Supreme Court of India

Patiala Central Cooperativebank … vs Patiala Central Cooperativebank … on 16 September, 1996

Supreme Court of India
Patiala Central Cooperativebank … vs Patiala Central Cooperativebank … on 16 September, 1996
Author: S Sen
Bench: Sen, S.C. (J)
           PETITIONER:
PATIALA CENTRAL COOPERATIVEBANK LTD.ETC.

	Vs.

RESPONDENT:
PATIALA CENTRAL COOPERATIVEBANK EMPLOYEES UNION & ANR.ETC.

DATE OF JUDGMENT:	16/09/1996

BENCH:
SEN, S.C. (J)
BENCH:
SEN, S.C. (J)
JEEVAN REDDY, B.P. (J)
MAJMUDAR S.B. (J)




ACT:



HEADNOTE:



JUDGMENT:

O R D E R
I respectfully agree with the conclusions arrived at by
my learned brother Sen,J.

So far as the validity of Section 84-B of the Punjab
Cooperative Societies Act, 1961 is concerned, it is enough
to say that once the settlement between the parties was held
to have been validly terminated by the management, there was
no occasion for the High Court to have considered the
validity of the said section and/or to have declared it
void. The judgment of the High Court declaring Section 84-B
as void and illegal is accordingly set aside herewith.

Accordingly, I agree with the final orders proposed by
learned brothers Sen and Majmudar,JJ.