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 20, Cited by 0]

Karnataka High Court

Doddegowda vs The State Of Karnataka on 13 March, 2026

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                      -1-
                                                                   NC: 2026:KHC:15476
                                                                  WP No. 5720 of 2024


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

                                 DATED THIS THE 13TH DAY OF MARCH, 2026

                                                     BEFORE
                                THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                                WRIT PETITION NO. 5720 OF 2024 (CS-EL/M)
                      BETWEEN

                       1.     DODDEGOWDA
                              S/O HELVANNA
                              AGED ABOUT 76 YEARS

                            2. MANJULA
                               W/O MANJEGOWDA
                               AGED ABOUT 43 YEARS

                            3. K S MANJAPPA
                               S/O SUBBAGOWDA
                               AGED ABOUT 73 YEARS

                            4. SUDHA N K
                               W/O BABU
                               AGED ABOUT 36 YEARS

                            5. D K NAGARAJU
Digitally signed by
                               S/O D K DODDEGOWDA
VARSHA N
RASALKAR
                               AGED ABOUT 72 YEARS
Location: HIGH
COURT OF
KARNATAKA                   6. MALLESH K N
                               S/O NANJE GOWDA
                               AGED ABOUT 56 YEARS

                              ALL ARE RESIDING AT KABALI VILLGE
                              SHRVANABELAGOLA HOBLI
                              CHANNARAYAPATNA TALUK,
                              HASSAN 573135
                                                                        ... PETITIONERS
                      (BY SRI. M.R. RAJGOPAL., SR. ADVOCATE FOR
                             -2-
                                         NC: 2026:KHC:15476
                                       WP No. 5720 of 2024


HC-KAR



   SMT. JAYASHEELEVE., ADVOCATE)

AND

  1. THE STATE OF KARNATAKA
     BY ITS SECRETARY
     DEPARTMENT OF CO OPERATIVE SOCIETIES
     VIDHANA SOUDHA
     BENGALURU 560001

  2. THE RETURNING OFFICER
     SRI K M PRASANNA
     ELECTIONS
     MILK PRODUCERS CO OPERATIVE SOCIETY LTD
     KABALLI VILALGE
     SHRAVANABELAGOLA HOBLI
     CHANNARAYAPATNA TALUK
     HASSAN 573135

  3. MILK PRODUCERS CO OPERTIVE SOCIETY LTD
     KUBALU VILLAGE
     SHRAVANABELAGOLA HOBLI
     CHANANRAYAPATNA TALUK
     HASSAN 573135

  4. THE STATE ELECTION AUTHORITY
     BY ITS COMMISSIONER
     SHANTINAGAR,
     BMTC COMPLEX, K.H. ROAD,
     BENGALURU-560027.

  5. THE DEPUTY COMMISSIONER AND
     DISTRICT ELECTION OFFICER,
     HASSAN-571401
                                              .... RESPONDENTS
(BY SRI. YOGESH D. NAIK., AGA FOR R1 & R2;
    SRI. A. DEVARAJ., ADVOCATE FOR R4 & R5;
    R3-SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI OR ANY OTHER WRIT TO DECLARE THAT
THE CORUM PROVIDED UNDER SUB-RULE (4) OF RULE 14-AK TO BE
                                -3-
                                              NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR



INTERPRETED TAKEN NOTE OF OTHER PROVISION OF CO-
OPERATIVE SOCIETY DECLARING THAT THE CORUM COULD BE
COMPUTED OUT OF TOTAL STRENGTH ELECTED TO MANAGING
COMMITTEE OF A R-3 AND ETC.

     THIS WRIT PETITION COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 17.02.2026, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:

                          CAV ORDER

1.   The petitioners are before the Court seeking for the

     following reliefs:

     1) Issue a writ in the nature of certiorari or any other
        writ to declare that the corum provided under sub-
        rule(4) of Rule 14-AK to be interpreted taken note of
        other provision of co-operative society declaring that
        the corum could be computed out of total strength
        elected to managing committee of a 3rd respondent.

     2) Issue a writ in the nature of certiorari to quash the
        proceedings    of   2nd   respondent      11.02.2024,
        18.02.2024 as per Annexure-C and D.

     3) Issue writ in the nature of mandamus directing the
        2nd respondent returning officer to declare that there
        is corum in the meeting dated 11.02.2024 in
        Annexure-C and on such basis, be directed proceed
        with the matter enable to elect office bearers among
        the petitioners.

     4) Pass any appropriate writ/order/direction this Hon'ble
        Court deems fit and proper in the fact and
        circumstances of the case and allow this Writ Petition
        with costs in the ends of justice and equity.

     5) Pass any appropriate writ/order/direction this Hon'ble
        Court deems fit and proper in the fact and
        circumstances of the case and allow this Writ Petition
        with costs in the ends of justice and equity.
                              -4-
                                          NC: 2026:KHC:15476
                                         WP No. 5720 of 2024


HC-KAR




2.   Respondent No.3 is a Primary Co-operative Society.
     Elections to the Managing Committee for a term of
     five years were scheduled to be held on 28.01.2024.
     The total strength of the Managing Committee being
     thirteen (13), one seat was reserved for a candidate
     belonging to the Backward Class-B category, one for
     the Scheduled Tribe category, and one for the
     Scheduled Caste category.

3.   Since no candidate from any of the said three
     reserved   categories   contested    the   election,   no
     election could be held for those reserved seats.
     Consequently, only ten candidates were declared
     elected unanimously, as reflected in the notification
     issued by respondent No.2-Returning Officer dated
     22.01.2024.

4.   Thereafter, the first meeting of the newly elected
     Directors was convened by the Returning Officer on
     11.02.2024. On that date, six Directors were present
     while four Directors remained absent. The Returning
     Officer, taking the view that the requisite quorum
     was not available, adjourned the meeting.

5.   The adjourned meeting was subsequently convened
     on 18.02.2024. However, even on the said date only
     six Directors were present and four remained absent.
                               -5-
                                              NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




     The   Returning    Officer     again   recorded    that   the
     quorum     requirement         was     not   satisfied    and
     consequently declared that the meeting could not
     proceed and treated the meeting as closed.

6.   It is in these circumstances that the petitioners have
     approached this Court seeking the aforesaid reliefs.

7.   The submission of Sri.M.R.Rajagopal., learned Senior
     counsel appearing for the petitioner is that;

     7.1. The Returning Officer could not have firstly
           adjourned the first meeting and thereafter
           abandoned the meeting on account of quorum
           not being present, which has resulted in the
           functioning of the Co-operative Society being
           adversely affected, there being no election to
           the post of the Office Bearers of the Co-
           operative Society.

     7.2. He refers to Section 2b of the Karnataka Co-
           operative Societies Act, 1959 (hereinafter for
           brevity referred to as "Actof1959"), which is
           reproduced hereunder for easy reference;

           2b. 'Board'- means the board of directors or the
           governing body of a co-operative society, by whatever
           name called, to which the direction and control of the
                              -6-
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



           management of the affairs of the society is entrusted
           to.

     7.3. By referring to the definition of "Board", he
          submits that the Board of Directors or the
          governing body means the body to which the
          direction and control of management of the
          affairs of Co-operative Society is entrusted to.

     7.4. He also refers to the definition of "Director"
          under Section 2(e-2-1), which is reproduced
          hereunder for easy reference;

          2(e-2-1) 'Director'- means a member of the board
          duly elected or nominated or co-opted in accordance
          with this Act, the rule and the bye-laws made under
          this Act

     7.5. By referring to the above definition, he submits
          that Director is a person who is duly elected or
          nominated or co-opted in accordance with the
          Act, Rule and bye-laws. Thus, he submits that
          ten (10) directors were elected, three (03)
          posts remained vacant, and they constitute the
          Board of the Co-operative Society.

     7.6. He refers to Section 28-A of the Act of 1959
          which    is   reproduced     hereunder      for   easy
          reference;
                             -7-
                                              NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         28-A. Management of co-operative societies vest
         in the board.- (1) The management of a co-operative
         society shall vest in a board constituted in accordance
         with this Act, the rules and the bye-laws of such
         society. The board shall exercise such powers,
         discharge such duties and perform such functions as
         may be conferred or imposed upon it by this Act, the
         rules and the bye-laws.

         (2) The board of a co-operative society shall consist of
         not less than thirteen but not exceeding the number
         of members specified below excluding the Chief
         Executive, namely:--

         (i) in case of a primary society and a secondary
         society whose area of operation extends to,-

         (a) a part of taluk, thirteen members;

         (b) whole of taluk, fifteen members;

         (c) beyond a taluk       but   not   beyond   a   district,
         seventeen members:

              Provided also that in case of Urban Cooperative
         Banks having area of operation not beyond a district
         the maximum number shall not exceed seventeen
         members.

         (d) beyond a district, nineteen members

         (ii) in the case of a federal society, including Apex
         societies, twenty one members;

         (iii) [Sub-section (iii) not reproduced as not relevant
         to the present case]

              Provided that a member shall not represent
         more than one constituency in the board of a society.

         Provided that, subject to the minimum and maximum
         number of the members of the board specified in sub-
                              -8-
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         section (2) of section 28A, the bye-laws of a Co-
         operative Society shall provide for the composition of
         the board of that society to include within the
         permissible limits,-

         (a) in case of assisted society, Government nominee
         as specified in sub-section (4-B) of section 28A;

         (b) in case of all Co-operative Societies other than non
         agricultural credit Co-operative Societies, if necessary,
         an ex-officio member and nominee from financing or
         the credit agency.

         The remaining members of the board shall be filled
         only through election subject to the provisions of
         section 29E

         (3) In the board of every cooperative society there
         shall be reserved:--

         (i) one seat to be filled by election, in favour of the
         persons belonging to the Scheduled Castes and
         Scheduled Tribes;

         (ii) two seats to be filled by election, in favour of
         women:

         (iii) Two seats to be filled by election, in favour of the
         persons belonging to backward classes in such
         manner as may be prescribed.

               Provided that such reservation shall be made on
         the board of every cooperative society consisting of
         individuals as members and having members from
         such class or category of persons.

         (4) Subject to the provisions of sections 29A and 39A,
         the term of office of the members of the board shall
         save as otherwise five years from the date of election
         and they shall be deemed to have vacated office as
                              -9-
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         such members of the board on the date of completion
         of the said term:

              Provided that if an election to the board of any
         co-operative society had already been held in
         accordance with the bye-laws of such society, prior to
         the commencement of the Karnataka Co-operative
         Societies (Amendment) Act, 1997, the term of office
         of the board of such co-operative society shall be
         three years including the co-operative year in which
         such election was held.

         Explanation.--[Text of Explanation to sub-section (4)
         omitted as not relevant to the present controversy]

                Provided further that the first general meeting of
         a society after registration shall be held within one
         month from the date of its registration to elect the
         first committee to manage the affairs of the society
         and the term of office of such committee shall also be
         five years from the date of election.

               Provided also that the first general meeting of
         the Co-operative Society or Societies formed after
         amalgamation or reorganization or division in
         accordance with section 14 shall be held within three
         months from the date of registration to elect the first
         board to manage the affairs of the Co-operative
         Society or Societies, and the term of office of such
         board shall also be five years from the date of
         election.

          (4A)- The board of a cooperative society, may co-opt
         persons having experience in the field of banking,
         management, finance or specialization in any other
         field relating to the objects and activities undertaken
         by the cooperative society to be the members of the
         board.
                             - 10 -
                                           NC: 2026:KHC:15476
                                         WP No. 5720 of 2024


HC-KAR



         Provided that the number of such co-opted members
         shall not exceed two in addition to the maximum
         number specified in sub-section (2).

         Provided further that such co-opted members shall not
         have a right to vote in any election of the cooperative
         society in their capacity as such members or to be
         eligible for being elected as office-bearers of the
         board.

         Provided also that the functional directors not
         exceeding three, if any, shall also be the members of
         the board in accordance with the byelaws and such
         members shall be excluded for the purpose of
         counting the total number of directors specified in
         sub-section (2).

         Provided also that the professional directors and
         functional directors shall not form a part of the
         quorum for the conduct of the board meetings.

         Provided also that if the directors Co-opted to urban
         Co-operative Banks do not have the requisite
         knowledge and experience as stipulated by Reserve
         Bank of India, the board of such banks shall remove
         such persons within two months from the date of
         receipt of direction by the Reserve Bank of India after
         giving such directors an opportunity of being heard.

         (4B)-(1) The State Government may nominate one
         person as its representative on the board of every
         assisted society other than the board of a primary
         agricultural credit cooperative society. The nominated
         person can vote in all meetings and elections of the
         co-operative society; and also can contest in all the
         elections of the Co-operative Society. The ex-officio
         members and nominee from financial or credit agency
         shall have the voting right but are not eligible to
         contest as office bearer.
                             - 11 -
                                            NC: 2026:KHC:15476
                                         WP No. 5720 of 2024


HC-KAR



         Provided that the person so nominated as a member
         of a cooperative society shall hold office as such
         member during the pleasure of the State Government.

         (2) Where an officer of Government is nominated
         under clause (1), such officer may, if unable to be
         present himself at any meeting of the board, depute a
         subordinate   officer  to   the    meeting    as  his
         representative and such subordinate officer shall be
         deemed to be a person nominated as a representative
         of the State Government for the purpose of such
         meeting.

         (5) If the new *board* is not constituted under
         section 29A, on the date of expiry of the term of office
         of the *board* or if the elections are not held within
         the time limits specified in Section 39A, 1 the
         Registrar or any other officer within whose jurisdiction
         the society is situated, and who is authorized by the
         Registrar, shall be deemed to have assumed charge as
         Administrator and he shall, for all purposes function as
         such *board* of management. The Administrator
         shall, subject to the control of the Registrar, exercise
         all the powers and perform all the functions of the
         *board* of the co-operative society or any office
         bearer of the co-operative society and take all such
         actions as may be required, in the interest of the co-
         operative society.

         Provided that the Registrar shall appoint an
         administrator to a Co-operative Society or each of the
         co-operative Societies formed after amalgamation or
         reorganization or division in accordance with section
         14 for a period of three months and the administrator
         so appointed shall arrange for holding elections to a
         *board* of such Co-operative Society or Societies as
         the case may be.

         (6) The members of the *board* shall elect from
         among themselves the office bearers of the co-
                              - 12 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



           operative society. The election of the office bearers
           shall be by secret ballot.

     7.7. By referring to Section 28-A of the Act of 1959,
          his submission is that the management of a
          Co-operative Society shall vest with the Board,
          which consists of Directors who have been
          elected or nominated or co-opted and insofar as
          the present Co-operative Society is concerned it
          has fixed maximum number of "13" Directors,
          and it is for that reason, that "13" Directors
          were elected.

