Court No. - 2 Case :- WRIT - C No. - 38719 of 2010 Petitioner :- Sayeed Ahmad Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Shahabuddin,Shibli Naseem 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 to 6.
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 to 6 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 to 6 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 :- 7.7.2010
Rakesh