Bombay High Court
Usha Bhaginath Bhagat And Others vs The State Of Maharashtra And Others on 10 February, 2021
Equivalent citations: AIRONLINE 2021 BOM 282
Author: V. K. Jadhav
Bench: V. K. Jadhav
wp2393.21
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.2393 OF 2021
Smt. Usha Bhaginath Bhagat and 52 others ...Petitioners
versus
The State of Maharashtra and others ...Respondents
.....
Advocate for Petitioners : Mr. Niteen V. Gaware
AGP for Respondent No.1: Mr. K.B. Jadhavar
Advocate for Respondent Nos. 2 and 3 : Mr. S.K. Kadam
Advocate for respondent No.4: Mr. S.N. Gaikwad
Advocate for Respondents 5 to 7: Mr. S.T. Shelke
.....
CORAM : V. K. JADHAV, J.
DATED : 10 th FEBRUARY, 2021
PER COURT:-
1. Heard learned counsel for the respective parties.
2. By this petition, the petitioners are challenging the legality and
validity of the order dated 12.01.2021 passed by the respondent
No.3, whereby deleting the names of the petitioners from the voters
list of respondent No.4 society.
3. Learned counsel for the petitioners submits that the petitioners
are duly and legally enrolled members of respondent No.4 society.
They have been enrolled as members by following due process of
law from the period ranging from 2014-15 to 2017-18. The petitioner
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-2-
Nos. 1 to 17 have voted in the election of respondent No.4 society
held in the year 2014-15. However, by impugned order dated
12.01.2021, the respondent No.3 has deleted the names of the
petitioners from the voters list, illegally and arbitrarily. Learned
counsel submits that the petitioners being eligible enrolled members
of respondent No.4 society, in order to avail the financial assistance,
had applied to respondent No.4 society and the managing committee
members of respondent No.4 society have found their applications
complete in all respects. Learned counsel submits that the name of
the petitioners are continued in the membership register and said
membership register is conclusive proof with regard to the
membership of the petitioners.
4. Learned counsel for the petitioners submits that as the election
of respondent No.4 society held in the year 2015, the term of the said
committee came to be expired on 18.2.2020. Respondent Nos. 2
and 3 have taken steps for conducting the elections of respondent
No.4 society on 17.01.2020. Respondent No.3 has published the
programme for finalization of voters list. Respondent No.3 had called
provisional voters list from respondent No.4 society. In terms of the
provisions of section 27 of the Maharashtra Co-operative Societies
Act 1960 (for short "Societies Act") and the Rule 6 of the Maharashtra
Co-operative Societies (Election to Committee) Rule 2014 (for short
"Rules of 2014") the provisional voters list was prepared. The cut-off
date is two years prior to the expiry of the term of present managing
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-3-
committee. Accordingly, respondent No.4 society submitted the
names to be included in the voters list to the office of respondent
No.3. Though the names of the petitioners were included in the
provisional voters list, as they were legally enrolled as members,
certain persons on account of political rivalry in the village had filed
false and baseless objections on 23.01.2020 for deleting the names
of the petitioners from the voters list. Though respondent No.4
society has submitted necessary documents to the office of
respondent No.3 District Deputy Registrar, Co-operative Societies,
Ahmednagar, however, those were not considered.
5. Learned counsel for the petitioners submits that the
respondent No.3 has exceeded its powers under Rule 8 of the Rules
of 2014 and virtually exercised the powers under Section 11 of the
Societies Act, which is not permissible. Learned counsel submits
that the jurisdiction of deciding the claims and objections to the
voters list is limited to the extent of error with regard to the names
and whether the voters list tallies with the membership register
maintained by the society.
