is legislated upon, the
         purpose of the legislation, the rights which are
         sought to be protected, the legislative history
         and the nature and ambit of the statutory
         provisions are among the factors that provide
         guidance in the exercise of judicial review. The
         text of the statute would indicate whether
         Parliament contemplated the existence of
         State legislation on the subject within the
         ambit of the Concurrent List. Often times, a
         legislative draftsperson may utilise either of
         both of two legislative techniques. The
         draftsperson     may       provide    that     the
         parliamentary law shall have overriding force
         and effect notwithstanding anything to the
         contrary contained in any other law for the
         time being in force. Such a provision is
         indicative of a parliamentary intent to override
         anything inconsistent or in conflict with its
         provisions. The parliamentary legislation may
         also stipulate that its provisions are in addition
         to and not in derogation of other laws. Those
         other laws may be specifically referred to by
         name, in which event this is an indication that
         the operation of those specifically named laws
                       - 86 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         is not to be affected. Such a legislative device
         is often adopted by Parliament by saving the
         operation of other parliamentary legislation
         which is specifically named. When such a
         provision is utilised, it is an indicator of
         Parliament intending to allow the specific
         legislation which is enlisted or enumerated to
         exist unaffected by a subsequent law.
         Alternatively, Parliament may provide that its
         legislation shall be in addition to and not in
         derogation of other laws or of remedies,
         without specifically elucidating specifically any
         other legislation. In such cases where the
         competent legislation has been enacted by the
         same legislature, techniques such as a
         harmonious construction can be resorted to in
         order to ensure that the operation of both the
         statutes can coexist. Where, however, the
         competing statutes are not of the same
         legislature, it then becomes necessary to apply
         the concept of repugnancy, bearing in mind
         the intent of Parliament. The primary effort in
         the exercise of judicial review must be an
         endeavour to harmonise. Repugnancy in other
         words is not an option of first choice but
         something which can be drawn where a clear
         case based on the application of one of the
         three tests arises for determination.

         174. From our analysis of the provisions of the
         RERA on the one hand and of WB-HIRA on the
         other, two fundamental features emerge from
         a comparison of the statutes. First, a
         significant and even overwhelmingly large part
         of WB-HIRA overlaps with the provisions of the
         RERA. These provisions of the RERA have been
         lifted bodily, word for word and enacted into
         the State enactment. Second, in doing so, WB-
         HIRA does not complement RERA by enacting
         provisions which may be regarded as in
         addition to or fortifying the rights, obligations
         and remedies created by the Central
         enactment. The subject of the provisions of the
         State enactment is identical, the content is
         identical. In essence and substance, WB-HIRA
                       - 87 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         has enacted a parallel mechanism and parallel
         regime as that which has been entailed under
         RERA. The State Legislature has, in other
         words, enacted legislation on the same
         subject-matter as the Central enactment. Not
         only is the subject-matter identical but in
         addition, the statutory provisions of WB-HIRA
         are on a majority of counts identical to those
         of RERA. Both sets of statutes are referable to
         the same entries in the Concurrent List --
         Entries 6 and 7 of List III -- and the initial
         effort of the State of West Bengal to sustain its
         legislation as a law regulating "industry" within
         the meaning of List II Entry 24 has been
         expressly given up before this Court (as we
         have explained, for valid reasons bearing on
         the precedents of this Court).

         175. In assessing whether this overlap
         between the statutory provisions of WB-HIRA
         and RERA makes the former repugnant to the
         latter within the meaning of that expression in
         clause (1) of Article 254, it becomes necessary
         to apply the several tests which are a part of
         our constitutional jurisprudence over the last
         seven decades. Repugnancy can be looked at
         from three distinct perspectives. The first is
         where the provision of a State enactment is
         directly in conflict with a law enacted by
         Parliament, so that compliance with one is
         impossible along with obedience to the other.
         The second test of repugnancy is where
         Parliament through the legislative provisions
         contained in the statute has enacted an
         exhaustive code. The second test of
         repugnancy is based on an intent of Parliament
         to occupy the whole field covered by the
         subject of its legislation. In terms of the
         second test of repugnancy, a State enactment
         on the subject has to give way to the law
         enacted by Parliament on the ground that the
         regulation of the subject-matter by Parliament
         is so complete as a code, so as to leave no
         space for legislation by the State. The third
         test of repugnancy postulates that the subject-
                        - 88 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         matter of the legislation by the State is
         identical to the legislation which has been
         enacted by Parliament, whether prior or later
         in point of time. Repugnancy in the
         constitutional sense is implicated not because
         there is a conflict between the provisions
         enacted by the State Legislature with those of
         the law enacted by Parliament but because
         once Parliament has enacted a law, it is not
         open to the State Legislature to legislate on
         the same subject-matter and, as in this case,
         by enacting provisions which are bodily lifted
         from and verbatim the same as the statutory
         provisions enacted by Parliament. The overlap
         between the provisions of WB-HIRA and RERA
         is so significant as to leave no manner of
         doubt that the test of repugnancy based on an
         identity     of    subject-matter     is   clearly
         established. As the decision in Innoventive
         Industries [Innoventive Industries Ltd. v. ICICI
         Bank, (2018) 1 SCC 407 : (2018) 1 SCC (Civ)
         356] emphasises, laws under this head are
         repugnant even if the rule of conduct
         prescribed by both the laws is identical. This
         principle constitutes the foundation of the rule
         of implied repeal. The present case is not one
         where WB-HIRA deals not with matters which
         form the subject-matter of the parliamentary
         legislation but with other and distinct matters
         of a cognate and allied nature. WB-HIRA, on
         the contrary, purports to occupy the same
         subject as that which has been provided in the
         parliamentary legislation. The State law fits,
         virtually on all fours, with the footprints of the
         law     enacted     by   Parliament.     This    is
         constitutionally    impermissible.     What    the
         legislature of the State of West Bengal has
         attempted to achieve is to set up its parallel
         legislation involving a parallel regime.

         176. But the submission which has been
         articulately presented before the Court on
         behalf of the State of West Bengal is that
         Section 88 of the RERA itself allows for the
         existence of State statutes by enacting
                       - 89 -
                                     NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         Sections 88 and 89, which stipulate that its
         provisions shall be in addition to and not in
         derogation of the provisions of any other law
         for time being in force and override only
         inconsistent provisions. For the purpose of the
         present discussion, we may accept the
         hypothesis of the State of West Bengal that
         the expression "any other law for the time
         being in force" does not, in the context of
         Section 88, imply the applicability of the
         provision only to laws which had been enacted
         before RERA. Conceivably, as the judgments of
         this Court construing similar expressions
         indicate, the trend has been to broadly
         configure the meaning of the expression by
         extending it to laws which were in existence
         and those which may be enacted thereafter. In
         other contexts, such an interpretation has not
         been accepted but, for the purpose of the
         discussion, we will proceed on the hypothesis
         which has been put forth by the State of West
         Bengal that "law for the time being in force"
         within the meaning of Section 88 would also
         include subsequent legislation. The submission
         is that since Section 88 allows for the
         existence of other laws by adopting the "in
         addition to and not in derogation of" formula,
         Parliament did not intend to exclude State
         legislation even though it is identical to that
         which has been enacted by Parliament. This
         submission is also sought to be buttressed by
         adverting to Section 92 of the RERA, under
         which only the Maharashtra Act was repealed.

         177. Now, in assessing the correctness of the
         submission, it is necessary to construe Section
         88 in its proper perspective. Unless this is
         done, the Court would be doing violence to the
         intent of Parliament and to the constitutional
         principles which are embodied in Article 254.
         Parliament envisaged in Section 88 of the
         RERA that its provisions would be in addition
         to and not in derogation of other laws for the
         time being in force. True enough, this
         provision is an indicator of the fact that
                       - 90 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         Parliament has not intended to occupy the
         whole field so as to preclude altogether the
         exercise of legislative authority whether under
         other Central or State enactments. For
         instance, Section 71 of the RERA specifically
         contemplates [in the proviso to sub-section
         (1)] that a complaint in respect of matters
         covered by Sections 12, 14, 18 and 19 is
         pending in the adjudicating fora constituted by
         the Consumer Protection Act, 1986. The
         person who has moved the consumer forum
         may withdraw the complaint and file an
         application before the adjudicating officer
         constituted under RERA. The effect of Section
         88 is to ensure that remedies which are
         available under consumer legislation, including
         the Consumer Protection Act, 2019, are not
         ousted as a consequence of the operation of
         RERA. Of course, it is also material to note
         that both sets of statutes, namely, the
         Consumer Protection Act(s) and RERA, have
         been enacted by Parliament and both sets of
         statutes have to be, therefore, harmoniously
         construed. Section 88 of the RERA does not
         exclude recourse to other remedies created by
         cognate legislation. Where the cognate
         legislation has been enacted by a State
         Legislature, Section 88 of the RERA is an
         indicator that Parliament did not wish to oust
         the legislative power of the State Legislature
         to enact legislation on cognate or allied
         subjects. In other words, spaces which are left
         in RERA can be legislated upon by the State
         Legislature by enacting a legislation, so long as
         it is allied to, incidental or cognate to the
         exercise of Parliament's legislative authority.
         What the State Legislature in the present case
         has done is not to enact cognate or allied
         legislation but legislation which, insofar as the
         statutory overlaps is concerned is identical to
         and bodily lifted from the parliamentary law.
         This plainly implicates the test of repugnancy
         by setting up a parallel regime under the State
         law. The State Legislature has encroached
         upon the legislative authority of Parliament
                       - 91 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         which has supremacy within the ambit of the
         subjects falling within the Concurrent List of
         the Seventh Schedule. The exercise conducted
         by the State Legislature of doing so, is plainly
         unconstitutional.

         178. The statutory overlaps between WB-HIRA
         and RERA cannot be overlooked, as noted
         above. But quite apart from that, there is an
         additional reason why the test of repugnancy
         engrafted in clause (1) of Article 254 is
         attracted. This is because several provisions of
         the WB-HIRA are directly in conflict and
         dissonance with RERA. Where a State
         enactment in the Concurrent List has enacted
         or made a statutory provision which is in
         conflict with those which have been enacted by
         Parliament, it may in a given case be possible
         to excise the provision of the State statute so
         as to bring it into conformity with the
         parliamentary enactment. But the present
         case, as we shall demonstrate, involves a
         situation where valuable safeguards which are
         introduced by Parliament in the public interest
         and certain remedies which have been created
         by Parliament are found to be absent in WB-
         HIRA. This is indicated from the following
         provisions:

         178.1. Section 2(n) of the RERA contains a
         statutory definition of the meaning of
         "common areas". Parliament has defined the
         expression to mean what is set out in sub-
         clauses (1)(i) to (iii) which includes open
         parking areas. The WB-HIRA contains a
         definition of the expression "common areas" in
         Section 2(m). While this definition is in pari
         materia, WB-HIRA has enacted the definition
         of the expression "car parking area" in Section
         1 to mean such area as may be prescribed in
         exercise of the rule-making power. The rules
         framed by the State Government define the
         expression to mean an area either enclosed or
         uncovered or open excluding open car parking
         areas reserved as common areas and to
                       - 92 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



         exclude all types of car parking          areas
         sanctioned by the competent authority.

         178.2. Section 2(y) of the RERA defines the
         expression "garage" so as not to include an
         unenclosed or uncovered parking space such
         as open parking area. On the other hand,
         Section 2(x) of WB-HIRA defines the
         expression "garage" to mean garage and
         property space as sanctioned by the
         competent authority.

         178.3. Section 6 of the RERA provides for an
         extension of a registration under Section 5 on
         an application by the promoter due to force
         majeure. The explanation exhaustively defines
         force majeure to mean a case of war, flood,
         drought, fire, cyclone, earthquake or any other
         calamity caused by nature affecting the
         development of the real estate project. The
         provisions of Section 6 of the WB-HIRA, in
         contrast, while defining force majeure also
         incorporate     "any     other    circumstances
         prescribed", thereby giving a wider discretion
         to the regulatory authority or the State to give
         extensions of registration to real estate
         projects in a manner which may prejudicially
         affect the interest of home buyers.

         178.4. Section 38(3) of the RERA empowers
         the real estate regulatory authority in a
         monopoly situation to make a suo motu
         reference to the Competition Commission of
         India. No such provision is made in the State
         enactment. Hence, a valuable safeguard to
         protect home buyers in RERA has been
         omitted. Section 38(3) of the RERA is in the
         following terms:

               "38. (3) Where an issue is raised
               relating to   agreement,   action,
               omission, practice or procedure
               that--
                       - 93 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



               (a) has an appreciable prevention,
               restriction    or     distortion      of
               competition in connection with the
               development of a real estate project;
               or (b) has effect of market power or
               monopoly situation being abused for
               affecting   interest    of     allottees
               adversely,then the Authority, may
               suo motu, make reference in respect
               of such issue to the Competition
               Commission of India."

         178.5. Section 41 of the RERA is a pivotal
         provision under which the Central Government
         is to establish a Central Advisory Council. The
         Minister of the Central Government dealing
         with housing is to be the ex officio
         Chairperson. The membership of the Central
         Advisory Council is stipulated in Section 41(3).
         Section 41 provides as follows:

               41. Establishment       of    Central
               Advisory Council.--(1) The Central
               Government may, by notification,
               establish with effect from such date
               as it may specify in such notification,
               a Council to be known as the Central
               Advisory Council.

               (2) The Minister to the Government
               of India in charge of the Ministry of
               the Central Government dealing with
               Housing shall be the ex officio
               Chairperson of the Central Advisory
               Council.

               (3) The Central Advisory Council
               shall consist of representatives of the
               Ministry of Finance, Ministry of
               Industry and Commerce, Ministry of
               Urban Development, Ministry of
               Consumer       Affairs,  Ministry    of
               Corporate Affairs, Ministry of Law
               and Justice, Niti Aayog, National
               Housing Bank, Housing and Urban
                        - 94 -
                                      NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



               Development       Corporation,    five
               representatives        of       State
               Governments to be selected by
               rotation, five representatives of the
               Real Estate Regulatory Authorities to
               be selected by rotation, and any
               other        Central      Government
               department as notified.

               (4) The Central Advisory Council
               shall also consist of not more than
               ten members to represent the
               interests of real estate industry,
               consumers, real estate agents,
               construction      labourers,    non-
               governmental      organisations  and
               academic and research bodies in the
               real estate sector."

         178.6. The functions of the Central Advisory
         Council are provided in Section 42 of the
         RERA, which reads as follows:

               42. Functions of Central Advisory
               Council.--(1) The functions of the
               Central Advisory Council shall be to
               advise and recommend the Central
               Government--

               (a) on all matters concerning the
                   implementation of this Act;

               (b) on major questions of policy;

               (c) towards protection of consumer
                   interest;

               (d)    to foster the growth and
                     development of the real estate
                     sector;

               (e) on any other matter as may be
                   assigned to it by the Central
                   Government.
                       - 95 -
                                      NC: 2025:KHC:23360
                                  WP No. 27341 of 2024
                               C/W WP No. 5479 of 2023

HC-KAR



               (2) The Central Government may
               specify the rules to give effect to the
               recommendations of the Central
               Advisory Council on matters as
               provided under sub-section (1)."

         178.6. The functions of the Central Advisory
         Council are provided in Section 42 of the
         RERA, which reads as follows:

               42. Functions of Central Advisory
               Council.--(1) The functions of the
               Central Advisory Council shall be to
               advise and recommend the Central
               Government--

               (a) on all matters concerning the
               implementation of this Act;

               (b) on major questions of policy;

               (c) towards protection of consumer
               interest;

               (d) to foster the growth and
               development of the real estate
               sector;

               (e) on any other matter as may be
               assigned to it by the Central
               Government.

               (2) The Central Government may
               specify the rules to give effect to the
               recommendations of the Central
               Advisory Council on matters as
               provided under sub-section (1).

         178.7.WB-HIRA, on the other hand, provides
         for the Constitution of a State Advisory Council
         under Section 41, which is in the following
         terms:

               41. Establishment   of    State
               Advisory Council.--(1) The State
                         - 96 -
                                        NC: 2025:KHC:23360
                                    WP No. 27341 of 2024
                                 C/W WP No. 5479 of 2023

HC-KAR



                 Government may, by notification,
                 establish with effect from such date
                 as it may specify in such notification,
                 a Council to be known as the State
                 Advisory Council.

                 (2) The Minister to the Government
                 of the State of West Bengal in charge
                 of the Department dealing with
                 Housing shall be the ex officio
                 Chairperson of the State Advisory
                 Council.

                 (3) The State Advisory Council shall
                 consist of representatives of the
                 Finance Department, Department of
                 Industry, Commerce & Enterprises,
                 Department of Urban Development
                 and Municipal Affairs, Department of
                 Consumer Affairs, Law Department,
                 five representatives of the Real
                 Estate Regulatory Authorities to be
                 selected by rotations, and any other
                 State Government department as
                 notified.

                 (4) The State Advisory Council shall
                 also consist of not more than ten
                 members to represent the interests
                 of real estate industry, consumers,
                 real estate agents, construction
                 labourers,        non-governmental
                 organisations and academic and
                 research bodies in the real estate
                 sector."

           178.8. Section 42 of WB-HIRA, which defines
           the functions of the State Advisory Council, is
           as follows:

         "42. Functions    of   the    State    Advisory
         Council.--(1) The functions of the State Advisory
         Council shall be to advise and recommend the
         State Government--
                          - 97 -
                                         NC: 2025:KHC:23360
                                     WP No. 27341 of 2024
                                  C/W WP No. 5479 of 2023

HC-KAR



         (a) on all matters concerning the implementation
         of this Act;

         (b) on major questions of policy;

         (c) towards protection of consumer interest;

         (d) to foster the growth and development of the
         real estate sector;

         (e) on any other matter as may be assigned to it
         by the State Government.

         (2) The State Government may specify the rules
         to give effect to the recommendations of the
         State Advisory Council on matters as provided
         under sub-section (1).

         The State Legislature while enacting WB-HIRA has
         replaced the Central Advisory Council, which has a
         major policy-making role, with the State Advisory
         Council. Though the functions of the State
         Advisory Council are similar, its power is to advise
         and recommend to the State Government in
         distinct in contrast to the functions of the Central
         Advisory Council, which is to make policy
         recommendations to the Central Government on
         the subjects contemplated in clauses (a) to (e) of
         Section 42. As a consequence, the advisory role of
         the    Central    Government,      based   on    the
         recommendations of the Central Advisory Council,
         has been completely eroded in the provisions of
         WB-HIRA.

         178.9. While Section 70 of the RERA contains a
         provision for compounding of offences, but WB-
         HIRA does not contain any such provision.

         178.10. Section 71(1) of the RERA provides that
         the regulatory authority shall appoint adjudicating
         officers   for   the    purpose     of    adjudging
         compensation under Sections 12, 14, 18 and 19.
         The adjudicating officer is required to be a person
         who is or has been a District Judge. WB-HIRA
         does not contain any provision for appointment of
                           - 98 -
                                         NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR



         adjudicating officers for the purpose of adjudging
         compensation. Under Section 40(3) of WB-HIRA,
         this power is entrusted to the regulatory authority
         and not to a judicial person or body. The fact that
         an appeal against the orders of the regulatory
         authority lie to the Appellate Tribunal and
         thereafter to the High Court cannot gloss over the
         fact that the valuable safeguard of appointing
         judicial officers as adjudicating officers for
         determining compensation under RERA has not
         been enacted in WB-HIRA.

         178.11. Section 80(2) of the RERA provides that
         no court inferior to a Metropolitan Magistrate or
         JMFC shall try an offence punishable under the Act.
         No such provision is contained in WB-HIRA.

         179. The above analysis indicates an additional
         reason why there is a repugnancy between WB-
         HIRA and RERA--the above provisions of the State
         enactment are directly in conflict with the Central
         enactment. Undoubtedly, as Article 254(1)
         postulates, the legislation enacted by the State
         Legislature is void "to the extent of the
         repugnancy". But the above analysis clearly
         demonstrates that in material respects, WB-HIRA
         has failed to incorporate valuable institutional
         safeguards and provisions intended to protect the
         interest of home-buyers. The silence of the State
         Legislature in critical areas, as noted above,
         indicates that important safeguards which have
         been enacted by Parliament in the public interest
         have been omitted in the State enactment. There
         is, in other words, not only a direct conflict of
         certain provisions between RERA and WB-HIRA but
         there is also a failure of the State Legislature to
         incorporate statutory safeguards in WB-HIRA,
         which have been introduced in RERA for protecting
         the interest of the purchasers of real estate. In
         failing to do so, the State Legislature has
         transgressed the limitations on its power and has
         enacted a law which is repugnant to parliamentary
         legislation on the same subject-matter.
                            - 99 -
                                             NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




  11.16. He submits that the RERA 2016 being a central

         legislation enacted under the concurrent list, it

         shall prevail over any inconsistent provisions of

         pre-existing state enactments like KOFA 1972

         or KAOA 1972 by virtue of Article 254 (1) of the

         Constitution of India. Hence, he submits that

         the RERA 2016 has an overriding effect over

         KOFA 1972 and/or KAOA 1972. Hence, all the

         judgements which have been relied upon by the

         petitioners, which did not consider the RERA

         2016 and its applicability, would not enure to

         the benefit of the petitioners.

  11.17. Since the provision of RERA 2016 has been

         invoked, there will be repugnancy with KOFA

         1972 and KAOA 1972, which is required to be

         considered   by   this     court.   The   decision   in

         Shantharam        Prabhu's      case      not   having

         considered the aspect of the statutory rights

         under RERA 2016, would not be applicable.
                                      - 100 -
                                                      NC: 2025:KHC:23360
                                                  WP No. 27341 of 2024
                                               C/W WP No. 5479 of 2023

    HC-KAR




                Section 31 of the RERA 2016 permits only a

                voluntarily registered consumer association to

                collectively     represent      the   interest     of   the

                allottees, which would not be required to come

                within the purview of KAOA 1972 or KOFA

                1972.

      11.18. He refers to the decision of the Hon'ble Apex

                Court      in     Hibiscus       Condominium            Vs.

                Managing Director, M/S Sobha Developers

                Ltd. & Anr.7, more particularly para nos. 9 and

                10 thereof, which are reproduced hereunder for

                easy reference:


                        9. On a conjoint reading of the various
                        relevant provisions of the 1972 Act and the
                        Bye-laws of the Condominium referred above,
                        we are of the view that the appellant-body has
                        come into existence as per the mandatory
                        provisions under the 1972 Act. It is clear from
                        the objects of the said Act, that it is an Act to
                        provide ownership of an individual apartment
                        in a building and to make such apartment
                        heritable and transferable property. In view of
                        the mandatory provisions of the 1972 Act the
                        appellant cannot be said to be a voluntary
                        registered association for the purpose of filing
                        a complaint before the competent authority

7
    Civil Appeal No.1118/2016
                       - 101 -
                                      NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         under the provisions of the Act. The
         Explanation to Section 12 of the Act makes it
         clear    that,    the    recognised     consumer
         association      as    referred     under Section
         12(1)(b) of the Act means any voluntary
         consumer       association    registered   under
         the Companies Act, 1956 or any other law for
         the time being in force. By applying the said
         Explanation, the appellant cannot be said to be
         a voluntary consumer association so as to
         maintain a petition. Further, it will not fall
         within the definition of 'consumer' as defined
         under Section 2(1)(d) of the Act. The term
         'voluntary' has been defined in Black's Law
         Dictionary IX Edn. as under :

         "voluntary, (14c) 1. Done by design or
         intention voluntary act. 2. Unconstrained by
         interference; not impelled by outside influence
         voluntary statement. 3. Without valuable
         consideration or legal obligation; gratuitous
         voluntary gift. 4.Having merely nominal
         consideration voluntary deed. Voluntariness".

         The term 'voluntary' as defined in Oxford
         Dictionary reads as under :

         "2. Of an action: performed or done of one's
         own will, impulse, or choice; not constrained,
         promoted, or suggested by another. Also more
         widely, left to choice, not required or imposed,
         optional. Of an oath, a confession, etc:
         voluntarily made or given; not imposed or
         prompted by a promise or threat. Of a
         conveyance, a disposition etc.: made without
         money or other consideration being given or
         promised in return. Growing wild or naturally;
         or spontaneous growth. Volunteer



         3. .... ....
                       - 102 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR




         4.a. Assumed or adopted by free choice; freely
         chosen or undertaken; (of work) unpaid b.
         Brought about by one's own choice or
         deliberate action; self-inflicted, self-induced.
         C. Of a Society, association, etc.: entered into
         a free choice. Also consisting of volunteers.

         5. Done by       deliberate   intent;   designed,
         intentional

         6. Of the will: free, unforced, unconstrained.

         7. Of a person: acting from personal choice or
         impulse, willingly, or spontaneously, in a
         specified capacity. Also, endowed with the
         faculty of willing. B. Serving as a volunteer
         soldier. Also, composed of such volunteers.

         8. Freely or spontaneously bestowed or made;
         contributed from personal choice or impulse or
         from generous or charitable motives.

         9. .... ....

         10. Of an institution, organisation, etc.:
         maintained or supported solely or largely by
         voluntary contributions. Also more widely,
         existing through voluntary support, not
         established by statute; in the UK, (of a school)
         built by a voluntary institution but maintained
         by a local education authority. B. of, pertaining
         to, or advocating voluntarism in respect of
         Church, schools, etc."..

         In essence, a voluntary consumer association
         will be a body formed by a group of persons
         coming together, of their own will and without
         any pressure or influence from anyone and
         without being mandated by any other
         provisions of law. The appellant association
         which consists of members of flat owners in a
                           - 103 -
                                              NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR



              building, which has come into existence
              pursuant to a declaration which is required to
              be made compulsorily under the provisions of
              1972 Act, cannot be said to be a voluntary
              association to maintain a complaint under the
              provisions of the Act.

              10. The learned counsel appearing for the
              respondents also relied on the very same
              judgment in the case of Moulivakkam Trust
              Heights Flats Affected Buyers Association etc.1
              In the aforesaid decision, a Full Bench of the
              National Commission has taken a view that
              even a Residents' Welfare Association, if
              registered under a statute will qualify as a
              consumer association under the provisions
              of Section 12 of the Act provided, it qualifies
              as a voluntary association.

  11.19. He submits that an Association which has come

         into existence pursuant to a declaration which

         is required to be made compulsorily under the

         provisions of KAOA 1972 cannot be said to be a

         voluntary association to maintain a complaint,

         under     the   provisions      of     the   Consumer

         Protection Act, 1986. The Hon'ble Apex Court

         has come to the conclusion that a Residents

         Welfare    Association,    if   registered    under    a

         statute, will qualify as a Consumer Association

         under the provisions of Section 12 of the
                                      - 104 -
                                                       NC: 2025:KHC:23360
                                                  WP No. 27341 of 2024
                                               C/W WP No. 5479 of 2023

    HC-KAR




               Consumer       Protection        Act    as   a    Voluntary

               Association. Therefore, by juxtaposing Section

               12 of the Consumer Protection Act with Section

               31 of the RERA 2016, he submits that an

               Association registered under KAOA 1972 not

               being a voluntary registered association cannot

               maintain a proceeding under RERA 2016 and it

               is for that reason that the owners of the

               apartments have voluntarily come together to

               register an Association of Allottees which was

               later on as per the directions of the RERA

               registered as a Co-operative Society.

      11.20. He relies upon a decision of the Hon'ble Apex

               Court in Subbhechha Welfare Society Vs.

               M/S Earth Infrastructure Pvt. Ltd.8, more

               particularly    para       no.    7    thereof,   which   is

               reproduced hereunder for easy reference:

                      7. To maintain a complaint under the
                      provisions of the Act complainant must be
                      either a 'consumer' within the meaning of

8
    Civil Appeal No.9961-9962/2017
                       - 105 -
                                      NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         Section 2(1)(d) of the Act or it must fit into
         Section 12(1) of the Act. The word 'consumer'
         is defined under Section 2(1)(d) of the Act
         which reads as under : "2. Definitions.-(1) In
         this Act, unless the context otherwise
         requires,- .... .... .... .... (d) "consumer" means
         any person who,- (i) buys any goods for a
         consideration which has been paid or promised
         or partly paid and partly promised, or under
         any system of deferred payment and includes
         any user of such goods other than the person
         who buys such goods for consideration paid or
         promised or partly paid or partly promised, or
         under any system of deferred payment, when
         such use is made with the approval of such
         person, but does not include a person who
         obtains such goods for resale or for any
         commercial purpose; or (ii) hires or avails of
         any services for a consideration which has
         been paid or promised or partly paid and partly
         promised, or under any system of deferred
         payment and includes any beneficiary of such
         services other than the person who hires or
         avails of the services for consideration paid or
         promised, or partly paid and partly promised,
         or under any system of deferred payment,
         when such services are availed of with the
         approval of the first mentioned person but
         does not include a person who avails of such
         services    for  any     commercial    purpose;
         Explanation,-For the purposes of this clause,
         "commercial purpose" does not include use by
         a person of goods bought and used by him and
         services availed by him exclusively for the
         purposes of earning his livelihood by means of
         self employment;"
                                   - 106 -
                                                   NC: 2025:KHC:23360
                                                WP No. 27341 of 2024
                                             C/W WP No. 5479 of 2023

    HC-KAR




      11.21. By relying on Subbhechha Welfare Society's

               case, he submits that if a recognised consumer

               association is made to file multiple complaints

               in respect of several consumers having a

               similar cause of action, it would defeat the

               purpose of registration of the Society, and as

               such, a single complaint could be filed. Since

               the members have a similar and or same cause

               of action. The association under KAOA 1972

               would not have locus under Section 31 of the

               RERA 2016.

