Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok vs The Joint Registrar
2026 Latest Caselaw 2527 Kant

Citation : 2026 Latest Caselaw 2527 Kant
Judgement Date : 23 March, 2026

[Cites 3, Cited by 0]

Karnataka High Court

Ashok vs The Joint Registrar on 23 March, 2026

Author: S.Vishwajith Shetty
Bench: S.Vishwajith Shetty
                                                 -1-
                                                              NC: 2026:KHC-K:2565
                                                           WP No. 201194 of 2026
                                                       C/W WP No. 201218 of 2026

                      HC-KAR




                                  IN THE HIGH COURT OF KARNATAKA

                                         KALABURAGI BENCH

                               DATED THIS THE 23RD DAY OF MARCH, 2026

                                              BEFORE
                           THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY
                             WRIT PETITION NO. 201194 OF 2026 (CS-RES)
                                                C/W
                           WRIT PETITION NO. 201218 OF 2026 (CS-EL/M)


                      IN WP No. 201194/2026:

                      BETWEEN:

                      SRI ASHOK S/O ANNA RAO,
                      AGE ABOUT 50 YEARS, OCC: DIRECTOR AINAPUR
                      MILK PRODUCERS CO-OPERATIVE SOCIETY LTD,
                      AINAPUR VILLAGE, TQ. CHICHOLI,
                      DIST. KALABURAGI NOW ELECTED AS DIRECTOR OF
                      KALABURAGI-BIDAR AND YADGIR CO-OPERATIVE
                      MILK PRODUCERS' SOCIETIES UNION LTD
Digitally signed by
                      KALABURAGI.
SWETA KULKARNI
Location: HIGH
COURT OF                                                            ...PETITIONER
KARNATAKA             (BY SRI. HALALLI S. S., ADVOCATE)

                      AND:

                      1.   THE JOINT REGISTRAR
                           OF CO OPERATIVE SOCIETIES,
                           KALABURAGI REGION, 1ST FLOOR, NEHARU GUNJ,
                           KALABURAGI-585104.

                      2.   DR. DIVAKAR RAO
                           S/O KRISHNARAO JAHAGIRDAR,
                           AGED ABOUT 64 YEARS, PRESIDENT,
                           -2-
                                       NC: 2026:KHC-K:2565
                                    WP No. 201194 of 2026
                                C/W WP No. 201218 of 2026

HC-KAR




     RANAPURA MILK PRODUCERS CO-OPERATIVE
     SOCIETY LTD., RANAPURA VILLAGE,
     CHINCHOLI TALUKA KALABURAGI DISTRICT-585307.

3.   VITTALREDDY S/O KRISHNAREDDY,
     AGED ABOUT 64 YEARS, DIRECTOR (DELEGATED),
     BENAKANAHALLI MILK PRODUCERS CO-OPERATIVE
     SOCIETY LTD.,
     BENAKANAHALLI VILLAGE, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

4.   CHITRALEKHA W/O PRATAPREDDY,
     AGE: MAJOR, PRESIDENT,
     SULEPETH WOMEN MILK PRODUCERS CO-OPERATIVE
     SOCIETY LTD SULEPETH, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT.

5.   VEERASHETTY S/O SHIVARAY,
     AGE ABOUT 51 YEARS, DIRECTOR OF SHIKARA MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD.,
     SHIKARA MOTAKAPALLI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

6.   KALLAPPA S/O GUNDAPPA,
     AGE MAJOR, DIRECTOR OF YAMPALLI MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD.,
     YAMPALLI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

7.   GHALLAPPA S/O GUNDAPPA,
     AGE: MAJOR, DIRECTOR OF CHENGTA MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD.,
     CHENGTA, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

8.   BHEEMAREDDY S/O RAMAREDDY,
     AGED ABOUT 48 YEARS, DIRECTOR OF DEGULMADI
     MILK PRODUCERS CO-OPERATIVE SOCIETY LTD
     DEGULMADI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.
                           -3-
                                       NC: 2026:KHC-K:2565
                                    WP No. 201194 of 2026
                                C/W WP No. 201218 of 2026

HC-KAR




9.   SHEKARA S/O SHAMARAO,
     AGED ABOUT 44 YEARS, PRESIDENT OF
     GADILINGADAHALLI MILK PRODUCERS CO-
     OPERATIVE SOCIETY LTD GADILINGADAHALLI,
     CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

10. NAGAMMA W/O BASAVARAJ,
    AGED ABOUT 44 YEARS, PRESIDENT OF
    HUVINABHAVI MILK PRODUCERS CO-OPERATIVE
    SOCIETY LTD HUVINABHAVI, CHINCHOLI TALUKA,
    KALABURAGI DISTRICT-585307.

11. MALLIAKRJUN S/O NAGANNA,
    AGED MAJOR PRESIDENT OF IVANI MILK
    PRODUCERS CO-OPERATIVE SOCIETY LTD IVANI,
    CHINCHOLI TALUKA, KALABURAGI DISTRICT-
    585307.

12. THE RETURNING OFFICER,
    KALABURAGI-BIDAR AND YADGIR
    CO-OPERATIVE MILK PRODUCERS' SOCIETIES UNION
    LTD., KALABURAGI AND THE ASST. COMMISSIONER,
    KALABURAGI, KALABURAGI-585104

                                           ...RESPONDENTS

(BY SRI MALHARA RAO, AAG ALONG WITH
 SRI SHESHADRI JAISHANKAR M., AGA FOR R1;
 SRI VENKATESH C. MALLABADI, ADVOCATE FOR C/R2;
 V/O DTD. 13.03.2026 NOTICE TO R3 TO R11 IS
 DISPENSED WITH)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO I) TO
ISSUE A WRIT OF CERTIORARI OR ANY OTHER ORDER IN THE
LIKE NATURE QUASHING AN ORDER AN ORDER DATED
14.01.2026 IN CO-OP APPEAL NO. 311/2024 AND CO-OP
PASSED BY THE HON'BLE KARNATAKA APPELLATE TRIBUNAL
AT BENGALURU ANNEXURE-L. II) TO ISSUE A WRIT OF
CERTIORARI OR ANY OTHER ORDER IN THE LIKE NATURE
                              -4-
                                          NC: 2026:KHC-K:2565
                                       WP No. 201194 of 2026
                                   C/W WP No. 201218 of 2026

HC-KAR




QUASHING AN ORDER AN ORDER DATED 18.10.2024 VIDE
GOVT. NO.dA¤PÀ/«-4PÀ®A-70/zÁªÁ ¸ÀASÉå-60/2023-24 PASSED BY THE
1st RESPONDENT AUTHORITY ANNEXURE-J. iii) OR TO PASS
ANY OTHER ORDER AS THIS HON'BLE COURT DEEMS FIT
UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.

IN WP NO. 201218/2026:

BETWEEN:

VITTALREDDY S/O KRISHNAREDDY,
AGED ABOUT 64 YEARS, DIRECTOR, BENAKANAHALLI
MILK PRODUCERS CO-OPERATIVE SOCIETY LTD.,
BENAKANAHALLI VILLAGE, CHINCHOLI TALUKA,
KALABURAGI DISTRICT-585307,
NOW ELECTED AS DIRECTOR OF
KALABURAGI-BIDAR AND YADGIR
CO-OPERATIVE MILK PRODUCERS'
SOCIETIES UNION LTD KALABURAGI.
                                      ...PETITIONER
(BY SRI. HALALLI S. S., ADVOCATE)

AND:

1.   THE JOINT REGISTRAR
     OF CO OPERATIVE SOCIETIES KALABURAGI REGION,
     1ST FLOOR, NEHARUGUNJ, KALABURAGI-585104.

2.   DR. DIVAKAR RAO
     S/O KRISHNARAO JAHAGIRDAR,
     AGED ABOUT 64 YEARS, PRESIDENT, RANAPURA MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD.,
     RANAPURA VILLAGE, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

3.   SRI. ASHOK S/O ANNA RAO,
     AGE ABOUT 52 YEARS, OCC: DIRECTOR
     AINAPUR MILK PRODUCERS CO-OPERATIVE SOCIETY
     LTD, AINAPUR VILLAGE,
     TALUKA CHICHOLI, DIST KALABURAGI.
                           -5-
                                       NC: 2026:KHC-K:2565
                                    WP No. 201194 of 2026
                                C/W WP No. 201218 of 2026

HC-KAR




4.   CHITRALEKHA W/O PRATAPREDDY
     AGE: MAJOR, PRESIDENT, SULEPETH WOMEN MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD
     SULEPETH, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT.