6. Learned counsel for the petitioners submits that in terms of the
provisions of Section 38 of the Societies Act, every society shall keep
a register of its members and enter therein the members as detailed
in sub-section (1) of Section 38 of the Societies Act. Learned
counsel submits that in terms of the sub-section (2) of section 38 of
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-4-
the Societies Act, the register shall be prima facie evidence of the
date on which any person was admitted to membership, and of the
date on which he ceased to be a member. Learned counsel submits
that the cessation of membership in terms of Section 25 of the
Societies Act is only on resignation, or on transfer of the whole of his
share or interest in the society to another members, or on his death,
or removal or expulsion from the society.
Learned counsel for the petitioners, in order to substantiate his
submissions, placed reliance on the following cases:-
i) Dhondiba Parshuram Kakade vs Someshwar Sahakari Sakhar
Karkhana Ltd. and others, reported in 1979 Mh.L.J. 311;
ii) Dudhganga Vedganga Sahakari Sakhar Karkhana Ltd. vs.
State of Maharashtra and others, reported in 2010 (1) All M.R.
788;
iii) Dattatraya Kacharu Chine and others vs. State of Maharashtra
and others, reported in 2006 (1) AIR Bom R 23;
iv) Balasaheb s/o Kondiram Pawar and others vs. The State of
Maharashtra and others, reported in 1999 (3) Bom.C.R. 136;
v) Satwati Deswal vs. State of Haryana and others, reported in
2009 AIR (SC) (Supp.) 2956;
vi) Unreported judgment of the Supreme Court in Civil Appeal No.
10690 of 2017 (State of Orissa and others vs. Chandra Nandi)
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-5-
decided on 01.04.2019.
vii) Ashish Kundanlal Jaiswal and another vs. Commissioner of
State Excise, Maharashtra State and others, reported in 2008
(2) All M.R. 58
vii) Pundlik vs. State of Maharashtra, reported in 2005 AIR (SC)
3746
7. Mr. Shelke, learned counsel appearing for respondent Nos. 5
to 7 i.e. the objectors, by referring the provisions of Section 27 (1A)
of the Societies Act, which pertains to the voting powers of the
members, submits that the active member, who subsequently fails to
participate in the affairs of the society and to use the services up to
the minimum level as specified, from time to time, in the by-laws,
shall ceased to be an active member and shall not be entitled to vote.
8. At this stage, Mr, Gaware, learned counsel for the petitioners
has pointed out amendment by way of proviso to Section (1A)
wherein it is inserted that the provisions of sub-section (1A) shall not
be applicable; "(a) in respect of elections of societies to be conducted
on or before the 31st March, 2021". Learned counsel submits that the
said amendment by way of proviso to sub-section (1A) has brought
into existence only due to outbreak of COVID-19 pandemic situation
and subsequent lock down imposed for indefinite period.
9. Learned counsel for respondent Nos. 5 to 7 submits that
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-6-
record has been created about the loan availed by the petitioners.
Learned counsel submits that there is documentary evidence
indicating that the society has violated the provisions of by-law No.4.
Learned counsel submits that the petitioners are not active members
and if their names are included in the final voters list, the inactive
members would govern the management of the society.
10. Learned counsel for respondent Nos. 5 to 7, by placing
reliance on the judgment of Supreme Court in the case of Shri Sant
Sadguru Janardan Swami (Moingiri Maharaj) Sahakari Dugdha
Utpadak Sanstha and another vs. State of Maharashtra and
others, reported in 2002 (1) Mh.L.J. 659 submits that once the
election process has been set in motion the High Court under Article
226 of the Constitution not to stay the continuation of the election
process even though there may be some alleged illegality or breach
of the rules while preparing the electoral roll and any such breach
can be called in question after declaration of the result of the election
by means of an election petition.