     7.8. He, however, submits that there is no minimum
          number of Director which has been prescribed
          under Sub-section (2) of Section 28-A of the
          Act of 1959, merely because a maximum
          number of Directors is mentioned or prescribed
          under Sub-section (2) of Section 28-A of the
          Act of 1959 does not mean that the Board is
          required to consist of the maximum number of
          Directors.

     7.9. He refers to Sub-section (5) Section 29-F of the
          Act of 1959, which is reproduced hereunder for
          easy reference;

           29-F(5) The Cooperative Election Commission shall
           conduct elections to the board and also to the office
                              - 13 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR



          of President or Chair person, Vice President or Vice-
          Chairperson and such other office-bearers as are
          required to be elected as per the bye-laws of the
          cooperative society within fifteen days from the date
          of constitution or deemed constitution of the board
          after a general election.

     7.10. His submission is that it is the Co-operative
          Election Commission who is required to conduct
          elections to the Board and also to the office of
          the president or chairperson vice-president or
          vice - chairperson, and that such Office Bearers
          are required to be elected as per the bye-laws
          of the Co-operative Society within 15 days from
          the date of constitution or deemed constitution
          of the Board after a General Election.               By
          referring to Sub-section (5) of Section 29-F of
          the Act of 1959, his submission is that there is
          a duty which has been cast on the Co-operative
          Election Commission to hold the elections as
          indicated supra.

     7.11. On that basis, he submits that the quorum, if
          any,   is   required        to   be    considered   and
          understood, not on the basis of the total
          strength of the members of the Managing
          Committee             allocated            to        the
          Co-operative Society or prescribed in the bye-
          laws, but would refer to the total number of
                                - 14 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




         elected Directors and on that basis, he submits
         that though the number of elected Directors
         being ten (10), it is this, which would have to
         be considered for the purpose of calculating of
         the quorum to the Co-operative Society.

     7.12. He refers to Rule 14-AK of the Karnataka
         Co-operative Societies Rules, 1960 (hereinafter
         for brevity referred to as "Rulesof1960")
         which     is   reproduced      hereunder      for   easy
         reference;

          14AK; Board Meetings.(1) The board may meet as
          and when required for transacting the business stated
          in Section 28C of the Act, or the byelaws.

                Provided that the interval between two
          consecutive meetings of the board shall not exceed
          three months.

          (2) The chief executive shall convene a meeting of
          the board, in consultation with the chairperson or
          president of the co-operative society, by giving a
          notice of at least seven clear days as specified in the
          bye-laws. In exigencies, a meeting of a board may be
          convened by giving a notice of at least of three clear
          days. The notice may be sent in the following modes,
          namely:

          (a) by speed post; or

          (b) by courier; or

          (c) by local delivery under proper receipt
                              - 15 -
                                             NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR



         (3) The notice shall state clearly the place, date, time
         and agenda of the meeting. The Chief Executive shall
         send detailed notes containing the pros and cons, the
         provisions of law if any and the financial implications
         on each subject on the agenda along with such
         notice.

         (4) The number next to fifty per cent of the strength
         of the board as specified in the bye-laws shall form
         the quorum for a meeting of the board. the members
         who are all attending the meeting shall sign in the
         Book kept for the purpose before commencement of
         the board meeting. If there is no quorum at the time
         of transacting any business in any meeting of the
         board, no such business shall be transacted.

         (5) The provisions of sub-rules (6) to (10) and (12)
         to (15) of rule 14AJ shall, mutatis mutandis apply to
         the board meetings.

         (6) Normally no subject other than those listed in the
         agenda shall be taken up for discussion. However, if
         there is no sufficient time to wait for the decision on
         any subject in the next meeting of the board, such
         subject may be taken up for discussion and decision
         as an additional subject with the permission of the
         Chairperson of the meeting after giving necessary
         notes on such subject to all the directors and after
         discussion and decision on all the subjects listed on
         the agenda; Provided that no subject relating to the
         following matters shall be taken up for discussion and
         decision as additional subject, namely

         a) election of directors;

         b) election of office-bearers;

         c) filling up the post of a director by co-option;

         d) filling up the post of a casual vacancy of a director
         by co-option;
                              - 16 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         e) imposition of penalties against the employees; and

         f) any subject involving financial implication;

         Further provided that no additional subject is placed
         without relevant additional agenda notes.

         (7) The board shall not take any decision which is
         contrary to the provisions of the Act, the Rules or the
         bye-laws or detrimental to the interest of the co-
         operative society. The directors shall be jointly and
         severally liable for any decision taken contrary to the
         provisions of the Act, the Rules or the bye-laws or
         any decision detrimental to the interest of the co-
         operative society

         (8) The Chief Executive shall record the minutes of
         the meeting truly and accurately as per the
         deliberations. The proceedings of each meeting in the
         minutes book shall be signed by the chief executive
         and the chairperson of the meeting. The minutes of
         the meeting shall contain a fair and correct summary
         of the proceedings thereat.

         (9) When any director expresses dissent in the
         deliberations on any subject, the Chief Executive shall
         record the same truly and accurately as per the
         deliberations in the minutes of the meeting. The
         minutes of the meeting so recorded and signed shall
         be sent to all the directors within seven days from
         the date of meeting.

         (10) If any director has any objection relating to
         recording of any decision on a subject on the ground
         that the said decision has not been recorded as per
         the decision taken in the meeting or the said subject
         was not discussed in the meeting, he shall
         communicate his opinion within three days from the
         date of receipt of the minutes of the meetings. In the
         event of a majority of the directors communicating
         such objection on any decision, the Chief Executive
                              - 17 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



          shall not implement such decision but shall place the
          same in the next meeting of the board.

          (11) If for any reason, the president or the
          chairperson is unable to attend the meeting of the
          general body, the vice-president or the vice
          chairperson, or in his absence, any other member of
          the board elected by the directors present at the
          meeting from among themselves shall preside over
          the said meeting.

          (12) Where in any meeting of the general body or
          board of a cooperative society, another co-operative
          society is to be represented, such cooperative society
          shall be represented in such meeting only through
          chairperson or president or a member of the board
          duly authorized by the board of such co-operative, as
          the case may be and where there is no board of such
          co-operative society, for whatever reasons, through
          the administrator or the special officer of such co-
          operative society.

     7.13. By referring to Rule 14-AK of the Rules 1960,
          his submission is that the said Rule relates to
          the manner of holding Board meetings. He
          draws attention to Sub-rule (3) of Rule 14-AK
          to contend that a notice issued for holding a
          meeting should clearly state the place, date,
          time and agenda of the meeting.             The Chief
          Executive to send detailed notes containing the
          pros and cons, the provision of law, if any and
          the financial implication on each subject on the
          agenda along with such notice.
                               - 18 -
                                               NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




     7.14. He refers to Sub-rule (4) of Rule 14-AK of the
          Rules 1960 and submits that the number next
          to 50% of the strength of the Board as
          specified in the bye-laws shall form the quorum
          for the meeting of the Board. The members
          who are all attending the meeting shall sign in
          the     book   kept      for   the    purpose       before
          commencement of Board meeting. If there is no
          quorum at the time of transacting any business
          in any meeting of the Board, no such business
          would be transacted. On the above basis, he
          submits that the quorum being next to 50% of
          strength of the Board would mean the strength
          of the elected Board and not the sanctioned
          strength of the Board.

     7.15. He refers to Rule 14-AI of the Rules of 1960,
          which    is    reproduced      hereunder      for    easy
          reference;

           14-AI; Election of the office- bearers in the first
           board.-The provisions of Rule 14AG shall mutatis
           mutandis apply to the election of the office bearers of
           the first board of the society after registration.

     7.16. By referring to Rule 14-AI of the Rules of 1960,
          he submits that the proviso of Rule 14-AG of
          the Rules of 1960 would mutatis mutandis
                              - 19 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




         apply to the election of the Office Bearers of the
         first Board of the Co-operative Society after
         registration. His submission is that Rule 14-AI
         and 14-AG of the Rules of 1960 would be
         equally applicable to the first Board meeting
         after each election. Rule 14-AG of the Rule of
         1960     is   reproduced      hereunder      for    easy
         reference;

         14AG; Election of the office-bearers -(1) The
         Returning Officer appointed for the conduct of general
         election of directors to the board shall be the Returning
         Officer for the conduct of election of the office bearers
         also.

         (2) Whenever a casual vacancy occurs in the office of
         the President or Vice-President, or any other office
         bearers,     the    Chief    Executive shall   send    a
         communication to the CEC conveying the occurrence of
         such vacancy within seven days from the date of
         occurrence of the vacancy. The CEC shall take steps for
         conducting election to fill up the casual vacancy in the
         office of the President or Vice President or any other
         office bearer as the case may be, and appoint a
         returning officer for the purpose of the conducting
         election to till casual vacancy.

         (3) The Returning officer/Assistant Returning Officer,
         appointed under sub-rule (1) or sub-rule (2), shall
         within fifteen days, from the date of constitution or
         deemed constitution of the board after a general
         election of the board or from the date of appointment
         as per sub-rule(2) convene a meeting of all the
         directors for electing the chairperson/President, Vice
         Chairperson /Vice-President and such other office-
         bearers as are required to be elected under the byelaws
                              - 20 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         of the co-operative society. The meeting shall be
         convened by giving a notice of seven clear days sent by
         registered  post,    or   personal    delivery    under
         acknowledgement indicating the date, time and venue
         of meeting.

         (4) Not less than two hours before the time fixed for the
         meeting for the election of President or Vice-President
         or any other office-bearers, any member of the board
         desirous of being elected as the president or vice
         president or any other office-bearer, as the case may
         be, may submit his nomination by delivering the
         nomination paper in Form XXIV to the Returning Officer.
         Such nomination shall be proposed by another member
         of the board eligible to do so and seconded by a third
         member of the board eligible to do so.

         (5) No director shall propose or second under sub-rule
         (4) more than one candidate for the office of the
         President or vice-President or any other office bearer of
         the society.

         Provided that if any director has proposed or seconded
         more than one candidate for the office of the President
         or Vice-President or any other office bearer of the
         society, the nomination which is received first shall be
         considered for scrutiny.

         (6) The Returning Officer appointed under sub-rule (1)
         shall preside over the meeting of the board convened
         for the purpose of electing the office bearers or filling
         up the casual vacancy in the office of the President or
         Vice President as the case may be.

         (6-A) The quorum for a meeting of the board convened
         under sub-rule (6) shall be fixed at the number next to
         fifty per cent of the strength of the board.

         (7) After the commencement of the meeting, the
         Returning Officer shall scrutinize all such nomination
         papers and shall read out to the directors present at
                              - 21 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         such meeting, the names of the directors who in his
         opinion have been duly nominated, together with those
         of the proposers and the seconders.

         (8) Any candidate may withdraw his candidature by
         notice in writing duly signed by him and delivered to the
         Returning Officer within thirty minutes after the scrutiny
         of the nomination papers.

         (9) The notice of withdrawal shall be given in writing by
         the candidate in person.

         (10) No director who has given a notice of withdrawal of
         his candidature under sub-rule (8) shall be allowed to
         cancel the notice of withdrawal.

         (11) The Returning Officer shall, on being satisfied as to
         the genuineness of the notice of withdrawal and the
         identity of the director delivering it under sub-rule (9)
         read out to the directors present at such meeting the
         name/names of the person/ persons withdrawing
         his/their candidature.

         (12) After the time fixed for withdrawal is over, if for
         any office for which election is to be held, the number
         of candidates who have been validily nominated and
         have not withdrawn their candidature in the manner
         and within the time specified, does not exceed the
         number of candidates to be elected for that office, the
         Returning Officer shall forthwith make a declaration that
         the validly nominated candidate shall be deemed to
         have been elected for that office.

         (13) If the number of validly nominated candidates for
         any office exceeds the number of candidates to be
         elected for that office, the Returning Officer shall
         proceed to take a poll by secret ballot as hereinafter
         provided.
                              - 22 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



         (14) The votes shall be taken by secret ballot and the
         directors voting for and against any candidate shall
         record their votes in the ballot papers supplied to them.

         (15) Any director present at the meeting may refrain
         from voting if he so chooses to do.

         (16) After the voting by all the directors present and
         wishing to vote is over, the Returning Officer shall count
         the votes and declare the candidates who have secured
         the highest number of valid votes to have been duly
         elected.

         (17) When an equality of valid votes is found to exist
         between any two or more candidates and the addition
         of one vote will entitle any of those candidates to be
         declared elected, the Returning Officer shall forthwith
         decide between those candidates by lot in such manner
         as he may determine and proceed as if the candidate on
         whom the lot falls has received an additional vote. He
         shall thereafter declare the candidate on whom the lot
         falls to have been duly elected.

         (18) The Returning Officer shall cause a record of the
         minutes of the meeting which shall contain the names
         of all the members present. The minutes shall be signed
         by the Returning Officer, the chief executive as also the
         directors present and wishing to sign. The minutes shall
         be made available to any member for inspection.

         (19) The Returning Officer shall immediately thereafter
         record the proceedings of the election in a
         comprehensive report which shall form part of the
         records of the election and shall be binding on all. The
         Returning Officer shall also furnish a copy of such a
         report together with a copy of the return of the results
         of the polling to the chief executive of the society and
         send a report to the District Election Officer and CEC.

         (20) After declaration of the result of election, the
         Returning Officer shall hand over the ballot papers and
                               - 23 -
                                                 NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR



          records relating to the election of the office-bearers to
          the chief executive of the society in a sealed cover.
          These shall safely be preserved by the chief executive
          of the society for a period of six months from the date
          of election or till such time a dispute or an appeal
          regarding the election, if any, filed is disposed of
          whichever is later and shall thereafter be destroyed.

     7.17. By referring to Sub-rule (1) of Rule 14-AG of
          the Rule 1960, he submits that the Returning
          Officer appointed for conduct of the election is
          to conduct the election of Office Bearers also.
          By referring to Sub-section (2) of Section 14-
          AG of the Act of 1959, he submits that
          whenever there is a casual vacancy, which
          occurs to the office of the president or vice-
          president    or   any        Office   Bearer, the    Chief
          Executive shall send a communication to the
          Chief    Election       Authority        conveying    the
          occurrence of such vacancy within seven (07)
          days from the date of occurrence of the
          vacancy, and it is for the said authority to take
          steps for conducting elections to fill up the
          casual vacancy in the office of the President or
          Vice, President, or any other Office Bearer as
          the case may be.

