Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Ishwarlal Jain And Others vs Jalgaon Zilla Madhyavarti Sahakari ...
2025 Latest Caselaw 3173 Bom

Citation : 2025 Latest Caselaw 3173 Bom
Judgement Date : 12 March, 2025

Bombay High Court

Manish Ishwarlal Jain And Others vs Jalgaon Zilla Madhyavarti Sahakari ... on 12 March, 2025

2025:BHC-AUG:7239




                                              (1)                wp13219.19

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                            WRIT PETITION NO.13219 OF 2019
                                         WITH
                     CA/13905/2023 & CA/14914/2023 & CA/1020/2024

                1.   Manish Ishwarlal Jain                 ...PETITIONERS
                     Age-Major, Occu-Business,
                     R/o. Rajmal Lakhichand Jewelers,
                     Sarafa Bazar, Jalgaon
                     Tq. & Dist. Jalgaon

                2.   Surendra Nathmalji Lunkad,
                     Age-72 years, Occu-Business,
                     R/o. Lunkad Towers, Zilla Peth,
                     Jalgaon, Tq. & Dist. Jalgaon

                3.   Subhash Sagarmalji Sankhala
                     Age-Major, Occu-Business,
                     R/o. 33/5, Sankhala Building,
                     Zilla Peth, Jalgaon
                     Tq. & Dist. Jalgaon

                4.   Ajeet Bansilalji Kacheriya,
                     Age-Major, Occu-Business,
                     R/o. 56, Aadarsh Nagar, Zilla Peth,
                     Jalgaon, Tq. & Dist. Jalgaon

                5.   Suresh Bansilalji Jain,
                     Age-Major, Occu-Business,
                     R/o. 16, Polan Peth, Jalgaon,
                     Tq. & Dist. Jalgaon

                6.   Tulshiram Khandu Bari,
                     Age-Major, Occu-Business,
                     R/o.71, Dixit Wadi, Zilla Peth,
                     Jalgaon, Tq. & Dist. Jalgaon

                                                                      1 of 24
                               (2)                   wp13219.19


7.   Sau. Sapna Ashwin Shah,
     Age-Major, Occu-Business,
     R/o. Sharma Complex, Ganpati Nagar,
     Jalgaon, Tq. & Dist. Jalgaon

8.   Sau. Aapna Ajay Raka,
     Age-Major, Occu-Business,
     R/o. Anusmruti Jainagar, Zilla Peth,
     Jalgaon, Tq. & Dist. Jalgaon

9.   Mahendra Durlabhji Shaha,
     Age-Major, Occu-Business,
     R/o. 115, Zilla Peth, Jalgaon

     VERSUS

1.   Jalgaon Zilla Madhyavarti Sahakari      ...RESPONDENTS
     Bank Limiated, Jalgaon, 27
     Ring Road, Jalgaon
     Dist. Jalgaon through its Manager

2.   Mahaveer Urban Cooperative
     Credit Society Ltd Jalgaon
     Navi Peth, Vardhaman Chambers
     Jalgaon, Dist. Jalgaon, Through its Administrator

3.   Suresh Anandraj Tatiya
     Age-Major, Occu-Business,
     R/o. 94, Navi Peth, Jalgaon,
     Dist. Jalgaon


Mr. V. D. Hon, Senior Advocate i/b Mr. A. D. Shinde, Advocate
for the petitioners
Mr. V. D. Salunke, Advocate for the respondent No.1
Mr. C. V. Borse, Advocate h/f Mr. V. B. Patil, Advocate for
respondent No.3

                                                         2 of 24
                               (3)                 wp13219.19


                            AND
               WRIT PETITION NO.5117 OF 2020
Suresh Anandraj Tatiya,             ...PETITIONERS
Age-Major, Occu-Business
R/o. 94, Navi Peth, Jalgaon
Dist. Jalgaon

     VERSUS

1.   Jalgaon Jilha Madhyavarti          ...RESPONDENTS
     Sahakari Bank Ltd. Jalgaon
     Dist. Jalgaon

2.   Mahavir Urban Cooperative Credit
     Society Ltd. Jalgaon, Navi Peth,
     Vardhaman Chamber,
     Dist. Jalgaon

3.   Manish Ishwarlal Jain,
     Age-Major, Occu-Business,
     R/o. Rajmal Lakhichand Jewellers,
     Saraf Bazar, Jalgaon, Tq. & Dist. Jalgaon

