Citation : 2023 Latest Caselaw 11125 Ker
Judgement Date : 27 October, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
FRIDAY, THE 27TH DAY OF OCTOBER 2023 / 5TH KARTHIKA, 1945
WP(C) NO. 28650 OF 2021
PETITIONER/S:
1 U.A.LATHIF MLA,AGED 71 YEARS
PRESIDENT , THE MALAPPURAM DISTRICT CO-OPERATIVE BANK LTD
NO.4329, HEAD OFFICE, P B NO.8, MALAPPURAM-676505.
2 P T AJAY MOHAN
S/O P T MOHANAKRISHNAN, VICE PRESIDENT, THE MALAPPURAM
DISTRICT CO-OPERATIVE BANK LTD NO.4329, HEAD OFFICE, P B
NO.8, MALAPPURAM-676505
BY ADVS.
GEORGE POONTHOTTAM (SR.)
ARUN CHANDRAN
NISHA GEORGE
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-
692001.
2 THE REGISTRAR OF CO-OPERATIVE SOCIETIES
D P I JUNCTION, JAWAHAR SAHAKARANA BHAVAN,
THIRUVANANTHAPURAM-695014.
3 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
OFFICE OF THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
(GENERAL), CIVIL STATION ROAD, UP HILL, MALAPPURAM
DISTRICT, PIN-673505.
4 THE RESERVE BANK OF INDIA,CENTRAL OFFICE BUILDING, C-7,
18TH FLOOR, SHAHID BHAGATH SINGH MARG, FORT, MUMBAI-400001,
REPRESENTED BY THE GOVERNOR.
SRI. K GOPALAKRISHNA KURUP (AG), SRI. PP THAJUDHEEN
SPL GP).
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 17.08.2023,
ALONG WITH WP(C).4215/2023 AND CONNECTED CASES AND HAVING BEEN FINALLY
HEARD ON 25.10.2023,THE COURT ON 27.10.2023 DELIVERED THE FOLLOWING:
W.P.(C)No.28650/2021 & conn.cases -2-
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
FRIDAY, THE 27TH DAY OF OCTOBER 2023 / 5TH KARTHIKA, 1945
WP(C) NO. 12 OF 2023
PETITIONER/S:
1 M. SAIDALAVI MASTER
AGED 57 YEARS
PRESIDENT, VETTATHUR SERVICE CO-OPERATIVE BANK LTD., NO. M.
397, VETTATHUR. P.O., MALAPPURAM DISTRICT, PIN - 679326
2 ZUBAIR P
AGED 57 YEARS
PRESIDENT, PALLIKKAL SERVICE CO-OPERATIVE BANK LTD., NO.D.
1936, PALLIKKAL. P.O. - MALAPPURAM DISTRICT., PIN - 673634
3 A.P. ABDUL AZEEZ
AGED 61 YEARS
PRESIDENT, ABDU RAHIMAN NAGAR SERVICE CO-OPERATIVE BANK
LTD., NO. F. 583, A.R. NAGAR. P.O. - MALAPPURAM DISTRICT.,
PIN - 676305
4 A.P. UMMAR
AGED 63 YEARS
PRESIDENT, IRUMBUZHI SERVICE CO-OPERATIVE BANK LTD., NO. F.
1570, P.O. IRUMBUZHI, MALAPPURAM DISTRICT, PIN - 676513
5 M. SIDHIQUE MASTER
AGED 57 YEARS
PRESIDENT, ANAKKAYAM SERVICE CO-OPERATIVE BANK LTD., NO.
F.880, ANAKKAYAM P.O., MALAPPURAM DISTRICT, PIN - 676509
6 ABDUL HAMEED A.K
AGED 58 YEARS
PRESIDENT, KANMANAM SERVICE CO-OPERATIVE BANK LTD., NO.