     7.18. By referring to Sub-rule (3) of Rule 14-AG of
          the Rules of 1960, his submission is that the
                             - 24 -
                                            NC: 2026:KHC:15476
                                       WP No. 5720 of 2024


HC-KAR




          Returning Officer or the Assistant Returning
          Officer shall within fifteen (15) days from the
          date of constitution or deemed constitution of
          the Board after a general election of the Board
          or from the date of appointment as per Sub-
          rule (2) of Rule 14-AG of the Rules of 1960
          convene a meeting of all the Directors were
          eligible     to    vote    for       electing    the
          chairperson/president,     vice    chairperson/vice
          president and such other Office Bearers as are
          required to be elected under bye-laws. The
          meeting to be convened by giving seven (07)
          clear days' notice.

     7.19. He refers to Sub-rule (4) of Rule 14-AG of the
          Rules of 1960 and contends that not less than
          two hours before the time fixed for the meeting
          for the election of president or vice-president or
          any other Office Bearers' nomination could be
          submitted by any person interested. He refers
          to Sub-rule 6A of Rule 14-AG of the Rules of
          1960 and contends that for the purpose of this
          meeting, the quorum for a meeting shall be
          fixed at number next to 50% of the strength of
          the Board.
                               - 25 -
                                             NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




     7.20. Again, he submits that the strength of the
          Board cannot refer to the sanctioned strength
          but can only refer to elected strength inasmuch
          as, if there are no Directors elected to satisfy
          the sanction strength, then it is only the
          number of electors who are elected, which
          could be taken into account for the purpose of
          fixing the corum and other aspects.

     7.21. He refers to Section 29-A of the Act of 1959,
          which    is   reproduced      hereunder      for   easy
          reference;

           29A. Commencement of term of office.- The
           term of office of the members of the *board*] 4 shall
           commence on the date on which the majority of the
           elected members of the *board* assume office or the
           term of the out going *board* expires, whichever is
           later.

           (2) Notwithstanding anything contained in this Act or
           the rules or the bye-laws of a co-operative society,
           the *board* shall be deemed to be duly constituted
           when the majority of the elected members of the
           *board* are available to function as members of the
           *board* after the election.

           (3) The *board* deemed to be constituted under
           sub-section (2) shall be competent to exercise all the
           powers and perform all the functions of the *board*
           of the co-operative society.

     7.22. By referring to Sub-section (1) of Section 29-A
          of the Act of 1959, he submits that the term of
                               - 26 -
                                                    NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




          office of the members of the Board shall
          commence on the date on which the majority of
          the elected members of Board assume office or
          the term of outgoing Board expires whichever is
          later.

     7.23. By referring to Sub-section (2) of Section 29-A
          of    the    Act   of        1959,        he   submits   that
          notwithstanding anything contained in the Act
          or the Rules or the bye-laws of a Co-operative
          Society, the Board shall be deemed to be duly
          constituted when the majority of the elected
          members of Board are available to function as
          members of the Board after the election.

     7.24. By referring to Sub-section (2) of Section 29-A
          of the Act of 1959, his submission is that it is
          not when all the directors are available that the
          Board can constituted, even if the majority of
          the      elected   members           of    the   Board   are
          available, then the Board is deemed to be
          constituted. He draws a distinction between
          elected members and strength of the elected
          members of the Board and the strength of the
          Board to contend that the quorum would have
          to be determined on the number of elected
                              - 27 -
                                            NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




          members of Board and not the sanctioned
          strength of the Board.

     7.25. Thus, he submits that in the present case
          elections having been held and directors have
          been elected only for ten (10) posts, it is those
          ten (10) elected directors were required to be
          taken into consideration for determining the
          corum and not the sanctioned strength of the
          Board. His submission, therefore, is that the
          Election Officer ought to have continued with
          the meeting, since six (06) of the directors out
          of ten (10) elected directors were present. The
          said six (06) constituting a number next to
          50% of the elected Board of Directors.

     7.26. By referring to the above provisions, learned
          Senior Counsel submits that the Act itself
          recognises   the       concept     of   a   "deemed
          constitution of the Board" once the majority of
          elected members are available, and therefore
          the absence of elections to a few reserved seats
          cannot prevent the Board from functioning.

     7.27. In the present case, since ten directors have
          been elected, the Board stood deemed to have
          been constituted, and therefore the Returning
                             - 28 -
                                            NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




          Officer ought to have proceeded with the
          election of office-bearers.

     7.28. According   to   him,     for    the   purpose   of
          determining quorum, the relevant number is
          the number of elected directors, which in the
          present case is ten. The quorum being the
          number next to fifty per cent, the presence of
          six directors would clearly satisfy the quorum
          requirement.

     7.29. Therefore, the Returning Officer ought not to
          have adjourned and subsequently abandoned
          the meeting on the ground of lack of quorum,
          when six out of the ten elected directors were
          present.

     7.30. Learned Senior Counsel accordingly submits
          that the Returning Officer acted contrary to the
          provisions of the Act and the Rules, and as a
          consequence the election to the posts of office-
          bearers has been unjustifiably stalled, thereby
          affecting the functioning of the co-operative
          society.

     7.31. On the above basis, he submits that the
          meeting convened for election of office-bearers
                              - 29 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




          ought to have proceeded, and the action of the
          Returning Officer in abandoning the meeting is
          liable to be set aside.

     7.32. He therefore submits that the writ petition
          deserves     to   be        allowed   and    appropriate
          directions issued to conduct the election to the
          posts of office-bearers of the society.

8.   Sri.Yogesh    Naik.,   learned       AGA    would    however
     submits that;

     8.1. The requirement of quorum for a meeting of
          the Board must necessarily be determined with
          reference to the sanctioned strength of the
          Board of Directors as provided under the Act,
          the Rules and the bye-laws of the society, and
          not with reference to the number of directors
          who     are presently elected or            available   to
          participate in the meeting. This principle would
          apply equally to the first meeting of the Board
          convened for election of office-bearers as well
          as to any subsequent meeting of the Board.

     8.2. In the present case, the sanctioned strength of
          the Board is thirteen (13). Merely because
          three seats reserved for particular categories
                                          - 30 -
                                                       NC: 2026:KHC:15476
                                                   WP No. 5720 of 2024


    HC-KAR




                 remained vacant on account of absence of
                 candidates, it cannot be contended that the
                 quorum is required to be calculated on the
                 basis of the ten directors who were elected. The
                 statutory      requirement       of    quorum    cannot
                 fluctuate depending upon the number of seats
                 filled at a given point of time, since such an
                 interpretation would defeat the scheme of the
                 Act and the Rules governing the composition
                 and functioning of the Board.

          8.3. He relies upon decision of Co-ordinate Bench of
                 this Court in Sri.Basavanna.H.M. Vs. State
                 of Karnataka1 more particularly para 9 and 10
                 thereof, which are reproduced hereunder for
                 easy reference;

                  9. In so far as quorum of '9' as mentioned in the Bye-
                  law, same is not in dispute and cannot be disputed.
                  Contention is raised by respondent No.5 stating that
                  the quorum must be construed as number of persons
                  present in the morning session in the previous session
                  of the same day. The satisfaction of quorum when
                  election to the post of Vice-President was held cannot
                  be taken note of, in light of requirement of quorum at
                  the relevant period of time and this would come out
                  on reading of Rule 14-AK (4) of the Karnataka Co-
                  operative Societies Rules, 1960, which reads as
                  hereunder:-


1
    WP No.6250 of 2024dated 03.04.2024
                              - 31 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



          "(4) The number next to fifty per cent of the strength
          of the board as specified in the bye-laws shall form
          the quorum for a meeting of the board (the members
          who are all attending the meeting shall sign in the
          book kept for the purpose before commencement of
          the board meeting).If there is no quorum at the time
          of transacting any business in any meeting of the
          board, no such business shall be transacted."
                                            (emphasis supplied)
          10. It is clear that the quorum is at the relevant point
          of time of transacting of any business. The holding of
          the election if is construed to be transaction of
          business at the time of election of the President, the
          quorum should have been fulfilled. Accordingly, on
          such sole ground, the petition deserves to be allowed.

     8.4. By placing reliance on Basavanna.H.M., it is
          submitted that the existence of quorum must
          be examined at the precise point of time when
          the business of the meeting is sought to be
          transacted. The election of office-bearers of the
          co-operative society constitutes a transaction of
          business   of   the    Board,    and   therefore     the
          mandatory       quorum      requirement      must     be
          satisfied before such election can be conducted.
          In the absence of the required quorum, the
          Returning Officer could not have proceeded
          with the meeting or conducted the election, and
          therefore the action of the Returning Officer in
          not continuing with the meeting cannot be
          faulted with.
                                    - 32 -
                                                     NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


    HC-KAR




         8.5. He       also    relies       on      the     decision   in
                Sharanabasappa and Ors vs. The State of
                Karnataka and Ors2 more particularly para 21
                and    22     thereof,      which     are     reproduced
                hereunder for easy reference;

                21. The vacancies arising on account of the reasons
                detailed in Section 29(E) of the Act is described as a
                casual vacancy. The word 'casual vacancy' is defined
                by the Oxford English Reference Dictionary in the
                Second Edition as follows:

                (1) accidental; due to chance (2) not regular or
                permanent; temporary, occasional (3) a unconcerned,
                uninterested (4) informal.

                22. From a reading of the definition from the said
                dictionary, what can be deduced is that the word
                'casual' refer to something insignificant and that it
                does not entail any implication of any significance. If
                the phrase 'casual' employed by the legislature is
                understood in the above terms then the interpretation
                that has to be placed on the provisions of Section
                29(E) of the Act, is that, the vacancy, in respect of
                which the elections are directed under the provisions
                of Section 29(E) of the Act, does not or will not have
                bearing on the functioning of the Board. If the
                definition of word 'casual' is read in conjunction with
                reference to the provisions of Sub-rule 4 of Rule 14-
                AK and Sub-section (2) of Section 28(A) of the Act,
                then it must be held to mean that the elections or
                nominations are impermissible under the provisions of
                Section 29(E), when the total sum of members to be
                elected/nominated is less than the strength stipulated
                under Sub-rule (4) of Rule 14-AK. If the number of
                vacancies are more than the percentage of strength as
2
    WP No.203490 of 2017 dated 09.08.2017
                                - 33 -
                                                NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR



          provided in the said Rule, then the provisions of
          Section 31 of the Act would not be attracted.

     8.6. By    relying   on      Sharanabasappa,            learned
          counsel submits that the statutory scheme
          governing the constitution and functioning of
          the     Board    of           a   Co-operative     Society
          contemplates that the strength of the Board
          must be understood with reference to the
          sanctioned composition provided under the Act,
          the Rules and the bye-laws of the society. The
          concept of casual vacancy as explained in the
          above    judgment         indicates     that     temporary
          vacancies occurring in the Board do not alter
          the statutory composition of the Board itself.
          Such vacancies are treated as incidental and do
          not dilute the legal requirement relating to the
          strength of the Board or the quorum required
          for conducting meetings.

     8.7. It is his submission that the strength of the
          Board remains the same notwithstanding the
          existence of vacancies, whether such vacancies
          arise due to resignation, death, disqualification,
          failure of candidates to contest reserved seats,
          or any other circumstance contemplated under
          the Act. Therefore, the existence                 of such
                              - 34 -
                                                      NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




          vacancies cannot result in the effective strength
          of the Board being reduced for the purpose of
          determining quorum.

     8.8. Learned counsel further submits that if the
          interpretation    suggested             by    the    petitioners
          were to be accepted, namely that the quorum
          must     be   calculated         with       reference   to   the
          number of elected members alone, it would
          lead to serious anomalies in the functioning of
          co-operative societies. For instance, if only a
          small number of members are elected and the
          remaining seats remain vacant, the Board could
          still proceed to transact business with a very
          small number of members, which would be
          contrary to the legislative intent underlying the
          provisions regulating the composition of the
          Board.

     8.9. According to him, the provisions contained in
          Rule 14-AK(4) of the Rules of 1960 clearly
          stipulate that the quorum shall be the number
          next to fifty percent of the strength of the
          Board    as    specified         in    the     bye-laws.     The
          expression "strength of the Board" used therein
          necessarily    refers       to        the    total   sanctioned
                                  - 35 -
                                                     NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




          strength of the Board, and not merely to the
          number        of   members           who     are    elected   or
          available at a given point in time.

     8.10. He    therefore       submits        that    the     statutory
          provisions read with the interpretation placed
          by    this    Court     in      Sharanabasappa          clearly
          indicate that vacancies in the Board cannot be
          used     as    a   basis        to   dilute    the    statutory
          requirement of quorum, and the functioning of
          the Board must always conform to the structure
          and strength prescribed by the Act and the
          Rules.

     8.11. Applying the above principles to the present
          case, he submits that the sanctioned strength
          of the Board being thirteen, the quorum for a
          meeting        would         necessarily      have      to    be
          calculated on that basis. Since the required
          quorum based on the sanctioned strength was
          not satisfied, the Returning Officer was justified
          in not proceeding with the meeting and in
          declining to conduct the election of office-
          bearers.

     8.12. On that basis, it is submitted that the action of
          the Returning Officer cannot be said to be
                                        - 36 -
                                                          NC: 2026:KHC:15476
                                                      WP No. 5720 of 2024


    HC-KAR




                 contrary to the provisions of the Act or the
                 Rules, and therefore the reliefs sought in the
                 present writ petition do not merit consideration.

          8.13. He         relies        on       the        decision     in
                 Sri.H.T.Munikumar              vs.       The    State    of
                 Karnataka3         more particularly para 5 and 11
                 thereof, which are reproduced hereunder for
                 easy reference;

                  5. The relevant facts in W.P. No.22398/2023 are that
                  the petitioners were elected as Directors of
                  Respondent No.3 - Society for the term 2023 to 2028
                  in the elections held on 26.07.2023, wherein a total of
                  12 Directors were elected. The first meeting for
                  electing President and Vice-President of Respondent
                  No.3 - Society was scheduled on 12.08.2023.
                  However, on that date, only six Directors were present
                  and hence, for want of quorum, the meeting was
                  adjourned. Thereafter, the next meeting was held on
                  01.09.2023 and all 12 Directors were present and
                  Petitioner Nos.1 and 2 were elected as the President
                  and Vice President of Respondent No.3 - Society
                  respectively. On the said date, after the election of
                  Petitioner Nos.1 and 2, six Directors tendered their
                  resignations without any valid reasons and on
                  19.09.2023, a Special Officer was appointed to
                  Respondent No.3 - Society. Being aggrieved, the
                  above writ petition is filed.

                  11. In view of the contentions putforth by both the
                  learned counsels, the question that arise for
                  consideration of these writ petitions are 'whether upon
                  the resignation of few of the members of the Board of

3
    WP No.22398 of 2023 & Con, matters dated 05.01.2024
                               - 37 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR



          a Society, whether elections are required to be held to
          the posts of all the Directors including the posts of
          Directors who have not tendered their resignations?'

