1975 INSC 0261 Nayagarh Co-Operative Central Bank Ltd. Vs Shri Narayana Rath and Others Civil Appeals Nos. 1151-1153 (N) of 1974 (V. R. Krishna Iyer, R. S. Sarkaria, A. C. Gupta JJ) 08.08.1975 JUDGMENT GUPTA, J. ­ 1. These three appeals by special leave arise out of three proceedings under Section 68 of the Orissa Co-operative Societies Act 1962 (hereinafter referred to as the act). 2. The appellant in all these appeals, Nayagarh Co-operative Central Bank Ltd., is registered as a co- operative society under the Act and has among its objects, raising funds for financing co-operative societies registered under the Act and affiliated to it, besides carrying on the general business of a bank. Three such co-operative societies had applied to the appellant bank for loans and on the recommendation of the first respondent in these appeals, who at the relevant time was employed as Secretary of the Bank, various sums were advanced to these co-operative societies; Rs. 61,420 to Krishna Prasad Co-operative Society, Rs. 3,52,490 to Singhapara Co-operative Society, Rs. 1,35,315 to Kaijhar Gram Panchayat Co-operative Grain Golla Credit and Society. Attempts to recover the loans advanced to the aforesaid societies having failed, the appellant bank referred the disputes concerning the said transactions to arbitration under Section 68 of the Act praying for an award in each case against the indebted society, its office-bearers and the first respondent in the appeals before us, jointly and severally. 3. The allegations on which the first respondent was made a party to these proceedings under Section 68 of the Act are similar in all the three cases. It was said that : ... It was the responsibility of the secretary to the bank to examine the loan application and recommend to the committee for consideration. He has misutilised his power and position of his office and michievously recommended for sanction of the loan applied by the recalcitrant office-bearers of . . . (these societies). The plaintiff (appellant bank) has got sufficient reasons to believe that he (first respondent) has also connived with the management of funds so as to achieve his selfish motive. The first respondent filed three writ petitions before the Orissa High Court for quashing the proceedings against him on the ground that the appellant bank had no jurisdiction to initiate disputes against him under Section 68 of the Act and also alleged that the said proceedings were mala fide. The High Court found that the allegations against the first respondent could not from the subject-matter of a dispute under Section 68 of the Act, and on this view, quashed the three respondent. The validity of this decision is challenged before us by the appellant bank. 4. Section 68 so far as it is relevant for the purpose of these appeals reads : 68. Dispute which may be referred to arbitration. - (1) Notwithstanding anything contained in any law for the time being in force, any dispute touching the constitution, management or the business of society other than a dispute regarding disciplinary action taken by a society or its committee against paid servant of the society, shall be referred to the Register if the parties thereto are among the following namely - (a) the society, its committee, past committee, any past or present officer, any past or present agent, any past or present servant of the nominees, heir or legal representatives of any deceased officer, deceased agent or deceased servant of the society or the liquidator of the society; or (b) a member, past member of a person claiming through a member, past member or deceased member of the society or of a society which is a member of the society; or (c) a surety of a member, past member or a deceased member whether such surety is or is not a member of the society; or (d) any other society or the liquidator of such society. Explanation 1 : A claim in respect of any sum payable to or by a society by or to a person or society or a liquidator mentioned in clauses (a) to (d) shall be a dispute touching the business even in case such claim is admitted and the only point in issue is the ability to pay the manner of enforcement of payment. #* * * *## For the present purpose, Section 68 requires two conditions to be satisfied : (i) that the dispute must be one touching the business of a society other than a dispute regarding disciplinary action taken by the society against a paid servant and (ii) that the dispute must be one involving parties who are among those mentioned in the section. Here the parties concerned are among those listed in this section, and the dispute being as stated in Explanation 1. Prima facie therefore the requirements of Section 68 (1) are satisfied in these cases. 5. The first respondent however contends that the disputes so far as he is concerned are not such as are contemplated in Section 68 (1). We do not propose to consider the merits of this contention because of sub-section (4) of Section 68 which says : (4) If any question arises whether a dispute referred to the Registrar under this section is a dispute touching the constitution, management or the business of a society, the decision thereon of the Registrar shall be final and shall not be called in question in any court. In view of the provisions of Section 68 (4) we think that this is a matter which the Registrar must decide before the writ jurisdiction of the High Court is allowed to be invoked. 6. Accordingly we allow the appeals and set aside the order quashing the disputes pending before the Assistant Registrar, Khurda Circle, Khurda. The Assistant Registrar will try to dispose of these proceedings within six months from the date when this order is communicated to him. In the circumstances we make no order as to costs.