      11.22. He relies upon the decision of the Hon'ble Apex

               Court     in   GOPAL         KRISHAN    &   ORS   VS.

               DAULAT RAM & ORS9, more particularly, para

               13 thereof, which is reproduced hereunder for

               ready reference:

                       13. The language of Section 63(c)of the Act
                       uses the word 'OR'. It states that each Will
                       shall be attested by two or more witnesses
                       who have seen the Testator sign or affix his
                       mark on the Will OR has seen some other

9
    (2025) 1 SCR 93
                       - 107 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         persons sign the Will in the presence and by
         the direction of the Testator OR has received a
         personal acknowledgment from the Testator of
         his signature or mark etc. What flows
         therefrom is that the witnesses who have
         attested the Will ought to have seen the
         Testator sign or attest his mark OR have seen
         some other persons sign the Will in the
         presence of and on the direction of the
         Testator. The judgment relied on by the
         10|SLP(C)NO.25645/2018           learned     Single
         Judge in the impugned judgment, i.e.,
         Kanwaljit Kaur (supra) holds that the
         deposition of the attesting witness in the said
         case had not deposed in accordance with
         Section 63(c) of the Act, where two persons
         had undoubtedly attested the Will, but the
         aspect of the 'direction of the testator' was
         absent from such deposition. In the considered
         view of this Court, the Learned Single Judge
         fell in error in arriving at such a finding for the
         words used in the Section, which already
         stands extracted earlier, read -"or has seen
         some other person sign the Will, in the
         presence and by the direction of the testator,
         or has received from the testator a...". That
         being the case, there is no reason why the 'or'
         employed therein, should be read as 'and'.
         After all, it is well settled that one should not
         read 'and' as 'or' or vice-versa unless one is
         obliged to do so by discernible legislative
         intent. Justice G.P Singh's treatise, 'Principles
         of Statutory Interpretation' tells us that the
         word "or" is normally disjunctive while the
         word "and" is normally conjunctive. Further, it
         is equally well settled as a proposition of law
         that the ordinary, grammatical meaning
         displayed by the words of the statute should
         be given effect to unless the same leads to
                             - 108 -
                                                NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR



              ambiguity, uncertainty or absurdity. None of
              these requirements, to read a word is which is
              normally disjunctive, as conjunctive herein,
              are present.



  11.23. By referring to Gopal Krishan's case, he

         submits by applying the grammatical rule of

         statutory interpretation, the usage of the word

         'and' in KOFA would have to be read as 'or' or

         vice-versa.    Thus,         whether     the   apartment

         complex is used only for residential purposes or

         for residential or commercial purposes, a Co-

         operative Society could be registered as per

         Section       10      of        the      KOFA      1972.



  11.24. He submits that if the plain and ordinary

         meaning is given to the KOFA, the absurdity

         that it will only apply if a commercial unit is

         part of the project can be eschewed, and on

         that ground, he submits that the decision in
                                     - 109 -
                                                    NC: 2025:KHC:23360
                                                 WP No. 27341 of 2024
                                              C/W WP No. 5479 of 2023

 HC-KAR




                VDB Celadon is not a correct proposition of

                law.

      11.25. He relies upon the decision of the Hon'ble Apex

                Court       in     Newtech        Promoters          And

                Developers Pvt. Ltd. Vs. State Of Uttar

                Pradesh And Ors.10, , more particularly para

                no. 85 thereof, which is reproduced hereunder

                for easy reference:

                        85. The provisions of which a detailed
                        reference has been made, if we go with the
                        literal rule of interpretation that when the
                        words of the statute are clear, plain and
                        unambiguous, the Courts are bound to give
                        effect to that meaning regardless of its
                        consequence. It leaves no manner of doubt
                        and it is always advisable to interpret the
                        legislative wisdom in the literary sense as
                        being intended by the legislature and the
                        courts are not supposed to embark upon an 53
                        inquiry and find out a solution in substituting
                        the legislative wisdom which is always to be
                        avoided.



      11.26. By relying on Newtech Promoters case, he

                again submits that when the words of the

                statute are clear, plain and unambiguous, the

10
     Civil Appeal No.6745/2021
                          - 110 -
                                          NC: 2025:KHC:23360
                                      WP No. 27341 of 2024
                                   C/W WP No. 5479 of 2023

HC-KAR




         meaning which gives effect to the enactment

         has to be given to those words by the courts

         and as such, the Association of Allottees under

         Rule 2(1)(b) of the RERA Rules cannot be an

         Association of apartment owners under Section

         3(d) of the KAOA 1972. Section 11(4)(e) of the

         RERA   2016   requires     the   formation   of   an

         Association or Society or Co-operative Society,

         as the case may be, of allottees, hence, a Co-

         operative Society registered under the KCSA

         1959 is permissible.

  11.27. An apartment owner under Section 3(b) of the

         KAOA 1972 is defined as a person who owns

         both an apartment and a share in the common

         areas, which could only be considered post

         completion of the project and conveyance of

         title. If the project is not completed, nor is a

         sale deed or conveyance executed, the allottee

         cannot be an apartment owner under Section
                                       - 111 -
                                                      NC: 2025:KHC:23360
                                                   WP No. 27341 of 2024
                                                C/W WP No. 5479 of 2023

 HC-KAR




               3(b) of KAOA 1972. Therefore, a mere allottee

               who is not an owner cannot be a part of an

               Association under KAOA 1972. The same being

               practically impossible, the legal niceties sought

               to be contended by the petitioner cannot be

               considered.

      11.28. He relies upon the decision of the Hon'ble Apex

               Court       in   Dushyan         Janbandhu      Vs.    M/S

               Hyundai Autoever India Pvt. Ltd.11, more

               particularly para nos. 16 and 17 thereof, which

               are reproduced hereunder for easy reference:

                         16. Having considered the factual background
                         in which the Section 11(6) petition has been
                         filed, we are of the opinion that it is an abuse
                         of process. It was clearly intended to threaten
                         the appellant for having approached the
                         statutory authorities under the PW Act and the
                         ID Act. There is no basis for invoking clause 19
                         of     the     agreement      and     demanding
                         compensation of Rs. 14,02,822/- when that
                         fact situation did not arise.

                         17. The Section 11(6) petition has two facets.
                         The first relates to disputes that were anyway
                         pending before the statutory authorities, and
                         they related to non-payment of wages and
                         legality and propriety of termination which are
                         non-arbitrable. The second facet relates to the

11
     (2025) 12 SCR 492
                           - 112 -
                                            NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR



              alleged violation of clause 19 relating to non-
              disclosure obligation, which was not raised in
              the show cause notice, inquiry report,
              chargesheet and termination order and as such
              is non-existent.


  11.29. By relying on Dushyant Janabandhu's case,

         his submission is that, like an employer, a

         builder, would impose unilateral contractual

         conditions, and one such condition in the

         present matter is as regards the registration of

         an association of the KAOA, which registration

         can only happen after the apartments are

         conveyed in favour of the allottees. Thus, the

         developer cannot restrict the allottees to form a

         Co-operative Society before the conveyance to

         agitate their rights under the RERA 2016. After

         the completion of the project, insofar as the

         maintenance is concerned, an Association could

         be   formed    under       KAOA,   but   during    the

         pendency of completion of the project, an

         association under the KAOA 1972 cannot be
                                       - 113 -
                                                      NC: 2025:KHC:23360
                                                   WP No. 27341 of 2024
                                                C/W WP No. 5479 of 2023

 HC-KAR




                formed or registered, that the only remedy

                available to the allottees is the registration of

                an Association of Allottees as a Co-operative

                Society as directed by the RERA.

      11.30. He refers to decision of the Hon'ble Apex Court

                in Kerala State Electricity Board & Ors. V.

                Thomas Joseph Alias Thomas M.J. & Ors.12.

                more particularly para nos. 63, 64, 65, 78, 79,

                80, which are reproduced hereunder for easy

                reference:

                       63. Thus, reliance on Regulation 153(15) of
                       the Code 2014 framed under Section 50 of the
                       Act 2003 by the respondent (consumers) is
                       thoroughly misconceived, as the same does
                       not conform to the provisions of the Act 2003.
                       In any event, Regulation 153(15) travels much
                       beyond Section 126 and Section 51 50 resply
                       of the Act 2003. It is settled law that the
                       regulation making power cannot be used to
                       bring into existence substantive rights, which
                       are not contemplated under the Act 2003.

                       64. At this stage, it is apposite to state about
                       the rule making powers of a delegating
                       authority. If a rule goes beyond the rule
                       making power conferred by the statute, the
                       same has to be declared invalid. If a rule


12
     Civil Appeal No.9252-9253/2022
                       - 114 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



         supplants any provision for which power has
         not been conferred, it becomes invalid. The
         basic test is to determine and consider the
         source of power, which is relatable to the rule.
         Similarly, a rule must be in accord with the
         parent statute, as it cannot travel beyond it.

         65. Delegated legislation has come to stay as
         a necessary component of the modern
         administrative process. Therefore, the question
         today is not whether there ought to be
         delegated legislation or not, but that it should
         operate under proper controls so that it may
         be ensured that the power given to the
         Administration is exercised properly; the
         benefits of the institution may be utilised, but
         its disadvantages minimised. The doctrine of
         ultra vires envisages that a rule making body
         must function within the purview of the rule
         making authority conferred on it by the parent
         Act. As the body making rules or regulations
         has no inherent power of its own to make
         rules, but derives such power only from the
         statute, it has to necessarily function within
         the purview of the statute. Delegated
         legislation should not travel beyond the
         purview of the parent Act. If it does, it is ultra
         vires and cannot be given any effect. Ultra
         vires may arise in several ways; there may be
         simple excess of power over what is conferred
         by the parent Act; delegated legislation may
         be inconsistent with the provisions of the
         parent Act or statute law or the general law;
         there may be noncompliance with the
         procedural requirement as laid down in the
         parent Act. It is the function of the courts to
         keep all authorities within the confines of the
         law by supplying the doctrine of ultra vires.
                            - 115 -
                                            NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR



              78. A delegated power to legislate by making
              rules or regulations 'for carrying out the
              purpose of the Act', is a general delegation
              without laying down any guidelines; it cannot
              be exercised so as to bring into existence the
              substantive rights or obligations or disabilities
              not contemplated by the provisions of the Act
              2003 itself. The Court, considering the validity
              of a subordinate legislation, will have to
              consider the nature, object and scheme of the
              enabling Act, and also the area over which
              power as has been delegated under the Act
              and then decide whether the subordinate
              legislation conforms to the parent statute.

              79. It is important to keep in mind that where
              a rule or regulation is directly inconsistent with
              a mandatory provision of the statute, then, of
              course, the task of the Court is simple and
              easy. But where the contention is that the
              inconsistency or non-conformity of the rule is
              not with reference to any specific 57 provision
              of the enabling Act, but with the object and
              scheme of the parent Act, the Court should
              proceed with caution before declaring the
              same to be invalid.

              80. Rules or regulation cannot be made to
              supplant the provisions of the enabling Act but
              to supplement it. What is permitted is the
              delegation of ancillary or subordinating
              legislative functions, or, what is fictionally
              called, a power to fill up details.




  11.31. By   referring   to    Kerala     State     Electricity

         Board's case, his submission is that if the Rule
                              - 116 -
                                                  NC: 2025:KHC:23360
                                          WP No. 27341 of 2024
                                       C/W WP No. 5479 of 2023

HC-KAR




         goes beyond the rule-making power conferred

         by the statute, the same would have to be

         declared     invalid.    If   a        Rule   supplants      any

         provision    for    which     power           has    not    been

         conferred, it becomes invalid and as such, Rule

         9 of the KOFA Rules 1974 enables promoters/

         developers to insert clauses in the agreement

         of sale and sale deed requiring the apartment

         purchaser to join association under the KAOA,

         which would deprive the members of the

         Association and of the Association the benefits

         of RERA 2016 since what is required under

         RERA 2016 is a voluntarily registered Consumer

         Association. The aforesaid Rule 9, therefore,

         enables      developers           to     circumvent         their

         obligation    and    operate           beyond       the    parent

         statute and as such, Rule 9 is ultra vires and

         legally unsustainable. Section 3(f) of KAOA

         provides powers for the amendment of the
                           - 117 -
                                            NC: 2025:KHC:23360
                                        WP No. 27341 of 2024
                                     C/W WP No. 5479 of 2023

HC-KAR




          definition of common areas and facilities, which

          could be done at the unilateral discretion of the

          developer. This power to amend under Section

          3(f) of KAOA is contrary to the requirement of

          RERA 2016 which makes it clear that whatever

          has been promised by the developer would

          have to be made available to the allottee and

          the developer cannot unilaterally amend any of

          those    promises   which      would   include   the

          promise in respect of common areas and

          facilities.

  11.32. Section 3(f) of KAOA 1972 conflicts with Section

          2(n) of the RERA 2016, which provides an

          exhaustive    and         non-modifiable   statutory

          definition of common areas. The validity of the

          said provision has been upheld in the Forum

          for People's Collective Efforts case supra.

          The Hon'ble Apex Court at Para 178.1, having

          clearly come to a conclusion that the definition
                               - 118 -
                                                  NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




         of    common        areas       is   a   binding     statutory

         definition, which cannot be overridden even by

         the State Government through                     subordinate

         legislation. When the State Government, by

         exercising rulemaking power, cannot amend the

         common areas, the question of a promoter

         unilaterally amending the common areas in the

         Deed of Declaration by exercising power under

         Section     3(f)    of     the       KAOA    1972     is   not

         permissible. On that basis also, he submits that

         the     requirement            for    registration    of   an

         Association        under       KAOA      1972      would   be

         contrary to the mandate of RERA 2016.