     8.14. By relying on Munikumar, he submits that the
          statutory scheme governing the functioning of a
          co-operative society recognises the importance
          of quorum and the necessity of ensuring that
          meetings of the Board are conducted only when
          the quorum requirement is satisfied. In the said
          decision, this Court had occasion to consider
          circumstances where the absence of sufficient
          members or resignation of certain directors had
          a direct bearing on the functioning of the
          Board. The Court emphasised that the statutory
          framework regulating the constitution of the
          Board and the conduct of its meetings must be
          strictly adhered to, failing which the actions
          taken   by    the     Board   could    be    rendered
          unsustainable.

     8.15. Learned counsel therefore submits that the
          principle emerging from the said decision is that
          the functioning of the Board must always be in
          conformity with the provisions governing the
          composition and quorum of the Board, and any
          attempt to proceed with the transaction of
                               - 38 -
                                                 NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




          business in disregard of the statutory quorum
          requirement would be impermissible.

     8.16. Applying the above principle to the present
          case, it is submitted that when the meeting
          convened for the purpose of electing the office-
          bearers did not have the requisite quorum
          calculated on the            basis of the sanctioned
          strength of the Board, the Returning Officer
          was justified in declining to proceed with the
          meeting and in not conducting the election of
          office-bearers.

     8.17. It is therefore contended that the action of the
          Returning Officer in adjourning the meeting and
          subsequently not proceeding with the election
          cannot be said to be arbitrary or contrary to the
          provisions of the Act or the Rules, but is in fact
          consistent   with      the     statutory     requirement
          relating to quorum and the functioning of the
          Board of the co-operative society.

     8.18. Learned counsel further submits that even in a
          situation where only a few candidates contest
          the election to the posts of Directors and the
          entire   Board    is    not    fully    constituted,   the
          determination of quorum cannot be based upon
                                 - 39 -
                                                     NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


HC-KAR




          the number of Directors who are elected. The
          quorum must necessarily be determined with
          reference to the total sanctioned strength of the
          Board of Directors as prescribed under the Act,
          the Rules and the bye-laws of the society. In
          the present case, the sanctioned strength of the
          Board     is    thirteen       (13)    and       therefore    the
          quorum, being the number next to fifty percent
          of the strength of the Board, would necessarily
          require the presence of at least seven (07)
          Directors       in   order      to    validly     conduct     the
          meeting.

     8.19. Applying the above principle to the facts of the
          present case, it is submitted that only six (06)
          Directors were present in the meeting convened
          on 11.02.2024. Since the number required to
          constitute       quorum         was     seven       (07),     the
          Returning Officer was justified in adjourning the
          meeting for want of quorum. Even in the
          adjourned meeting convened on 18.02.2024,
          only six Directors were present, which again fell
          short of the statutory quorum requirement. In
          such circumstances, the Returning Officer could
          not have proceeded with the election of office-
          bearers        and   was       justified    in    declining    to
                              - 40 -
                                              NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




           conduct the meeting and treating the same as
           closed.    Learned    counsel   submits      that    the
           situation that has arisen clearly indicates a
           deadlock among the elected Directors, and
           unless    the   minimum     number        required   for
           quorum is present, the meeting cannot legally
           proceed.

      8.20. On the above basis, it is submitted that the
           action of the Returning Officer cannot be said to
           be contrary to the provisions of the Karnataka
           Co-operative Societies Act, 1959 or the Rules
           framed     thereunder.     Since    the     mandatory
           quorum requirement was not satisfied, the
           election of office-bearers could not have been
           conducted. Consequently, the reliefs sought by
           the petitioners do not merit consideration, and
           the writ petition is liable to be dismissed.

9.    Heard Sri.M.R.Rajgopal, learned Senior counsel for
      the petitioner, Sri.Yogesh Naik, learned AGA for
      respondents No.1 and 2 and Sri.A.Devaraj., learned
      counsel for respondents No.4 and 5. Perused papers.


10.   The points that would arise for determination are as
      follows:
                            - 41 -
                                      NC: 2026:KHC:15476
                                    WP No. 5720 of 2024


HC-KAR




     (i)    Whether the quorum required under Rule
            14-AK(4) of the Karnataka Co-operative
            Societies Rules, 1960 for a meeting of the
            Board of a Co-operative Society is to be
            computed with reference to the sanctioned
            strength of the Board as provided under
            the Act, Rules and bye-laws, or with
            reference to the number of directors
            actually elected to the Board?

     (ii)   Whether the Board of Directors of
            respondent No.3-Society could be treated
            as duly constituted under Section 29-A of
            the Karnataka Co-operative Societies Act,
            1959 when only ten (10) directors were
            elected against the sanctioned strength of
            thirteen (13)?

     (iii) Whether the presence of six (06) elected
           directors in the meeting convened on
           11.02.2024 and the adjourned meeting
           held on 18.02.2024 satisfied the quorum
           requirement for conducting the election of
           office-bearers of respondent No.3-Society?

     (iv) Whether     the  Returning  Officer was
          justified in adjourning and subsequently
          abandoning the meeting on the ground
          that the quorum requirement was not
          satisfied?

     (v)    Whether the petitioners are entitled to the
            reliefs sought for in the present writ
                                - 42 -
                                                NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




            petition, including the declaration that
            quorum is to be calculated on the basis of
            the number of elected directors and a
            direction to proceed with the election of
            office-bearers?

       (vi) What Order?

11.    I answer the above points as follows:

12.    Answer to Point No. (i): Whether the quorum
       required under Rule 14-AK(4) of the Karnataka
       Co-operative Societies Rules, 1960 for a
       meeting of the Board of a Co-operative Society
       is to be computed with reference to the
       sanctioned strength of the Board as provided
       under the Act, Rules and bye-laws, or with
       reference to the number of directors actually
       elected to the Board?

      12.1. Sri. M.R. Rajagopal, learned Senior Counsel
            appearing for the petitioners, advanced detailed
            and structured submissions urging that the
            quorum for the meetings of the Board of
            respondent No.3-Society ought to be calculated
            on the basis of the number of directors actually
            elected to the Board, and not with reference to
            the sanctioned or prescribed strength of the
            Board   as     specified    in    the   bye-laws.     His
            submissions,       which         were     made       with
            considerable     thoroughness       and   clarity,   are
            summarised below.
                            - 43 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




   12.2. He commenced his arguments by drawing the
         Court's attention to Section 2b of the Karnataka
         Co-operative Societies Act, 1959 (hereinafter
         referred to as 'the Act of 1959'), which defines
         'Board' in the following terms:

         "2b. 'Board'- means the board of directors or the
         governing body of a co-operative society, by whatever
         name called, to which the direction and control of the
         management of the affairs of the society is entrusted
         to."

   12.3. The definition of 'Board' is purposive and
         functional in character. The Board is not a
         notional body defined by the number of seats
         prescribed; it is the body to which the direction
         and control of management is entrusted in fact.
         A Board consisting of only those directors who
         have actually been elected is the body to which
         management is in fact entrusted. In the present
         case, since elections were held for only ten
         posts and ten directors were elected, it is that
         body of ten directors to which the management
         of respondent No.3-Society stands entrusted.
         The three seats which remain vacant are not
         occupied by any person and no management
         function   is   being      exercised   through   those
         vacant seats.
                             - 44 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




   12.4. The definition of 'Board' does not say that the
         Board    can    only        function   when       all    seats
         prescribed are filled. The definition speaks of
         the governing body as one which actually
         exercises direction and control. Therefore, the
         'strength' of the Board must refer to the actual
         functioning     strength,        not     the   prescribed
         maximum.

   12.5. He referred to Section 2(e-2-1) of the Act of
         1959, which provides:

         "2(e-2-1) 'Director'- means a member of the board
         duly elected or nominated or co-opted in accordance
         with this Act, the rule and the bye-laws made under this
         Act."

   12.6. A 'Director' is defined as a person duly elected,
         nominated, or co-opted. Persons occupying
         vacant seats are none of these three things.
         They have not been elected, nominated, or co-
         opted.     Therefore,         vacant      seats         cannot
         represent 'directors' for any purpose, including
         the purpose of calculating the strength of the
         Board for quorum. The strength of the Board
         must logically refer to the number of persons
         who actually hold the position of Director, not
         the number of posts created by the bye-laws.
                             - 45 -
                                              NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




   12.7. He referred at length to Section 28-A of the Act
         of 1959, which deals with the management of
         co-operative societies and the constitution of
         the Board. Sub-section (2) of Section 28-A
         provides that the Board of a primary society
         shall consist of not less than thirteen but not
         exceeding the number of members specified,
         depending upon the area of operation of the
         society. He submitted that while Section 28-
         A(2) specifies that the Board 'shall consist of
         not less than thirteen' members for societies
         whose area of operation extends to a part of a
         taluk, this is a prescriptive target for the
         composition of the Board. It does not say that a
         Board      consisting       of   fewer   than   thirteen
         members is non-existent or cannot function.

   12.8. There is no provision in the Act of 1959 which
         says that if a Board has fewer than the
         prescribed number of members, all its decisions
         and actions are void or that the Board cannot
         transact     any    business        whatsoever.     The
         provisions of the Act, properly understood,
         contemplate a Board functioning even when it
         is not at full complement, subject to the
         statutory framework for dealing with vacancies.
                                 - 46 -
                                                      NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




   12.9. He drew attention to Section 28-A(3), which
         mandates reservation of certain seats in every
         Board. He pointed out that the first proviso to
         Section    28-A(3)         limits       the     applicability   of
         reservation to societies which have members
         from the reserved categories. In the present
         case, while the society had provision for three
         reserved seats (one each for SC, ST, and
         Backward Class-B), no candidate from any of
         these categories came forward to contest. He
         submitted      that             this     non-availability       of
         candidates cannot be used as a ground to
         paralyse     the       Board.          The       legislature,   in
         prescribing reservations, did not intend for the
         absence of candidates from reserved categories
         to prevent a democratically elected Board from
         functioning.

   12.10. He also pointed out that Section 28-A(4-A)
         provides    for    co-option            of      persons    having
         experience        in       the         fields     of      banking,
         management, or finance to the Board. The last
         proviso to Section 28-A(4-A) expressly provides
         that   'professional            directors       and    functional
         directors shall not form a part of the quorum
         for the conduct of the board meetings.' He
                                - 47 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




         submitted that this express carve-out shows
         that not all persons associated with the Board
         count    for    the     purposes       of   quorum.      The
         legislature    was      careful   to    specify    who    is
         counted and who is not. The natural implication
         is that persons not actually occupying a position
         as Director (such as those whose seats are
         vacant) also cannot count for quorum purposes.

   12.11. He referred to Section 29-F(5) of the Act of
         1959, which reads as under:

         "29-F(5) The Cooperative Election Commission shall
         conduct elections to the board and also to the office of
         President or Chairperson, Vice President or Vice-
         Chairperson and such other office-bearers as are
         required to be elected as per the bye-laws of the
         cooperative society within fifteen days from the date of
         constitution or deemed constitution of the board after a
         general election."

   12.12. This provision casts an affirmative duty on the
         Co-operative Election Commission (CEC) to
         conduct elections to the posts of office-bearers
         within fifteen days from the date of constitution
         or 'deemed constitution' of the Board. He
         emphasised            the      expression         'deemed
         constitution' and submitted that the legislature
         expressly      contemplated       situations      where    a
         Board    may     be      'deemed       constituted'   even
                                     - 48 -
                                                      NC: 2026:KHC:15476
                                                    WP No. 5720 of 2024


HC-KAR




         though it is not fully constituted in the sense of
         having        all        prescribed        seats        filled.   The
         legislature, therefore, accepted that a Board
         can be deemed to exist and function even with
         fewer than the full complement of directors. If
         the quorum for the meeting to elect office-
         bearers is to be calculated on the basis of the
         prescribed          full strength          (13),   it     would    be
         impossible          to    hold the mandatory election
         under Section 29-F(5) in a situation where only
         10 directors have been elected, since the
         quorum of 7 can never be met if only 6 can
         ever     be     present,            thus   bringing        about    a
         stalemate and resulting n tyranny of numbers.

   12.13. He referred to Rule 14-AK(4) of the Karnataka
         Co-operative Societies Rules, 1960 (hereinafter
         referred to as 'the Rules of 1960'), which reads
         as under:

         "(4) The number next to fifty per cent of the strength of
         the board as specified in the bye-laws shall form the
         quorum for a meeting of the board. the members who
         are all attending the meeting shall sign in the Book kept
         for the purpose before commencement of the board
         meeting. If there is no quorum at the time of transacting
         any business in any meeting of the board, no such
         business shall be transacted."
                              - 49 -
                                                  NC: 2026:KHC:15476
                                             WP No. 5720 of 2024


HC-KAR




   12.14. The   expression     'strength      of the      board   as
         specified in the bye-laws' must be understood
         contextually.   The            bye-laws       specify    the
         maximum composition of the Board as thirteen.
         However, 'strength' refers to actual effective
         strength - that is, the number of directors who
         are actually functioning as members of the
         Board. The word 'strength' in ordinary usage
         means     operative          capacity,     not   theoretical
         maximum. Where seats remain vacant because
         no one has been elected to them, those seats
         represent nothing but potential - they are not
         occupied by any director - and therefore they
         cannot form part of the 'strength' of the Board.

   12.15. The purpose of a quorum rule is to ensure that
         a meaningful proportion of the actual Board is
         present before decisions are made. If the Board
         has only ten members, requiring seven to be
         present for quorum ensures that 70% of the
         actual Board participates in decision-making.
         This is more representative than requiring the
         same seven out of a notional thirteen, which
         would require the presence of directors who
         have not even been elected.
                             - 50 -
                                              NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




   12.16. He   referred    to        Rule   14-AG(6-A),   which
         specifically governs the meeting for election of
         office-bearers. It provides:

         'The quorum for a meeting of the board convened under
         sub-rule (6) shall be fixed at the number next to fifty
         per cent of the strength of the board.'

   12.17. This provision uses the expression 'strength of
         the board' without the qualifier 'as specified in
         the bye-laws' that appears in Rule 14-AK(4). He
         submitted that this absence of the qualifier
         further supports his argument that 'strength of
         the board' is the actual operative strength, not
         the prescribed maximum, and that for the
         specific meeting for election of office-bearers,
         the quorum is based on the actual elected
         strength.