10585, KANMANAM. P.O., MALAPPURAM DISTRICT, PIN - 676551
7 E.K. MUHAMED KUTTY
AGED 56 YEARS
PRESIDENT, VENGARA SERVICE CO-OPERATIVE RURAL BANK LTD., NO.
F.1186, VENGARA. P.O., MALAPPURAM DISTRICT, PIN - 676304
W.P.(C)No.28650/2021 & conn.cases -3-
8 ABDUL KAREEM
AGED 55 YEARS
PRESIDENT, VALAVANNUR SERVICE CO-OPERATIVE BANK LTD., NO.
D.1959, VALAVANNUR. P.O. - 676 551, TIRUR, MALAPPURAM
DISTRICT, PIN - 676551
9 P.V. MOIDEEN
AGED 55 YEARS
PRESIDENT, THENHIPPALAM SERVICE CO-OPERATIVE BANK LTD., NO.
D. 1969, THENHIPPALAM. P.O. - 673 636, MALAPPURAM DISTRICT,
PIN - 673636
10 KUTTY KAMMU
AGED 55 YEARS
PRESIDENT, PARAPPANANGADI CO-OPERATIVE SERVICE BANK LTD.,
NO. F. 2302, PARAPPANANGADI. P.O. - 676 303, MALAPPURAM
DISTRICT, PIN - 676303
11 V.A. BASHEER
AGED 58 YEARS
PRESIDENT, ANANTHAVUR SERVICE CO-OPERATIVE BANK LTD. NO.F
1545, ANANTHAVUR, P.O., MALAPPURAM DISTRICT, PIN - 676301
12 BASHEER. V.P
AGED 58 YEARS
PRESIDENT, MOOTHEDAM SERVICE CO-OPERATIVE BANK LTD., NO. M.
277, MOOTHEDAM .P.O. MALAPPURAM DISTRICT, PIN - 679331
13 K.M. RASHEED
AGED 54 YEARS
PRESIDENT, KOTTAKKAL SERVICE CO-OPERATIVE BANK LTD., NO.
D.1977, KOTTAKKAL. P.O., MALAPPURAM DISTRICT, PIN - 676503
14 K.P. ALI
AGED 58 YEARS
PRESIDENT, KUTTIPPURAM SERVICE CO-OPERATIVE BANK LTD., NO.
M.729, KUTTIPPURAM P.O., MALAPPURAM DISTRICT, PIN - 679571
15 SAKKEER HUSSAIN. T
AGED 55 YEARS, PRESIDENT, RAMAPURAM SERVICE CO-OPERATIVE
BANK LTD., NO. F.1445, RAMAPURAM P.O., MALAPPURAM DISTRICT,
PIN - 679321
16 SALMANUL FARIS. C,
AGED 52 YEARS, PRESIDENT, CHELEMBRA SERVICE CO-OPERATIVE
BANK LTD., NO.D.1953, CHELEMBRA. P.O., MALAPPURAM DISTRICT,
PIN - 673634
17 A.K. ALI
AGED 62 YEARS, PRESIDENT, MARANCHERY SERVICE CO-OPERATIVE
BANK LTD., NO. M.28, MARANCHERY. P.O., PONNANI VIA,
MALAPPURAM DISTRICT, PIN - 679581
W.P.(C)No.28650/2021 & conn.cases -4-
18 C. MAMMIKUTTY
AGED 53 YEARS
PRESIDENT, PERINTALMANNA SERVICE CO-OPERATIVE BANK LTD.,
NO.P-534, PERINTALMANNA P.O. - 679 322, MALAPPURAM DISTRICT,
PIN - 679322
19 P.K. MOHAMMED KUTTY
AGED 60 YEARS
PRESIDENT, THE PANG SERVICE CO-OPERATIVE BANK LTD., NO. F
1410, PANG. P.O. - MALAPPURAM DISTRICT., PIN - 679338
20 ABDURAHIMAN
AGED 56 YEARS
PRESIDENT, KOTTAKKAL CO-OPERATIVE URBAN BANK LTD., NO. 1378,
KOTTAKKAL .P.O. - 676 503, MALAPPURAM DISTRICT, PIN - 676503
21 ABBAS
AGED 55 YEARS
PRESIDENT, ALIPARAMBA SERVICE CO-OPERATIVE BANK LTD., NO. F.