  11.33. As    regards      the     allegations      made      against

         respondents Nos . 7 to 15, he submits that all

         those     allegations      are       baseless.   Respondent

         No.7 being an Association, respondent No.8

         being a Co-operative Society, respondent Nos .

         9 to 15 being the office bearers of the Co-
                               - 119 -
                                                 NC: 2025:KHC:23360
                                             WP No. 27341 of 2024
                                          C/W WP No. 5479 of 2023

HC-KAR




         operative Society representing the allottees, all

         of them are acting in the interest of the

         allottees    who         have    been    deprived    of   an

         apartment for nearly 11 years. The actions

         taken by the Co-operative Society are in the

         interest of the allottees who have paid monies

         for their apartments, which have not been

         completed.     The        petitioners    claiming    to   be

         apartment owners in whose favour deeds of

         conveyance have been executed are not as

         much    affected           as     the   allottees    whose

         apartments are yet to be constructed. He

         therefore submits that the action taken by the

         Registrar      of        Co-operative        Societies     in

         registering the Co-operative Society, the action

         taken   by     the        Registrar     of   Societies    for

         cancellation        of     the     registration     of    the

         Petitioner's Society are proper and correct.
                           - 120 -
                                          NC: 2025:KHC:23360
                                       WP No. 27341 of 2024
                                    C/W WP No. 5479 of 2023

HC-KAR




  11.34. At the present point of time, there being no

         conveyance of the apartments in favour of the

         allottees, they not being owners, an association

         under the KAOA 1972 can neither be formed

         nor registered. Such an Association, even if

         registered, cannot maintain a proceeding under

         RERA 2016. Therefore, none of the reliefs which

         have been claimed for by the petitioners can be

         granted. The Co-operative Society ought to be

         permitted to continue with its endeavours in

         getting   the    construction     completed.   The

         decisions which have been relied upon by the

         petitioners, all relating to aspects under KAOA

         1972 and KOFA 1972 without reference to the

         RERA 2016, would not be applicable, and it

         would be for this court to consider all these

         aspects and come to the rescue of the allottees

         whose interest has been adversely affected by

         the developer.
                                         - 121 -
                                                        NC: 2025:KHC:23360
                                                     WP No. 27341 of 2024
                                                  C/W WP No. 5479 of 2023

      HC-KAR




12.     Insofar as WP No.5479 of 2023 is concerned, he

        submits that

           12.1. The said Writ Petition has been filed by some of

                the    allottees    seeking         a   direction     to    the

                Respondent         to       register    the   Co-operative

                Society, he submits that the said relief has

                been rendered infructuous, on account of the

                Co-operative Society having been registered.

        12.2.   He submits that now that the Co-operative

                Society    has      been          formed,     there    is    a

                requirement of a direction to be issued to the to

                the Sub-Registrars to refrain from registering

                sale deeds, for the Karnataka Real Estate

                Regulatory Authority to take over the project,

                for the developer and its Directors to deposit all

                the amounts which have been collected, to

                declare that the mortgage created by the

                developer in favour of respondent No.12 is
                                      - 122 -
                                                       NC: 2025:KHC:23360
                                                  WP No. 27341 of 2024
                                               C/W WP No. 5479 of 2023

      HC-KAR




                  illegal and initiate under valuation proceedings

                  which are all consequential orders which are

                  required to be granted.

        12.3.     His submission is that the reliefs which have

                  been sought for in W.P.No.5479 of 2023 are

                  required     to   safeguard    the    interest   of   the

                  allottees.

13.     Sri. Rishabha Raj, learned counsel for respondent No.12

        in     W.P.5479   of    2023,      submits     that   insofar   as

        respondent No.12 is concerned, it is a lender who had

        lent certain monies to the developer in terms whereof

        certain apartments had been mortgaged. The amounts

        being repaid by the developer, the respondent No. 12,

        have released the mortgage rights and terminated the

        secured interest. As of date, it is submitted that there is

        no right of respondent No. 12 in respect of the project

        or any of the apertments. All allegations against

        respondent No.12 are denied. The actions taken by

        respondent No.12 is as per the agreement between
                                      - 123 -
                                                        NC: 2025:KHC:23360
                                                   WP No. 27341 of 2024
                                                C/W WP No. 5479 of 2023

      HC-KAR




        respondent No.12 and the developer, which cannot be

        found fault with.

14.     Sri. Yogesh D. Naik, learned Additional Government

        Advocate   for   respondent            Nos.5,   7,   8   &    13     in

        W.P.No.27341 of 24, submits that:

        14.1.   Insofar as the prayers sought for against

                Respondent No. 4 in W.P.No.27341 of 2024

                with the withdrawal of Prayer Nos.1, 2 and 4

                would    also    not     be      maintainable.       He    also

                reiterates that prayer No.3 as regards quashing

                the registration certificate of the Co-operative

                Societies, the same being made in terms of the

                order passed by RERA, the challenge to the said

                order being withdrawn, prayer No.3 is not

                sustainable and in this regard, he invokes the

                doctrine of waiver on account of the voluntary

                withdrawal      of   the       challenge     made     to   the

                statutory orders.
                             - 124 -
                                            NC: 2025:KHC:23360
                                         WP No. 27341 of 2024
                                      C/W WP No. 5479 of 2023

HC-KAR




  14.2.   Insofar as the reliefs which have been sought

          for in W.P.No.5479 of 2023, he submits that all

          those reliefs are covered by the final order

          passed in complaint No.CMP/210223/0007613

          and   CMP/221116/0010348,           which    reads     as

          under:

                1.   This    Authority   vide    order  dated
                     05.07.2022 in the complaint CMP No.
                     210223/0007613          directed     the
                     complainants to register itself as a Co-
                     operative Society and to submit a
                     formal application under Sec.8 of the
                     RERA Act. The complainant has filed this
                     petition under sec 8 praying for grant of
                     various relies including takeover of the
                     project.


                2.   The complainant through a memo filed
                     before this Authority has brought to our
                     notice     that    the  allottees    have
                     approached the Registrar of co-
                     operative Society for registration of the
                     Association of the Allottees as a co-
                     operative Society and has filed their
                     proposal on 12.09.2022 before the
                     assistant    registrar  of   co-operative
                     Society, zone 3 Bengaluru Urban
                     district. The complainant has brought to
                     the Authority's notice that the Assistant
                     Registrar of co-operative Society has
                     sought guidelines and clarifications from
                     the Additional Registrar (housing and
                     others) on the points below.

                3.   It is apparent that, as a result the
                     registration is withheld indefinitely
                       - 125 -
                                       NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



              awaiting the guidelines and clarifications
              on the above points from the additional
              registrar of co- operative societies.


         4.   The proposal is filed on 12.09.2022.
              However, the process initiated till date
              which is causing hindrance to the
              complainant allottees. The allottees
              approached this Authority for redressal
              of their grievances when the promoter
              failed to complete the project as per the
              terms of agreement to sell.

         5.   From the materials placed on record, it
              is apparent that the sale of apartment
              units in the project commenced from
              the year 2012 and is not completed till
              date.

         6.   The complainant has brought to our
              notice several violations made by the
              promoters including creation of a
              mortgage without consent of the
              agreement holders. The complainant is
              the association of the allottees who
              have      paid     consideration     under
              agreement for sale towards purchase of
              apartments units in the project. It is
              also noted that the respondents are
              violating the directions of this Authority.

         7.   This project is registered with RERA.
              The     Registration     number    is
              PRM/KA/RERA/1251/308/PR/171015/00
              0813.

         8.   The promoters of the project have
              delayed the construction and completion
              of the project for several years. The
              allottees grievances are required to be
              addressed as per the provisions of
              RERA. The allottees to get their
              grievance redressed have to form an
              association. As per the Act the
                  - 126 -
                                 NC: 2025:KHC:23360
                              WP No. 27341 of 2024
                           C/W WP No. 5479 of 2023

HC-KAR



         appropriate authority for formation of
         association of allottees includes Co-
         operative Society as per section 11(4)
         (e) of RERA. The Act stipulates an
         obligation on the promoter to enable
         formation of association or co- operative
         Society within a period of 3 months of
         the majority of the allottees have
         booked their apartments. The Hon'ble
         High Court of Karnataka in Writ petition
         No. 34660/2017 and its appeal WA
         974/2019 has ruled that the association
         formed and 5 registered under the
         Karnataka Society registration act 1960
         is not the appropriate association to be
         formed to manage the affairs of the
         apartment complexes. Formation of
         association of allottees is an essential
         requirement for all apartment projects
         having 8 or more apartment units and
         hence cannot insist to have minimum
         numbers of 200 allottees to register the
         allottees Society. In the projects which
         are abandoned, stalled, and incomplete
         or delayed, the allottees association are
         required to approach this Authority to
         get their grievances redressed. The
         associations approaching this Authority
         for takeover of the project are required
         to be registered entity to avail the legal
         rights and entitlements. The eligibility
         criteria for an allottee e eligibility
         criteria f is only an agreement for
         purchase of a unit as per the Act. The
         allottees under section 8 of RERA has
         the right to seek take over for
         completion of the projects, of which the
         registration is revoked by this Authority.
         Such take over can be done only by a
         Society     duly   registered   inter   as
         Cooperative Society. The takeover is
         required when the project is abandoned,
         stalled of inordinately delayed and none
         of such project shall have occupancy
         certificate. In view of the above and as
                       - 127 -
                                      NC: 2025:KHC:23360
                                   WP No. 27341 of 2024
                                C/W WP No. 5479 of 2023

HC-KAR



              per the act the registrar of co-operative
              societies are required to register the
              applicant allottees/owners co-operative
              societies     without     insisting   and
              stipulating conditions such as occupancy
              certificate, minimum members not
              below 200, share capital of not less than
              Rs. 4,00,000/ and allottees to be local
              residents etc. These conditions are s.
              4,00,000/- and a contrary to the
              provisions of the Act. If the registration
              is denied on the grounds contrary to the
              Act, that shall jeopardise the rights of
              the allottees. The administrative delays
              shall further cripple the allottees from
              achieving any remedies for their
              grievances. CFICIAL C The concerned
              authorities are mandated to assist in the
              implementation of the RERA Act which is
              a central enactment so as to ensure that
              the legislative objectives are achieved.


         9.   It is mandate of the RERA Act, that all
              the state instrumentalities shall function
              in coordination to achieve the objectives
              of the Act.

         10. Section 32 empowers the Authority to
             make such recommendation to facilitate
             the growth and promotion of a healthy,
             transparent, efficient and competitive
             real estate sector for the protection of
             interest of the allottees and others.

         11. Hence, the following order is passed.


                       ORDER

In exercise of the powers conferred under section 32 of the Real Estate (Regulation and Development) Act, 2016, the complaint bearing

- 128 -

NC: 2025:KHC:23360

HC-KAR

No.CMP/210223/0007613 CMP/221116/0010348 is hereby allowed and recommends to the Registrar of Co-operative Society and their subordinate offices to take steps to register the application of Commune 1 Owners Co-operative Societies Act.

14.3. As regards the formation and incorporation of

the Cooperative Society, he submits that by

way of the 97th Amendment to the

Constitution, Article 19(1)(c) has been

introduced in the Constitution recognising the

right of citizens to form Associations or Unions,

including Co-operative Societies.

Correspondingly, Article 43B has been

introduced in the chapter relating to Directive

Principles of State Policy, which mandates that

the State shall endeavour to promote voluntary

formation, autonomous functioning, providing

democratic control and professional

management of Co-operative Societies. Thus,

the Co-operative Society having been formed

- 129 -

NC: 2025:KHC:23360

HC-KAR

by the Association of Allottees is an exercise of

the rights under Article 19(1)(c) as regards

which the State is to provide necessary facilities

in terms of Article 43B.

14.4. He also relies upon the Forum for People's

Collective Efforts decision of the Hon'ble Apex

Court and submits that the RERA 2016 has an

overriding effect on all other enactments,

including KAOA 1972 and KOFA 1972. He

submits that there is a conflict between Section

3(m) of the KAOA 1972 and Section 2(n) of the

RERA 2016, which are reproduced hereunder

for easy reference:

3(m) "limited common areas and facilities"

means those common areas and facilities designated in the Declaration as reserved for use of certain apartment or apartments to the exclusion of the other apartments;

2(n) "common areas" mean-- (i) the entire land for the real estate project or where the project is developed in phases and registration under this Act is sought for a phase, the entire land for that phase; (ii) the stair cases, lifts,

- 130 -

NC: 2025:KHC:23360

HC-KAR

staircase and lift lobbies, fire escapes, and common entrances and exits of buildings; (iii) the common basements, terraces, parks, play areas, open parking areas and common storage spaces; (iv) the premises for the lodging of persons employed for the management of the property including accommodation for watch and ward staffs or for the lodging of community service personnel; (v) installations of central services such as electricity, gas, water and sanitation, air-conditioning and incinerating, system for water conservation and renewable energy; (vi) the water tanks, sumps, motors, fans, compressors, ducts and all apparatus connected with installations for common use;

(vii) all community and commercial facilities as provided in the real estate project; (viii) all other portion of the project necessary or convenient for its maintenance, safety, etc., and in common use;

14.5. By referring to Section 3(m) of KAOA 1972, he

submits that the concept of limited common

areas and facilities is recognised under the

KAOA 1972. However, under RERA 2016, there

is no such concept. All areas are common areas

and facilities which cannot be limited to any

particular person or group of persons. Thus, he

submits that as of today, RERA 2016 would be

- 131 -

NC: 2025:KHC:23360

HC-KAR

applicable till the completion of the project and

execution of a conveyance, thereafter it would

be KAOA 1972 which would be applicable for

the purpose of maintenance by the apartment

owners, there being no lis or dispute between

the apartment owners and the developer at

that point of time. As regards any dispute, as

aforesaid, the same cannot be agitated by an

Association formed under KAOA, but could be

agitated by a Co-operative Society registered

under the KCSA 1959.

14.6. He submitted that there is again a conflict

between Section 3(f) of KAOA 1972 and Section

2(n) of RERA 2016. Section 3(f) provides for

amendments to common areas, whereas

Section 2(n) does not provide for any such

amendment.

