Allahabad High Court High Court

Smt. Manbhavata Devi vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Smt. Manbhavata Devi vs State Of U.P. And Others on 12 July, 2010
Court No. - 2

Case :- WRIT - C No. - 39585 of 2010

Petitioner :- Smt. Manbhavata Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.L. Yadav,Ravindra Kumar
Respondent Counsel :- C.S.C.,D.P. Singh

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner. Learned standing counsel
appears for respondent Nos. 1 and 2. Sri D.P. Singh has accepted
notice on behalf of respondent Nos. 3 and 4.

It is alleged that Zila Sahkari Bank Ltd., Jaunpur has run into
financial difficulties. It is not allowing withdrawal of the matured
amount on fixed deposits and in the savings bank account for want
of sufficient funds in the bank.

Learned counsel for the petitioner has pointed out several orders of
this Court by which directions were issued to pay the amount due
to the petitioners in those writ petitions. It is alleged that only
those persons who have obtained orders from the Court are being
permitted to withdraw their amount from the Bank.

Respondent Nos. 3 and 4 are directed to produce the balance sheet
of the Bank and the amount received by it from time to time by
way of Government grant or loans.

We direct the bank not to make any further payment on its own
discretion unless it formulates a policy for withdrawal based on the
principles of equality or public interest to be approved by the
Board of the Bank. The Board will formulate the policy within a
month.

Respondents Nos. 3 and 4 are directed to file reply within three
weeks and to produce the policy formulated by the Bank for the
payment of matured deposits and withdrawals.

List after expiry of the aforesaid period.

Order Date :- 12.7.2010
Shiraz