Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Andhra Pradesh High Court - Amravati

Koyya Sandya vs The State Of Andhra Pradesh on 13 November, 2024

Page 1 of 10                                                          SRS,J
                                                       W.P.No.25230 of 2024



 APHC010488792024
                    IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                  [3331]
                           (Special Original Jurisdiction)

               THURSDAY ,THE SEVENTH DAY OF NOVEMBER
                   TWO THOUSAND AND TWENTY FOUR

                               PRESENT

           THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI

                      WRIT PETITION NO: 25230/2024

Between:

   1. KOYYA SANDYA, D/O SATTIBABU, AGED 21 YEARS, VILLAGE
      ORGANIZATION ASSISTANT,  R/O PATHA PERUMALLAPURAM
      VILLAGE, K.P. PURAM PANCHAYAT,   THONDANGI MANDAL,
      KAKINADA DISTRICT. A.P

   2. AMBUJALAPU VARALAKSHMI,, W/O KAPIL KUMAR, AGED 26
      YEARS. VILLAGE ORGANIZATION ASSISTANT, R/O D.NO. 1-1,
      BUCHIYYAPETA VILLAGE, K.P.PURAM PANCHAYAT THONDANGI
      MANDAL KAKINADA DISTRICT.

   3. AMBUJALAPU LAKSHMI PARVATHI,, W/O SRINIVASU, AGED 27
      YEARS. VILLAGE ORGANIZATION ASSISTANT, R/O D.NO. 1-1,
      GADDIPETA VILLAGE,     THONDANGI MANDAL, KAKINADA
      DISTRICT.

   4. SIRIPINA LAKSHMI,, W/O SRINIVAS, AGED 32 YEARS. VILLAGE
      ORGANIZATION         ASSISTANT,      R/O      DR.NO.1-1,
      CHINTHAKAYALAPETA VILLAGE,       K.P.PURAM PANCHAYAT,
      THONDANGI MANDAL, KAKINADA DISTRICT.

   5. MAILAPALLI DURGA,, D/O DEVUDU, AGED 27 YEARS. VILLAGE
      ORGANIZATION ASSISTANT,     R/O D.NO.5-69, KOTHAPETA
      VILLAGE, THONDANGI MANDAL, KAKINADA DISTRICT. A.P

   6. MAILAPALLI SAROJINI,, W/O BAPOOJI, AGED 30 YEARS. VILLAGE
      ORGANIZATION ASSISTANT,      R/O. DR.NO.5-36, RAMALAYAM
      STREET, YELLAYYAPETA VILLAGE         THONDANGI MANDAL,
 Page 2 of 10                                                    SRS,J
                                                 W.P.No.25230 of 2024



      KAKINADA DISTRICT.

   7. VANAPARTI VARALAKSHMI,, W/O BAPIRAJU, AGED 25 YEARS.
      VILLAGE ORGANIZATION ASSISTANT, R/O. DR. NO. 4-58, P.
      AGRAHARAM VILL

   8. KALINA SATYAVATHI,, W/O NAGESWARA RAO, AGED 35 YEARS,
      VILLAGE ORGANIZATION ASSISTANT,        R/O D.NO.3-104,
      GOLLAPETA, THONANDI VILLAGE,      THONDANGI MANDAL,
      KAKINADA DISTRICT.

                                             ...PETITIONER(S)

                            AND

   1. THE STATE OF ANDHRA PRADESH, REP.BY ITS PRINCIPAL
      SECRETARY, PANCHAYAT RAJ AND RURAL DEVELOPMENT
      DEPARTMENT,     SECRETARIAT BUILDINGS, NELAPADU,
      THULLURU MANDAL, GUNTUR DISTRICT.

   2. THE    DISTRICT  COLLECTORCUMEXECUTIVE   CHAIRMAN,
      DISTRICT RURAL DEVELOPMENT AGENCY (DRDA), KAKINADA
      DISTRICT.

   3. THE CHIEF EXECUTIVE OFFICER, SOCIETY FOR ELIMINATION
      OF RURAL POVERTY (SERP),       DEPARTMENT OF RURAL
      DEVELOPMENT, 2ND FLOOR, NTR ADMINISTRATIVE BLOCK,
      PANDIT NEHRU BUS STATION, VIJAYAWADA, NRT DISTRICT.

   4. THE PROJECT DIRECTOR, DISTRICT RURAL DEVELOPMENT
      AGENCY KAKINADA DISTRICT ANDHRA PRADESH.

   5. THE ASSISTANT PROJECT MANAGER, DISTRICT RURAL
      DEVELOPMENT AGENCY,  THONDANGI MANDAL, KAKINADA
      DISTRICT.

   6. THE CLUSTER COORDINATOR, (A.V NAGARAM, VEMAVARAM,
      THONDANGI),  DISTRICT RURAL DEVELOPMENT AGENCY,
      THONDANGI MANDAL, KAKINADA DISTRICT.