14.7. He relies on Sub-Section (2) of Section 4 of

RERA 2016 and submits that there is a

- 132 -

NC: 2025:KHC:23360

HC-KAR

mandate for the promoters to develop and

submit comprehensive documents with the

application for project registration including

sanction plan, proposed facilities, precise

location details, demarcation of project land

boundaries specification of the apartments,

Number, type, carpet area of the apartments,

number of garages, etc. Thus, a promoter is

required to disclose each and every detail of the

project at the time of submitting the application

for registration, and it is these details which are

disclosed which would be final and binding on

all concerned. No change could be made in

relation thereto subsequent to such

registration. For the purpose of such

registration, there would be no requirement of

execution of any deed of declaration under the

KAOA 1972 or otherwise. Once a project is

registered under RERA 2016, all the parties are

- 133 -

NC: 2025:KHC:23360

HC-KAR

governed by such registration, which includes

the details and specifications of the apartment.

These details and specifications not being

capable of being changed, he reiterates that

there is a conflict between the RERA 2016 in

terms of Section 2(n) and Section 3(f) and

3(m) of the KAOA 1972 and as such, KAOA

1972 cannot govern the relationship between

the promoter-developer on the one hand and

the allottees on the other.

14.8. He relies upon RERA Bill, 2013 and Clause

11(4)(c) thereof, which reads, "the promoter

shall take steps for the formation of an

Association or Societies or Co-operative

Societies, as the case may be, of the allottees,

or a federation of the same, under the laws

applicable".

14.9. He submits that a select committee had been

formed to submit a report on the aforesaid Bill.

- 134 -

NC: 2025:KHC:23360

HC-KAR

The committee submitted a report on July 30,

2015, recommending certain modification to

Clause 11(4)(c) as under:

"Formation of Association of Societies or Co- operative Societies may be left for the allottees to decide, and the role of the promoter should be limited to providing enabling support".

14.10. The Committee further recommended

establishing a time limit for Association

formation, noting that many local laws lack

such provisions. In that view of the matter,

when RERA 2016 was passed, the words "the

promoter shall take steps" were changed to

"the promoter shall enable". Thus, leaving the

decision to the allottees and not imposing an

obligation on the promoter. However, it was

mandated that such an Association would be

required to be formed within three months after

the majority of the allottees have booked their

units in cases where local laws are silent.

- 135 -

NC: 2025:KHC:23360

HC-KAR

14.11. The requirement of formation of the Association

within three months of booking is different from

the requirement under the KAOA 1972 where it

is only the owners of the apartment who can

form an Association under the KAOA 1972 and

not persons who have booked the units. On

inquiry as to who is required to form the

Association within the said three months of the

majority of the allottees booking their units, he

submits that the allottees themselves may

come together to form such an

Association/Society.

14.12. He again reiterates that an Association under

KAOA 1972 can only be formed by the owners

after conveyance or by the developer along

with the developer being the owner of the land

or by the developer and the owner of the land

in the case of a joint development agreement.

- 136 -

NC: 2025:KHC:23360

HC-KAR

14.13. He supports the case of the Co-operative

Society by stating that it is the Karnataka Co-

operative Societies Act 1959, which is the only

applicable State law for forming an Association

of Allottees in RERA-registered projects; the

KSRA 1960, the KAOA 1972, or the KOFA 1972

provide for such registration of an Association.

He refers to Section 88 and 89 of the RERA

2016, which are reproduced hereunder for easy

reference:

88. Application of other laws not barred.--

The provisions of this Act shall be in addition to, and not in derogation of, the provisions of any other law for the time being in force.

89. Act to have overriding effect.--The provisions of this Act shall have effect, notwithstanding anything inconsistent therewith contained in any other law for the time being in force

14.14. By referring to the KSRA 1962, he submits that

the provision of RERA 2016 overrides the

- 137 -

NC: 2025:KHC:23360

HC-KAR

provisions of any other enactment in case of

inconsistency. Thus, he submits that there

being an inconsistency as regards the formation

of the Society under RERA 2016, which is

required to be so formed within three months

from the date on which the majority of the

units are booked, to that under the KAOA 1972

where only after conveyance, the owners can

form the Association, It is the RERA 2016 which

will prevail over KAOA 1972 and as such, the

apartment owners should be permitted to

register a Co-operative Society.

14.15. He also reiterates the submission of Sri.Pradeep

Kumar by submitting that an Association under

the KAOA 1972 does not meet the requirement

of a voluntary Consumer Association. By

referring to the decision in SOBHA HIBISCUS

CONDOMINIUM's case, depriving such an

- 138 -

NC: 2025:KHC:23360

HC-KAR

Association from initiating proceedings under

Section 31 of the RERA 2016.

14.16. His submission is that the RERA 2016

recognizes a Co-operative Society in terms of

Section 2(zr) of RERA 2016, which is

reproduced hereunder for easy reference:

2(zr) Words and expressions used herein but not defined in this Act and defined in any law for the time being in force or in the municipal laws or such other relevant laws of the appropriate Government shall have the same meanings respectively assigned to them in those laws.

14.17. He juxtaposes the same to Section 2(c) of the

KCSA 1959 and submits that it is a Co-

operative Society under 2(c) of the KCSA 1959,

which is recognised under Section 2(zr) of

RERA 2016. He distinguishes the term allottees

from owners by representation by referring to

Section 2(d) of the RERA 2016, which reads as

under:

- 139 -

NC: 2025:KHC:23360

HC-KAR

2(d) "allottee" in relation to a real estate project, means the person to whom a plot, apartment or building, as the case may be, has been allotted, sold (whether as freehold or leasehold) or otherwise transferred by the promoter, and includes the person who subsequently acquires the said allotment through sale, transfer or otherwise but does not include a person to whom such plot, apartment or building, as the case may be, is given on rent;

14.18. By referring to Section 2(d) of RERA 2016, he

submits that allottees could be persons to

whom apartments have been allotted, which is

different from Section 3(b) of KAOA 1972,

which is reproduced hereunder:

3(b) "apartment owner" means the person or persons owning an apartment and an undivided interest in the common areas and facilities in the percentage specified and established in the Declaration;

14.19. Section 3(b) of KAOA 1972 requiring ownership,

Section 2(d) of RERA 2016 requiring allotment.

He also relies upon the decisions relied upon by

- 140 -

NC: 2025:KHC:23360

HC-KAR

Sri.Pradeep Kumar. In Forum for People's

Collective Efforts case, Sobha Hibiscus case,

Subbhechha Welfare Society's case. He

refers to one other judgment of the Division

Bench of this Court in RAMKY ONE NORTH

APARTMENT OWNERS COOPERATIVE

SOCIETY LTD. VS. MR.A.V.BHASKAR

REDDY13. Relying on Ramky One's case, he

submits that this court has recognised a Co-

Operative Society that consists solely of

residential unit owners. On that ground, he

submits that writ petition W.P.No.27341 of

2024 is required to be dismissed. W.P.No.5479

of 2023 has been rendered infructuous in view

of the final order of the RERA and as such,

W.P.No.5479 of 2023 is also required to be

dismissed.

CCC.NO.260/2025 DD 15.04.2025

- 141 -

NC: 2025:KHC:23360

HC-KAR

15. Sri.Venkatesh R.Bhagat, learned counsel who appears

for the developer in both the matters, would submit

that

15.1. The developer has no objection to allowing

W.P.No.27341 of 2024. The developer has

always been ready and willing to register the

Association under KAOA 1972. He submitted

that the draft of the Deed of Declaration (DOD)

had been kept ready. During the pendency of

the above matter in pursuance of the interim

orders passed by this court, it is only the

petitioners who had approached the developer

for registration of the DOD. The respondents

Nos. 8 to 15 have not and have clearly

indicated that they do not wish to form an

Association under KAOA 1972.

15.2. Insofar as the completion of the building etc.

and the other allegations made against the

developer, he submitted that the developer has

- 142 -

NC: 2025:KHC:23360

HC-KAR

always been ready and willing to complete the

project. However, it is on account of the dispute

between the petitioner, Society and the

respondent, Co-operative Society, that the

matter could not be taken forward. The final

order passed by the RERA is also proposed to

be challenged by the developer, and as such,

he submits that the developer will abide by any

orders passed by this court.

16. In W.P.No.27341 of 2024, heard Sri. Rajshekhar S.

learned counsel for the petitioners, Sri. Yogesh D. Naik,

learned Additional Government Advocate for respondent

Nos. 1 to 3 and 5, Sri. Pradeep Kumar P.K., learned

counsel for respondent Nos.7 to 15, Sri. Venkesh R.

Bhagat for respondent No.6.

17. In W.P.No.5479 of 2023, heard Shri Pradeep Kumar

P.K. for the petitioners, learned Additional Government

Advocate for respondent Nos.1 to 5, 7 and 8 and 13,

- 143 -

NC: 2025:KHC:23360

HC-KAR

Sri. Gautam Ullal, learned counsel for respondent No.6,

Sri. Venkatesh R. Bhagat, learned counsel for

respondent Nos.9 to 11 and Sri. Rishabha Raj, learned

counsel for respondent No.12.

18. Perused papers in both matters.

19. The points that would arise for the consideration of this

Court are:

1. Whether an Association of Allottees contemplated under the RERA 2016 would include an Association formed under KAOA 1972 or would the Association of Allottees be different from an Association under KAOA 1972?

2. Whether an Association under KAOA 1972 can be formed by allottees before conveyance in their favour by the developer?

3. Whether there is any conflict between KAOA 1972 and KOFA 1972 on the one hand and RERA 2016 on the other? If so, which enactment would prevail?

4. Whether an Association under KAOA 1972 can initiate proceedings under the RERA 2016, more so, in relation to Section 31 of the RERA 2016?

- 144 -

NC: 2025:KHC:23360

HC-KAR

5. Whether prayer No.3 in W.P.No.27341 of 2024 would be maintainable after the deletion of prayer (i) and (ii) in the said petition?

6. Whether the Registrar of Societies could initiate proceedings against the petitioner No.59- Society for cancellation of such registration, and or issue a direction to the said Society not to carry on maintenance of common areas and common amenities?

7. Whether a direction could be issued by this court directing the developer and all the apartment owners and agreement holders to form an Association under KAOA 1972?

8. Whether the writ petition in W.P.No.5479 of 2023 is rendered infructuous on account of the final order passed by the RERA?

9. What order?

20. I answer the above points as under:

21. Answer to Point No. 1: Whether an Association of Allottees contemplated under the RERA 2016 would include an Association formed under KAOA 1972 or would the Association of Allottees be different from an Association under KAOA 1972?

And

- 145 -

NC: 2025:KHC:23360

HC-KAR

Answer to Point No.2: Whether an Association under KAOA 1972 can be formed by allottees before conveyance in their favour by the developer?

21.1. Both the above points being related to each

other are taken up for consideration together.

21.2. The crux of the matter in the present petition

is, who is to represent the interest of allottees,

in whose favour no sale deed has been

executed, that is to say, the allottees being

those in whose favour an allotment letter or an

agreement of sale has been executed, there

being no sale deed which has been executed.

21.3. The issue involved in the present matter is one

which will normally be faced when a real estate

project is implemented in phases, with the

initial phases being completed early, and in

such cases, as regards the completed

- 146 -

NC: 2025:KHC:23360

HC-KAR

apartments, the developer was to execute

registered sale deeds. Insofar as the buildings

which are to be constructed subsequently, in

subsequent phases, there being a time lag

between the initial phases and subsequent

phases, there could be a situation where due to

substantial time lag, the interest of the persons

in whose favour sale deeds have been executed

and the interest of persons in whose favour

only allotment letters or agreements for sale

have been executed would clash and there

would be a requirement to balance the interests

of all.

21.4. In the present case, as could be seen, there are

five towers which are required to be

constructed from Towers A to E. It is contended

by the petitioners that Towers B, C and D have

been constructed. Towers A and D are yet to be

constructed. It is further contended that during

- 147 -

NC: 2025:KHC:23360

HC-KAR

the pendency of the above petition, Tower E

has also been completed, and it is only Tower A

which remains to be constructed. The

petitioners are residents of Tower B, C and D

who contend that their respective apartments

have been constructed, sale deeds have been

executed and registered in their favour, they

have no substantial grievance against the

developer, and what they want is proper

maintenance of the apartments and common

areas sold to them.

21.5. The contention of the respondent Nos.7 to 15 is

that they have purchased apartments in Tower

A and E, as also in Tower B, C and D. The

entire project is not complete in all respects

and it is for that reason that they had

approached the RERA with a complaint against

the developer.

- 148 -

NC: 2025:KHC:23360

HC-KAR

21.6. The RERA being of the opinion that an

association registered under the KSRA 1960 is

not one which could be said to be an

Association of Allottees in terms of RERA 2016

directed them to register a Co-operative

Society under the KSCA 1959. The Registrar of

Co-operative Society not having registered the

same, a positive direction came to be issued in

pursuance of which the Co-operative Society

had been registered, as such, the Co-operative

Society has taken up the claims and complaints

against the Developer.

21.7. It is in this background that the following

entities emerged as players in this, for lack of a

better word, 'drama', the first being the

developer, second being a Society formed by

the purchasers of the apartments in whose

favour sale deeds have been executed, viz., the

petitioners, third being an Association of the

- 149 -

NC: 2025:KHC:23360

HC-KAR

Allottees whose apartments have not been

completed, who also registered under the KSRA

1960, fourth the Co-operative Society which

had been formed as per the directions of the

RERA and fifth, the RERA itself.

21.8. The Association of Allottees has not been

defined. However, Subsection (3) of Section 19

makes a reference to the Association of

Allottees. An allottee has been defined under

clause (d) of Section 2 of the RERA 2016, which

reads as under:

2(d) "allottee" in relation to a real estate project, means the person to whom a plot, apartment or building, as the case may be, has been allotted, sold (whether as freehold or leasehold) or otherwise transferred by the promoter, and includes the person who subsequently acquires the said allotment through sale, transfer or otherwise but does not include a person to whom such plot, apartment or building, as the case may be, is given on rent;

21.9. A perusal of the above provision would indicate

that an allottee in relation to a real estate

- 150 -

NC: 2025:KHC:23360

HC-KAR

project would mean a person to whom a plot,

apartment or building, as the case may be, has

been allotted, sold, (whether as freehold or

leasehold or otherwise transferred by the

promoter) including a person who subsequently

acquires the said allotment. Thus, in a sense, an

Association of Allottees would be an Association

of such persons who are Allottees, Allottee

having been defined under Clause (d) of

Section 2 above.

