High Court Rajasthan High Court - Jodhpur

Small Industries Deve. Bank Of … vs Addi. Registrar (Appl.) Co-Op … on 16 August, 2010

Rajasthan High Court – Jodhpur
Small Industries Deve. Bank Of … vs Addi. Registrar (Appl.) Co-Op … on 16 August, 2010
                                      1

           S.B. CIVIL WRIT PETITION NO.7785/2010

               Small Industries Development Bank of India
                                  Vs.
         Addl. Registrar (Appeals), Coop. Societies, Jodhpur and Anr.



DATE OF ORDER                     :               16.8.2010



               HON'BLE MR. GOVIND MATHUR, J.

Mr. G.R. Goyal, for the petitioner.

Mr. Girish Sankhla, for the respondents.

The petitioner Bank advanced a sum of Rs.85 lacs to M/s

M.D. Process, Pali on 2.3.2006. The creditor M/s M.D. Process,

Pali also availed financial assistance from the Pali Central

Cooperative Bank Limited, Pali and the Rajasthan Financial

Corporation. On having defaults, the Pali Central Cooperative

Bank Limited, Pali attached the mortgaged property and

proceeded for its auction as per the Rajasthan Cooperative

Societies Rules, 2003 (for short ‘the Rules of 2003’ hereinafter),

a notification, thus, was issued on 11.8.2010. The petitioner

Bank challenged the notification aforesaid by way of filing a

revision petition as per provision of Section 107 of the Rajasthan

Cooperative Societies Act, 2001 (for short ‘the Act of 2001’

hereinafter) before the Additional Registrar, Cooperative

Societies. An application seeking interim relief too was filed. The
2

application aforesaid was dismissed on 12.8.2010 and revision

petition is fixed for further proceedings on 17.8.2010. The

instant writ petition is preferred to challenge the order dated

12.8.2010 passed by the Additional Registrar rejecting the

application for interim relief.

The contention of the learned counsel for the petitioner

is that the petitioner has advanced huge amount to M/s M.D.

Process, therefore, the first charge on mortgaged property is of

the petitioner.

A reply to the writ petition has been filed on behalf of

Pali Central Cooperative Bank Limited, Pali with a specific

assertion that as per document Ex.-R/7, the respondent Bank

will first satisfy the advanced amount of the petitioner Bank

and then of Rajasthan Financial Corporation and then of itself.

The relevant portion of the document Ex.-R/7 reads as under:-

“एक ब र पन: पर सहय ग क अपक क स थ ननवदन
ह कक एक फक त!न जगह रहन नह # ह सकत! अत:

हम र न!ल म! म& सहय ग पद न कर अपन पनतननध)
भ+जव व& त कक न!ल म! स प प र भ- पथम आपक ऋर
ख त म& ब द म& आर.एफ.स!. क ख त म& एव# ततपश त 3
हम र ऋर ख त म& जम करत हए -ष र भ- फक
प रनस क पद न क ज सक।”

3

Heard learned counsel for the parties.

It is not in dispute that the revision petition preferred by

the petitioner before the Additional Registrar as per provision of

Section 107 of the Act of 2001 is yet pending and same is listed

before the competent authority on 17.8.2010. The instant

petition for writ is only against the interlocutory order. It is also

pertinent to note here that the respondent Bank in quite

unambiguous term conveyed the petitioner Bank that the

amount advanced by the petitioner Bank shall be first satisfied

from the amount availed on sale of mortgaged property. In such

circumstances, no interference of this Court as desired is

warranted. The petition for writ is accordingly dismissed.

(GOVIND MATHUR)J.

RM/