Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chief Executive Officer vs Chandrakant Venkatrao Anandgaonkar
2024 Latest Caselaw 22863 Bom

Citation : 2024 Latest Caselaw 22863 Bom
Judgement Date : 6 August, 2024

Bombay High Court

The Chief Executive Officer vs Chandrakant Venkatrao Anandgaonkar on 6 August, 2024

                              1                        941


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 BENCH AT AURANGABAD

           941 WRIT PETITION NO. 1292 OF 2021

THE CHIEF EXECUTIVE OFFICER OSMANABAD JANTA SAHAKARI
                     BANK LTD TULJAPUR
                           VERSUS
          VYANKATESH PANDURANG GOVARDHAN
                               ...
        Advocate for the Petitioner : Mr. A. N. Irpatgire
        Advocate for Respondent : Mr. A. V. Patil Indrale
                               ...

                         WITH
             WRIT PETITION NO. 7521 OF 2019

                          WITH
           CIVIL APPLICATION NO. 6543 OF 2024
                    IN WP/1292/2021

                         WITH
             WRIT PETITION NO. 1301 OF 2021

                         WITH
             WRIT PETITION NO. 1319 OF 2021

                         WITH
             WRIT PETITION NO. 1296 OF 2021

                         WITH
             WRIT PETITION NO. 1293 OF 2021

                         WITH
             WRIT PETITION NO. 1304 OF 2021

                         WITH
             WRIT PETITION NO. 1312 OF 2021
                  2               941


            WITH
WRIT PETITION NO. 1315 OF 2021

            WITH
WRIT PETITION NO. 1306 OF 2021

            WITH
WRIT PETITION NO. 1295 OF 2021

            WITH
WRIT PETITION NO. 1305 OF 2021

            WITH
WRIT PETITION NO. 1328 OF 2021

            WITH
WRIT PETITION NO. 1313 OF 2021

            WITH
WRIT PETITION NO. 1310 OF 2021

            WITH
WRIT PETITION NO. 1325 OF 2021

            WITH
WRIT PETITION NO. 1324 OF 2021

            WITH
WRIT PETITION NO. 1314 OF 2021

            WITH
WRIT PETITION NO. 1297 OF 2021

            WITH
WRIT PETITION NO. 1320 OF 2021

            WITH
WRIT PETITION NO. 1327 OF 2021
                  3               941




            WITH
WRIT PETITION NO. 1323 OF 2021

            WITH
WRIT PETITION NO. 1294 OF 2021

            WITH
WRIT PETITION NO. 1322 OF 2021

            WITH
WRIT PETITION NO. 1316 OF 2021

            WITH
WRIT PETITION NO. 1307 OF 2021

            WITH
WRIT PETITION NO. 1298 OF 2021

            WITH
WRIT PETITION NO. 1318 OF 2021

            WITH
WRIT PETITION NO. 1302 OF 2021

            WITH
WRIT PETITION NO. 1299 OF 2021

            WITH
WRIT PETITION NO. 1300 OF 2021

            WITH
WRIT PETITION NO. 1317 OF 2021

            WITH
WRIT PETITION NO. 1309 OF 2021

            WITH
                                           4                             941


                 WRIT PETITION NO. 1326 OF 2021

                             WITH
                 WRIT PETITION NO. 1311 OF 2021

                             WITH
                 WRIT PETITION NO. 1329 OF 2021

                             WITH
                 WRIT PETITION NO. 1303 OF 2021

                             WITH
                 WRIT PETITION NO. 1308 OF 2021

                             WITH
                 WRIT PETITION NO. 1321 OF 2021

                                    ...

                                    CORAM : ARUN R. PEDNEKER, J.
                                    DATE      : 06th AUGUST, 2024

PER COURT:

1. Learned counsel appearing for the Bank submits that there

was no deduction of 10% made from any of the employees so also the

Bank did not make profits as such corpus from the profits of the Bank for

dispersal is not available. In the instant case, there is no deduction made

and that the Bank did not make profit from which the corpus could be

generated. Assuming that the scheme was in operation, there is no funds

generated which can be disbursed.

2. Per contra, learned counsel appearing for the employees

submits that there was separate fund generated for this particular scheme

and that the deletion of the employees contribution of the employees was

only for the reason that substantial profits were generated by the Bank.

3. Learned counsel appearing for the employees submits that

the deletion as regards the scheme if at all is read into the

settlement, the same cannot be done without following the process as is

available under the Bombay Industrial Relations Act.

4. With reference to the submissions made by the employees,

learned counsel appearing for the petitioner / Bank submits that the

change is brought by settlement with the Bank by the employees and

various other benefits were granted under the settlement which the

employees have accepted. The employees having accepted the benefits

which are brought about by way of settlement cannot resile from the

settlement having accepted the same.

Therefore according to learned counsel for the Bank, the

defence is devoid of merits.

5. List this matter for further consideration, on 30.08.2024, at

03:30 p.m.

6. Parties are directed to give brief synoptical notes of

arguments along with Judgments relied.

[ARUN R. PEDNEKER, J.]

marathe

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter