Citation : 2026 Latest Caselaw 1133 Bom
Judgement Date : 2 February, 2026
2026:BHC-AS:5170
12-18-wp-1283-2026 with connected.doc
Shabnoor
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.1283 OF 2026
SHABNOOR
AYUB TJSB Sahakari Bank Ltd.
PATHAN
Digitally signed by
SHABNOOR AYUB
A Multistate Coope Bank & Anr. ... petitionerss
PATHAN
Date: 2026.02.02
V/s.
15:49:26 +0530
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1284 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1285 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1286 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1286 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
1
::: Uploaded on - 02/02/2026 ::: Downloaded on - 03/02/2026 20:33:58 :::
12-18-wp-1283-2026 with connected.doc
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1287 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1289 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
WITH
WRIT PETITION NO.1290 OF 2026
TJSB Sahakari Bank Ltd.
A Multistate Coope Bank & Anr. ... petitionerss
V/s.
The State of Maharashtra & Ors. ... Respondents
Mr. Aadesh M. Patil, for the petitionerss in all WPs.
Ms. Dhruti Kapadia, AGP, for the State - Respondents
in all the WPs.
CORAM : AMIT BORKAR, J.
DATED : FEBRUARY 2, 2026 P.C.:
1. The petitioners, a co operative bank within the meaning of the Maharashtra Cooperative Societies Act, have invoked the writ
12-18-wp-1283-2026 with connected.doc
jurisdiction of this Court to question the findings recorded by the Revisional Authority in revisions preferred by the borrowers. Those revisions were directed against orders of attachment issued under sub rule 11 of Rule 107 of the Maharashtra Cooperative Societies Rules, 1961. The attachment orders were passed in the course of recovery proceedings initiated by the bank. The borrowers sought to assail the legality of such attachment by invoking revisional powers. While dealing with those revisions, the Revisional Authority dismissed the same on merits. However, it recorded certain observations on the question of maintainability which have given rise to the present challenge.
2. The limited grievance of the petitioners is not directed against the dismissal of the revisions as such. The challenge is confined to the finding recorded by the Revisional Authority that the statutory bar contained in Section 154(2A) of the Maharashtra Cooperative Societies Act, 1960 would not preclude the entertainment of a revision application against an order of attachment. According to the petitioners, once the legislature has imposed a restriction on the revisional jurisdiction in respect of specified orders, the authority could not have diluted that restriction by observing that a revision against an attachment order would nonetheless be maintainable. The petitioners submit that such a declaration, even if not operative in the present case, may be relied upon in future proceedings to defeat their objection to the maintainability of similar revisions.
3. It is urged that the petitioners have substantive remedies available for recovery of their dues and that the statutory
12-18-wp-1283-2026 with connected.doc
framework under Rule 107 provides a complete code for attachment and sale. The apprehension expressed is that if the view taken by the Revisional Authority is treated as a binding precedent, it may open the floodgates for borrowers to challenge attachment orders by way of revision, thereby delaying recovery. It is further contended that objections which may be raised under sub rule 19 of Rule 107, particularly by third parties claiming interest in the attached property, could also be prejudicially affected if the maintainability of revision applications is treated in a liberal manner.
4. Upon a careful consideration of the rival submissions, I find that the apprehension of the petitioners is misconceived. The question whether a revision application is maintainable under Section 154(2A) is a jurisdictional issue between the revisional forum and the applicant invoking such jurisdiction. That question does not and cannot curtail the statutory rights of the petitioners to contest any objection raised under sub rule 19 of Rule 107. Proceedings under sub rule 19 are of a distinct and limited character. The authority conducting such enquiry is required to determine whether the objector establishes an independent right, title or interest in the attached property. The enquiry is summary in nature and is confined to the claim of the objector. It does not reopen the validity of the attachment order on grounds which fall outside the scope of that sub rule.
5. The maintainability of a revision against an attachment order under Section 154(2A) operates in a different field. Even assuming that a revision is entertained, the revisional authority would
12-18-wp-1283-2026 with connected.doc
examine the legality or propriety of the attachment in accordance with law. Such examination does not enlarge or restrict the enquiry contemplated under sub rule 19. The two remedies function in separate spheres. A finding on maintainability in one proceeding cannot govern the adjudication in another, particularly when the statutory scheme clearly delineates their scope.
6. In that view of the matter, no prejudice in law is shown to have been caused to the petitioners by the observations of the Revisional Authority. The rights of the petitioners to resist any objection under sub rule 19, and to pursue recovery in accordance with Rule 107, remain intact and unaffected.
7. The petitions are accordingly disposed of with the above clarification.
(AMIT BORKAR, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!