Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Sathya vs The Deputy Registrar Of ...
2023 Latest Caselaw 7811 Mad

Citation : 2023 Latest Caselaw 7811 Mad
Judgement Date : 7 July, 2023

Madras High Court
S.Sathya vs The Deputy Registrar Of ... on 7 July, 2023
                                                                           W.P.No.17294 of 2022


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED: 07.07.2023

                                                    CORAM:

                             THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                            WP.No.17294 of 2022 &
                                       WMP.Nos.16635 & 16636 of 2023

                     S.Sathya                                             ... Petitioner


                                                       Vs


                     1. The Deputy Registrar of Co-operative Societies,
                        Thiruvarur Circle,
                        Backside of Collectorate, Thiruvarur,
                        Thiruvarur District – 610 001.

                     2. The C-operative Sub Registrar / Field Officer,
                        O/o.Deputy Registrar of Co-operative Societies,
                        Backside of Collectorate,
                        Thiruvarur, Thiruvarur District – 610 001.

                     3. The President,
                        ZA.105, Nadukandankudi Primary Aricultural
                          Co-operative Credit Society,
                        Kollapuram Village & Post – 609 608
                        Nannilam Taluk, Thiruvarur District.              ... Respondents




                     1/12
https://www.mhc.tn.gov.in/judis
                                                                               W.P.No.17294 of 2022


                     Prayer:- Writ Petition filed, under the Article 226 of Constitution of
                     India, to issue a Writ of Certiorari calling for the entire records relating
                     to the impugned Order passed by the first respondent in his proceedings
                     Na.Ka.No.1241/2022/Tho.Vae.Sa, dated 13.05.2022 and quash the same.


                                  For Petitioner     : Mr.C.Prakasam

                                  For Respondents    : Mr.S.Arumugham
                                                       Government Advocate


                                                      ORDER

This Writ Petition has been filed challenging the impugned Order

passed by the first respondent in his proceedings Na.Ka.No. 1241/2022/

Tho.Vae.Sa, dated 13.05.2022.

2. The case of the writ petitioner is that the writ petitioner was

appointed as a Clerk in the third respondent Society on 01.03.1996.

Thereafter, as per the resolution dated 01.07.2000, she was posted as an

attender and subsequently, as per the resolution dated 01.07.2015 passed

by the third respondent, the petitioner was promoted as a clerk and on

01.07.2020, the petitioner was promoted as a Secretary in the third

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

respondent Society as per Resolution dated 02.11.2020. Pursuant to the

same, she joined as a Secretary and the salary of the petitioner was also

fixed as per another resolution passed on the same day and Orders have

also been issued in proceedings in Na.Ka.No.1-Pa.2020 dated

02.11.2020. Thereafter, her service has been regularized as per the

Circular of the Registrar by passing a resolution dated 24.03.2022. The

Circular was issued by the Registrar by following the Orders of this

Court in W.P.No.21440 of 2015 dated 19.02.2021 for regularizing the

services of the petitioner. After regularization, the petitioner was

promoted as Secretary from 02.11.2020 and she has been continuously

working in that post. When the matter stood thus, the impugned Order

came to be passed by the first respondent inter alia contending that

without promoting her as a Clerk from attender, she has been promoted

as a Secretary. Hence, a direction has been given to the third respondent

to cancel the promotion and give the petitioner appropriate promotion

from the lower cadre. Challenging the same, the present Writ Petition

has been filed.

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

3. Counter has been filed by the first respondent. The main

contention of the respondents is that Registrar of Co-operative Societies

had issued general instructions on 09.09.2021 based on the Order of this

Court in various Writ Petitions regarding regularization of employees

appointed irregularly and submitted that as per the circular of the

Registrar, an irregularly appointed employee's services can be

regularised only in the next category. It is further submitted that the

petitioner has to be regularized in the category of clerk and without

regularisation of her services as a Clerk, the petitioner cannot be

promoted to the post of Secretary and her services cannot be regularised

in that post. Hence, it is the contention of the respondents that the Writ

Petition is not maintainable.

4. I have perused entire materials. The main contention of the

learned counsel for the petitioner is that the first respondent has no right

whatsoever to interfere with the service matter of the employees working

in the Co-operative Societies and Registrar alone is competent to issue

Order as per G.O.Ms.No.2D No.1108 Co-operation, Food and Consumer

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

Protection Department, dated 31.08.2005 wherein the powers delegated

to the Deputy Registrar have been taken away in respect of the service

matters of the employees working in the Co-operative Societies. The

said power has been specifically empowered to the Joint Registrar of the

Co-operative Societies. Hence, it is his contention that, in this regard,

this Court in a Writ Petition in W.P.No.2628 of 2015 has passed a

similar Order. Hence, the petitioner seeks to set aside the impugned

Order.