21.10. Section 19 deals with the rights and duties of

allottees which is reproduced hereunder for

easy reference:

19. Rights and duties of allottees.--

(1) The allottee shall be entitled to obtain the information relating to sanctioned plans, layout plans along with the specifications, approved by the competent authority and such other information as provided in this Act or the rules and regulations made thereunder or the agreement for sale signed with the promoter.

- 151 -

NC: 2025:KHC:23360

HC-KAR

(2) The allottee shall be entitled to know stage-wise time schedule of completion of the project, including the provisions for water, sanitation, electricity and other amenities and services as agreed to between the promoter and the allottee in accordance with the terms and conditions of the agreement for sale.

(3) The allottee shall be entitled to claim the possession of apartment, plot or building, as the case may be, and the association of allottees shall be entitled to claim the possession of the common areas, as per the declaration given by the promoter under sub-clause (C) of clause (l) of sub-section (2) of section 4.

(4) The allottee shall be entitled to claim the refund of amount paid along with interest at such rate as may be prescribed and compensation in the manner as provided under this Act, from the promoter, if the promoter fails to comply or is unable to give possession of the apartment, plot or building, as the case may be, in accordance with the terms of agreement for sale or due to discontinuance of his business as a developer on account of suspension or revocation of his registration under the provisions of this Act or the rules or regulations made thereunder.

(5) The allottee shall be entitled to have the necessary documents and plans, including that of common areas, after handing over the physical possession of the apartment or plot or building as the case may be, by the promoter.

(6) Every allottee, who has entered into an agreement for sale to take an apartment, plot or building as the case may be, under section 13, shall be responsible to make necessary payments in the manner and within the time as specified in the said agreement for sale and shall pay at the proper time and place, the share of the registration charges, municipal taxes, water and electricity charges, maintenance charges, ground rent, and other charges, if any.

- 152 -

NC: 2025:KHC:23360

HC-KAR

(7) The allottee shall be liable to pay interest, at such rate as may be prescribed, for any delay in payment towards any amount or charges to be paid under sub-section (6).

(8) The obligations of the allottee under sub-section (6) and the liability towards interest under sub- section (7) may be reduced when mutually agreed to between the promoter and such allottee.

(9) Every allottee of the apartment, plot or building as the case may be, shall participate towards the formation of an association or Society or Cooperative Society of the allottees, or a federation of the same.

(10) Every allottee shall take physical possession of the apartment, plot or building as the case may be, within a period of two months of the occupancy certificate issued for the said apartment, plot or building, as the case may be.

(11) Every allottee shall participate towards registration of the conveyance deed of the apartment, plot or building, as the case may be, as provided under sub-section (1) of section 17 of this Act.

21.11. A perusal of the above provision would indicate

that an Allottee would be entitled to obtain the

information relating to the project, know the

stage-wise time schedule of completion, and

claim possession of the apartment, plot or

building, with the Association of Allottees being

entitled to claim possession of the common

- 153 -

NC: 2025:KHC:23360

HC-KAR

areas. The manner and methodology of

formation of the Association of Allotees is as

contained under clause (e) of Sub-section (4) of

Section 11 of the RERA 2016, which is

reproduced hereunder for easy reference:

11 (4) The promoter shall--

(a)xxxx

(b)xxxx

(c)xxxx

(d)xxxx

(e) enable the formation of an association or Society or co-operative Society, as the case may be, of the allottees, or a federation of the same, under the laws applicable:

Provided that in the absence of local laws, the association of allottees, by whatever name called, shall be formed within a period of three months of the majority of allottees having booked their plot or apartment or building, as the case may be, in the project;

21.12. In terms whereof, the obligation is on the

promoter to enable the formation of an

'Association' or 'Society' or 'Co-operative

Society', as the case may be of the Allottees or

a Federation of the same under the laws

applicable and unless the local laws otherwise

- 154 -

NC: 2025:KHC:23360

HC-KAR

prescribe, such Associations shall be formed

within a period of three months of the majority

of the allottees having booked their plot or

apartment or building, as the case may be.

21.13. Thus, even clause (e) of Sub-section (4) of

Section 11 does not specify the nature of the

Association, but only indicates that the

promoter shall enable the formation of an

Association, Society or Co-operative Society. It

is this which has caused the confusion

inasmuch as an Association could be one under

KAOA 1972, a Society could be one under KSRA

1960, and a Co-operative Society could be one

under KSCA 1959. It is in that background that

the petitioners contend that an Association

under KAOA 1972 is required to be formed to

handle the maintenance of the building and not

a Co-operative Society under KSCA 1959.

- 155 -

NC: 2025:KHC:23360

HC-KAR

21.14. Respondent Nos. 7 to 15 contending that there

is not only maintenance of a building which is

being considered and acted upon, but also the

claim against the developer for not complying

with its obligation, which has been taken up.

The submission in this regard is that an

Association under KAOA 1972 can only be

formed by the owners of the respective

apartments after the registration of all the

apartments is complete, the project not being

complete, registration of the apartments not

being complete, no Association under KAOA

1972 can be formed. It is this factual

background which has given rise to a legal

conundrum which is required to be interpreted

by this court.

21.15. If it is to be held that an Association could be a

Society under the KSRA 1960, the Division

Bench of this court in VDB CALEDON'S case

- 156 -

NC: 2025:KHC:23360

HC-KAR

and DS MAX'S case has categorically come to a

conclusion that a Society registered under the

KSRA 1960 cannot have as one of its objectives

maintenance of an apartment complex and the

Division Bench of this court having come to a

conclusion in the above matters that it is only

an Association under the KAOA 1972 which can

maintain an apartment complex. A Society

registered under the KSCA 1959 is mentioned

in the KOFA 1972. However, this court, in

STARNEST APARTMENT OWNERS CO-

OPERATIVE SOCIETY LTD, has come to a

conclusion that a Co-operative Society can only

be formed if in the building there are both

residential and commercial properties i.e., if

there are no commercial properties in the said

building, a Co-operative Society cannot be

formed for the purpose of maintenance of the

building.

- 157 -

NC: 2025:KHC:23360

HC-KAR

21.16. The decisions in VDB CALEDON, DS MAX,

STARNEST APARTMENT OWNERS CO-

          OPERATIVE              SOCIETY                 LTD          and

          SHANTHARAM             PRABHU               case    were     all

rendered in a situation where the RERA 2016

was not made applicable, and what was under

consideration in all three matters is as to who

can maintain an apartment complex in the

absence of RERA 2016 being applicable.

21.17. As indicated in the proviso to clause (e) of Sub-

section (4) of Section 11, in the absence of

local laws, the Association of Allottees by

whatever name called, shall be formed within a

period of three months of the majority of

Allottees having booked their plots or

apartments or building, as the case may be and

towards this end, the promoter is required to

enable such formation of Association of

Allottees. The requirement being to form the

- 158 -

NC: 2025:KHC:23360

HC-KAR

Association of Allottees within three months of

the majority of the Allottees having booked

their plot, apartment or building would

categorically take away an Association under

KAOA 1972 since such Association under KAOA

1972 cannot be formed without a deed of

declaration by all the owners of the property,

the ownership arising only after registration of

a sale deed in their favour.

21.18. Section 5 of the KAOA 1972 is reproduced

hereunder for easy reference:

5. Ownership of apartments.-

(1) Each apartment owner shall be entitled to the exclusive ownership and possession of his apartment.

(2) Each apartment owner shall execute a Declaration that he submits his apartment to the provisions of this Act and a Deed of Apartment in relation to his apartment in the manner prescribed for the purpose.

21.19. A reading of Sub-Section (2) of Section 5 would

indicate that each apartment owner shall

- 159 -

NC: 2025:KHC:23360

HC-KAR

execute a declaration that he submits his

apartment to the provisions of the Act and

Deed of the Apartment in relation to his

apartment in the manner as prescribed for such

purposes.

21.20. The Association of Apartment Owners is defined

under Clause (d) of Section (3) of KAOA 1972

as under:

(d) "association of apartment owners" means all of the apartment owners acting as a group in accordance with the bye-laws and Declaration.

21.21. A perusal of the above would indicate that such

association would mean all the apartment

owners acting as a group in accordance with

the bye-laws and declaration. Thus, as

indicated supra, an Apartment Owner would

have to execute a declaration, such ownership

would be determined only on the basis of a

registered sale deed in favour of such person

- 160 -

NC: 2025:KHC:23360

HC-KAR

and the Association would be of Apartment

owners, thereby clearly indicating that an

Allottee would not be a owner and therefore,

could not subject his apartment to a declaration

and thereby not form an Association.

21.22. In view of the above, on account of the

decisions of the Division Bench of this court, a

Society cannot maintain an apartment, and an

Association of Owners cannot be formed under

the KAOA 1972, unless there are registered

sale deeds in favour of the owners, a Co-

operative Society cannot be registered under

KOFA 1972 without there being a commercial

unit in the building.

21.23. This brings us back to the question as to what

is the composition and or nature of the

Association of Allottees as contained under

- 161 -

NC: 2025:KHC:23360

HC-KAR

clause (e) of sub-Section (4) of Section 11 of

the RERA 2016.

21.24. Again, as indicated supra, in all the decisions of

the Hon'ble Division Bench of this court, when

the issue as regards maintenance of the

apartment complex was considered, they were

considered without reference to RERA 2016.

21.25. I have also while considering this issue in

Shantaram Prabhu's case supra, dealt with

the applicability of KOFA 1972 and KAOA 1972,

however, while doing so I have clearly stated

therein that RERA 2016 has not been

considered and this would have to be

considered at an appropriate time in an

appropriate matter and manner, which has

arisen in the present case.

21.26. In the present matter, the applicability of RERA

2016 is required to be considered since it is the

- 162 -

NC: 2025:KHC:23360

HC-KAR

Association of Allotees who are required to

approach the RERA for necessary orders and it

is the Association of Allottees who can lay claim

to common areas and amenities with the

Allottees being able to lay claim only as regards

the apartment, flat or building allotted to the

said Allottee in personam. The functioning of

the Association of Allottees is not inasmuch as

maintenance of the building, but is more as

regard to the claim made by the Allottees

through their Association against the

promoter/developer as regards any

discrepancies and or deficiencies in

implementation of the project. Thus, the

decision in STARNEST APARTMENT OWNERS

CO-OPERATIVE SOCIETY LTD, which was

dealing with maintenance and held that unless

a commercial unit was present in the building, a

Co-operative Society cannot be registered

- 163 -

NC: 2025:KHC:23360

HC-KAR

under KOFA 1972 would not be applicable to a

project, which is being implemented in different

phases where the Association of Allottees

intends to take up their grievance against the

promoter/developer. Hence, by logic of

elimination and deduction, the Association of

Allottees, which intends to take up their

grievance against the promoter, would not be

covered by the above decision. It is clear that

the Association of Allottees under clause (e) of

sub-Section (4) of Section 11 would not include

an Association formed under KAOA 1972, would

not be a Society under the KSRA 1960, but can

however be a Co-operative Society formed of

the owners of the Allottees who are yet to

acquire ownership in order to agitate their claim

against the promoter/ developer.

21.27. Hence, I answer point No.1 by holding that

the Association of Allottees contemplated

- 164 -

NC: 2025:KHC:23360

HC-KAR

under RERA 2016 would not include an

Association formed under KAOA 1972 or a

Society under KSRA 1960.

21.28. I answer point No.2 by holding that the

Association of Allottees contemplated

under KAOA 1972 cannot be formed by

Allottees before conveyance in their favour

by the developer, no declaration being

capable of being submitted by them.

22. Answer to point No.3: Whether there is any conflict between KAOA 1972 and KOFA 1972 on the one hand and RERA 2016 on the other? If so, which enactment would prevail?

22.1. Though several submissions have been made

by all the counsels in this regard and there are

several decisions which have been cited in this

regard, all the decisions which have been cited

- 165 -

NC: 2025:KHC:23360

HC-KAR

are ones either relating to KAOA 1972, KOFA

1972 and the interplay between them. None of

those decisions deals with all four enactments,

i.e., KAOA 1972, KOFA 1972 and RERA 2016,

as well as the interplay between them.

22.2. As indicated supra, in SHANTARAM

PRABHU'S case, this court had also observed

that the aspect of RERA 2016 was not

considered therein, since the project in question

was not a project subject to RERA 2016, since

the same had been implemented prior to RERA

2016 coming into force. Insofar as projects

which have been implemented prior to RERA

2016 coming into force and or project as

regards which, RERA 2016 is not applicable,

then in such a situation, in so far as

maintenance is concerned, it's KAOA 1972

which would be applicable and insofar as

dispute between the allottee and the developer

- 166 -

NC: 2025:KHC:23360

HC-KAR

is concerned, it is KOFA 1972 which is

applicable.

22.3. With the promulgation of RERA 2016, once a

project is made subject to RERA 2016, it is the

rights and obligations under RERA 2016 which

would prevail and which would be applicable to

the Allottee, Association of Allottees, Owner of

the apartment, as well as the

promoter/developer.

22.4. Again, as indicated supra, KAOA 1972 would

only be applicable as regards maintenance of

the apartment complex with the owners

subjecting their respective apartments and their

common interest by way of a declaration, viz.,

the deed of declaration, by executing the said

deed of declaration and the forms in support

thereof, which would be registered with the

Registrar of Assurances.

- 167 -

NC: 2025:KHC:23360

HC-KAR

22.5. The said deed of declaration also contains the

manner and methodology of establishing an

Association of Owners and the bye-laws

applicable thereto. Thus, looked at from any

angle, an Association under KAOA 1972 can

only be formed by the Owners of the

apartments and not by the allottees.

22.6. KOFA 1972 has been dealt with in detail in

SHANTARAM PRABHU's case, and the

conflict, if any, between KAOA 1972 and KOFA

1972 has been considered therein. It has been

categorically held that until the completion of

the building, the KOFA 1972 would be

applicable. After the completion of the building

and execution of sale deeds, insofar as

maintenance is concerned, the KAOA 1972

would be applicable.

22.7. With the entry of RERA 2016, RERA 2016

addresses the inter se rights, duties, liabilities,

- 168 -

NC: 2025:KHC:23360

HC-KAR

etc., between an Allottee-owner and the

promoter/developer. RERA 2016 would, in most

cases, be applicable until the project's

completion, and for a few matters, even after

the project's completion.

