1
685 S.B. CIVIL WRIT PETITION NO.3956/2011
Bansi Lal Sharma
Vs.
Chittorgarh, Central Co-operative Bank Ltd. & Ors.
.......
Date of Order :: 11th May 2011
HON'BLE MR.JUSTICE DINESH MAHESHWARI
Mr.Nazir Ahmed, for the petitioner.
.....
BY THE COURT
Having heard the learned counsel for the petitioner and
having perused the material placed on record, this Court is
unable to find any reason to consider interference in this
matter where the learned Additional Registrar (Appeals) Co-
operative Societies, Jodhpur, while considering revision
petition No.3/2011 as filed by the petitioner, has passed an
order dated 21.02.2011 directing conditional stay over
execution of the attachment warrant in case of the petitioner
depositing 25% amount of the demand in question.
It appears from the material placed on record that the
existing demand against the petitioner has swelled to a sum
Rs.4,99,877/-. In the given fact situation, the order as passed
by the revisional court has been just and proper and in the
balance of equity. If the petitioner had not complied with even
such requirements, this Court finds no reason to consider
exercising writ jurisdiction in his favour.
The petitioner is, of course, free to make other
submissions before the authority concerned in accordance
with law but no case for interference in the writ jurisdiction is
made out.
Accordingly, this writ petition stands rejected.
(DINESH MAHESHWARI),J.
/S.Soni/