4.   Surendra Nathmalji Lunkad,
     Age-72 years, Occu-Business,
     R/o. Lunkad Towers, Zilla Peth,
     Jalgaon, Tq. & Dist. Jalgaon

5.   Subhash Sagarmalji Sankhala
     Age-Major, Occu-Business,
     R/o. 33/5, Sankhala Building,
     Zilla Peth, Jalgaon
     Tq. & Dist. Jalgaon

6.   Mahendra Durlabhji Shaha,
     Age-Major, Occu-Business,
     R/o. 115, Zilla Peth, Jalgaon

                                                         3 of 24
                                (4)                    wp13219.19


7.    Ajeet Bansilalji Kacheriya,
      Age-Major, Occu-Business,
      R/o. 56, Aadarsh Nagar, Zilla Peth,
      Jalgaon, Tq. & Dist. Jalgaon

8.    Suresh Bansilalji Jain,
      Age-Major, Occu-Business,
      R/o. 16, Polan Peth, Jalgaon,
      Tq. & Dist. Jalgaon

9.    Tulshiram Khandu Bari,
      Age-Major, Occu-Business,
      R/o.71, Dixit Wadi, Zilla Peth,
      Jalgaon, Tq. & Dist. Jalgaon

10.   Sau. Sapna Ashwin Shah,
      Age-Major, Occu-Business,
      R/o. Sharma Complex, Ganpati Nagar,
      Jalgaon, Tq. & Dist. Jalgaon

11.   Sau. Aapna Ajay Raka,
      Age-Major, Occu-Business,
      R/o. Anusmruti Jainagar, Zilla Peth,
      Jalgaon, Tq. & Dist. Jalgaon

Mr. A. P. Bhandari, Advocate for the petitioners
Mr. V. D. Salunke, Advocate for the respondent No.1


                   CORAM : KISHORE C. SANT, J.
            RESERVED ON : 27th FEBRUARY, 2025
        PRONOUNCED ON : 11th MARCH, 2025




                                                           4 of 24
                                 (5)                   wp13219.19

JUDGMENT :

1. Rule. Rule made returnable forthwith by consent of

the parties.

2. The petitioners before this court are the persons

who executed security bonds for the loan advanced to

respondent No.2 Society by respondent No.1 bank. Respondent

No.1 is the District Central Cooperative Bank. Respondent No.2

is the Society under the Cooperative Societies Act. Respondent

No.3 is also one of the guarantors who has filed writ petition

No.5117/2020. The present petitioners are respondent No.3 to

11 in the writ petition No.5117/2020 filed by the respondent

No.3. Since both the petitions are filed challenging the same

judgment and order passed by the learned Cooperative appellate

court. [Respondent No.1 hereinafter referred to as 'Bank' and

Respondent No.2 hereinafter referred to as the 'Society' for the

purpose of convenience.]

3. The petitioners are aggrieved by the judgment and

5 of 24 (6) wp13219.19

order dated 24-09-2021 passed in Appeal No. 42/2019 and

Appeal No. 53/2019. The appeal No. 42/2019 was filed by the

petitioners in WP/13219/2019 whereas the appeal No. 53/2019

was filed by petitioner in WP/5117/2020.

4. The facts giving rise to the present petitions are as

below:

5. That the petitioners executed the Guarantee bonds

(Hamipatra) for loan sanctioned to respondent No.2-

Cooperative Credit Society. The loan was obtained as term loan.

Respondent No.1 sanctioned the loan and took Guarantee bonds

from the petitioners. Said bonds were executed on different

dates. As the society did not repay the loan, the bank filed

original application before the Debt Recovery Tribunal only

against the society on 20-12-2004. After prosecuting for some

time, the bank withdrew the proceedings of original application

on 26-02-2008 finding that original application is not

maintainable in respect of the Cooperative Bank before the DRT.




                                                          6 of 24
                                (7)                      wp13219.19




6. After withdrawing the original application the bank

filed dispute before the Cooperative Court, Jalgaon bearing

dispute No. 249/2010 for recovery of loan amount of

Rs.17,58,03,383/-. This dispute was filed only against the

society. It is thereafter, the bank filed an amendment application

Exh.9 and sought permission to add petitioners as party

opponents. The relief also came to be claimed against the

petitioners on the strength of Guarantee bonds. Though the

application was opposed on various grounds, mainly, that the

amendment is time barred, the learned Cooperative Court,

Jalgaon allowed the amendment application by order dated 31-

10-2013.

