Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 4]

Supreme Court of India

Indian Labour Co-Operative Society ... vs Union Of India And Grs on 20 July, 1999

Equivalent citations: AIR 1999 SUPREME COURT 2402, 1999 AIR SCW 2523, (1999) 3 LANDLR 3, (2000) 2 SCJ 422, 1999 (6) SCC 141, 1999 UJ(SC) 2 1275, 1999 ADSC 6 559, (1999) 6 SUPREME 219, (1999) 3 RECCIVR 603, (1999) 4 SCALE 188, (1999) 5 JT 37 (SC), 1999 (3) KLT SN 38 (SC), (1999) 4 BOM CR 502

Bench: B.N. Kirpal, S. Rajendra Babu

           CASE NO.:
Appeal (civil)  223 of 1999

PETITIONER:
INDIAN LABOUR CO-OPERATIVE SOCIETY LTD. AND ANR.

RESPONDENT:
UNION OF INDIA AND GRS

DATE OF JUDGMENT: 20/07/1999

BENCH:
B.N. KIRPAL & S. RAJENDRA BABU

JUDGMENT:

JUDGMENT 1999 (3) SCR 971 The following Order of the Court was delivered :

The challenge in this appeal is to the exercise of powers by the Central Government under Section 99 of the Multi State Co-operative Societies Act, 1984 (hereinafter referred to as `the Act') whereby it has purported to grant an exemption to respondent No. 3, namely. The National Cooperative Union of India (for short NCUI) from the provisions of Section 36; and Section 3-7 of die said Act.
Briefly stated the facts for the purposes of this case are that respondent No.3 is a Multi State Cooperative Society, Shri B.S. Vishwanathan. respondent No. 4 was first elected as its President in 1990. Upon the three years term contemplated by Section 35 coming to an end he was re-elected for a further period of three' years. In the meanwhile National Cooperative Bank of India (later re-named Cooperative Bank of India) [hereinafter referred to as `COBI'] was promoted. Respondent No. 4 was also elected as the Chairman of OB in February 1994 for a period of three years, Since Section 36 of the Act restricted an individual from holding the office of Chairman/Vice-'Chairman, President/ Vice-President in more than one Multi State Cooperative Society the Central Government was approached and by orders dated 23rd August, 1994 and 1st February, 1995 exemption was accorded under Section 99(2) in respect of Section 36 to NCUI and COBI. On 16th January, 1997 3rd exemption for two years from 3rd February, 1996 to 2nd February, 1998 was granted under Section 99(2) front the bar of Section 36 of the Act. The fourth exemption from the bar of Section 36 for a period of two years was granted on 13-1-98 from 3rd February, 1998 to 2nd February, 2000. Bar of Section 37 was sought to be removed firstly by an exemption granted for two years by order dated 16th January, 1997 which was followed by a subsequent order dated 13th January, 1998.

The appellant then filed a writ petition in the High Court of Delhi seeking to challenge me two exemptions dated 13th January, 1998 one relating to sections 36 and the other relating to Section 37 which exemption had permitted respondent No. 4 to continue as the Chairman of NCUI and COBI simultaneously and for more than two terms.

On the writ petition being dismissed by the High Court the present appeal has been filed.

The validity of the action of the Government depends on the interpretation of some of the provisions of the Act. Chapter IV of the. Act-contains provisions regarding the direction and management of the multi State Cooperative Societies Section 34 sets out tile disqualifications regarding a member of a Board; Section 35 provides for election of members of the bar, which stipulates that die member shall be elected for a period not exceeding three years; Section 36 and Section 37 which are relevant in the present case and deal with the holding of office in cooperative societies read as follows;