22.8. RERA 2016 deals with the relationship and inter

se disputes as aforesaid, which was earlier

dealt with to a limited extent by KOFA 1972. In

my considered opinion, RERA 2016 would

prevail over KOFA 1972, regarding any project

that has been subjected to RERA 2016, more so

since RERA contains non-obstante provisions,

indicating that it prevails over any other law.

22.9. As regards KAOA 1972 and RERA 2016, KAOA

1972 can only come into being if all the owners

subject their apartments and common areas to

a deed of declaration in accordance with KAOA

1972.

- 169 -

NC: 2025:KHC:23360

HC-KAR

22.10. Insofar as the construction phase is concerned,

until the completion of the construction, KAOA

1972 would have no role to play, and as such,

it is RERA 2016, which would address all those

issues.

22.11. Hence, I answer point No.3 by holding that

there is no conflict between KAOA 1972

and RERA 2016, inasmuch as RERA 2016 is

applicable pre-ownership, KAOA 1972 is

applicable post-ownership. Insofar as

KOFA and RERA 2016 are concerned, there

is a conflict. However, RERA 2016 would

override KOFA 1972, and it is the rights

and remedies which are provided under

RERA 2016 which would override those

under KOFA 1972.

22.12. On the completion of the building, RERA

2016 being applicable in respect of certain

of the aspects, KAOA 1972 being related to

- 170 -

NC: 2025:KHC:23360

HC-KAR

maintenance, RERA 2016 also providing

warranty as regards the construction

which has been done, there could be some

overlap between RERA 2016 and KAOA

1972, but however, at that stage, it could

be the Association under KAOA 1972 which

could agitate its rights under RERA 2016,

Since an Association under KAOA in 1972

can, as held by the division bench of this

court in VDB CALEDON and DS MAX'S case,

be the competent Association to handle all

aspects relating to the maintenance of the

building.

23. Answer to Point No.4: Whether an Association under KAOA 1972 can initiate proceedings under the RERA 2016, more so, in relation to Section 31 of the RERA 2016?

23.1. Some of the aspects touching upon this point

have been dealt with in point Nos . 1 to 3. I

have clearly and categorically come to the

- 171 -

NC: 2025:KHC:23360

HC-KAR

conclusion that no Association can be formed

under KAOA in 1972 unless ownership is

transferred to the Apartment Owners.

Proceedings under RERA 2016 are normally

initiated with regard to any defaults on the part

of the promoter/developer.

23.2. Section 31 of the RERA 2016 reads as under:

31. Filing of complaints with the Authority or the adjudicating officer.--

(1) Any aggrieved person may file a complaint with the Authority or the adjudicating officer, as the case may be, for any violation or contravention of the provisions of this Act or the rules and regulations made thereunder, against any promoter, allottee or real estate agent, as the case may be.

Explanation.--For the purpose of this sub- section "person" shall include the association of allottees or any voluntary consumer association registered under any law for the time being in force.

(2) The form, manner and fees for filing complaint under sub-section (1) shall be such as may be [prescribed].

- 172 -

NC: 2025:KHC:23360

HC-KAR

23.3. Reading of Sub-section (1) of Section 31 would

indicate that any aggrieved person may file a

complaint with the Authority or the Adjudicating

Officer and as per the explanation to Sub-

section (1) of Section 31, the person shall

include the Association of Allottees or any

voluntary Consumer Association registered

under any law for the time being in force.

23.4. The contraventions of the RERA 2016, Rules

and regulations are more often than not

relating to the construction, implementation

and completion of the project and are filed

against the Promoter/Developer.

23.5. The Hon'ble Apex Court in Hibiscus

Condominium's case has held that an

Association under KAOA 1972 is not a voluntary

Association but is an Association which has

come into being on account of the compulsory

requirement or mandate thereof under the

- 173 -

NC: 2025:KHC:23360

HC-KAR

KAOA 1972 and rejected a claim made by such

an Association under KAOA 1972 against the

Developer.

23.6. As per the explanation to Sub-section (1) of

Section 31, a person would include an

Association of Allottees or any voluntary

consumer Association. As held in Hibiscus

Condominium's case, an Association under

KAOA 1972 would not be a voluntary consumer

Association and as held supra, an Association

under KAOA 1972 cannot be formed without

ownership being transferred, i.e., without the

project being completed and as such, an

Association of Allottees would be an Association

of persons who are Allottees of the apartments

where registration of sale deed has not

occurred.

23.7. Thus, I answer point No.4 by holding that

firstly, an Association under KAOA 1972

- 174 -

NC: 2025:KHC:23360

HC-KAR

cannot be formed without the ownership

being transferred, which more often than

not is done only after the project is

complete.

23.8. An Association under KAOA 1972 being

formed out of a compulsory mandate

under KAOA 1972 such an Association is

not a voluntary Consumer Association as

held by the Hon'ble Apex Court in the

HIBISCUS CONDOMINIUM'S case and as

such, an Association under KAOA 1972

even if formed by the owners, (Allottees in

whose favour, sale deeds have been

executed) before the project is complete

under Section 31 of the RERA 2016.

24. Answer to point No.5: Whether prayer No.3 in W.P.No.27341 of 2024 would be maintainable after the deletion of prayer (i) and (ii) in the said petition?

- 175 -

NC: 2025:KHC:23360

HC-KAR

24.1. Prayer Nos.(i) and (ii) in W.P.No.27341 of 2024

have been extracted hereinabove, which have

been deleted subsequently in terms of the order

dated 10.12.2024.

24.2. Prayer No.(i) petitioners had sought for the

quashing of the registration certificate dated

20.11.2020 issued by the District Registrar of

Societies registering the Respondent No.7-

Cooperative Society.

24.3. Prayer No.(ii) petitioners seeking for quashing

of the order dated 05.07.2022 in complaint

7613 of 2020 and order dated 03.01.2023 and

17.05.2024 in CMP 221116/0010348, clubbed

with CMP 210223/0007613, by virtue of which,

firstly, there was a direction to register a Co-

operative Society, secondly, on account of

Registrar of Co-operative Society in not

registering the Co-operative Society, a positive

direction was issued to so register.

- 176 -

NC: 2025:KHC:23360

HC-KAR

24.4. These two prayers having been deleted, what

remains are the ancillary relief seeking for

quashing of the registration certificate of the

respondent No.7- Cooperative Society, which is

not maintainable since such registration has

been granted in furtherance of the orders of the

RERA 2016.

24.5. As held by the Division Bench of this Court in

VDB CALEDON and DS MAX, a Society

registered under the KSRA 1960 cannot carry

on any of the objects of maintenance of an

Apartment Complex or the building. Thus,

irrespective of the deletion of Prayer (i), the law

laid down by the Hon'ble Division Bench will

continue to hold fort and respondent No.7,

which has been registered under the KSRA

would not be entitled to carry on any

maintenance activities.

- 177 -

NC: 2025:KHC:23360

HC-KAR

24.6. Insofar as the prayer to quash the notice dated

15.07.2024 and order dated 31.08.2024 at

Annexures-W and Z respectively, petitioner

No.59, being a Society registered under the

KSRA 1960, cannot also have as its objective

maintenance of the apartment building and it is

for that reason that the notice dated

15.07.2024 at Annexure-W has been issued,

which cannot be found fault with. So also the

order dated 31.08.2024 at Annexure-Z,

cancelling the registration of petitioner No.59,

which was involved in the maintenance of the

apartment complex/building, which it could not

have, cannot be faulted with.

24.7. Respondent No.3 could have, however, instead

of cancelling the registration of Petitioner No.

59, restricted the order only to a prohibition to

Petitioner No.59 from carrying out any

maintenance activities of the apartment

- 178 -

NC: 2025:KHC:23360

HC-KAR

building. Be that as it may, there being no

other objective of petitioner No.59 except to

maintain the apartment building known as

'Commune', no fault can be found with the

order of respondent No.3, the same being in

terms of the decision of the Division Bench of

this Court in VDB CALEDON, DS MAX and

SHANTARAM PRABHU case.

24.8. Insofar as Prayer No.(v) is concerned, the

petitioner No.59-Association itself being

involved in activities which it could not viz.,

management of common areas and common

amenities, the question of issuing directions to

the Registrar of Co-operative Societies and

Registrar of Societies to desist from intervening

with the affairs of petitioner No.59- Association,

pertaining to task of management of common

areas and common amenities, would not at all

arise. The same, in fact, would be contrary to

- 179 -

NC: 2025:KHC:23360

HC-KAR

the applicable law for the very same reasons as

mentioned above.

24.9. Prayer No.(vi) being for issuance of directions

to the Developer to take steps necessary for

formation of Association under KAOA 1972,

would also not arise for the reason that the

ownership of the apartments is yet to be

transferred. Allotment having already been

made, unless all the allottees are to join, the

question of directing a private developer to

register an Association under KAOA of all the

owners of the building would not arise. It will

always be left open to the owners of the various

apartments to come together with the

Developer to form an Association under the

KAOA in 1972 for the purpose of maintenance

of the apartment complex.

- 180 -

NC: 2025:KHC:23360

HC-KAR

24.10. Insofar as direction sought for in prayer

No.(vii), if and when a deed of declaration

signed by all the owners and the developers/

promoter were to be submitted, the Sub-

registrar would be bound to register such a

deed of declaration and as such, no direction

would have to be issued, until such submission.

24.11. Prayer No.(viii) being an omnibus prayer to

direct all the respondents to extend support

and cooperation for formation of an Association

of Apartment Owners again cannot be issued

for the very same reasons as stated in my

answer to prayer No.(vi) and (vii). Such an

Association of Owners can be formed only after

sale deeds are executed in favour of the

respective owners and they come together to

form an Association under KAOA in 1972, of

course, since a declarative affidavit has been

- 181 -

NC: 2025:KHC:23360

HC-KAR

executed by all the Allottees at the time of

entering into an agreement of sale, they would

be bound to be part of a Deed of Declaration

under KAOA 1972 and register themselves as

an Association under KAOA 1972.

25. Answer to Prayer No. 6: Whether on the registration of the Co-operative Society, could the registrar of Co-operative Society initiate proceedings against the petitioner No.59- Society for cancellation of such registration and or issue direction to the said Society not to carry on maintenance of common areas and common amenities?

25.1. Many of the aspects relating to this issue have

also been covered in answers to the points

above. The aspect of registration of respondent

No.8-Cooperative Society and the complaint

made by the Cooperative Society with the

Registrar of Societies, exercising jurisdiction

under KSRA 1960, as regards petitioner No. 59,

Society has in fact nothing to do with the

cancellation of such registration except insofar

- 182 -

NC: 2025:KHC:23360

HC-KAR

as the complaint is concerned. As dealt with

hereinabove and as held by this court in VDB

CELADON APARTMENT OWNERS

ASSOCIATION, DS Max, STARNEST

APARTMENT OWNERS CO-OPERATIVE

SOCIETY LTD and SHANTARAM PRABHU

case, a Society registered under the KSRA 1960

cannot have as one of its objects maintenance

of an apartment complex. It is only the

Association under and KAOA 1972 who can

carry out maintenance activity. Thus,

irrespective of who is the complainant on the

aspect of a Society carrying out maintenance

activity of an apartment complex being brought

to the notice of the Registrar of Societies, the

Registrar of Societies would be required to take

necessary action in that regard. It is only

fortitude that in the present case, Respondent

- 183 -

NC: 2025:KHC:23360

HC-KAR

No.8-Co-operative Society has instituted a

complaint with the Registrar of Societies.

25.2. The allegation in this regard is that on account

of the dispute between members of the

Petitioner No.59-Society and the members of

the Respondent No.8-Co-operative Society, the

complaint has been filed and registered. If not

for the said complaint, no action could be taken

by the Registrar of Societies. This again is

academic in nature, inasmuch as whether it

was Respondent No.8-Co-operative Society or

any member of the Co-operative Society or

anyone else, if had brought to notice of the

Registrar of Societies regarding the above, the

Registrar of Societies was required to take

necessary action as regards the activities of the

Petitioner No.59-Society carrying out

maintenance Activity of an Apartment Complex.

- 184 -

NC: 2025:KHC:23360

HC-KAR

25.3. Hence, I answer Point No. 6 by holding that as

held by this court in the decisions in VDB

CELADON APARTMENT OWNERS

ASSOCIATION, DS Max, STARNEST

APARTMENT OWNERS CO-OPERATIVE

SOCIETY LTD and SHANTARAM PRABHU

case, a Society registered under the KSRA 1960

cannot carry out any maintenance activity of an

apartment complex, even if it may be only that

of common areas and common amenities. This

aspect if brought to the notice of the Registrar,

it would be a bounden duty on part of the

Registrar of Societies to take such action as is

required under law, including the cancellation of

registration of such a Society.

26. Answer to point No. 7: Whether a direction could be issued by this court directing the Developer and all the apartment owners and agreement holders to form an Association under KAOA 1972?

- 185 -

NC: 2025:KHC:23360

HC-KAR

26.1. Again many of the aspects relating to and

touching upon this point have been dealt with

in answer to the earlier points. The facts are

not in dispute inasmuch as sale agreements

having been executed, declaratory affidavits

have been executed by the allottees that they

will subject their respective apartments to a

Deed of Declaration under KAOA 1972. Some of

these agreements of sale have resulted in sale

deeds and the apartments have been conveyed

to the respective purchasers. Some of these

sale agreements have continued to be at the

agreement stage, and the conveyance deed is

yet to be executed in favour of such

purchasers.

26.2. The petitioners are before this court,

contending that since it is only an association

under the KAOA 1972 that can carry out

maintenance activities of common areas and

- 186 -

NC: 2025:KHC:23360

HC-KAR

common amenities, a direction would be

required to be issued to the developer and all

the apartment owners to form an Association

under the KAOA 1972.

26.3. In answer to the points above, I have

categorically opined that though it is the

association under KAOA 1972 which is required

to carry out maintenance activities, an

association under KAOA 1972 can only be

formed by the owners of the apartment, mere

agreement holders cannot form such an

association under KAOA 1972. In the present

case, the members of petitioner No.59-Society

claim to be owners, whereas members of

Respondent No. 8 Cooperative Society claim

that some of them are owners under a deed of

conveyance, but a majority of them claim to be

only agreement holders or Allottees. Thus, no

direction could be issued to the agreement

- 187 -

NC: 2025:KHC:23360

HC-KAR

holders to form an association under KAOA

1972 since the formation of such an association

of agreement holders is not permissible under

KAOA 1972. There would be an obligation on

the part of the owners of the apartments after

conveyance deeds are executed to subject

themselves to a Deed of Declaration and

registration in terms of KAOA 1972. Until such a

conveyance deed is executed in favour of all

the owners, no such Association could be

registered under KAOA 1972, albeit, the

developer who is also the landowner can along

with the persons in whose favour registered

sale deeds have been executed can form such

an association under KAOA 1972, since there is

a developer who continues to be the owner of

the apartments which have not been conveyed.