7. The petitioners challenged the order of amendment

by filing revision. The Cooperative Appellate Court dismissed

the revision observing that the court at that stage need not go

into the merits of the matter. The petitioners thereafter filed writ

petition No.7304/2014 before this court. This court confirmed

7 of 24 (8) wp13219.19

the orders by keeping the point of limitation open by its order

dated 01-09-2014. The petitioners filed an application Exh.15 in

the Cooperative Court praying for framing point of limitation as

preliminary issue and to decide the same before proceeding on

merits. This application was on the ground that even if the

Guarantee bonds are taken as it is, the period of limitation

claiming recovery on the basis of said Guarantee bonds would

be only three years whereas petitioners are added as party for

the first time in 2012. The said point was framed as preliminary

point. The bank challenged this order by filing revision

No.19/2017. On dismissal by the appellate court, a writ petition

was filed bearing No. 11081/2017. This court disposed off the

writ petition directing the lower court to decide all the issues

together. The trial court, therefore, proceeded to decide all the

issues together.

8. After holding trial, the learned Cooperative Court

allowed the dispute holding the petitioners and respondent No.2

jointly and severally liable to pay the amount. The petitioners,

8 of 24 (9) wp13219.19

therefore filed the appeals in the appellate court. The appellate

court dismissed the appeals and thus the petitioners are before

this court.

9. Mr. Hon, learned senior advocate i/b Mr. A. B.

Shinde vehemently argued that both the courts below have

clearly erred in holding the claim against the petitioners within

limitation. The learned courts failed to appreciate the provisions

of section 92 (2) of the Maharashtra Cooperative Societies Act,

1960 [Hereinafter referred to as the 'Societies Act']. The dispute

was not maintainable against the petitioners under section 91 as

the petitioners are not the members of the bank. Though the

Guarantee bonds were executed for term loan, said loan was

converted into cash credit facility without consent of the

petitioners. This change amounts to variance in the terms of

contract and thus the petitioners were not liable to any action

for recovery. When all the issues were raised it was necessary for

the Cooperative Appellate Court to remand the matter back to

the Cooperative Court for decision afresh on all the issues. The

9 of 24 (10) wp13219.19

learned appellate court failed to do so. It was necessary to frame

all the material points in view of provision of order 41 Rule 31

of the CPC. When the bank itself had approached the DRT it had

chosen not to add the petitioners as party. Even after withdrawal

when the dispute was filed, these petitioners were not shown as

opponents in the dispute which clearly shows that even the bank

was aware that dispute was not maintainable against the present

petitioners. He took this court through the provisions of section

91 (b) and (d), Section 92(2), Article 36 and 37 of the

Limitation Act. This court while disposing of the petitions had

specifically directed the trial court to consider all the issues.

However, in spite of specific directions both the courts have

failed to even discuss these points. He submits that findings on

all the issues was necessary. He relied upon the following

judgments :

i] Manjula and others Vs Shyamsundar and Others1;

              ii] Malluru Mallappa (D)          Thr.    Lrs.   Vs
              Kuruvathappa and others2 ;


1 2022(3)SCC 90
2 2020(4) SCC 313

                                                           10 of 24
                                 (11)                   wp13219.19

iii] Barnes School and others Vs Arzoo Allan Baker reported 3;

iv] Malegaon Taluka Big Bagayatdar Cooperative Credit Association Vs The Bharat Cooperative Joint Farming Society Ltd and others4 ;

10. Mr. Bhandari, learned advocate for the petitioner in

WP/5117/2020 adopted the arguments of Mr. Hon, learned

senior counsel. He drew attention of this court to the provision

of the Limitation Act. There is nothing in the order passed in the

earlier writ petition to show that amendment relates back to the

dates of institution of the dispute. He submits that thus the

dispute should be taken to have been instituted against the

petitioner, on the date, on which he was added as opponent.