5.   VEERASHETTY S/O SHIVARAY,
     AGE ABOUT 51 YEARS, DIRECTOR OF SHIKARA MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD,
     SHIKARA MOTAKAPALLI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

6.   KALLAPPA S/O GUNDAPPA,
     AGE: MAJOR, DIRECTOR OF YAMPALLI MILK
     PRODUCERS CO-OPERATIVE SOCIETY LTD,
     YAMPALLI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

7.   GHALLAPPA S/O GUNDAPPA
     AGE: MAJOR, DIRECTOR OF CHENGTA
     MILK PRODUCERS CO-OPERATIVE SOCIETY LTD,
     CHENGTA, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

8.   BHEEMAREDDY S/O RAMAREDDY,
     AGED ABOUT 48 YEARS, DIRECTOR OF DEGULMADI
     MILK PRODUCERS CO-OPERATIVE SOCIETY LTD,
     DEGULMADI, CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

9.   SHEKARA S/O SHAMARAO,
     AGED ABOUT 44 YEARS, PRESIDENT OF
     GADILINGADAHALLI MILK PRODUCERS CO-OPERATIVE
     SOCIETY LTD, GADILINGADAHALLI,
     CHINCHOLI TALUKA,
     KALABURAGI DISTRICT-585307.

10. NAGAMMA W/O BASAVARAJ,
    AGED ABOUT 44 YEARS, PRESIDENT OF HUVINABHAVI
    MILK PRODUCERS CO-OPERATIVE SOCIETY LTD,
    HUVINABHAVI, CHINCHOLI TALUKA,
                              -6-
                                          NC: 2026:KHC-K:2565
                                       WP No. 201194 of 2026
                                   C/W WP No. 201218 of 2026

HC-KAR




    KALABURAGI DISTRICT-585307.

11. MALLIKARJUN S/O NAGANNA,
    AGED: MAJOR PRESIDENT OF IVANI MILK PRODUCERS
    CO-OPERATIVE SOCIETY LTD, IVANI,
    CHINCHOLI TALUKA,
    KALABURAGI DISTRICT-585307.

12. THE RETURNING OFFICER,
    KALABURAGI-BIDAR AND YADGIR CO-OPERATIVE
    MILK PRODUCERS' SOCIETIES UNION LTD
    KALABURAGI AND THE ASST. COMMISSIONER
    KALABURAGI, KALABURAGI-585104
                                    ...RESPONDENTS

(BY SRI MALHARA RAO, AAG ALONG WITH
 SRI SHESHADRI JAISHANKAR M., AGA FOR R1;
 SRI VENKATESH C. MALLABADI, ADVOCATE FOR C/R2;
 V/O DTD. 13.03.2026 NOTICE TO R3 TO R11 IS
 DISPENSED WITH)

    THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO, I)
TO ISSUE A WRIT OF CERTIORARI OR ANY OTHER ORDER
IN THE LIKE NATURE NO. 314/2024 AND CO-OP PASSED BY
THE HON'BLE KARNATAKA APPELLATE TRIBUNAL AT
BENGALURU ANNEXURE-K. II) TO ISSUE A WRIT OF
CERTIORARI OR ANY OTHER ORDER IN THE LIKE NATURE
QUASHING AN ORDER AN ORDER DATED 18.10.2024 VIDE
GOVT. NO.dA¤PÀ/«-4/PÀ®A-70/zÁªÁ ¸ÀASÉå-60/2023-24 PASSED BY
THE 1st RESPONDENT AUTHORITY ANNEXURE-J. iii) OR TO
PASS ANY OTHER ORDER AS THIS HON'BLE COURT DEEMS
FIT UNDER THE FACTS AND CIRCUMSTANCES OF THE
CASE.

    THESE PETITIONS, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:    HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY
                                -7-
                                             NC: 2026:KHC-K:2565
                                          WP No. 201194 of 2026
                                      C/W WP No. 201218 of 2026

HC-KAR




                   ORAL COMMON ORDER


     1.     In these two writ petitions, the grievance of the

petitioners is common and they have assailed the common

order passed by the first respondent dated 18.10.2014, which

is confirmed by the Karnataka Appellate Tribunal by common

order dated 14.01.2026 passed in Co-op Appeal No.311 of

2024 and Co-op Appeal No.314 of 2024. Therefore, these writ

petitions are heard together with the consent of learned

advocates on both sides and are disposed of by this common

order.


     2.     The petitioners herein and respondent no.2 had

contested for the election that was held to the post of Director

of Kalaburagi - Bidar and Yadgir Co-operative Milk Producers

Society Union Ltd. Petitioner in WP No.201194 of 2026 had

secured 13 votes and the petitioner in WP No.201218 of 2026

had secured 12 votes. The second respondent herein allegedly

had secured 5 votes. It is under these circumstances, the

petitioners in these two petitions were declared elected as

Directors of the aforesaid Society.
                                  -8-
                                              NC: 2026:KHC-K:2565
                                           WP No. 201194 of 2026
                                       C/W WP No. 201218 of 2026

HC-KAR




      3.        The second respondent had raised a dispute under

Section 70 of the Karnataka Co-operative Societies Act, 1959

before the first respondent, challenging the declaration of the

petitioner's herein as elected to the post of Directors of Society.

