Gujarat High Court
Gujarat vs Ishwarbhai on 6 January, 2011
Author: Jayant Patel
Bench: Jayant Patel
Gujarat High Court Case Information System
Print
SCA/25/2011 4/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25 of 2011
With
SPECIAL
CIVIL APPLICATION No. 26 of 2011
=========================================
GUJARAT
STATE COOPERATIVE AGRICULTURE AND RURAL DEVELOPMENT
Versus
ISHWARBHAI
BALDEVBHAI CHAUDHARI & 1
=========================================
Appearance
:
Appearance
:
MR
BM MANGUKIA for Petitioner
MR PK JANI GP with MS JIRGA JHAVERI AGP
for Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 06/01/2011
ORAL
ORDER
1. Heard Mr.B. M. Mangukia, learned counsel for the petitioner and Mr.P. K.Jani, learned GP for the Election Authority and the City Deputy Collector in respective petition as well as for the District Collector.
2. It prima facie appears that the learned Nominee had no jurisdiction to entertain the suit much less to grant any interim injunction under Section 96 of the Gujarat Cooperative Societies Act (hereinafter be referred to as "the Act") for two reasons. One was that the respondent No.1 is a specified Cooperative Society within the meaning of Section 74C of the Act and the another was that the Election Officer and City Deputy Collector who is an officer of the State Government joined as the party to the proceedings and the learned Nominee had no jurisdiction over the Government Officer namely the Collector or the Nominee of the District Collector who was to preside over the meeting under Section 145Z of the Act. Unfortunately, though the meeting was scheduled on 5th January, 2011 at 15.00 Hours, the injunction of the learned Nominee dated 4th January, 2011 as stated is served on 5th January, 2011 prior to the holding of the meeting. Consequently, the meeting of the Board of Director of the Gujarat State Cooperative Agriculture and Rural Development Bank has not been held for election of Chairman and Vice Chairman.
3. It further appears that vide order dated 5th January, 2011 passed by the Gujarat State Cooperative Tribunal the interim order passed by the learned Nominee is set aside, but further on the same day, the Tribunal has suspended the said order in revision till 11th January, 2011. At this stage, the matters are before this Court.
4. Prima facie it appears that the election of Chairman and Vice Chairman amongst elected representative has to be held as per the bye-laws read with the provisions of the Act and more particularly Section 145Z of the Act. Once such election had become due and the agenda was issued, but for the aforesaid litigation, the election has not been held, prima facie, it appears that any attempt to throttle the democratic process for holding election of Chairman and Vice Chairman and that too of a State Level Cooperative Bank like respondent No.2 herein cannot be countenanced that too at the instance of one of the Director - respondent no.1 through a forum of learned Nominee who had no jurisdiction to entertain the suit muchless to grant any interim injunction. It prima facie appears to the Court that the democratic process of election has to prevail irrespective of the majority or minority of any group may be of the petitioner or may be of the respondent No.1 or his supporter. Hence, the matters deserve to be considered for interim order so as to ensure that the election of Chairman and Vice Chairman of a State Level Bank of respondent No.2 herein which has already become due is held at the earliest.
5. At this stage, Mr.P. K. Jani, learned GP with Ms.Jirga Jhaveri, learned AGP under instruction of the City Deputy Collector who is to preside over the meeting under Section 145Z of the Act states that if the meeting is scheduled on 17th January, 2011 at 11.00 a.m for election in question of the respondent No.2 - Bank, he shall positively preside over the said meeting. It appears that even as per bye-laws minimum 7 days has been provided for convening of the meeting.
6. Hence, considering the facts and circumstances, the following order.
(A) NOTICE returnable on 18th January, 2011. Mr.P. K. Jani, learned GP with Ms.Jirga Jhaveri, learned AGP waives service of notice for concerned respondents in respective petitions. Direct service for respondent No.1.
(B) By ad-interim order, it is directed that the meeting of Board of Director of respondent No.2 for election of its Chairman and Vice Chairman shall be convened by issuing agenda on or before by 7th January, 2011 for holding of the said meeting on 17th January, 2011 at 11.00 a.m at the Registered Office of respondent No.2 - Bank at Ahmedabad and additionally, an advertisement shall also be published in the newspaper namely "Gujarat Samachar" having wide circulation in the State for convening of the said meeting with the date, time and the place. It is further directed that as declared before this Court, the City Deputy Collector in the Election Authority shall preside over the said meeting without fail as per Section 145Z of the Act and at the said meeting the process of election of Chairman and Vice Chairman shall be completed and the result thereof shall also be declared and the newly elected Chairman and Vice Chairman shall be permitted to assume the office.
7. It is specifically clarified that all such actions shall be subject to further order which may be passed by this Court in the concerned petitions.
[ JAYANT PATEL, J. ] vijay Top