1653, ALIPARAMBA.P.O. MALAPPURAM DISTRICT, PIN - 679357
22 ANEEZ. T
AGED 54 YEARS
PRESIDENT, PANDALLUR SERVICE CO-OPERATIVE BANK LTD., NO.
F.1651, KADAMBODE. P.O., MANJERI VIA, MALAPPURAM DISTRICT.,
PIN - 676121
23 YOUSAF MECHERI
AGED 50 YEARS, PRESIDENT, TRIKKALANGODE SERVICE CO-OPERATIVE
BANK LTD., NO. F. 1548, TRIKKALANGODE. P.O. MALAPPURAM
DISTRICT., PIN - 676123
24 M.K. UMMER
AGED 55 YEARS
PRESIDENT, KALIKAVU SERVICE CO-OPERATIVE BANK LTD., NO.
M.40, KALIKAVU. P.O., MALAPPURAM DISTRICT, PIN - 676525
25 MOHAMED RASHID
AGED 61 YEARS, PRESIDENT, ATHAVANAD SERVICE CO-OPERATIVE
BANK LTD., NO. D.1933, ATHAVANAD P.O. , VALANCHERY VIA,
MALAPPURAM DISTRICT, PIN - 676301
26 FATHIMA FASNI
AGED 52 YEARS
PRESIDENT, KURUMBATHUR SERVICE CO-OPERATIVE BANK LTD., NO.
F.1769, PUNNATHALA. P.O., VALANCHERY VIA, MALAPPURAM
DISTRICT, PIN - 676552
27 MOHAMMED ALI. M
AGED 60 YEARS, PRESIDENT, ARAKKUPARAMBA SERVICE CO-OPERATIVE
BANK LTD., NO.F-1580, ARAKKUPARAMBA P.O. - MALAPPURAM
DISTRICT, PIN - 679341
W.P.(C)No.28650/2021 & conn.cases -5-
28 MAHABOOB EDAKKOT
AGED 59 YEARS, PRESIDENT, KONDOTTY SERVICE CO-OPERATIVE BANK
LTD., NO.D 1937, KONDOTTY. P.O., MALAPPURAM DISTRICT, PIN -
673638
29 K.K. KALID
AGED 55 YEARS, PRESIDENT, KARULAI SERVICE CO-OPERATIVE BANK
LTD., NO. M. 30, KARULAI. P.O. - 679 330, NILAMBUR VIA,
MALAPPURAM DISTRICT, PIN - 679330
30 P. MUHAMMED
AGED 56 YEARS, PRESIDENT, ELANKUR SERVICE CO-OPERATIVE BANK
LTD., NO. 1540, P.O. ELANKUR, MANJERI VIA, MALAPPURAM
DISTRICT., PIN - 676122
31 MOHAMMED SATHAR M.P
AGED 60 YEARS, PRESIDENT, EAST ERANAD SERVICE CO-OPERATIVE
BANK LTD., NO.D. 1946, EDAKKARA. P.O. , NILAMBUR VIA,
MALAPPURAM DISTRICT., PIN - 679331
32 C. SHOUKATHALI
AGED 56 YEARS
PRESIDENT, KADANNAMANNA SERVICE CO-OP. BANK LTD., NO. 10561,
KADANNAMANNA. P.O. - 679 324, MANKADA VIA, MALAPPURAM
DISTRICT, PIN - 679324
33 K. MOHAMMED
AGED 54 YEARS
PRESIDENT, KARUVARAKUNDU SERVICE CO-OPERATIVE BANK LTD., NO.