First respondent vide order at Annexure-J dated 18.10.2024

had set aside the election results of the petitioners herein,

pursuant to the election to the post of Director of the aforesaid

Society that was held on 29.09.2023 and had directed to hold a

fresh election for the two posts of Directors of the Society

(Sedum sub-division). The said order at Annexure-J dated

18.10.2024 was assailed in appeal by the petitioners

herein     in    co-operative   Appeal    No.311/2024      and   co-

operative       Appeal   No.314/2024      before   the   Karnataka

Appellate Tribunal at Bengaluru, which were dismissed

vide order at Annexure-L dated 14.01.2026.               It is under

these circumstances, the petitioners are before this Court.


      4.        Perusal of the material on record would go to

show that 8 voters who were found ineligible to vote and

were not included in the voters' list, had approached this
                                    -9-
                                                NC: 2026:KHC-K:2565
                                             WP No. 201194 of 2026
                                         C/W WP No. 201218 of 2026

HC-KAR




Court in W.P.No.202644/2023 and in the said writ petition

this Court had passed an interim order to include the

name of the aforesaid 8 ineligible voters who are arrayed

as respondent Nos.8 to 11 in this writ petition and had

permitted them to cast their votes in the ensuing election

that was scheduled to be held on 29.09.2023.                 It was

made        clear   that     the    interim     order    passed   in

W.P.No.202644/2023 was subject to the result of the writ

petition.


     5.       It is not in dispute that on the strength of the

interim       order        dated     20.09.2023         passed    in

W.P.No.202644/2023, respondent Nos.4 to 11 herein had

participated in the election process that was held on

29.09.2023 and had cast their votes.             Subsequently, the

said writ petition was dismissed by this Court vide

Annexure-F dated 11.12.2023.               Respondent No.1 having

appreciated that 8 ineligible voters had participated in the

election that was held on 29.09.2023 and had cast their

votes in favour of the candidates who had contested to the
                             - 10 -
                                              NC: 2026:KHC-K:2565
                                         WP No. 201194 of 2026
                                     C/W WP No. 201218 of 2026

HC-KAR




post of two Directors of the Society, has set aside the

election results insofar as it relates to the post of two

Directors (Sedam Sub-division),          on    the   ground that

election to the said two posts of Directors was vitiated

since ineligible voters had participated in the election and

had cast their votes.


     6.    The petitioners herein have secured 13 and 12

votes respectively and out of the said votes, if 8 votes of

the ineligible voters is reduced, then they would have

secured 5 votes and 4 votes respectively as against 5

votes that was secured by respondent No.2. Respondent

No.1 as well as the Karnataka Appellate Tribunal have held

that election for the post of two Directors from Sedam

Sub-division was vitiated since 8 out of total 17 voters

were found to be ineligible voters.        8 voters out of the

total 17 voters would amount to a substantive number and

therefore, I am of the opinion that the election to the two

posts of Directors of the aforesaid Society (Sedam Sub-

division) was vitiated and therefore first respondent rightly
                                   - 11 -
                                                       NC: 2026:KHC-K:2565
                                               WP No. 201194 of 2026
                                           C/W WP No. 201218 of 2026

HC-KAR




set aside the election results to the post of two Directors

(Sedam sub-division) that was                  held       on 29.09.2023.

Respondent No.1 having set aside the election results, has

directed respondent No.12 to hold a fresh election to the

aforesaid posts of two Directors (Sedam Sub-division).


      7.     Under the circumstances, I do not find any

illegality or irregularity in the orders impugned, which calls

for   interference    by   this      Court        in     exercise   of   its

extraordinary     jurisdiction      under         Article   226     of   the

Constitution of India. Accordingly, the following:

                            ORDER

(i) The Writ Petitions are dismissed.

(ii) Election to the post of two directors (Sedam

division) shall be held expeditiously but not

later than a period of three months from

the date of receipt of copy of this order.

(iii) Liberty is reserved to the respective

Societies whose name is found in the list of

- 12 -

NC: 2026:KHC-K:2565

HC-KAR

eligible voters to send the name of their

delegates afresh, if need arises.

Sd/-

(S.VISHWAJITH SHETTY) JUDGE NMS,SWK List No.: 1 Sl No.: 10 Ct:pk

 
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 : IDRC

 
 
Latestlaws Newsletter