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

I.I 92 vs The Registrar Of Cooperative ...
2021 Latest Caselaw 22345 Mad

Citation : 2021 Latest Caselaw 22345 Mad
Judgement Date : 15 November, 2021

Madras High Court
I.I 92 vs The Registrar Of Cooperative ... on 15 November, 2021
                                                                            WP No.14624 of 2014

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 15-11-2021

                                                      CORAM

                              THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM

                                               WP No.14624 of 2014
                                                      And
                                                MP No.2 of 2014


                     I.I 92, Thirunavalur Farmers Service,
                          Cooperative Society,
                     Represented by its Secretary,
                     Thirunavalur Post,
                     Ulunderpet Taluk,
                     Villupuram District.                        ..       Petitioner

                                                         vs.


                     1.The Registrar of Cooperative Societies,
                       No.170, N.V.N.Maligai,
                       Kilpauk,
                       Chennai – 10.

                     2.The Additional Registrar of Cooperatives (ICDP),
                       O/o.The Registrar of Cooperative Societies,
                       No.170, N.V.N.Maligai,
                       Kilpauk,
                       Chennai – 10.




                     1/8


https://www.mhc.tn.gov.in/judis
                                                                                WP No.14624 of 2014

                     3.The Deputy Registrar of Cooperative Societies,
                       Thirukovilur,
                       Villupuram District.

                     4.K.Narasingam                                ..         Respondents

                                  Writ Petition is filed under Article 226 of the Constitution of
                     India, praying for the issuance of a Writ of Certiorari, calling for the records
                     of the first respondent in Rc.No.149476/2005 AR, dated 25.11.2005,
                     consequential revised orders passed by the second respondent in Rc.No.
                     66860/2013/AR1,        dated    06.09.2013,   Rc.No.66860/2013/AR1,       dated
                     23.10.2013 and subsequent letter issued by the third respondent in Na.Ka.
                     Nos.1357, 1358/2014 Pa dated 15.05.2014, directing to furnish the
                     information to the fourth respondent quash them holding that the petitioner
                     Cooperative Society registered under the Tamil Nadu Cooperative Societies
                     Act will not fall within the definition of “public authority” as defined under
                     Section 2(h) of the RTI Act.


                                  For Petitioner                : Mr.M.S.Palaniswamy

                                  For Respondents-1 to 3        : Mr.C.Selvaraj,
                                                                  Additional Government Pleader.

                                  For Respondent-4              : No Appearance


                                                        ORDER

This Writ Petition has been filed seeking to quash the order of the

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

first respondent in Rc.No.149476/2005 AR, dated 25.11.2005, the

consequential revised orders passed by the second respondent in Rc.

No.66860/2013/AR1, dated 06.09.2013, Rc.No.66860/2013/AR1, dated

23.10.2013 and the subsequent letter issued by the third respondent in

Na.Ka.Nos.1357, 1358/2014 Pa dated 15.05.2014, directing to issue copies

required by the fourth respondent, holding that the petitioner-Co-operative

Society registered under the Tamil Nadu Co-operative Societies Act will not

fall within the definition of "Public Authority" as defined under Section 2(h)

of the RTI Act.

2. Learned counsel for the petitioner submitted that the

petitioner is the elected President of the Society. By letter dated 10.03.2014,

the third respondent sought for certain information and documents

regarding appointment of Information Officers in Cooperative Societies.

And the fourth respondent also requested for certain copies of documents. It

is further submitted that the Final Authority rests with General Body of its

members and not with the Registrar of Co-operative Societies or State

Government. According to the petitioner, the Cooperative Society is not a

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

body, which is controlled by the Government and hence does not fall within

the definition of Section 2(h) of the Rights to Information Act. In view of

the above legal position, this writ petition is filed to set aside the letters of

the respondents seeking information and documents.

3. When the matter was taken up for final disposal, learned

counsel appearing for both the parties submitted that the relief prayed for, in

the present writ petition is squarely covered by the decision of the Hon'ble

Supreme Court in the case of Thalappalam Service Cooperative Bank

Ltd and Others vs. State of Kerala and Others [2013 (6) CTC 98 (SC)]

and the judgement of the Division Bench of this Court in the case of Public

Information Officer vs. The Registrar, Tamil Nadu Information

Commission [2015 (4) CTC 105].

4. In paragraph 54 of the judgment in the case of Thalappalam

Services Cooperative Bank Ltd and Others Vs. State of Kerala and

Others [(2013) 7 MLJ 407 (SC)], the Hon'ble Supreme Court has held as

follows:

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

"We, therefore, hold that the Cooperative Societies registered under the Kerala Co- operative Societies Act will not fall within the definition of public authority as defined under Section 2(h) of the RTI Act and the State Government letter dated 05.05.2006 and the circular dated 01.06.2006 issued by the Registrar of Co-operative Societies, Kerala, to the extent, made applicable to societies registered under the Kerala Co-operative Societies Act would stand quashed in the absence of materials to show that they are owned, controlled or substantially financed by the appropriate Government. Appeals are, therefore, allowed as above, however, with no order as to costs."

In Paragraph 9 of the decision in The Public Information Officer Vs. The

Registrar, Tamilnadu Information Commission and Others etc. [2015

(4) CTC 105], the Hon'ble Division Bench of this Court has held as

follows:

“9. In the light of the above, we have no hesitation to hold that the legal issue arising in these Appeals are squarely covered by the decision of the Hon'ble Supreme Court in the

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

case of Thalappalam Ser. Coop. Bank Ltd. And others Vs. State of Kerala and others, 2013 (6) CTC 98 (SC). The distinction sought to be drawn by the learned counsel for the respondent stating that the provisions of the RTI Act would be applicable to cases where the Government Officers are appointed to function as Special Officers of the society, when there is no elected Board of Directors, could hardly make any difference in the light of the recent pronouncement of the Hon'ble Supreme Court.

The learned Counsel appearing for the Appellants submitted that for all the societies, elections were conducted and the societies are managed by the elected members.”

5. In view of the aforesaid decisions, I have no hesitation to

quash the proceedings passed by the first respondent in Rc.No.149476/

2005 AR, dated 25.11.2005, consequential revised orders passed by the

second respondent in Rc.No.66860/2013/AR1, dated 06.09.2013,

Rc.No.66860/2013/AR1, dated 23.10.2013, and the subsequent letter issued

by the third respondent in Na.Ka.Nos.1357, 1358/2014 Pa dated

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

15.05.2014. Hence, the impugned order is quashed and the writ petition is

allowed. However, there shall be no order as to costs. Consequently, the

connected miscellaneous petition is closed.

15-11-2021 Index : Yes/No.

Internet : Yes/No.

Speaking Order/Non-Speaking Order. Svn

To

1.The Registrar of Cooperative Societies, No.170, N.V.N.Maligai, Kilpauk, Chennai – 10.

2.The Additional Registrar of Cooperatives (ICDP), O/o.The Registrar of Cooperative Societies, No.170, N.V.N.Maligai, Kilpauk, Chennai – 10.

3.The Deputy Registrar of Cooperative Societies, Thirukovilur, Villupuram District.

https://www.mhc.tn.gov.in/judis WP No.14624 of 2014

S.M.SUBRAMANIAM, J.

Svn

WP 14624 of 2014

15-11-2021

https://www.mhc.tn.gov.in/judis

 
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