26.4. In the event of there being a Joint Development

Agreement, then the owner of the land, the

- 188 -

NC: 2025:KHC:23360

HC-KAR

developer and the persons in whose favour

conveyance is affected can subject themselves

to the KAOA 1972. However, there cannot be a

partial declaration making it subject to KAOA

1972 of few of the owners, All the owners

would have to get together to form such an

association under KAOA 1972.

26.5. Thus, I answer point No. 7 by holding:

i) If the developer would also be a

landowner, and no sale deeds have been

executed in favour of anyone, the

developer could subject the entire

apartment complex to KAOA 1972 and

register an association along with bylaws.

ii) If the development is on the basis of a

Joint Development Agreement with the

land being owned by someone else, then

it is the landowner along with the

developer who can subject the entire

- 189 -

NC: 2025:KHC:23360

HC-KAR

project to the KAOA 1972 if there is no

deed of conveyance executed in favour of

any of the allottees.

iii) In the event of any sale deed or deed of

conveyance being executed in favour of

any of the allottees, then in both the

cases above, the owner of the apartment

in whose favour a registered sale deed

has been executed would also have to join

the deed of declaration for the purpose of

forming an Association.

iv) In all three situations above, all the

apartments would have to be subjected to

the deed of declaration, including all

common areas and amenities.

v) The above obligation being in terms of the

declaration already executed by the

agreement holders at the time when the

agreement was executed in their favour,

- 190 -

NC: 2025:KHC:23360

HC-KAR

this is a contractual obligation on the part

of all the parties. There could be no

direction in the nature of a mandamus

issued by this court directing private

parties to subject themselves to a deed of

declaration under KAOA 1972.

27. Answer to point No. 8. Whether the Writ Petition in No.5479 of 2023 is rendered infructuous on account of the final order passed by the RERA?

27.1. The reliefs which have been sought for in W.P.

5479 of 2023 have been extracted hereinabove.

This writ petition has been filed by three of the

allottees who wish to register a Cooperative

Society. The said Cooperative Society not

having been registered, the directions have

been sought for. It is also contended that the

registration of the Cooperative Society was

required in terms of the orders passed in

CMP/210223/0007613. During the pendency of

- 191 -

NC: 2025:KHC:23360

HC-KAR

the above matter, one other complaint filed by

the allottees in CMP 221116/0010348 has been

disposed of by the RERA, and the directions

issued have been extracted hereinabove. By

way of the said order, the RERA had directed

the Registrar of Co-operative Societies to take

steps to register the application of Respondent

No.8, of which the petitioners in WP No.

5479/2025 are members. In furtherance of the

said direction, the Registrar of Co-operative

Societies has registered Respondent No.8 in WP

No.27341/2024. Thus, insofar as the first and

second prayers are concerned, the above

petition in WP No. 5479/2023 has been

rendered infructuous.

27.2. Insofar as prayer (c) is concerned, the

submission of Sri.Venkatesh Bhagat, learned

counsel for the Developer is that no sale deeds

would be registered by the developer. The said

- 192 -

NC: 2025:KHC:23360

HC-KAR

submission answers the grievance of the

petitioners and there would be no requirement

for the sub-registrar to be restrained from

registering any sale deed when the developer,

who is also the owner of the land, has

categorically stated that the developer would

not alienate any of the properties.

27.3. As regards the prayer (d) seeking for Karnataka

Real Estate Regulatory Authority to take over

the project, the Cooperative Society having

been formed to take over the project, it would

now be the obligation of the Cooperative

Society to take over the project and complete it

in all respects. Hence, prayer (d) cannot be

granted.

27.4. Prayer (e) and (f) are relating to deposit of the

amounts made by the purchasers. These reliefs

arising out of the rights and obligations created

under the RERA 2016, it would be for the

- 193 -

NC: 2025:KHC:23360

HC-KAR

petitioner to agitate these contentions before

the RERA.

27.5. Insofar as prayer (g) is concerned, Respondent

No.12 has categorically stated that the dues of

the developer have been paid to Respondent

No. 12, the mortgage has been redeemed and

Respondent No.12 would not exercise any right

over any of the properties subject matter of the

above petition, as such, the question of

declaring the mortgage between Respondent

No.9 and 12 to be illegal would not arise, more

so when the said transaction has been entered

into between the parties in the usual course of

business and the amounts advanced by

Respondent No.12 is stated to have been used

by Respondent No.9 for the purpose of

completion of the project.

27.6. Again, insofar as Prayer No. (h) is concerned,

the agreement of sale which were executed by

- 194 -

NC: 2025:KHC:23360

HC-KAR

Respondent No. 9 in favour of Respondent

No.12 of 42 apartments was a security towards

the loan advanced by Respondent No. 12 to

Respondent No.9. The said transaction having

come to an end, there would be no requirement

for this court and the agreement of sale having

been cancelled, there would be no requirement

for this court to pass any orders in terms of a

prayer (h).

27.7. Thus, the prayers which have been sought for

in WP No. 5479 of 2023, firstly have been

rendered infructuous as indicated above.

Secondly, cannot be agitated before this court

but would have to be agitated before RERA.

Thirdly, some of the prayers have become

redundant apart from being infructuous. As

such, I answer point No. 8 by holding that the

reliefs sought for in WP No. 5479 of 2023,

having either been rendered infructuous or

- 195 -

NC: 2025:KHC:23360

HC-KAR

redundant, as indicated supra, are not required

to be considered or granted.

28. GENERAL DIRECTIONS:

28.1. As indicated supra, the present litigation has

arisen on account of a new enactment, namely

RERA 2016 being introduced. Prior to that, it

was the KAOA 1972 or KOFA 1972, which were

applicable to any aspect relating to an

apartment complex.

28.2. KOFA 1972 was relating to any dispute between

the allottee and the developer. Rights of both

parties having been enumerated in the KOFA

1972, the aggrieved party could agitate any

grievance under the said Act.

28.3. KAOA 1972 provides for an association of

apartment owners; such an association could

be formed only by the owners of the

apartment, as indicated Supra.

- 196 -

NC: 2025:KHC:23360

HC-KAR

28.4. Apart from KAOA and KOFA, any person

aggrieved could always approach the civil court

of competent jurisdiction to seek for such relief

as may be permissible, unless there is an

alternative dispute resolution provided for

contractually.

28.5. With the advent of RERA 2016, the said Act

encapsulates various rights and obligations of

the allottee, Developer and the public, as also

provides for a grievance-redressal mechanism

under the said Act. RERA 2016, though

provides for an Association of allottees, there is

no methodology which has been prescribed

under RERA 2016 as to how the said

association can be formed, what would be the

legal status thereof, as also under what

enactment such Association has to be

registered.

- 197 -

NC: 2025:KHC:23360

HC-KAR

28.6. It is in that background that the petitioners are

contending that a Society could be registered

for maintenance of an apartment complex, a

Cooperative Society like Respondent No.8 could

not be registered for maintenance, and the

Cooperative Society cannot agitate the rights

under RERA 2016, as also maintain the

common areas and amenities.

28.7. This has given rise to a situation where, though

a Cooperative Society of the allottees can be

registered under the KSCA 1959, the said

Cooperative Society cannot carry out

maintenance activity. Petitioner No.59, being a

Society registered under the KSRA 1960,

cannot carry out maintenance activity. No

Association of owners can be formed under

KAOA 1972 since several of the apartments

have been conveyed by a registered deed and

several of the apartments are still at the

- 198 -

NC: 2025:KHC:23360

HC-KAR

allotment stage. Thus, giving rise to a Catch22

situation where there is no one who can

maintain the apartment, common areas and

common amenities, while the Cooperative

Society is agitating the rights of the allottees as

against the Developer/Promoter.

28.8. Under RERA 2016 the common areas are

required to be owned by the Association of

owners. Again an Association under KAOA

1972 would not have the requisite legal

characteristics to be registered as owner of

such common areas. The Cooperative Society

having requisite characteristics if formed within

three months of the majority of the apartments

being sold, the said Cooperative Society could

also be the owner of these common areas and

amenities.

28.9. In my considered opinion, both the Union Law

Commission as also the State Law Commission

- 199 -

NC: 2025:KHC:23360

HC-KAR

would have to look into these aspects and to

bring about clarity by way of legislation apart

from the interpretation that has been made by

this court in the present circumstances.

28.10. Though there is an obligation imposed on the

Promoter/Developer to enable the registration

of an Association of Allottees, which has to be

done within three months of the allotment of

the majority of the apartments, it is only the

Promoter/Developer who has all the details.

The Allottees who do not know each other

cannot come together to form such an

Association. In that background, it would

probably be required that an Association is

formed at the time of the launch of the project,

with all allottees joining in as and when

allotment is made.

28.11. Hence, the Registrar Judicial is directed to

forward a copy of this order to the Union Law

- 200 -

NC: 2025:KHC:23360

HC-KAR

Commission and State Law Commission for

information and consideration.

29. Answer to point No. 9: What Order?

29.1. In view of my answers to the various points

above, at the cost of repetition, it being clear

that it is an association under KAOA 1972 that

can carry out the maintenance activities of the

apartment complex. Such an association could

be formed only by owners as indicated supra.

In the present case, such an association under

KAOA 1972 not being capable of being formed,

such an Association would have to be formed

only after conveyance of all apartments in

favour of the respective allottees, the owners

coming together to form such an association

under KAOA 1972.

29.2. The petitioner No.59-Society has also

respondent No.7-Association being Societies

registered under KSRA 1960 would not be

- 201 -

NC: 2025:KHC:23360

HC-KAR

entitled to carry out any maintenance activities

in view of the decisions of this court in VDB

CELADON APARTMENT OWNERS

ASSOCIATION, DS Max, STARNEST

APARTMENT OWNERS CO-OPERATIVE

SOCIETY LTD and SHANTARAM PRABHU

case. Thus, they would have to be restrained

from carrying out any such maintenance

activities.

29.3. The cooperative Society now having been

formed, the builders/developers would have to

execute necessary deed of conveyance in

respect of the common areas and amenities in

favour of the Cooperative Society within a

timebound manner, i.e., within a period of 120

days from the date of receipt of this order.

29.4. Respondent No.8-Cooperative Society having

been formed by the allottees to agitate the

rights of the allottees against the promoters on

- 202 -

NC: 2025:KHC:23360

HC-KAR

account of non-completion of the apartment

complex, improper works being carried out,

etc., the Cooperative Society would be well

within its right to agitate those issues before

the appropriate forum since the aims and

objects of a Cooperative Society would include

such agitation of rights by the Cooperative

Society representing all its members, it being

an Association of Allottees under RERA 2016.

29.5. The KSCA 1959 enables a Cooperative Society

to carry out maintenance activities of the

apartment complex, including those of common

areas and common amenities. It is only KSRA

1960 which does not provide for such an

object. Though this court in STARNEST

APARTMENT OWNERS CO-OPERATIVE

SOCIETY LTD has held that for the purpose of

Cooperative Society under KOFA 1972, a

commercial unit would have to be part of the

- 203 -

NC: 2025:KHC:23360

HC-KAR

development, I am of the considered opinion

that the Division Bench of this court, while

considering such restriction, was only

considering KOFA 1972 and not RERA 2016.

The enablement of registration of Cooperative

Society for carrying out the maintenance

activity and agitation of the rights of the

allottees would have to be considered with

reference to RERA 2016 and not KOFA 1972

since most of the rights which could be agitated

under KOFA 1972 would have to be agitated by

the Allottees now under RERA 2016 and not

under KOFA 1972.

29.6. Several of the provisions in RERA 2016

containing non-obstante provisions, RERA

2016 would override KOFA 1972. Apart from

this, RERA 2016, being a central enactment

that occupies the field relating to disputes

between allottees and developers/Promoters,

- 204 -

NC: 2025:KHC:23360

HC-KAR

would override KOFA 1972, a State enactment,

in order to maintain uniformity across the

country. Taking into account these aspects and

factors, I am of the considered opinion that the

decision of the Division Bench of this court in

STARNEST APARTMENT OWNERS CO-

OPERATIVE SOCIETY LTD, holding that a co-

operative Society can only be registered in

respect of KOFA 1972 if there is a commercial

unit, would no longer be applicable after RERA

2016 has come into force, more so since RERA

2016 was not considered in STARNEST

APARTMENT OWNERS CO-OPERATIVE

SOCIETY LTD. This would also have to be

taken into consideration with reference to the

proviso to clause (e) of Subsection (1) of

Section 14, which requires that such an

Association is required to be formed within a

period of 3 months of the majority of the

- 205 -

NC: 2025:KHC:23360

HC-KAR

allottees having booked their plot or apartment.

Thus, the Association of allottees in terms of

clause (e) of subsection (1) of Section 14 could

be an Association or Society or co-operative

Society but if such an Association were required

to carry out maintenance activity also, then it

could only be a Co-operative Society under the

KSCA 1959 and such a Co-operative Society is

required to be formed within a period of three

months or the majority of allottees having

booked their plots or apartments.

29.7. In the present case, it is not in dispute that

majority of allottees have booked their

apartment, the construction has not been

completed despite the period fixed having

lapsed and several of the allottees have formed

themselves into a Cooperative Society,

Respondent No. 8, which has been registered in

pursuance of direction of the RERA.

- 206 -

NC: 2025:KHC:23360

HC-KAR

29.8. In view of my above discussion, it is clear that a

Cooperative Society could both agitate the

rights of the allottees vis-a-vis the

Promoter/Developer, as also carry out

maintenance activities of an apartment,

including that of common amenities and

common areas. Thus, in this situation, I am of

the considered opinion that Respondent No. 8-

Cooperative Society, which has been registered

in the present case, can carry out maintenance

activities in respect of the apartment complex.

29.9. The grievance of the petitioner in 27341/2024

is completely unwarranted.

29.10. In the above circumstances, I pass the

following:

- 207 -

NC: 2025:KHC:23360

HC-KAR

ORDER

i. Both Writ petitions WP No. 27341 of 2024

and 5479 of 2023 stand dismissed in

terms of the observations made

hereinabove.

ii. No costs.

SD/-

(SURAJ GOVINDARAJ) JUDGE

SS/LN

 
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