5. Whereas the learned Government Advocate appearing for the

respondents submitted that the very promotion to the post of Secretary is

not in Order and she has not been regularized in the lower cadre and

without regularisation in the post of clerk, she has been promoted as a

Secretary and therefore, the impugned Order came to be passed and a

provision of appeal is available to the petitioner under section 153 of the

Co-operative Societies Act and without availing the alternative remedy,

the petitioner has filed the present Writ Petition, which is not

maintainable.

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

6. In the light of the above submission, when the materials are

perused, the fact that the petitioner's service has been regularized is not

in dispute. Though the petitioner was appointed in the year 1996 as

clerk, thereafter, by a resolution of the society, she was promoted as an

attender on 01.07.2000. Thereafter, in the year 2015, she was promoted

as a clerk and again on 01.07.2020, pursuant to the resolution passed by

the Society, she has been promoted as a Secretary. As per the above

resolution she has been promoted as a Secretary and in the meanwhile, a

circular has also been issued by the Registrar to regularize the services of

the persons who are appointed during he period from 08.07.1980 to

12.03.2021 pursuant to the direction of this Court in W.P.No.21440 of

2015 dated 19.02.2021. These circumstances are not in dispute.

7. Now the impugned Order has been passed on the ground that she

has not been regularized in the cadre of clerk, whereas she has been

directly promoted as a Secretary. It is relevant to note that the

Government Order in G.O.[2D] No.108 Co-operation, Food and

Consumer Protection Department dated 31.08.2015 deals with delegation

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

of powers of Co-operative Societies. In the above Government Order,

the Deputy Registrar of the Co-operative Societies has no power in

respect of service matters. The Joint Registrar is empowered with said

powers. In this regard also a Writ Petition in W.P.No.2628 of 2015 has

been filed wherein this Court has held as follows :

6. In this regard, the Government issued G.O.(2D)

No.108, Cooperation, Food and Consumer Protection

Department, dated 31.08.2005, delegating the powers of

the Registrar of Cooperative Societies under the Act. As

per the delegation of powers notified under the provisions

of the Tamil Nadu Cooperative Societies Act, 1983, the

Deputy Registrar of Cooperative Societies is not

empowered to exercise the powers in respect of service

matters of the employees working in the Cooperative

Societies. The said power has been delegated to the Joint

Registrar of Cooperative Societies.

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

7. The learned counsel appearing on behalf of the

fourth respondent-employee objected the said contentions

raised on behalf of the petitioner by stating that the Deputy

Registrar of Cooperative Societies is having control over

the Cooperative Societies and he is also an Authority under

the provisions of the Tamil Nadu Cooperative Societies

Act. Thus, the present writ petition is to be rejected.

8. Under Section 172 of the Tamil Nadu Cooperative

Societies Act, the powers of the Government may be

delegated. Sub-section (1) to Section 172 of the Act,

contemplates that “The Government may, by Notification,

authorise any Authority or Officer to exercise any of the

powers vested in them by this Act except the powers

conferred under sections 170 and 180 and may in like

manner withdraw such Authority”. Pursuant to the said

powers conferred under Section 172 of the Act,

Government issued Notification delegating the powers to

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

certain Subordinate Authorities. As per the delegation of

powers, the Joint Registrar of Cooperative Societies is the

Authority to deal with the revision petition under Section

153 of the Cooperative Societies Act and relating to the

service matters and the grievances of the employees in

respect of the Cooperative Societies. Therefore, such a

power delegated to the Joint Registrar, cannot be usurped

by the Deputy Registrar. Thus, the Deputy Registrar, in the

present case, has issued the impugned order without any

jurisdiction and therefore, the same is liable to be set

aside.”

8. Considering the above judgment, the Deputy Registrar is not

vested with the power to deal with the service matters of the employees

of the Cooperative Societies and and he has no jurisdiction to pass the

impugned Order. Therefore, when any Order is passed by a person who

has no jurisdiction, this Court is of the view that this Writ Petition is very

well maintainable. In such view of the matter, the impugned Order

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

passed by the authority without any jurisdiction, such an Order cannot be

sustained in the eye of law.

9. Accordingly, this Writ Petition is allowed and the impugned

Order passed by the first respondent dated 13.05.2022 is set aside.

Consequently, connected miscellaneous petitions are closed. No costs.

07.07.2023

Index:Yes/No

Neutral Citation : Yes/No

vrc

To,

1. The Deputy Registrar of Co-operative Societies, Thiruvarur Circle, Backside of Collectorate, Thiruvarur, Thiruvarur District – 610 001.

2. The C-operative Sub Registrar / Field Officer, O/o.Deputy Registrar of Co-operative Societies, Backside of Collectorate, Thiruvarur, Thiruvarur District – 610 001.

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

3. The President, ZA.105, Nadukandankudi Primary Aricultural Co-operative Credit Society, Kollapuram Village & Post – 609 608 Nannilam Taluk, Thiruvarur District.

https://www.mhc.tn.gov.in/judis W.P.No.17294 of 2022

N.SATHISH KUMAR, J.

vrc

WP.No.17294 of 2022

07.07.2023

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 : MAIMS

 
 
Latestlaws Newsletter