   12.18. He referred to Section 29-A of the Act of 1959,
         which he characterised as the foundational
         aspect. Sub-sections (1), (2) and (3) of Section
         29-A read as under:

         "29A. Commencement of term of office.- The term
         of office of the members of the board shall commence
         on the date on which the majority of the elected
         members of the board assume office or the term of the
         outgoing board expires, whichever is later.
         (2) Notwithstanding anything contained in this Act or
         the rules or the bye-laws of a co-operative society, the
         board shall be deemed to be duly constituted when the
                              - 51 -
                                             NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR



         majority of the elected members of the board are
         available to function as members of the board after the
         election.
         (3) The board deemed to be constituted under sub-
         section (2) shall be competent to exercise all the powers
         and perform all the functions of the board of the co-
         operative society."

   12.19. Section 29-A(2) uses the expression 'majority
         of the elected members of the board.' This
         provision    does     not    say    'majority   of   the
         sanctioned strength of the Board' or 'majority
         of thirteen' or 'majority of the prescribed
         number.' It says 'majority of elected members.'
         In the present case, ten directors were elected.
         The majority of ten = six. Six directors were
         present at both meetings. Therefore, the Board
         was deemed to be duly constituted under
         Section 29-A(2) and was competent under
         Section 29-A(3) to exercise all the powers and
         perform all the functions of the Board, including
         the election of office-bearers.

   12.20. The 'notwithstanding' clause in Section 29-A(2)
         overrides anything to the contrary in the Act,
         Rules, or bye-laws. Therefore, even if Rule 14-
         AK(4) were read to require quorum on the basis
         of sanctioned strength, Section 29-A(2) would
         override    that    reading   for    the   purpose    of
                               - 52 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




         determining whether the Board is constituted
         and competent to act. He argued that a Board
         deemed    constituted          under    Section   29-A(2)
         must be able to conduct its business, including
         the election of office-bearers, and this must
         necessarily imply that the quorum requirement
         should align with the number of directors
         actually in place.

   12.21. He drew a clear distinction between 'sanctioned
         composition' (thirteen) and 'operative strength'
         (ten elected directors). He submitted that once
         the Act itself recognises 'deemed constitution'
         and uses the concept of 'majority of elected
         members' rather than 'majority of prescribed
         strength,' it would be illogical to insist on a
         quorum based on the full prescribed strength of
         thirteen. The quorum must be based on the
         operative strength of the Board.

   12.22. To summarise, the submission of Sri. M.R.
         Rajagopal,   learned          Senior   Counsel    for   the
         petitioners, is as follows:

         12.22.1. The definitions of 'Board' and 'Director'
                  under the Act of 1959 are functional
                  and operative; they refer to persons
                             - 53 -
                                                 NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




                 actually holding office, not to vacant
                 seats;

         12.22.2. Section        28-A(2)          prescribes       the
                 composition of the Board but does not
                 render a Board with fewer members
                 incapable of functioning;

         12.22.3. Section            29-A(2),        through         a
                 'notwithstanding' clause, provides for
                 deemed        constitution         of    the    Board
                 when the majority of elected members
                 are available, using the concept of
                 'elected        members'            rather       than
                 'prescribed strength';

         12.22.4. Rule 14-AK(4)'s reference to 'strength
                 of the board as specified in the bye-
                 laws' must be read as referring to the
                 effective           operative     strength        (ten
                 elected      directors)         rather    than    the
                 prescribed maximum (thirteen);

         12.22.5. Rule      14-AG(6-A)'s            reference        to
                 'strength           of   the     board'        without
                 qualification reinforces this;
                                - 54 -
                                                    NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




          12.22.6. Since ten directors were elected and
                      six were present at both meetings, the
                      quorum (number next to fifty per cent
                      of ten = six) was in fact satisfied;

          12.22.7. The Returning Officer ought to have
                      proceeded with the election of office-
                      bearers.

   12.23. Sri.   Yogesh        D.       Naik,   learned        Additional
          Government            Advocate             appearing         for
          respondents No.1 (State of Karnataka) and
          No.2    (Returning            Officer),     advanced         the
          following contentions:

   12.24. His primary submission was that Rule 14-AK(4)
          of the Rules of 1960 is clear and unambiguous.
          The    expression         'strength     of the       board   as
          specified     in   the        bye-laws'     refers     to    the
          composition of the Board as laid down in the
          bye-laws - that is, the sanctioned or prescribed
          strength. In the present case, the bye-laws
          prescribe     that     the      Board     shall   consist     of
          thirteen members. This is the 'strength as
          specified in the bye-laws.' It is fixed, definite,
          and determinable from the face of the bye-
          laws. It does not change from time to time
                             - 55 -
                                              NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




         depending on how many seats happen to be
         filled on a given date.

   12.25. If the quorum were permitted to fluctuate with
         the number of directors elected, it would create
         uncertainty and instability in the functioning of
         co-operative societies. A fixed quorum based on
         the prescribed strength ensures predictability.
         Directors and other stakeholders know what the
         quorum requirement is at all times. If the
         quorum were to vary with elections, no one
         would    know   what        number    is   required   for
         quorum until after the elections are completed.

   12.26. He relied upon the decision of a Co-ordinate
         Bench of this Court in Sri. Basavanna H.M,
         and submitted that the Co-ordinate Bench in
         Sri.Basavanna         H.M.     proceeded       on     the
         understanding that the quorum is a fixed,
         determinable number ('9 as mentioned in the
         Bye-law') and that this quorum must be present
         at the specific point of time when business is
         being    transacted, including the election of
         office-bearers. The decision does not support
         any     argument    that     the     quorum    can    be
                             - 56 -
                                                   NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




         computed on the basis of elected strength
         rather than bye-law-prescribed strength.

   12.27. He relied upon another decision of a coordinate
         bench of this Court in Sharanabasappaand
         submitted         that            the          decision      in
         Sharanabasappa establishes, as a matter of
         law, that vacancies in the Board do not alter
         the strength of the Board for the purpose of
         computing         quorum.                The      Court      in
         Sharanabasappa held that the strength of the
         Board remains as stipulated under Rule 14-
         AK(4) read with Section 28-A(2) of the Act of
         1959,   regardless          of    vacancies.      The     Court
         further made it clear that if the number of
         vacancies exceeds the percentage of strength
         provided in Rule 14-AK(4), then Section 31 and
         not Section 29-E would apply - indicating that
         the strength referred to in Rule 14-AK(4) is the
         prescribed strength, not the actual elected
         strength.

   12.28. He   submitted    that          while    Sharanabasappa
         dealt with 'casual vacancies' arising mid-term,
         the principle it enunciates is equally applicable
         to the present case. Whether vacancies arise at
                               - 57 -
                                                  NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


HC-KAR




         the   stage    of    the      initial    election    (because
         candidates did not contest reserved seats) or
         later during the term of a Board (casual
         vacancies), they do not alter the statutory
         composition     of     the      Board      or   reduce    the
         prescribed quorum requirement. The 'strength
         as specified in the bye-laws' remains thirteen,
         and the quorum remains seven.

   12.29. He relied upon another decision of a coordinate
         bench of this Court in H.T. Munikumarand
         submitted that in that case an election was held
         for a society and 12 directors were elected. The
         first meeting for electing the President and
         Vice-President was held on 12.08.2023, but
         only six directors were present and the meeting
         was adjourned for want of quorum. A second
         meeting was held on 01.09.2023 where all 12
         directors were present and officers were duly
         elected.

   12.30. The decision in Munikumar reinforces the
         principle     that      the       statutory         framework
         governing the functioning of a co-operative
         society must be strictly adhered to. The fact
         that a meeting was adjourned for want of
                                    - 58 -
                                                   NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




          quorum (six directors out of twelve being
          present, where quorum was the number next to
          50%      of the prescribed              strength) was not
          challenged         in     that    case,     indicating   the
          correctness         of       applying     the   prescribed-
          strength-based quorum. The second meeting,
          where all 12 directors were present, was validly
          held. He submitted that Munikumar supports
          the proposition that the quorum must be
          strictly satisfied before the election of office-
          bearers can be conducted.

   12.31. If     the     interpretation       canvassed      by    the
          petitioners were to be accepted, it would lead
          to serious anomalies. By way of illustration, if
          only two directors are elected in a society with
          a prescribed Board strength of thirteen, then on
          the petitioners' argument, the 'strength' would
          be two, and the quorum (number next to 50%
          of two) would be one. A single-person majority
          of two could then constitute the Board and elect
          office-bearers - a result manifestly at variance
          with         the   legislative      intent.      Such    an
          interpretation would permit a tiny minority of a
          society's leadership to vest control in their
          hands and make binding decisions on behalf of
                              - 59 -
                                                  NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




         the     society       without            any          meaningful
         participation.

   12.32. The   sanctioned     strength           of     the    Board    of
         respondent No.3-Society is thirteen (13). The
         quorum is therefore seven (7) (being the
         number next to fifty per cent of thirteen, since
         fifty per cent of thirteen is 6.5, and the number
         next to 6.5 is 7). On both dates (11.02.2024
         and    18.02.2024),          only    six       directors     were
         present, which       falls short of the required
         quorum of seven. The Returning Officer was
         therefore fully justified in not proceeding with
         the meeting and in declining to conduct the
         election of office-bearers. The writ petition is
         liable to be dismissed.

   12.33. Sri. A. Devaraj, learned counsel appearing for
         respondents No.4 (the State Election Authority
         by its Commissioner) and No.5 (the Deputy
         Commissioner       and        District        Election    Officer,
         Hassan), was heard. The Court notes that
         respondents       No.4       and    No.5        are      statutory
         authorities   under          the    electoral         mechanism
         governing co-operative society elections. Sri. A.
         Devaraj adopted the arguments of Sri. Yogesh
                               - 60 -
                                             NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




         D. Naik, learned AGA, in submitting that the
         quorum must be calculated on the basis of the
         sanctioned strength of the Board. He submitted
         that   the   State     Election    Authority and       the
         District Election       Officer, in supervising the
         electoral process of co-operative societies, act
         in accordance with the Act and Rules as
         interpreted by this Court, and that the action of
         the Returning Officer on both dates was in
         consonance with the statutory requirement of
         quorum. He did not canvass any additional or
         distinct submissions on this Point.

   12.34. This Court has heard the learned counsel for all
         parties at length and has perused the pleadings
         and records. The central question under Point
         (i) is one of statutory interpretation: what does
         the    expression      'strength    of   the   board   as
         specified in the bye-laws' in Rule 14-AK(4) of
         the Rules of 1960 mean? Does it refer to the
         prescribed/sanctioned strength of the Board as
         fixed by the bye-laws (thirteen in this case), or
         does it refer to the number of directors who
         were actually elected to the Board (ten in this
         case)? This is a pure question of law, the
         answer to which will govern not only this case
                                 - 61 -
                                                       NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




         but will have wider implications for co-operative
         society elections across Karnataka.

   12.35. Before embarking on the interpretation of Rule
         14-AK(4),      it     is    useful       to    understand       the
         structural framework of the relevant provisions.
         The    Karnataka           Co-operative          Societies      Act,
         1959, and the Karnataka Co-operative Societies
         Rules, 1960 together form a comprehensive
         code    for    the         governance          of   co-operative
         societies in the State. Within this framework:

         12.35.1. Section           2b     defines       'Board'    as   the
                   governing body to which management
                   is entrusted. Section 2(e-2-1) defines
                   'Director' as a person duly elected,
                   nominated, or co-opted.

         12.35.2. Section            28-A         deals       with       the
                   constitution, composition, and tenure
                   of        the         Board.        Sub-section       (2)
                   prescribes the number of members the
                   Board shall consist of, with a minimum
                   of        thirteen       for    primary         societies
                   operating in part of a taluk.
                             - 62 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




         12.35.3. Section 29-A deals specifically with the
                  commencement of term of office and
                  the concept of 'deemed constitution' of
                  the Board.

         12.35.4. Section      29-E       deals      with        casual
                  vacancies.

         12.35.5. Rule 14-AG provides for the election of
                  office-bearers,         including         by     the
                  Returning          Officer.     Sub-rule       (6-A)
                  provides for quorum for the specific
                  meeting for election of office-bearers.

         12.35.6. Rule   14-AK           provides     for        Board
                  meetings           generally.     Sub-rule        (4)
                  provides       for      quorum      for        Board
                  meetings.

   12.36. Rule 14-AK(4) states: 'The number next to fifty
         per cent of the strength of the board as
         specified in the bye-laws shall form the quorum
         for a meeting of the board.' This Court must
         give full effect to each word and phrase in this
         provision.

   12.37. The word 'strength.' In common parlance, as
         well as in legal usage, the 'strength' of a body
                                - 63 -
                                               NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




         refers to the full complement or the prescribed
         number of its members. When one says 'the
         strength of a regiment is 800', one means the
         prescribed number, not the number present on
         any given day. When the bye-laws of a society
         say that the Board shall consist of thirteen
         members, the 'strength' is thirteen. The word
         'strength' does not mean 'actual presence' or
         'current    membership.'        Actual         presence    is
         addressed by the quorum rule itself, not by the
         word 'strength.'

   12.38. The qualifying phrase 'as specified in the bye-
         laws.' This is the most significant element of
         the provision. The rule-maker has deliberately
         anchored the computation of quorum to the
         strength 'as specified in the bye-laws.' The bye-
         laws are a document. A document specifies a
         fixed number. Bye-laws do not say 'the Board
         shall consist of as many members as may be
         elected from time to time.' Bye-lawssay 'the
         Board shall consist of thirteen members.' This is
         the number 'specified' in the bye-laws. The
         qualification   'as      specified    in   the    bye-laws'
         makes      it   unmistakably           clear     that     the
         computation is to be made from the bye-law
                                   - 64 -
                                                    NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




         text, not from a count of how many election
         results have been declared on a given date.

   12.39. The mandatory nature: 'shall form the quorum.'
         The     use       of     'shall'    makes        the    quorum
         requirement            mandatory.          The    quorum        is
         computed by a mathematical formula: number
         next to fifty per cent of strength as specified in
         bye-laws. In the present case: strength as
         specified in bye-laws = 13; fifty per cent of 13
         = 6.5; number next to 6.5 = 7. Therefore,
         quorum = 7. This is a fixed number. It does not
         change unless the bye-laws are amended to
         change      the        prescribed        composition     of    the
         Board.

   12.40. The consequence: 'If there is no quorum at the
         time of transacting any business in any meeting
         of    the   board,        no      such    business     shall   be
         transacted.' This consequence applies whenever
         the quorum is absent. There is no exception
         carved out for situations where the Board is not
         at full complement due to vacancies.

   12.41. The petitioners' argument is that 'strength of
         the board as specified in the bye-laws' means
         'number of directors actually elected.' With
                            - 65 -
                                               NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




         respect, this interpretation does not accord with
         the plain text of Rule 14-AK(4). If the rule
         intended to base the quorum on the number of
         directors actually elected, it would have said so
         in clear terms. A provision reading 'the number
         next to fifty per cent of the number of directors
         actually elected shall form the quorum' would
         have conveyed that meaning. The rule-maker
         instead chose the phrase 'strength as specified
         in the bye-laws,' which points to a specific
         document (the bye-laws) for a specific datum
         (the   prescribed      composition).         This    is   a
         reference   to   a     fixed    number,       not    to   a
         fluctuating count.

   12.42. It is a well-established principle of statutory
         interpretation that words used in a statute or
         statutory rule must be given their natural and
         ordinary meaning, and no word is to be treated
         as surplusage or redundant. The words 'as
         specified   in   the       bye-laws'    would       become
         surplusage or meaningless if the rule were to
         be interpreted as referring to the number of
         directors   actually       elected.    The   number       of
         directors actually elected is not something
         'specified in the bye-laws' it is a fact that varies
                           - 66 -
                                       NC: 2026:KHC:15476
                                     WP No. 5720 of 2024


HC-KAR




         from election to election. The bye-laws specify
         the composition, not the election results.

   12.43. The learned Senior Counsel for the petitioners
         placed significant reliance on Section 29-A(2) of
         the Act of 1959. This Court has carefully
         considered this submission and finds that the
         reliance on Section 29-A(2) for the purpose of
         recomputing the quorum under Rule 14-AK(4)
         is misplaced. Section 29-A and Rule 14-AK(4)
         operate in entirely different fields of the law.
         They address different questions and must not
         be equated or combined.

   12.44. Section 29-A deals with 'commencement of
         term of office' and the 'deemed constitution' of
         the Board. It answers the question: when does
         the Board as an institution come into legal
         existence and commence its term? The answer
         given by Section 29-A(2) is: when the majority
         of elected members are available to function.
         This is the threshold for the Board to be treated
         as a functioning, constituted body. Once this
         threshold is crossed, the Board is deemed
         constituted and competent to exercise all its
         powers.
                            - 67 -
                                                NC: 2026:KHC:15476
                                            WP No. 5720 of 2024


HC-KAR




   12.45. Rule 14-AK(4) deals with an entirely different
         question: how many members of the Board
         must be present at any given meeting before
         the Board can transact business? This is the
         question of quorum. The quorum for a meeting
         is not the same as the threshold for the Board
         to be constituted. A Board may be constituted
         and yet lack quorum for a particular meeting if
         an insufficient number of directors turn up.

   12.46. In other words: Section 29-A(2) determines
         whether the Board exists as a body. Rule 14-
         AK(4) determines whether a meeting of the
         Board can proceed. These are two distinct
         requirementsand        satisfying       one   does      not
         automatically satisfy the other. This Court
         rejects the petitioners' submission that Section
         29-A(2)'s    concept       of    'majority    of   elected
         members' should be read into Rule 14-AK(4)'s
         quorum      formula.       The   two     provisions     use
         different language, serve different purposes,
         and   operate     at       different    stages     of   the
         functioning of a co-operative society.

   12.47. Furthermore, the 'notwithstanding' clause in
         Section 29-A(2) overrides other provisions 'for
                                 - 68 -
                                                   NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




         the purposes of' deemed constitution. It cannot
         be      stretched       to       override      the     quorum
         requirement          under      Rule   14-AK(4)        for   the
         entirely different purpose of enabling business
         to     be      transacted         at   a      meeting.       The
         'notwithstanding'           clause     must    be     read    in
         context and confined to its operative purpose.
         This     principle       of      contextual       reading     of
         'notwithstanding' clauses is well-established in
         jurisprudence on statutory interpretation.

   12.48. The decision in Sharanabasappa is directly on
         point. In that case, the Hon'ble Court read Rule
         14-AK(4) of the Rules of 1960 in conjunction
         with Section 28-A(2) of the Act of 1959 and
         held that the 'strength stipulated under Sub-
         rule     (4)    of    Rule       14-AK'     refers     to    the
         composition prescribed under Section 28-A(2)
         and the bye-laws. The Court held that casual
         vacancies, vacancies arising during the course
         of     the   Board's      term,        do   not      alter   this
         prescribed strength.

   12.49. The principle from Sharanabasappa can be
         stated as follows: the strength of the Board for
         the     purpose        of       Rule   14-AK(4)        is    the
                              - 69 -
                                               NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




         prescribed/sanctioned strength as determined
         by the bye-laws read with Section 28-A(2), and
         this strength is not reduced by the mere
         circumstance of vacancies subsisting in the
         Board.

   12.50. The       petitioners         have     argued         that
         Sharanabasappa dealt with 'casual vacancies'
         (vacancies arising mid-term due to resignation,
         death, or disqualification of sitting directors)
         whereas in the present case, the vacancies
         arose at the initial stage because no candidates
         from     reserved        categories     contested       the
         election. This Court is of the opinion that this
         distinction    does      not    materially   affect     the
         principle. The prescribed strength of the Board
         (thirteen) is fixed by the bye-laws. Whether
         seats are vacant at the beginning (because no
         candidates contested) or in the middle (because
         of resignation etc.), the bye-laws still specify
         thirteen as the strength. The strength 'as
         specified in the bye-laws' does not change with
         the circumstances of the vacancy.

   12.51. Indeed,    the   present       case    involves      initial
         vacancies which, if anything, are structurally
                               - 70 -
                                                  NC: 2026:KHC:15476
                                               WP No. 5720 of 2024


HC-KAR




         more     similar     to       the     'notional'    vacancies
         contemplated by the prescribed composition
         than casual vacancies are. The bye-laws say
         thirteen; if only ten are elected, the bye-laws
         still say thirteen. The prescribed strength under
         the bye-laws remains thirteen regardless of the
         election results.

   12.52. The decision inBasavanna H.M. construes Rule
         14-AK(4) and confirms that: (a) the quorum is
         the number next to fifty per cent of the
         'strength of the board as specified in the bye-
         laws'; (b) this quorum must be present at the
         precise point of time when business is sought to
         be     transacted.      In     Basavanna           H.M.,    the
         Hon'ble Co-ordinate Bench treated the quorum
         as a fixed number derived from the bye-law-
         specified strength and held that it must be
         satisfied at the time of each transaction of
         business.

   12.53. The   decision    of     the       Co-ordinate     Bench    is
         binding on this Court. The Co-ordinate Bench in
         Basavanna H.M. treated the quorum as a
         number derived from the bye-law-prescribed
         strength without any suggestion that it might
                                  - 71 -
                                                    NC: 2026:KHC:15476
                                                  WP No. 5720 of 2024


HC-KAR




         vary with the number of directors actually
         elected.     This         Court         adopts        the    same
         understanding of Rule 14-AK(4).

   12.54. The learned Senior Counsel for the petitioners
         argued that Rule 14-AG(6-A) does not use the
         phrase     'as    specified        in    the   bye-laws'       and
         therefore the quorum for the office-bearers'
         election meeting may be based on elected
         strength. This Court does not accept this
         argument.          The           Karnataka           Co-operative
         Societies Rules, 1960 form a cohesive body of
         delegated legislation. Terms used in these
         Rules      must     carry         a     consistent      meaning
         throughout the Rules, unless the context clearly
         indicates otherwise.

   12.55. 'Strength of the board' in Rule 14-AG(6-A)
         must mean the same thing as 'strength of the
         board as specified in the bye-laws' in Rule 14-
         AK(4), because both Rules are part of the same
         framework         governing             co-operative        society
         elections.       Rule      14-AK(5)         itself    specifically
         provides that the provisions of Rule 14-AJ apply
         mutatis mutandis to Board meetings, indicating
         the interconnected nature of these rules. There
                              - 72 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




         is no textual or contextual basis for giving
         'strength of the board' a different, narrower
         meaning in Rule 14-AG(6-A) than it carries in
         Rule 14-AK(4).

   12.56. Furthermore, if 'strength of the board' in Rule
         14-AG(6-A) were to mean only the number of
         elected directors, it would make the quorum for
         the most important meeting (election of office-
         bearers) more flexible and easier to satisfy than
         the quorum for ordinary Board meetings. This
         cannot be the legislative intent. The election of
         office-bearers is a foundational act for the
         entire   management          structure   of    the   co-
         operative society. It deserves at least as high a
         threshold as ordinary Board meetings, not a
         lower one.

   12.57. The learned Senior Counsel for the petitioners
         also relied on the proviso to Section 28-A(4-A),
         which    excludes     professional   and      functional
         directors from quorum computation. He argued
         that this shows that only actual directors
         (elected) count for quorum, and vacant seats
         do not. However, this argument proceeds from
         a misconception. The proviso to Section 28-
                           - 73 -
                                      NC: 2026:KHC:15476
                                     WP No. 5720 of 2024


HC-KAR




         A(4-A) excludes certain categories of persons
         who are members of the Board (co-opted
         directors) from quorum computation. This is a
         specific exclusion for a specific category of
         Board members. Vacant seats do not have
         occupants at all; there is no person to be
         included or excluded. The proviso to Section
         28-A(4-A) does not address the situation of
         vacancies; it addresses a specific category of
         existing Board members. The two situations are
         not analogous and no inference can be drawn
         from the proviso to support the petitioners'
         case.

   12.58. In the present case, the bye-laws of respondent
         No.3-Society specify the strength of the Board
         as thirteen (13). This is the 'strength of the
         board as specified in the bye-laws' for the
         purposes of Rule 14-AK(4) and Rule 14-AG(6-
         A).

   12.59. Quorum = number next to fifty per cent of
         thirteen. 4.26 Fifty per cent of thirteen = 6.5.
         4.27    The number next to 6.5 = 7.Therefore,
         the quorum for meetings of the Board of
         respondent No.3-Society is seven (7) directors.
                           - 74 -
                                          NC: 2026:KHC:15476
                                     WP No. 5720 of 2024


HC-KAR




   12.60. This quorum of seven (7) does not change
         merely because only ten (10) directors were
         elected to the Board and three (3) seats
         remained vacant. The quorum is derived from
         the strength as specified in the bye-laws, and
         the bye-laws specify thirteen (13). Until the
         bye-laws are amended, the quorum remains
         seven (7).

   12.61. For the foregoing reasons, I answer Point No.
         (i) by holding that the quorum required under
         Rule 14-AK(4) of the Karnataka Co-operative
         Societies Rules, 1960 for a meeting of the
         Board of a Co-operative Society is to be
         computed with reference to the sanctioned
         strength of the Board as provided under the
         Act,   Rules   and   bye-laws,    and   NOT    with
         reference to the number of directors actually
         elected to the Board. The expression 'strength
         of the board as specified in the bye-laws' in
         Rule 14-AK(4) means the prescribed/sanctioned
         composition of the Board as specified in the
         bye-laws of the society, which in the present
         case is thirteen (13). The quorum for meetings
         of the Board of respondent No.3-Society is
         seven (7).
                                  - 75 -
                                                 NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




13.    Answer to Point No. (ii): Whether the Board of
       Directors of respondent No.3-Society could be
       treated as duly constituted under Section 29-A
       of the Karnataka Co-operative Societies Act,
       1959 when only ten (10) directors were elected
       against the sanctioned strength of thirteen
       (13)?

      13.1. Sri. M.R. Rajagopal, learned Senior Counsel for
            the    petitioners,           advanced     the   following
            submissions on Point (ii):

      13.2. He submitted that the answer to this Point is
            clearly in favour of the petitioners, as it flows
            directly from Section 29-A(2) of the Act of
            1959. He referred to the provision once more:

            "(2) Notwithstanding anything contained in this Act or
            the rules or the bye-laws of a co-operative society, the
            board shall be deemed to be duly constituted when the
            majority of the elected members of the board are
            available to function as members of the board after the
            election."

      13.3. On 11.02.2024, ten directors had been elected.
            Six directors were present. The majority of ten
            elected directors is six (since fifty per cent of
            ten is five, and the majority means more than
            fifty per cent, i.e., six or more). Therefore, six
            directors    being      present      and    available   to
            function satisfies the condition in Section 29-
                              - 76 -
                                                NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




         A(2). The Board of respondent No.3-Society
         was therefore deemed to be duly constituted.

   13.4. Section      29-A(3)      provides     that   'The     board
         deemed to be constituted under sub-section (2)
         shall be competent to exercise all the powers
         and perform all the functions of the board of
         the co-operative society.' This means that the
         Board,     once    deemed          constituted,    has   full
         competence - it is not a partial or limited
         Board. It is the Board in its full legal sense,
         with all the powers of a Board.

   13.5. The expression 'the majority of the elected
         members of the board are available to function'
         in Section 29-A(2) is the only threshold that
         needs to be satisfied for deemed constitution. It
         does not say 'the majority of the sanctioned
         strength' or       'more than         fifty per    cent of
         thirteen.'    It   uses      the    concept   of     'elected
         members' - those who have been duly elected
         to the Board. In the present case, those elected
         members number ten, and six of them were
         present.

   13.6. He submitted that this finding that the Board
         was deemed constituted is a precondition for
                            - 77 -
                                             NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




         the entire subsequent analysis. If the Board is
         not even constituted, the Returning Officer
         would have no mandate to conduct elections.
         But since the Board was duly constituted, the
         Returning Officer's mandate was activated, and
         he ought to have proceeded.

   13.7. Sri. Yogesh D. Naik, learned AGA, submitted
         that while he does not contest the proposition
         that Section     29-A(2) provides for           deemed
         constitution, the deemed constitution of the
         Board is a separate and distinct question from
         the quorum for meetings. Even if the Board is
         deemed constituted, it must still satisfy the
         quorum     requirement        under     Rule   14-AK(4)
         before it can transact business. These are two
         independent requirements.

   13.8. The   question    of       whether      the    Board   is
         'constituted' is the threshold question for its
         very existence as an entity. The question of
         'quorum' is the threshold for it to transact
         business   at    any       particular   meeting.   Both
         requirements must be independently satisfied.
         The deemed constitution of the Board does not
         waive or modify the quorum requirement.
                               - 78 -
                                                NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




   13.9. Even accepting for the sake of argument that
          the    Board     was    deemed       constituted    under
          Section 29-A(2), the quorum of seven (7) for
          the meeting was not satisfied, since only six (6)
          directors were present. Therefore, the election
          of office-bearers could not proceed.

   13.10. Sri.    A.      Devaraj,       learned    counsel      for
          respondents No.4 and No.5, adopted a similar
          position and submitted that the question of
          deemed constitution under Section 29-A does
          not    affect    the     quorum       requirement      for
          meetings, which is an independent statutory
          mandate.