Since the proceedings before the DRT was not before the court

of competent jurisdiction, the time spent before the DRT need

not be excluded in view of section 14 of the Limitation Act. He

submits that the court is not defined in the Cooperative Societies

Act and therefore it will have to be taken as court as defined in

General Clauses Act. He submits that in any case certified copy

3 2012(3) All MR 4 1999(4) Bom CR 438

11 of 24 (12) wp13219.19

of the judgment and order passed by the DRT received on 17-01-

2008 and still dispute was filed in 2010 that period also needs to

be excluded. It is only the period for which the proceeding was

actually pending before the court that can be excluded. He also

argued on section 91 and 92 of the Act and submits that it is the

limitation under the Limitation Act that would be applicable in

the present case as liability of the petitioner is on the basis of

guarantee bonds.

11. In response, the learned advocate Mr. Salunke

submits, on the point of limitation, that the proceeding and

dispute was under the special Act and before the special court. It

is, therefore, provisions of the Special Act that would prevail

upon the General Act. The petitioners were office bearers of the

society and in that capacity they were added as opponents.

Reading section 91 as it is, he submits the dispute was very

much maintainable against the petitioners. The Guarantee

bonds (Hamipatra) are duly proved and there is no dispute and

no arguments are advanced on that. Even the limitation act is

12 of 24 (13) wp13219.19

not applicable when there is specific limitation provided under

section 92 of the Act. The liability of this petitioners is equal to

that of the society. In view of section 73 of the Act the

petitioners happen to be nominal members of the society. The

petitioners cannot avoid the liability as they had executed the

bonds while sanctioning the loan these petitioners were

accepted as nominal members of the bank. . He specifically

contends that all the points were framed by the appellate court.

The proceeding is thus clearly maintainable in view of section

91. He submits that it was never a case before the trial court,

only point of limitation was kept open. The petitioners,

therefore, cannot argue other points. Guarantee bonds are

exhibited and proved.

12. Mr. Salunke, learned advocate relies upon the

following judgments:

i] State of Maharashtra Vs Laljit Rajshi Shah5

ii] Thakur Sukhpal Singh Vs Thakur Kalyan Singh6

5 2000 AIR (SC) 937 6 1963 AIR (SC) 146

13 of 24 (14) wp13219.19

iii] Khandesh Urban Coop. Credit S Vs Ashok Rameshwar

Agrawal7

vi] Mah. State Warehousing Corporation and others Vs Pusad

Urban Cooperative Bank Ltd. and others8

13. After hearing the parties this court has to consider

the material as to whether dispute was maintainable against the

petitioners and secondly whether relief against them is hit by the

limitation. The dispute was filed under Section 91 of the

Cooperative Societies Act which reads as under:-

91. Notwithstanding [anything contained] [These words were substituted for the words 'anything containing' by Maharashtra 33 of 1963, Section 20(a).] in any other law for the time being in force, any dispute touching the constitution, [elections of the committee or its officers [* * *] [These words were substituted for the words 'elections of the office bearers' by Maharashtra 20 of 1986. Section 48(a).] conduct of general meetings, management or business of a society shall be referred by any of the parties to the dispute, or by a federal society to which the society is affiliated or by a creditor of the society, [to the co-operative Court] [These words were substituted for the words 'to the Registrar' by Maharashtra 18 of 1982, Section 3(a).] if both the parties thereto are one or other of the following:-

7 2002 (4) ALL MR 91 8 2022 (07) BOM CK 0020

14 of 24 (15) wp13219.19

(a) a society, its committee, any past committee, any past or present officer, any past or present agent, any past or present servant or nominee, heir or legal representative of any deceased officer, deceased agent or deceased servant of the society, or the Liquidator of the society [or the official Assignee of a deregistered society] [These words were inserted by Maharashtra 10 of 1988, Section 17(a)(i).].

(b)a member, past member of a person claiming through a member, past member of a deceased member of society, or a society which is a member of the society [or a person who claims to be a member of the society;] [These words were added by Maharashtra 27 of 1969, Section 16(a)(i).]

(c) a person other than a member of the society, with whom the society, has any transactions in respect of which any restrictions or regulations have been imposed, made or prescribed under sections 43, 44 or 45, and any person claiming through such person; [Clauses (c) and (d) were, substituted for the original by Maharashtra 27 of 1969, Section 16(a)(j).]

(d) a surety of a member, past member or deceased member, or surety of a person other than a member with whom the society has any transactions in respect of which restrictions have been prescribed under section 45, whether such surety or person is or is not a member of the society;

(e)any other society, or the Liquidator of such a society [or-de-registered society or the official Assignee of such a de-registered society] [These words were inserted by Maharashtra 10 of 1988, Section 17(a)(ii).].


