Allahabad High Court High Court

Western U.P. Bank Employees & … vs United Bank Of India & Ors. on 21 January, 2010

Allahabad High Court
Western U.P. Bank Employees & … vs United Bank Of India & Ors. on 21 January, 2010
Court No. - 36

Case :- WRIT - C No. - 2408 of 2010

Petitioner :- Western U.P. Bank Employees & Officers(S.O.)C.C.&T.S.Ltd.
Respondent :- United Bank Of India & Ors.
Petitioner Counsel :- P.S. Prasad
Respondent Counsel :- K.M. Asthana

Hon'ble Prakash Krishna,J.

Hon’ble Abhinava Upadhya,J.

Heard the learned counsel for the parties.

The petitioner is a Cooperative Society and it gives loan to its members and
the members execute an agreement and give an undertaking to the petitioner
that their repayment of loan shall be made by deducting the amount from the
salary. Initially, the respondents No. 1 and 2 complied with the agreement
entered into between the Respondent No.3 and the petitioner and later on they
had stopped deducting the amount from the salary. In this regard, the
petitioner had made a representation, a copy of which has been filed as
Annexure no.5 to the writ petition.

The writ petition is disposed of with the direction to the respondents No.2 to
decide the representation of the petitioner dated 23.11.2009 in accordance
with law within a period of two months from the date a certified copy of this
order is produced before the respondent No.2 by a reasoned and speaking
order, after considering the document executed by the respondent No.3 with
the petitioner and their terms and conditions and detailed order shall be passed
by the respondents as to why they stopped deducting the amount from the
salary.

(Prakash Krishna, J.)

(Abhinava Upadhya, J.)

Order Date :- 21.1.2010
LBY