   13.11. I have heard all the counsels on this aspect.
          Section 29-A(1) provides that the term of office
          of Board members shall commence on the date
          on which the majority of elected members
          assume office or the term of the outgoing
          Board expires, whichever is later. Section 29-
          A(2), with its 'notwithstanding' clause, provides
          that the Board shall be 'deemed to be duly
          constituted'     when        the   majority   of   elected
          members 'are available to function' as Board
          members after the election. Section 29-A(3)
                               - 79 -
                                                 NC: 2026:KHC:15476
                                               WP No. 5720 of 2024


HC-KAR




         vests     full    competence           in     the   deemed-
         constituted Board.

   13.12. For    Section     29-A(2)      to   be     triggered,   two
         conditions must be met: (a) there must be
         elected members of the Board; and (b) the
         majority of those elected members must be
         available to function.

   13.13. In the present case:

         13.13.1. Ten directors were duly elected in the
                    elections      held    on        28.01.2024,   the
                    result    of       which    was     declared   by
                    notification dated 22.01.2024. These
                    ten persons are the 'elected members
                    of the board.'

         13.13.2. On 11.02.2024, six out of these ten
                    directors were present at the meeting
                    convened by the Returning Officer. Six
                    out of ten = sixty per cent. Majority of
                    ten = more than five, i.e., six or more.
                    Six directors being present satisfies
                    the requirement of 'majority of elected
                    members being available to function.'
                              - 80 -
                                                NC: 2026:KHC:15476
                                               WP No. 5720 of 2024


HC-KAR




   13.14. Therefore, as on the date of the first meeting
         (11.02.2024),      the        conditions      for   deemed
         constitution      under       Section       29-A(2)    were
         satisfied. The Board of respondent No.3-Society
         stands deemed to have been duly constituted.

   13.15. Section 29-A(3) further provides that such a
         deemed-constituted           Board     is   competent    to
         exercise all the powers and perform all the
         functions    of   the        Board.    This    means    the
         deemed-constituted Board is not a diminished
         or limited entity. It has the full powers of the
         Board, including the power to elect office-
         bearers.

   13.16. This Court agrees with the submission of the
         learned AGA that deemed constitution and
         quorum are two distinct requirements. Section
         29-A(2) determines whether the Board, as an
         institution, exists and is competent to function.
         Rule 14-AK(4) determines whether, at any
         particular     meeting,        enough       members     are
         present for business to be transacted. A Board
         can be constituted (Section 29-A) and yet lack
         quorum at a particular meeting (Rule 14-
                           - 81 -
                                             NC: 2026:KHC:15476
                                        WP No. 5720 of 2024


HC-KAR




         AK(4)).   Satisfying      Section    29-A   does   not
         automatically satisfy Rule 14-AK(4).

   13.17. In the present case, the Board was duly
         constituted under Section 29-A (six out of ten
         elected members were present). However, as
         has been found under Point (i), the quorum for
         meetings is seven (based on the sanctioned
         strength of thirteen). Since only six directors
         were present, the quorum was not met. The
         deemed constitution of the Board does not
         override or supersede the quorum requirement.

   13.18. For the foregoing reasons, I answer point No.
         (ii) by holding that the Board of Directors of
         respondent No.3-Society is to be treated as
         duly constituted under Section 29-A of the
         Karnataka Co-operative Societies Act, 1959,
         even though only ten (10) directors were
         elected against the sanctioned strength of
         thirteen (13). This is because on the date of the
         first meeting (11.02.2024), six (06) out of the
         ten (10) elected directors were present, which
         satisfies the requirement under Section 29-A(2)
         that 'the majority of the elected members of
         the board are available to function.' The Board
                                - 82 -
                                                  NC: 2026:KHC:15476
                                              WP No. 5720 of 2024


HC-KAR




            is therefore deemed to be duly constituted
            under Section 29-A(2) and is competent under
            Section 29-A(3) to exercise all powers and
            perform all functions of the Board. However,
            this deemed constitution does not satisfy or
            modify the independent quorum requirement
            under Rule 14-AK(4), which is dealt with under
            Points (i), (iii) and (iv).

14.    Answer to Point No. (iii): Whether the presence
       of six (06) elected directors in the meeting
       convened on 11.02.2024 and the adjourned
       meeting held on 18.02.2024 satisfied the
       quorum    requirement      for conducting   the
       election of office-bearers of respondent No.3-
       Society?

      14.1. Sri. M.R. Rajagopal, learned Senior Counsel for
            the   petitioners,      submitted       that    six   (06)
            directors were present on both 11.02.2024 and
            18.02.2024. He reiterated that the quorum is to
            be calculated on the basis of the number of
            directors    actually       elected    (ten),   not    the
            sanctioned strength (thirteen). On that basis,
            he submitted: fifty per cent of ten = five;
            number next to five = six. Six directors being
            present therefore satisfies the quorum of six
            required under Rule 14-AK(4) and Rule 14-
            AG(6-A).
                                - 83 -
                                                  NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




   14.2. This computation is reinforced by Section 29-
         A(2),    which    treats        the    Board     as   deemed
         constituted      when          the    majority   of   elected
         members (six out of ten) are available to
         function. The presence of the same six directors
         who constitute the majority of the elected
         Board also satisfies the quorum requirement.

   14.3. He therefore submitted that the presence of six
         directors at both meetings fully satisfied the
         quorum requirement for conducting the election
         of office-bearers, and the Returning Officer was
         in error in treating the quorum as unsatisfied.

   14.4. Sri. Yogesh D. Naik, learned AGA, submitted
         that     the quorum is seven (7), being the
         number next to fifty per cent of the sanctioned
         strength of thirteen. On both dates, only six
         (06) directors were present. Six is one short of
         the required quorum of seven. The quorum was
         therefore not satisfied on either date.

   14.5. He     relied    on    the       factual   position    which
         acknowledge that six directors were present
         and four were absent on both dates. The
         factual position is not in dispute; the dispute is
                                - 84 -
                                                     NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


HC-KAR




         only   about        the   legal        consequence          of    six
         directors being present.

   14.6. He submitted that on the correct legal position
         - quorum = seven - the presence of only six
         directors      does       not      satisfy       the     quorum
         requirement.        The        election     of   office-bearers
         could not legally be conducted.

   14.7. Sri.     A.    Devaraj,           learned        counsel          for
         respondents No.4 and No.5, adopted the same
         position      and    submitted          that     six    directors
         present does not satisfy the required quorum of
         seven.

   14.8. Under Point (i), this Court has held that the
         quorum        for    meetings          of     the      Board      of
         respondent          No.3-Society            is      seven        (7),
         calculated on the basis of the sanctioned
         strength of thirteen (13) as specified in the
         bye-laws. Under Point (ii), this Court has held
         that the Board was deemed constituted under
         Section 29-A(2) since the majority of the ten
         elected       members          (six)    were     available        to
         function.
                                - 85 -
                                                   NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




   14.9. The question under Point (iii) is whether the
          presence of six directors on 11.02.2024 and
          18.02.2024 satisfied the quorum requirement
          for conducting the election of office-bearers.

   14.10. The quorum required is seven (7). On both
          dates, six (06) directors were present. Six (6)
          is one short of seven (7). The quorum was not
          satisfied on either date.

   14.11. The   fact    that       the        Board    was      deemed
          constituted under Section 29-A(2) does not
          change    this    analysis.         As    this    Court   has
          explained under Point (ii), deemed constitution
          and quorum for meetings are two distinct
          requirements. The satisfaction of the Section
          29-A(2)      threshold          (majority        of   elected
          members = six present) does not override or
          substitute for the Rule 14-AK(4) quorum (seven
          required).       The          two     requirements        are
          independent and must both be satisfied.

   14.12. It is noted that the specific provision governing
          the meeting for election of office-bearers is
          Rule 14-AG(6-A), which provides: 'The quorum
          for a meeting of the board convened under
          sub-rule (6) shall be fixed at the number next
                           - 86 -
                                        NC: 2026:KHC:15476
                                     WP No. 5720 of 2024


HC-KAR




         to fifty per cent of the strength of the board.'
         As this Court has held under Point (i), 'strength
         of the board' in this provision also refers to the
         sanctioned strength (13), and the quorum for
         the meeting for election of office-bearers is also
         seven (7). Six directors present does not satisfy
         this requirement either.

   14.13. Therefore, on both occasions (11.02.2024 and
         18.02.2024), the quorum requirement under
         Rule 14-AK(4) and Rule 14-AG(6-A) was not
         satisfied.

   14.14. For the foregoing reasons I answer Point No.
         (iii) by holding that the presence of six (06)
         elected directors in the meeting convened on
         11.02.2024 and the adjourned meeting held on
         18.02.2024    did    NOT   satisfy   the   quorum
         requirement for conducting the election of
         office-bearers of respondent No.3-Society. The
         quorum required under Rule 14-AK(4) and Rule
         14-AG(6-A) was seven (07), derived from the
         sanctioned strength of thirteen (13) specified in
         the bye-laws. The presence of only six (06)
         directors fell short of the required quorum by
         one. Therefore, the quorum requirement was
                                     - 87 -
                                                    NC: 2026:KHC:15476
                                                   WP No. 5720 of 2024


HC-KAR




            not satisfied on either date, and the election of
            office-bearers could not legally proceed.

15.    Answer to Point No.(iv): Whether the Returning
       Officer was justified in adjourning and
       subsequently abandoning the meeting on the
       ground that the quorum requirement was not
       satisfied?

      15.1. Sri. M.R. Rajagopal, learned Senior Counsel for
            the petitioners, submitted as that the Returning
            Officer acted contrary to law on both occasions.
            On    11.02.2024,                the   Returning       Officer
            adjourned        the     meeting       on   the    erroneous
            ground that quorum was not present. He
            submitted that since the quorum ought to have
            been calculated on the basis of elected strength
            (ten), the presence of six directors satisfied the
            quorum of six (number next to fifty per cent of
            ten). The Returning Officer should not have
            adjourned.

      15.2. Even more egregious was the action of the
            Returning Officer on 18.02.2024, when he
            treated the adjourned meeting as 'closed' on
            the   same       ground          of lack of quorum. He
            submitted        that     'abandoning'      or    'closing'   a
            meeting constituted for the specific statutory
            purpose     of     electing        office-bearers,    without
                             - 88 -
                                            NC: 2026:KHC:15476
                                         WP No. 5720 of 2024


HC-KAR




         conducting   the       election,    was     a   serious
         dereliction of the Returning Officer's statutory
         duty under Section 29-F(5) of the Act and Rule
         14-AG(3) of the Rules of 1960.

   15.3. The consequence of the Returning Officer's
         action has been to leave respondent No.3-
         Society without any office-bearers, which has
         adversely affected its functioning. The society's
         members      are       unable      to     access   the
         management of the society's affairs. This was
         the direct and foreseeable consequence of the
         Returning Officer's refusal to proceed with the
         election.

   15.4. The statutory duty to conduct the election of
         office-bearers cast upon the Returning Officer
         and the CEC under Rule 14-AG and Section 29-
         F(5) is mandatory and cannot be defeated by
         an erroneous computation of quorum.

   15.5. Sri. Yogesh D. Naik, learned AGA, submitted
         that the Returning Officer acted strictly in
         accordance with Rule 14-AK(4) and Rule 14-
         AG(6-A) on both occasions. Rule 14-AK(4) is
         clear: 'If there is no quorum at the time of
         transacting any business in any meeting of the
                           - 89 -
                                        NC: 2026:KHC:15476
                                     WP No. 5720 of 2024


HC-KAR




         board, no such business shall be transacted.'
         The quorum of seven was not present on either
         date. The Returning Officer could not have
         proceeded to conduct the election.

   15.6. He relied on the decision inBasavanna H.M.,
         which affirms that the quorum must be present
         at the time of transacting business. Absent
         quorum, no business can be transacted. This is
         a mandatory prohibition.

   15.7. The Returning Officer's action on 11.02.2024
         (adjournment for want of quorum) was proper.
         On 18.02.2024 (treating as closed for want of
         quorum), the Returning Officer again acted
         appropriately, since the quorum was again not
         present. He could not conduct the election
         without the required quorum.

   15.8. The six directors who were present, by their
         refusal to secure the presence of the remaining
         four directors or atleast one other director,
         effectively brought about this situation. The
         Returning Officer cannot be faulted for following
         the law. The responsibility for the deadlock lies
         elsewhere.
                                  - 90 -
                                                NC: 2026:KHC:15476
                                             WP No. 5720 of 2024


HC-KAR




   15.9. Sri.   A.        Devaraj,        learned    counsel       for
         respondents No.4 and No.5, submitted that the
         Returning Officer's actions on both dates were
         in accordance with the statutory requirements.
         The Returning Officer acted within his authority
         and in compliance with the applicable Rules.

   15.10. On 11.02.2024, the Returning Officer found
         that only six (06) directors had presented
         themselves        for     the    meeting    convened      for
         election    of    office-bearers,      while      four   (04)
         remained absent. As this Court has held, the
         quorum under Rule 14-AK(4) and Rule 14-
         AG(6-A) was seven (7). With only six directors
         present, the quorum was not satisfied.

   15.11. Rule 14-AK(4) provides that 'If there is no
         quorum at the time of transacting any business
         in any meeting of the board, no such business
         shall be transacted.' Conducting the election of
         office-bearers is clearly 'business' of the Board
         meeting.     In    the       absence   of   the    requisite
         quorum, no such business can be transacted.

   15.12. The decision       of the Co-ordinate Bench in
         Basavanna H.M. is directly applicable. That
         decision holds: 'It is clear that the quorum is at
                                - 91 -
                                                NC: 2026:KHC:15476
                                               WP No. 5720 of 2024


HC-KAR




         the relevant point of time of transacting of any
         business. The holding of the election if is
         construed to be transaction of business at the
         time of election of the President, the quorum
         should have been fulfilled.' The same principle
         applies here. The holding of the election of
         office-bearers is a transaction of business, and
         the quorum must be fulfilled at that time.

   15.13. The Returning Officer's action on 11.02.2024 in
         adjourning the meeting for want of quorum was
         therefore fully justified and in accordance with
         the law. The Returning Officer had no option
         but to adjourn, since proceeding in the absence
         of the required quorum would have been
         contrary to the express mandate of Rule 14-
         AK(4).

   15.14. On 18.02.2024, the adjourned meeting was
         convened. Again, only six (06) directors were
         present    and    four         (04)   were   absent.   The
         Returning Officer again found that the quorum
         was not satisfied and treated the meeting as
         closed.

   15.15. The   failure   of     quorum        on   the   adjourned
         meeting date meant that, once again, the
                                - 92 -
                                             NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




         election   of    office-bearers       could     not     be
         conducted. The Returning Officer's finding that
         quorum was absent was correct.

