Gujarat High Court Case Information System
Print
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11073 of 2005
==============================================================
ASHWINKUMAR
S SHUKLA - Petitioner(s)
Versus
RESERVE
BANK OF INDIA & 3 - Respondent(s)
==============================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner No(s).: 1.
Not
Found for Respondent No(s).: 1,
2,3.
==============================================================
CORAM :THE
HON'BLE MR.JUSTICE K.M.MEHTA
Date
: 14/06/2005
ORAL
ORDER
Ashwinkumar
S. Shukla, petitioner who is a member of Saraspur Nagrik Co-operative
Bank Ltd., respondent No. 3 since more than 15 years and his
membership is 6744, has filed this petition with a prayer that this
Court may issue a writ of mandamus and order or direction directing
respondent No. 1, Reserve Bank of Inda and respondent No. 2,
Registrar, Co-operative Societies, to take appropriate action
forthwith against respondent No. 3 Bank and further direct them to
make a detailed investigation regarding irregularities committed by
the management of the aforesaid bank and take prompt proper legal
action including filing of criminal complaints against the persons
who are found to be responsible for the mismanagement.
Heard
Mr. Mehta, learned advocate for the petitioner. He has pointed out
that originally the petitioner addressed a letter dated 14.9.2004
which is produced at annexure-B on page No. 42. Thereafter, further
letter dated 3.11.2004 was addressed by the petitioner which is
produced at page 44. It is true that the bank has replied to the said
notice on 1.12.2004. Thereafter, again the petitioner addressed a
letter dated 18.12.2004 to the learned advocate for the bank which is
on page 48 of the petition. He has also addressed a letter to the
Registrar of Co-operative Societies which is on page 55 of the
petition. The petitioner has also addressed a legal notice dated
23.2.2005 to the Registrar of Co-operative Societies which is
produced at page 57 of the petition. Thereafter, he has also pointed
out that R.B.I., has also addressed a letter dated 26.4.2005 to the
Registrar, Co-operative Societies with a copy to the petitioner. He
has stated that the Registrar, Co-operative Societies has still not
replied to the legal notice as well as to the letter of the RBI.
Hence notice returnable on 27.6.2005. Direct service is permitted.
(K.M. MEHTA, J)
Top