                                                 15 of 24
                               (16)                    wp13219.19


[Provided that, an industrial dispute as defined in clause (k) of section 2 of the Industrial Disputes Act, 1947, or rejection of nomination paper at the election to a committee of any society [* * *] [The proviso was added by Maharashtra 20 of 1986, Section 48(b).], or refusal of admission to membership by a society to any person qualified therefor [or any proceeding for the recovery of the amount as arrear of land revenue on a certificate granted by the Registrar under sub-section (1) or (2) of section 101 or sub-section (1) of section 137 or the recovery proceeding of the Registrar or any officer subordinate to him or an officer of society notified by the State Government, who is empowered by the Registrar under sub-section (1) of section 156,] [This portion was inserted by Maharashtra 10 of 1988, Section 17(a)(iii).] [or any orders, decisions, awards and actions of the Registrar against which an appeal under section 152 or 152A and revision under section 154 of the Act have been provided.] [These words figures and letter were inserted by Maharashtra 34 of 2001, (w.e.f. 7-9-2001) Section 8.] shall not be deemed to be a dispute for the purposes of this section.]

14. In the case of Manjula and Malluru (supra) the

Hon'ble Apex court considered the provision of order 41 Rule 31

of CPC which requires the appellate court to frame specific

points on which the court has to decide the appeal. It is held

that first appeal is a valuable right of the party. The appeal is

continuation of original proceedings. The appellate court

16 of 24 (17) wp13219.19

decides all the question of fact and law and therefore, it is

necessary to reflect conscious application of mind and therefore

appellate court must record the findings, supported by the

reasons on all the issues. It is thus held that the appellate court

has to comply with the requirements of the Order 41 Rule 31 of

CPC. Non-observance thereto lead to infirmity in judgment. In

that case, the High Court did not comply with the said

requirements and therefore the matter was remanded back to

the High Court. In the present case this court finds that point of

limitation was framed by the appellate court. There is sufficient

discussion on all the points. No prejudice is shown to have been

caused to the petitioners. Said judgment is therefore, would not

be applicable in the present fact. In the case of Barnes School

and others Vs Arzoo Allan Baker this court held that there is

obligation on the appellate court to frame all the points in view

of order 41 Rule 31.

15. So far as the judgment in the case of Khandesh

Urban Coop. Credit S (supra) same is relied by both the parties.



                                                            17 of 24
                                 (18)                    wp13219.19

Mr. Salunke, learned advocate relies on para No. 11 to submit

that dispute before the court was in summary in nature. Para

No. 25 to 28 of the judgment in the case of Maharashtra State

Warehousing Corporation and others VS Pusad Urban

Cooperative Bank Ltd 9 relies by Mr. Salunke, while considering

the provision of section 91 has clearly held that the guarantor

from the members also falls under section 91 of the Cooperative

Societies Act. In view of section 91(1)(d) thus both the courts

have rightly held that the petitioners are necessary party.

16. In the case of State of Maharashtra Vs Laljit Rajshi

Shah the Hon'ble Apex court has considered the question as to

whether the Chairman of the Cooperative Society can be said to

be a public servant under Section 21 of the Indian Penal Code.

Considering that effect of section 61 of the Societies Act, it is

held that merely because of section 21 of the IPC is referred in

Section 161 of the Act would not make him a public servant

under Section 21 of the IPC. Public servant is only for the

purpose of Cooperative Societies Act. It is held that by that

9 2002 (4) ALL MR 91

18 of 24 (19) wp13219.19

persons cannot be prosecuted for the offence under IPC. The act

is held to be completely self contents statutes with its own

provisions. The Statutes have different object. For the offence

under the Cooperative Societies Act only persons is to be

considered a public servant referred to definition under section

21 of the IPC. There is no dispute about the same. Therefore,

this court holds that the petitioners were rightly added as party

and secondly the limitation applicable would be as under section

92 of the Cooperative Societies Act and not as provided under

the Limitation Act.

17. In the case of Thakur Sukhpal Singh Vs Thakur

Kalyan Singh (supra) the Hon'ble Apex Court considered the

order 41 Rule 31 and other Rules. It is held that the provision of

Rule 31 should be reasonably construed and should be held to

be required various particular to be mentioned in the judgments.