   15.16. However, there is a broader question: was it
         appropriate     for       the   Returning     Officer   to
         'abandon' or 'close' the meeting permanently,
         thereby bringing the entire election process to
         an end? Rule 14-AG provides the Returning
         Officer with a specific mandate to conduct the
         election of office-bearers. This is a mandatory
         duty cast upon him by the statute (Section 29-
         F(5) of the Act of 1959 and Rule 14-AG(3) of
         the Rules of 1960). The Returning Officer is not
         merely a passive presiding officer; he has a
         statutory duty to enable the election to happen.

   15.17. Rule 14-AG does not expressly provide for what
         happens if the quorum is not satisfied at either
         the first meeting or the adjourned meeting for
         election of office-bearers. In such a situation,
         the Returning Officer ought to have reported
         the   matter    to        the   Co-operative     Election
         Commission (CEC) and the Registrar for further
         directions, rather than simply treating the
         matter as closed. The permanent closure of the
                             - 93 -
                                            NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




         election process without any report to the
         higher authority is a consequence that the
         statute    does    not      contemplate      and   which
         adversely affects the functioning of the co-
         operative society.

   15.18. While    the    Returning     Officer's     substantive
         finding    (that     quorum       was       absent    on
         18.02.2024) was correct, the consequential
         action of permanently abandoning the election
         process was not the most appropriate course of
         action available to him. The appropriate course
         would have been to report the matter to the
         CEC for further directions, enabling the CEC to
         take such steps as are available under the Act
         and Rules to address the deadlock, including by
         taking steps to fill the vacant reserved seats or
         by appointing an administrator in accordance
         with Section 28-A(5) of the Act of 1959.

   15.19. The failure of the election process is directly
         related to the circumstance that three reserved
         seats could not be filled at the initial election
         because     no    candidates     from      the   reserved
         categories contested. This situation was beyond
         the control of the Returning Officer. However, it
                              - 94 -
                                             NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




         was incumbent upon the Returning Officer and
         the CEC to take positive steps to address the
         deadlock and ensure that the society is not left
         rudderless.

   15.20. For the foregoing reasons I answer Point No.
         (iv) by holding that the Returning Officer was
         JUSTIFIED     in    adjourning      the   meeting    on
         11.02.2024 on the ground that the quorum
         requirement was not satisfied, since only six
         (06)   directors      were    present     against    the
         required quorum of seven (07). The Returning
         Officer was also JUSTIFIED in not conducting
         the election of office-bearers on 18.02.2024
         when, again, only six directors were present
         against     the    required    quorum      of    seven.
         However, the action of the Returning Officer in
         treating the meeting as permanently closed or
         abandoned, without reporting the matter to the
         Co-operative       Election   Commission        or   the
         Registrar for further directions, was not the
         most appropriate course available to him. While
         the Returning Officer did not act erroneously in
         declining    to    conduct    the    election   without
         quorum, the consequential abandonment of the
         election process without any further action has
                                  - 95 -
                                                     NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




           led to an administrative deadlock which the
           appropriate authorities are required to address.

16.   Answer to Point No. (v): Whether the
      petitioners are entitled to the reliefs sought for
      in the present writ petition, including the
      declaration that quorum is to be calculated on
      the basis of the number of elected directors and
      a direction to proceed with the election of
      office-bearers?

      16.1. Sri. M.R. Rajagopal, learned Senior Counsel for
           the petitioners, submitted that the petitioners
           are entitled to all the reliefs sought for. He
           reiterated     that     the      quorum      ought     to   be
           calculated     on     the       elected     strength   (ten),
           making the quorum six. Six directors were
           present   at    both           meetings.    Therefore,      the
           meetings were validly constituted and                       the
           Returning Officer ought to have proceeded with
           the election.

      16.2. The proceedings of the Returning Officer dated
           11.02.2024 and 18.02.2024 (Annexures-C and
           D) are liable to be quashed, as they were based
           on an erroneous computation of quorum.

      16.3. Appropriate    directions         ought     to   be   issued
           directing the Returning Officer to hold the
           election of office-bearers from among the ten
                               - 96 -
                                                NC: 2026:KHC:15476
                                               WP No. 5720 of 2024


HC-KAR




          elected directors, treating the six who were
          present as having constituted the required
          quorum.

     16.4. The non-functioning of the Board and the
          absence      of     office-bearers          has       caused
          considerable prejudice to the petitioners and to
          the members and activities of respondent No.3-
          Society. The writ jurisdiction of this Court ought
          to be exercised to remedy this situation.

     16.5. Sri. Yogesh D. Naik, learned AGA, submitted
          that the petitioners are not entitled to the
          reliefs sought for. The quorum is correctly
          calculated    on    the       sanctioned     strength     of
          thirteen,    making          the   quorum     seven.     Six
          directors    present          does    not    satisfy    this
          requirement.       The       Returning      Officer    acted
          correctly. The writ petition is liable to be
          dismissed.

     16.6. The declaration sought by the petitioners, that
          quorum is to be calculated on the basis of
          elected directors, is contrary to the statutory
          provisions and the interpretation placed upon
          them by the Co-ordinate Bench decisions cited,
          and cannot be granted.
                                - 97 -
                                                  NC: 2026:KHC:15476
                                                WP No. 5720 of 2024


HC-KAR




     16.7. The    quashing     of       the    proceedings     of   the
           Returning Officer is also not warranted, as
           those proceedings were consistent with the law.
           The Returning Officer acted in good faith and in
           accordance    with       his       understanding    of   the
           applicable rules.

     16.8. Sri.    A.   Devaraj,          learned      counsel      for
           respondents No.4 and No.5, supported the
           position of the learned AGA and submitted that
           no relief ought to be granted to the petitioners.

     16.9. The petitioners seek the following reliefs (which
           have been enumerated in paragraph 1 of this
           judgment): (i) a declaration that quorum under
           Rule 14-AK(4) is to be interpreted as being
           based on the elected strength; (ii) quashing of
           the    Returning     Officer's        proceedings     dated
           11.02.2024 and 18.02.2024; (iii) a direction to
           the Returning Officer to declare that quorum
           was present on 11.02.2024 and to proceed with
           the election of office-bearers; and (iv) and (v)
           any appropriate order. This Court examines
           each of these reliefs in turn.

   16.10. This Court has, in its consideration of Point (i),
           held that the quorum under Rule 14-AK(4) is to
                             - 98 -
                                          NC: 2026:KHC:15476
                                         WP No. 5720 of 2024


HC-KAR




          be computed with reference to the sanctioned
          strength of the Board as specified in the bye-
          laws, which is thirteen (13), and not with
          reference to the number of directors actually
          elected (ten). The quorum is therefore seven
          (07), not six (06).

   16.11. Accordingly, the declaration sought by the
          petitioners, that quorum is to be calculated on
          the basis of elected directors, is contrary to the
          law and cannot be granted.

   16.12. The proceedings of the Returning Officer dated
          11.02.2024 (adjournment for want of quorum)
          and 18.02.2024 (treating the meeting as closed
          for want of quorum) were based on a correct
          computation of quorum. The quorum of seven
          (07) was not satisfied on either date (only six
          directors were present). The Returning Officer,
          in not proceeding with the election on both
          occasions, acted in compliance with Rule 14-
          AK(4) and Rule 14-AG(6-A).

   16.13. No illegality, perversity, or jurisdictional error is
          made out in the proceedings of the Returning
          Officer.   The   proceedings    of   the   Returning
                           - 99 -
                                           NC: 2026:KHC:15476
                                      WP No. 5720 of 2024


HC-KAR




         Officer cannot be quashed on the ground that
         he correctly applied the quorum rule.

   16.14. A direction to the Returning Officer to declare
         that quorum was present on 11.02.2024 (when
         it was not, on the correct legal position) and to
         proceed with the election of office-bearers
         would require this Court to substitute its own
         view of what the quorum should be for what
         the statute and rules prescribe. This Court
         cannot do so. The quorum is a matter of law, it
         is what the law says it is, not what the
         petitioners argue it ought to be.Moreover, even
         if such a direction were issued, it would create
         a legal fiction that quorum was present on a
         date when it was not, which would render the
         election   proceedings    liable     to   challenge.
         Directions to conduct elections in violation of
         mandatory statutory requirements cannot be
         issued under writ jurisdiction.

   16.15. However, this does not mean that the Court is
         indifferent to the predicament of the petitioners
         and the society. The finding that the specific
         reliefs sought cannot be granted does not mean
         the situation must continue indefinitely. This
                             - 100 -
                                             NC: 2026:KHC:15476
                                           WP No. 5720 of 2024


HC-KAR




         brings the Court to consider what directions, if
         any,   are   appropriate     in     exercise   of   writ
         jurisdiction under Articles 226 and 227 of the
         Constitution of India.

   16.16. The factual situation before the Court is this:
         Respondent No.3-Society has ten duly elected
         directors but no office-bearers. Three seats on
         the Board remain vacant because no candidates
         from    reserved       categories     contested     the
         election. The quorum for the meeting of the
         Board for election of office-bearers is seven
         (07), but only six (06) directors are available
         and willing to attend. Even if the same ten
         directors continue for any number of meetings,
         the quorum will not be satisfied unless at least
         seven directors attend, and at present only six
         are doing so.

   16.17. This creates an administrative deadlock that
         adversely affects the functioning of respondent
         No.3-Society. The society has no office-bearers
         to manage its affairs. This is not a situation the
         legislature could have intended. The Act and
         the Rules have built-in mechanisms to address
         such situations:
                             - 101 -
                                                  NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


HC-KAR




         16.17.1. Section 28-A(5) of the Act of 1959
                 provides: 'If the new board is not
                 constituted under section 29A, on the
                 date of expiry of the term of office of
                 the board or if the elections are not
                 held within the time limits specified in
                 Section 39A, the Registrar or any
                 other officer... shall be deemed to
                 have           assumed                charge           as
                 Administrator...'

         16.17.2. While this provision requires further
                 analysis as to whether it is squarely
                 applicable           to   the     present     situation
                 (since a Board was indeed constituted
                 under Section 29-A), the principle of
                 administrative continuity it reflects is
                 relevant.

         16.17.3. Section     29-E         of    the    Act    of    1959
                 provides        for       the     filling    of    casual
                 vacancies. While the three vacancies in
                 the present case arose at the stage of
                 the initial election, the appropriate
                 authority        should          examine          whether
                 steps can be taken under Section 29-E
                           - 102 -
                                               NC: 2026:KHC:15476
                                          WP No. 5720 of 2024


HC-KAR




                 or under any other applicable provision
                 to fill the vacant reserved seats, so
                 that the Board reaches a strength at
                 which the quorum requirement can be
                 satisfied.

         16.17.4. If the reserved category seats cannot
                 be filled under the above provisions
                 within a reasonable time, the matter
                 should be brought to the attention of
                 the    Registrar        and      the      CEC   for
                 appropriate action, which may include
                 appointment of an administrator if that
                 is the legal consequence under the
                 Act.

   16.18. This Court is of the opinion that respondents
         No.1 (State of Karnataka), No.4 (State Election
         Authority/CEC)         and            No.5         (Deputy
         Commissioner     and       District    Election    Officer)
         must take prompt and appropriate steps to
         address this deadlock in accordance with the
         law. The interest of the members of respondent
         No.3-Society and the public interest in the
         proper functioning of co-operative institutions
                           - 103 -
                                            NC: 2026:KHC:15476
                                       WP No. 5720 of 2024


HC-KAR




         demands that the situation be resolved without
         further delay.

   16.19. This Court, while refusing the specific reliefs
         sought in the writ petition (which are premised
         on an interpretation of quorum that this Court
         has found untenable), deems it appropriate to
         issue a general direction to the appropriate
         authorities to take steps within the framework
         of the Act and Rules to address the deadlock.

   16.20. For the foregoing reasons, I answer Point No.
         (v) by holding that he petitioners are NOT
         entitled to the specific reliefs sought in the writ
         petition,   namely:    (a)   the    declaration   that
         quorum is to be calculated on the basis of the
         number of elected directors (which this Court
         has found to be contrary to law); (b) the
         quashing of the Returning Officer's proceedings
         dated 11.02.2024 and 18.02.2024 (which were
         in accordance with the law); and (c) a direction
         to the Returning Officer to proceed with the
         election of office-bearers on the basis that
         quorum was satisfied on 11.02.2024 (which
         would require the Court to act contrary to the
         mandatory quorum requirement).
                                   - 104 -
                                                   NC: 2026:KHC:15476
                                                 WP No. 5720 of 2024


HC-KAR




      16.21. However, the Court takes cognizance of the
              administrative deadlock created by the inability
              to elect office-bearers and deems it appropriate
              to    issue    directions     to        the     appropriate
              authorities to take steps to address the same
              within the framework of the Act and Rules.

17.    Answer to Point No.(vi): What Order?

       17.1. In view of the foregoing, I pass the following

                                 ORDER

(i) The writ petition is PARTLY ALLOWED

(ii) Though the reliefs sought for are rejected, however, in exercise of jurisdiction under Articles 226 and 227 of the Constitution of India, and taking note of the administrative deadlock in the functioning of respondent No.3-Society arising from the inability to elect office-bearers, the following directions are issued:

a. Respondent No.4 (the State Election Authority, by its Commissioner) and respondent No.1 (the State of Karnataka, through the Secretary, Department of Co-operative Societies) are hereby DIRECTED to
- 105 -
NC: 2026:KHC:15476 WP No. 5720 of 2024 HC-KAR examine, within a period of eight (08) weeks from the date of this order, what steps are available under the Karnataka Co-operative Societies Act, 1959, and the Karnataka Co-operative Societies Rules, 1960, to address the deadlock arising from the three vacant reserved seats in the Board of respondent No.3-Society, including by way of steps to fill the said seats under Section 29-E of the Act or any other applicable provision, or by taking such other steps as may be warranted under the Act and Rules.

b. Upon the taking of such steps and the filling of at least one of the three vacant reserved seats (or upon any other development that enables the quorum of seven (07) directors to be present at a meeting), respondent No.4 shall ensure that a meeting for the election of office-bearers of respondent No.3-Society is convened and conducted at the earliest, in

- 106 -

NC: 2026:KHC:15476 WP No. 5720 of 2024 HC-KAR accordance with Rule 14-AG of the Rules of 1960.

c. If the vacant reserved seats cannot be filled within the period specified above, respondent No.1 and respondent No.4 shall place a report before the Registrar of Co-operative Societies for appropriate action, including if necessary, action under Section 28-A(5) of the Act of 1959 for appointment of an Administrator, so that the affairs of respondent No.3-Society are managed in accordance with the law and without further disruption to its functioning.

d. Respondent No.3 (Milk Producers Co-operative Society Ltd.) is directed to co-operate with all measures taken by the appropriate authorities under this order.

Sd/-

(SURAJ GOVINDARAJ) JUDGE SR List No.: 19 Sl No.: 1