"36. Holding of office in co-operative society ; Notwithstanding anything contained in this Act, no person shall be eligible to hold, at the same time, office of a president or chairman or vice-president or vice-chairman on the board of more than one multi-State co-operative society :
Provided that any person holding, at the commencement of this Act, the office of a president or chairman or vice-president or vice-chairman in more than one multi-States co-operative society shall, within three months from such commencement by notice in writing signed by him, intimate the name of the multi-State co-operative society in which he wishes to serve and thereupon his office in the other multi-State Co-operative society in which he does not wish to serve shall become vacant :
Provided further that in default of such intimation within the period referred to in the preceding proviso, his offices in all the multi-State co-operative societies shall, as the expiration of the period aforesaid, become vacant.
37. Restrictions of holding of office : Mo person shall be eligible to hold the office of a president or chairman or vice-president or vice chairman on the board of a multi-State co-operative society, after he has held the office as aforesaid during two consecutive terms, whether full or part :
Provided that a person who has ceased to hold the office of a president or chairman continuously for one full term of three years shall again be eligible for election: to the offices aforesaid.
Explanation-Where any person holding the office of the president or vice- president or chairman or vice-chairman at the commencement of this Act is again elected to that office after such commencement, he shall for the purpose of this section, be deemed to have held office for one term before such election."
According to Section 36 no person is entitled to hold, at the same time, office of a president or a chairman or vice-president or vice-chairman of the board of more than one multi State Co-operative society. Section 37 places an embargo on a person from holding of an office, of president/chairman, vice-president or vice chairman of the board of a multi-State co-operative society from holding an office for more than two consecutive terms.
In the instant case the bar contained in Section 36 as well as in Section 37 was applicable to respondent No. 4, This necessitated the NCUI in applying to the Central Government for exemption. This exemption was granted under Section 99 which reads as under.:
"99, Power to exempt multi-State co-operative societies from conditions as to registration ; (1) Notwithstanding anything contained in this Act, the Central Government may, by genera! or special order, for reasons to be recorded therein, and subject to such conditions, if any, as may be specified therein exempt any multi-State co-operative society or class of such societies from any of the requirement of this Act relating to registration.
(2)(a) The Central Government, by general or special order and for reasons to be recorded therein,-
(i) exempt any multi-State co-operative society or any class of such societies from any of the provisions of this Act or of the rules; or (ji) direct that such provisions shall apply to such society or class of societies with such modifications not affecting the substance thereof as may be specified in the order ;

Provided that no offer shall be made under sub-clause (ii) so as to prejudice the interests of such society or class of such societies without a reasonable opportunity being given to make representation in the matter.

(b) Every order made under clause (a) shall be published in the Official Gazette."

As we read Section 99(2)(a) it appears to us that the power of the Central Government under the said provision is to exempt a multi-State co-operative society or any class of such societies from any of the provisions of the Act or the rules and this provisions does not contemplate given exemption to anyone else. In other words, if the society is required to comply with any of the provisions or the rules and a case is made out for granting exemption then the Central Government can, in the manner provided by the said section, grant exemption.

What is contended before us is that under Section 99(2)it is the society which is granted exemption from complying with the provisions of Section 36 and Section 37.

Section 36 arid Section 37 are provisions which inter alia create a bar or an impediment on a person holding office of more than one society as the president at the same time or for continuing to hold such office for more than two consecutive terms. The rigour of these two provisions is qua an individual and not qua the society. Section 99(2) enables the Government to give relief to the society from the operation of any provisions of the Act but what has now been done is to give relief to an individual, namely, respondent No. 4 from the operation of Section 36 and Section 37, That certainly is not the intention nor the letter of the law.

As we have already indicated, Section 34 provides that no member of multi- State cooperative society shall be eligible to be chosen as a member or shall continue to be a member if he incurs the disqualification contained in the said section. Section 34. to our mind, is pan materia with Section 36 and Section 37. Just as Section 36 and Section 37 provide that under certain circumstances the elected office holder is not to continue m office, similarly, Section 34 provides that a person who has a disability attached to him not to stand for election or a person who is elected as a member of the board shall stand disqualified from continuing as a member in the event of his incurring any disqualifications mentioned in the said section. If the contention of the respondent is correct and the Central Government could grant exemption under Section 99 (2) from the applicability of Sections 36 and 37 of the Act, then on the same principle one would have to hold that the Central Government could also grant exemption to a multi State co-operative society of the applicability of the provisions of Section 34. Surely, that will be opposed to the very object and purpose of the Act. Just as applicability of Section 34 of the Act cannot be dispensed -with or relaxed, similarly, the provisions of Sections 36 and 37 cannot be done away with .by granting an exemption to the society under Section 99(2).

Sections 36 and 31, as we have already noticed is directed at a person holding or aspiring to hold office and is not directed at any multi-State cooperative society. The question of granting exemption to a multi-State cooperative society under Sections 36 and 37 does not arise and is not covered by Section 99(2). For the aforesaid reasons the appeal is allowed, judgment of the High Court is set aside. The result of this would be that the orders dated 13th January, 1998 granting exemption under Section 99(2) in respect of Sections 36 and 37 are quashed. There will be no order as to costs.

Mr. Ramajois, learned senior counsel appearing for respondent No. 6 in special leave petition, states that the petitioner in the High Court Shri B.S. Vishwanathan undertakes to withdraw the writ petition which has been filed in the High Court, In this view of the matter the Special Leave Petition No; 20314 of 1998 has become infructuous. It is accordingly dismissed.