11. Mr. Kadam, learned counsel for respondent Nos.2 and 3
submits that the election of respondent No.4 society was due as the
term of managing committee was expired on 8.2.2020. It was
therefore, necessary to prepare the voters list for the purpose of
holding the elections. Accordingly, the programme for preparation of
the voters list was published on 17.01.2020. As per the said
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-7-
programme, the provisional voters list was published on 18.01.2020
and the objections on the said provisional voters list were to be taken
from 18.1.2020 to 27.1.2020. The objectors i.e. respondent Nos. 5 to
7 herein have raised objection to the provisional voters list on
23.01.2020. Hearing on the said objection was conducted on
6.2.2020. However, respondent No. 1 State of Maharashtra issued
orders on 27.01.2020 and on 31.01.2020 thereby postponing the
elections of all Co-operative societies in the State at the stage where
it twas. Accordingly, further process of preparation of final voters list
was stopped by the authorities. Meanwhile, the respondent No. 4
society had filed writ petition No. 2292 of 2020 challenging the said
order of postponement of elections. On 5.2.2020 by way of interim
order, this Court has directed to proceed further for publication of the
final voters list of the said society. The said writ petition alongwith
other bunch of writ petitions came to be disposed of by this Court by
setting aside the order of the Government dated 27.01.2020 and
31.01.2020. Thus, the election authority has taken hearing on
27.02.2020 and on 28.02.2020 on the objections raised by
respondent Nos. 5 to 7. Respondent No.3 Election Officer has called
the Secretary of respondent No.4 society and directed the District
Deputy Registrar and the District Co-operative Election Officer to
conduct the hearing in respect of the objections and submit report.
Thus, the District Co-operative Election Officer has submitted report
on 13.03.2020. However, due to outbreak of COVID-19 pandemic
situation, the further process of passing orders in the matter was
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-8-
postponed as the entire elections in the State of Maharashtra were
postponed by the State Government as well as respondent No.2
herein. On 30.12.2020, the respondent No.2 again issued orders to
start the programme at the stage where it was stopped and thereafter
the impugned order came to be passed directing deletion of names
of the petitioners from the final voters list of respondent No.4 society
as per the reasons recorded in the report.
12. I have also heard learned A.G.P. for the respondent No.1 and
Mr. S.N. Gaikwad learned counsel for respondent No.4 society.
13. I have carefully considered the submissions advanced by
learned counsel for the respective parties. With their able assistance,
I have perused the pleadings, annexures thereto and reply filed by
the concerned respondents.
14. In terms of the provisions of sub-section (2) of Section 38 of
the Societies Act, the register of members shall be prima facie
evidence of the date on which any person was admitted to the
membership. On perusal of the extract of membership register of
respondent No.4 society, it appears that after passing due
resolutions from time to time the petitioners have been enrolled as
members and their names with all details as mentioned in sub-
section (1) of section 38 of the Societies Act are entered in the
membership register. Furthermore, there are details about availment
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-9-
of loans and arrears thereof. It further appears that after taking due
resolutions, the crop loan has been granted to the farmers holding
the small area of lands.
15. Though learned counsel for respondent Nos. 5 to 7 objectors
by referring the provisions of Section 27(1A) of the Societies Act
vehemently argued that the petitioners are not active members and
merely the record is created, however, in terms of amendment to
proviso to sub-section (1A), the said proviso of Section (1A) is not
applicable to the elections of the Societies to be conducted on or
before 31.3.2021. Section 27 (1A) alongwith the proviso is relevant in
the present matter, which is reproduced herein below:-
"27. Voting powers of members
(1) .....
(1A) Notwithstanding anything contained in sub-section (1),
an active member who subsequently fails to participate in the
affairs of the society and to use the services up to the
minimum level as specified, from time to time, in the by-laws,
shall cease to be an active member and shall not be entitled
to vote.
Provided that, the provisions of this sub-section shall
not be applicable ;-
(a) in respect of elections of societies to be conducted
on or before the 31st March, 2021.
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-10-
(b) where voters list for conducting the elections has
been finalized prior to the commencement of the Maharashtra
Co-operative Societies (Second Amendment Ordinance
2020.)"