   7. P PERUMALLAPURAM WOMEN VILLAGE ORGANIZATION,
      MUTUALLY AIDED COOPERATIVE THRIFT SOCIETY LIMITED., P
      PERUMALLAPURAM, REP.BY ITS PRESIDENT BADDI APPALA
 Page 3 of 10                                                      SRS,J
                                                   W.P.No.25230 of 2024



        KONDAMMA     P PERUMALLAPURAM VILLAGE, THONDANGI
        MANDAL, KAKINADA DISTRICT.

   8. BUCHIYYAPETA VILLAGE ORGANIZATION MUTUALLY, AIDED
      COOP. THRIFT AND CREDIT SOCIETY LTD., BUCHIYYAPETA,
      REP.BY    ITS  PRESIDENT    YADALA     NAGALAKSHMI,
      BUCHIYYAPETA VILLAGE, THONDANGI MANDAL, KAKINADA
      DISTRICT.

   9. RAMARAOPETA VILLAGE ORGANIZATION MUTUALLY AIDED
      COOP, THRIFT AND CREDIT SOCIETY LTD., PERUMALLAPURAM,
      REP.BY    ITS    PRESIDENT     KOYYA      LOVALAKSHMI,
      PERUMALLAPURAM VILLAGE, THONDANGI MANDAL, KAKINADA
      DISTRICT.

   10. K P PURAM3, VILLAGE ORGANIZATION MUTUALLY AIDED COOP.
       THRIFT AND CREDIT SOCIETY LTD., K.P.PURAM, REP.BY ITS
       PRESIDENT PYDISETTI BUJJI, K.P PURAM VILLAGE, THONDANGI
       MANDAL, KAKINADA DISTRICT.

   11. KOTHAPETA VILLAGE ORGANIZATION MUTUALLY AIDED COOP,
       THRIFT AND CREDIT SOCIETY LTD., KOTHAPETA, REP.BY ITS
       PRESIDENT RELANGI SATYAVENI,      KOTHAPETA VILLAGE,
       THONDANGI MANDAL, KAKINADA DISTRICT.

   12. DANAVAIPETA WOMEN VILLAGE ORGANIZATION MUTUALLY
       AIDED COOPERATIVE THRIFT SOCIETY LTD, DANAVAIPETA,
       REP.BY    ITS  PRESIDENT   PERUMALLI   ADILAKSHMI,
       DANAVAIPETA VILLAGE, THONDANGI MANDAL, KAKINADA
       DISTRICT.

   13. P AGRAHARAM WOMEN VILLAGE ORGANIZATION MUTUALLY
       AIDED COOPERATIVE, THRIFT AND CREDIT SOCIETY LIMITED.,
       P.AGRAHARAM,       REP.BY   ITS  PRESIDENT    MADINE
       SUBBALAKSHMI,    P. AGRAHARAM VILLAGE, THONDANGI
       MANDAL, KAKINADA DISTRICT.

   14. THONDANGI WOMEN VILLAGE ORGANIZATION MUTUALLY
       AIDED COOPERATIVE, THRIFT SOCIETY LIMITED, THONDANGI.
       REP.BY ITS PRESIDENT M VIJAYA LAKSHMI.     THONDANGI
       VILLAGE AND MANDAL, KAKINADA DISTRICT.
 Page 4 of 10                                                                       SRS,J
                                                                    W.P.No.25230 of 2024



                                                            ...RESPONDENT(S):

      Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased to issue a writ, order or orders more particularly one in the nature of
writ of Mandamus declaring the action of the Respondent Nos. 5 and 6 in
interfering with the duties of the petitioners by giving oral instructions not to
attend the duties of the petitioners as Village Organizer Assistants (VOAs) of
Respondent Nos. 7 to 14 organizations respectively without issuing any
notice or order is illegal, arbitrary and violative of principles of natural justice
and violative of Articles 14 and 21 of the Constitution of India and
Consequently direct the Respondent Nos. 5 and 6 not to interfere with the
duties of 1) the 1st petitioner as VGA of P Perumallapuram Women Village
Organization Mutually Aided Cooperative              Thrift Society Limited., P
Perumallapuram, Thondangi Mandal, Kakinada District 2) the 2nd petitioner
as VGA of Buchiyyapeta Village Organization Mutually Aided Coop. Thrift and
Credit Society Ltd., Buchiyyapeta, Thondangi Mandal, Kakinada District 3)
the 3rd petitioner as VGA of Ramaraopeta Village Organization Mutually
Aided Coop. Thrift and Credit Society Ltd., Perumallapuram, Thondangi
Mandal, Kakinada District 4) the 4th petitioner as VGA of K.P.Puram-3
Village Organization Mutually Aided Coop. Thrift and Credit Society Ltd.,
K.P.Puram, Thondangi Mandal, Kakinada District 5) the 5th petitioner as
VGA of Kothapeta Village Organization Mutually Aided Coop. Thrift and
Credit Society Ltd., Kothapeta, Thondangi Mandal, Kakinada District 6) the
6th petitioner as VGA of Danavaipeta Women Village Organization Mutually
Aided Cooperative Thrift Society Ltd., Danavaipeta, Thondangi Mandal,
Kakinada District 7) the 7th petitioner as VGA of P.Agraharam Women
Village     Organization Mutually Aided Cooperative Thrift and Credit Society
Limited., P.Agraharam, Thondangi Mandal, Kakinada District and 8) the 8th
petitioner as VGA of Thondangi Women Village Organization Mutually Aided
Cooperative Society Limited, Thondangi Village, Thondandi Mandal,
Kakinada District and to pass such

IA NO: 1 OF 2024

      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased
may be pleased direct the Respondent Nos. 5 and 6 not to interfere with the
duties of : 1) the 1st petitioner as VOA of P Perumallapuram Women Village
Organization        Mutually Aided Cooperative Thrift Society Limited., P
 Page 5 of 10                                                                       SRS,J
                                                                    W.P.No.25230 of 2024



Perumallapuram, Thondangi Mandal, Kakinada District; 2) the 2nd petitioner
as VOA of Buchiyyapeta Village Organization Mutually Aided Coop. Thrift and
Credit Society Ltd., Buchiyyapeta, Thondangi Mandal, Kakinada District; 3)
the 3rd     petitioner as VOA of Ramaraoeta Village Organization Mutually
Aided Coop. Thrift and Credit Society Ltd., Perumallapuram, Thondangi
Mandal, Kakinada District; 4) the 4th petitioner as VOA of K.P.Puram-3
Village Organization Mutually Aided Coop. Thrift and Credit Society Ltd.,
K.P.Puram, Thondangi Mandal, Kakinada District; 5) the 5*^ petitioner VOA
of Kothapeta Village Organization Mutually Aided Coop. Thrift and Credit
Society Ltd., Kothapeta, Thondangi Mandal, Kakinada District; 6) the 6"^
petitioner as VOA of Danavaipeta Women Village Organization Mutually
Aided Cooperative Thrift Society Ltd., Danavaipeta, Thondangi Mandal,
Kakinada District; and 7) the petitioner as VOA of P.Agraharam Women
Village Organization Mutually Aided Cooperative Thrift and Credit Society
Limited., P.Agraharam, Thondangi Mandal, Kakinada District; 8) the 8th
petitioner as VOA of Thondangi Women Village Organization Mutually Aided
Cooperative Society Limited, Thondangi Village, Thondandi Mandal,
Kakinada District pending disposal of the above writ petition and to pass such

Counsel for the Petitioner(S):

     1. YADAVALLI RAMESH

Counsel for the Respondent(S):

     1. GP FOR SERVICES IV

The Court made the following:

                                     ORDER

Petitioners eight in number, working as Village Organization Agents (VOAs) / Sangamitras in their respective societies, filed the above writ petition to declare the action of respondent Nos.5 and 6 in not allowing the petitioners to discharge their duties, without issuing any notice, as illegal and arbitrary.

2. Heard Sri Yadavalli Ramesh, learned counsel for the petitioner and Sri R.S.Manidhar Pingali, learned Assistant Government Pleader for Services for the respondents.

Page 6 of 10 SRS,J W.P.No.25230 of 2024

3. At the hearing learned counsel for the petitioners, sought permission to withdraw the writ petition insofar as petitioner No.7 concerned, with liberty to file fresh writ petition.

4. Permission is accorded.

5. The Writ Petition is dismissed as withdrawn, insofar as petitioner No.7 is concerned, with the liberty to file fresh writ petition.

6. Learned counsel for the petitioners would further submit that petitioners 1 to 6 and 8 were elected as VOAs in their respective societies on 11.08.2019, 21.09.2019, 11.08.2019, 10.09.2021, 26.12.2014, 26.12.2019 and 28.06.2019 respectively and as per the certificates under Ex.P3, petitioners 1 to 6 and 8 have been discharging their duties as VOAs in the respective societies. Due to the change in Government, respondent Nos.5 and 6 are not allowing the petitioners to discharge their duties as VOAs.