It is only when specific questions are raised in the appeal,

ultimately, it is held what is material is that all the questions are

considered by the appellate court. In the case of Khandesh

19 of 24 (20) wp13219.19

(Supra) it is held that not the entire CPC is applicable to the

proceedings of the Cooperative Court. However, it is only

general principles contents in CPC are broadly applicable to the

cooperative court. The Cooperative Courts are expected to

follow broadly principles laiddown in the CPC. It is held that the

Cooperative Court may not be bound by every technical rule of

procedure. Thus, it is clear that where the principle of natural

justice and broad principles contents in the CPC are considered

by the Cooperative Court i.e. sufficient. As it is the Cooperative

Appellate Court has considered all the points, even otherwise.

18. In the case of Mah. State Warehousing Corporation

and others Vs Pusad Urban Cooperative Bank Ltd and others the

petitioner is held to be surety of the members creating liability

in favour of the respondent bank in that case. In this case fact of

executing surety bonds is not guarantee bonds is not at all

disputed. On the contrary the parties have no dispute about the

factual aspect. The petitions are argued only on the point of

limitation and as to whether the limitation as regards the

20 of 24 (21) wp13219.19

present petitioners.

19. In the case of Malegaon Taluka Big Bagayatdar

Cooperative Credit Association (supra) the facts were that a

society filed a suit against another society for recovery of the

amount. The opponent society was not member of the disputant

society. In that view it was held that the sub-section (1)(a) of

Section 92 would not apply and case would be covered by

subsection (2) of section 92 where the limitation is three years

as provided in the Limitation Act. In that view it was held that

dispute was barred by the limitation as it was filed beyond three

years from the expiry of accounting year 1968-1969 and the

dispute was filed in 1975. In that view of the matter it was held

to be bared by limitation. Present is the case this court holds

that it was governed by section 92 (1) as the petitioners happens

to be nominal members of the society, in any case they are

governed by section 91 against whom dispute was maintainable.

20. Clauses (a) & (b) of Section 91 would show that

21 of 24 (22) wp13219.19

even the members of the society or surety are amenable to the

jurisdiction of the Cooperative court in a dispute. The petitioners

clearly fall in Section 91(1)(a) being nominal members of the

society. In view of section 91(1)(d) the petitioners are sureties

and thus they are amenable to the jurisdiction under Section 91.

For the purpose of limitation both the parties have referred

section 92. Section 92 (1) gives special limitation. Provision of

limitation Act are applicable only in the cases falling in clause

(2) of section 92. Provides limitation of 6 years from the date on

which act or omission with reference to the dispute arose same

limitation is also applicable in respect of the matters falling

under clause (c) of section 1 of Section 92. Though it is argued

by the learned senior counsel that there is no sufficient

discussion by both the courts below, this court on going through,

the judgment as shown by the learned Advocate Mr. Salunke

finds that specific issue was framed by the learned Cooperative

Court. Issue No. 3 is specifically framed in respect of the

limitation. It was held that the petitioners failed to show that

dispute is barred by limitation. Issue as to whether they are

22 of 24 (23) wp13219.19

liable to pay the amount is also answered in affirmative.

20. So far as the submission that this court had

specifically directed the court to decide the issue of limitation in

the WP/7304/2014. There is no dispute, however, it is clearly

seen that court had directed to decide the issue of limitation. So

far as other aspects as to whether the petitioners are necessary

party or not this court has not kept it open.

22. This court thus finds that the petitioners were rightly

added as party in view of section 91(1)(d). The limitation that

would be applicable under section 92(1) as rightly held by the

courts below. There is no manner of issue that both the courts

have rightly appreciated this legal position.

23. On going through the judgment it is found that the

courts have considered section 91 (b) of the Act. It is rightly

pointed out that the appellate court has also considered and it is

specifically observed that the contest is only on the legal point.




                                                             23 of 24
                                 (24)                    wp13219.19

There is no challenge so far as factual aspects are concerned.

Appellate court has considered the point of limitation by

considering the provision of Section 92 of the Act. The court

specifically dealt with the submission of the petitioners that

there cannot be two starting point of limitation against the

borrowers and one against the sureties. This court, thus, finds

that there is no illegality or perversity in the orders passed by

the learned appellate court. This court does not find any reason

calling for interference at the hands of this court and in the

impugned judgment and order.

24. The writ petitions stand dismissed and disposed off.

25. In view of the disposal of the writ petitions, pending

civil applications stand disposed off.

[KISHORE C. SANT, J.]

VishalK/wp13219.19

24 of 24

 
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