16. In view of the above, I do not find any substance in the
submissions made on behalf of the objectors that the petitioners are
not active members an thus they have no voting rights. This
particular amendment has been brought into existence with sole
object that due to outbreak of COVID-19 pandemic situation and due
to subsequent imposition of lock-down, if the activities of the society
and its members are hampered then the effect of the provisions of
Section (1A) of Section 27 of the Societies Act will not be applicable
in respect of the elections of the societies due to be conducted on or
before 31st March, 2021.
17. On perusal of the impugned order, it appears that the names of
the petitioners are deleted mainly on the ground that there are certain
irregularities in the process of sanctioning the loan and further they
are not active members. Rule 8 of the Rules of 2014 is reproduced
herein below:-
"8. Claims and objections to the provisional list of
voters and the final list of voters for cooperative societies
having individuals as members. -
(1) When the provisional list of voters is published for
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-11-
inviting claims and objections, any omission or error in respect
of name or address or other particulars in the list may be
brought to the notice of the concerned District Co-operative
Election officer or Taluka or Ward Co-operative Election
Officer in writing by any member of the society during office
hours within ten days from the date of publication of the
provisional list of voters.
(2) Every claim or objection shall be in writing and state
the grounds on which the claim is based or the objection is
raised, as the case may be.
(3) The District Co-operative Election Officer or Taluka
or Ward Co-operative Election Officer shall, or as directed by
the SCEA, after making such enquiries as deem necessary in
this behalf, consider each claim or objection, and give his
decision thereon in writing to the persons concerned within
ten days from the last date prescribed for receiving the claims
and objections. Thereafter final voters list should be published
within the period of fifteen days from the last date prescribed
for receiving the claims and objections. The list finalized by
the election officer after deciding all claims and objection shall
be final list of voters.
(4) The copies of the final list of voters shall be
displayed on the notice board of the District Co-operative
Election Officer and also on the notice board of the society at
least ten days before the declaration of the election
programme and in no case later than fifteen days from the
finalization of claims and objections. The District Co-operative
Election Officer may also cause it to be published on the
official website of the SCEA, if any."
18. It is thus clear that the claims and objections to the provisional
voters list of the Co-operative society having individuals as members,
any omission or error in respect of name or address or any other
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-12-
particulars in the list may be brought to the notice of the concerned
District Co-operative Election Officer in writing by any member of the
society during the office hours within ten days from the date of
publication of provisional list of voters. Rule 11 of the Rules 2014
prescribes the provisions about enquiry for each of such claims and
the decisions thereon. I find much substance in the submissions
made on behalf of the petitioners that respondent No.3 has widen the
scope of the said enquiry and by exceeding the limits, deleted the
names of the petitioners from the voters list.
19. Furthermore, considering the affidavit of respondent No.3, the
District Deputy Registrar, Co-operative Societies, it appears that the
election of the society was postponed due to outbreak of COVID-19
pandemic situation from time to time and as such, the ratio laid down
in the case of Shri Sant Sadguru Janardan Swami (Moingiri
Maharaj) Sahakari Dugdha Utpadak Sanstha and another vs.
State of Maharashtra and others (supra) relied upon by learned
counsel appearing for respondent Nos. 5 to 7 i.e. the objectors may
not be applicable to the facts and circumstances of the present case.
20. It appears that there are in all 53 petitioners, whose names are
deleted from the voters list for no substantial reason. The petitioner
Nos. 1 to 17 have voted in the elections of respondent No.4 society
in the year 2014-15. Thus, considering entire aspects of the case,
the impugned order certainly calls for an interference. Hence the
::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::
wp2393.21
-13-
following order:-
ORDER
I) The writ petition is allowed in terms of prayer clause "B".
21. At this stage, Mr. Shelke, learned counsel appearing for the objectors i.e. for respondent Nos. 5 to 7 prays for stay to this order. However, considering the facts and circumstances of the case, I am not inclined to grant stay. Hence, the prayer to grant stay to this order stands refused.
( V. K. JADHAV, J.) rlj/ ::: Uploaded on - 16/02/2021 ::: Downloaded on - 27/08/2021 08:40:58 :::