7. Learned Assistant Government Pleader for Services, on oral instructions would submit that the official respondents are not interfering with the petitioners' discharging duties as VOA, given the Circular No.64- 7/SERP/IB/2019 dated 29.08.2019 issued by Principal Secretary, SERP.

8. The Societies where the petitioners have been discharging duties, as VOAs, are registered under Andhra Pradesh Mutually Aided Cooperative Societies Act, 1995. Individual or Cooperative societies intending to form into Cooperative Societies under the aforementioned Act, shall frame bye-laws conforming to the principles of cooperation. The membership of a society shall be voluntary and without restrictions of any social, political, rational or religious discrimination to all persons who can make use of its services and are willing to accept the responsibilities of membership. Members of primary Cooperative Societies shall enjoy equal rights of voting and participation in decisions affecting their Cooperative Societies. Section 4 of the Act speaks about the Page 7 of 10 SRS,J W.P.No.25230 of 2024 registration of the society and Section 5 prescribes that the society is a body corporate.

9. The members of the society, normally, elect one among them as Village Organization Assistant, by a resolution and pay salary to the said individual. The Society for Elimination of Rural Poverty, Department of Rural Development, State of Andhra Pradesh, represented by its CEO, is constituted by the State to implement the schemes for elimination of rural poverty as proposed by the Union of India as well as the Government of Andhra Pradesh, by issuing circulars from time to time, regarding appointment of Village Organization Assistants, qualifications, procedure for selection, termination, method of payment, duties and obligations. One of those circulars is circular No.64-/SERP/IB/2018 dated 26.11.2018. Thereafter, another Circular No.64-7/SERP/IB/2019 dated 29.08.2019 was issued by Principal Secretary, SERP.

10. A perusal of the 2019 circular would manifest that to alleviate poverty and for women empowerment, 27,841 societies were formed in terms of the provisions of A.P.Mutually Aided Co-operative Societies Act, 1995; that those societies are autonomous bodies; that selection, removal and duties of VOA etc., are within the purview of the members of the Society; that the duties and responsibilities of the Staff of the Village Organization are described in Section 25 of the Act; that the staff members of the Village Organization are answerable and accountable to the Village Organization and their appointment, removal and performance of duties, are as per the bye-laws, rules and regulations framed by the Executive Committee of the Village Organization.

11. The said circular further prescribes that the staff of the CBO/Project should work for development and to achieve financial stability of the Village Organization and they should cooperate and facilitate the development of the Page 8 of 10 SRS,J W.P.No.25230 of 2024 Village Organization and shall not influence or interfere with the decisions of the society. (emphasis is mine)

12. The circular further prescribes that the staff members of the Village Organization should not indulge in the decision-making process and that the appointments, removal, duties and responsibilities of Sangamitra/ VOA/Animator, are to be done by the Village Organization. As per the note in the circular, dated 29.08.2019, it was clarified that no other circulars be issued at the district level. Circular dated 29.08.2019, will be in force till another circular is issued.

13. Thus, as seen from the aforementioned circular, the appointment/selection of VOA and their discharge of duties, the official respondents are nothing to do with that procedure. The members of the Society got the right either to elect/appoint or removal of VOA. If any VOA is removed by a resolution of the Society, the remedy of that individual is in a different forum but not a writ petition. The aforementioned circular issued by the Principal Secretary commands no interference of the officials with the society's decision-making process except to facilitate.

14. The instructions of the learned Assistant Government pleader would manifest that the officials are not interfering. Learned Assistant Government Pleader for Services would submit that circular dated 29.08.2019 is in force to date.

15. Since the averment was made in the affidavit, that official respondents are interfering with the discharging duties, this Court, on instructions of the learned Assistant Government Pleader, is passing the following order.

16. Given the facts and circumstances of the case coupled with the aforementioned circular issued by the Principal Secretary, SERP, and the oral instructions of the learned Assistant Government Pleader for Services, this Page 9 of 10 SRS,J W.P.No.25230 of 2024 Writ Petition is disposed of at the admission stage, with the consent of the learned counsel on either side, in respect of petitioners 1 to 6 and 8, directing the respondent Nos.5 and 6, not to interfere with their discharging duties as VOAs. However, this order will not preclude the respondent authorities from acting as per the Rules. No order as to costs.

As a sequel, pending miscellaneous petitions, if any, shall stand closed.

___________________________ JUSTICE SUBBA REDDY SATTI Date: 07.11.2024 IKN Page 10 of 10 SRS,J W.P.No.25230 of 2024 147 THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI WRIT PETITION NO: 25230 of 2024 Dated: 07.11.2024 IKN