F. 1191, KARUVARAKUNDU. P.O. - 676 523, MALAPPURAM DISTRICT,
PIN - 676523
34 KANNIAN MUHAMED ALI
AGED 55 YEARS
PRESIDENT, MAMPAD SERVICE CO-OPERATIVE BANK LTD., NO.F 1865,
MAMPAD. P.O., MANJERI VIA, MALAPPURAM DISTRICT, PIN - 676542
35 M. AHAMMEDALI
AGED 53 YEARS, PRESIDENT, TIRURANGADI SERVICE CO-OPERATIVE
BANK LTD., NO.F 1185, TIRURANGADI. P.O. - 676 306,
MALAPPURAM DISTRICT, PIN - 676306
36 ALI KALATHIL
AGED 60 YEARS
PRESIDENT, MANKADA SERVICE CO-OPERATIVE BANK LTD., NO. 937,
MANKADA. P.O., MALAPPURAM DISTRICT, PIN - 679324
37 ABDUL MAHABOOB KURIKKAL
AGED 60 YEARS
PRESIDENT, PAYYANAD SERVICE CO-OPERATIVE BANK LTD., NO. F.
1590, P.O. PAYYANAD , MANJERI. VIA, MALAPPURAM DISTRICT, PIN
- 676122
W.P.(C)No.28650/2021 & conn.cases -6-
38 K.P. MUHAMED
AGED 55 YEARS, PRESIDENT, MANKADA PALLIPPURAM SERVICE CO-
OPERATIVE BANK LTD., NO. 2317, PADINHATTUMMURI. P.O. - 676
506, MALAPPURAM DISTRICT., PIN - 676506
39 MOOSAKKUTTY
AGED 60 YEARS
PRESIDENT, KURUPPATHAL SERVICE CO-OPERATIVE BANK LTD., NO.
M. 495, KULATHUR. P.O. - 679 338, MALAPPURAM DISTRICT., PIN
- 679338
40 C. ABDUL KAREEM
AGED 56 YEARS
PRESIDENT, MELATTUR SERVICE CO-OP. BANK LTD., NO.F-1183,
MELATTUR P.O - 679 326, MALAPPURAM DISTRICT, PIN - 679326
41 NASRUDHEEN. E
AGED 61 YEARS, PRESIDENT, CHERUKAVU PANCHAYATH SERVICE CO-
OP. BANK LTD., NO. M. 285, KANNAMVETTIKKAVU. P.O. ,
PULIKKAL, AYIKKARAPPADI, MALAPPURAM DISTRICT, PIN - 673637
42 BASHEER T
AGED 54 YEARS, PRESIDENT, ANAMANGAD SERVICE CO-OPERATIVE
BANK LTD., NO.F.1182, ANAMANGAD P.O., MALAPPURAM DISTRICT.,
PIN - 679357
43 E.K. UMMER
AGED 60 YEARS
PRESIDENT, VETTIKKATTIRI SERVICE CO-OPERATIVE SOCIETY LTD.,
NO. F. 1889, VALLUVANGAD SOUTH. P.O., PANDIKKAD VIA,
MALAPPURAM DISTRICT, PIN - 676521
44 ABDUL MAJEED
AGED 50 YEARS
PRESIDENT, MANJERI SERVICE CO-OPERATIVE BANK LTD., NO.M. 31,
MANJERI P.O., MALAPPURAM DISTRICT, PIN - 676121
45 MOIDEENKUTTY. M
AGED 54 YEARS, PRESIDENT, MORAYUR SERVICE CO-OPERATIVE BANK
LTD., NO.D. 1938, MORAYUR.P.O., KONDOTTY VIA, MALAPPURAM
DISTRICT., PIN - 673624
46 V. HAMZA
AGED 63 YEARS, PRESIDENT, THACHINGANADAM SERVICE CO-
OPERATIVE BANK LTD., NO. 10152, THACHINGANADAM P.O. - 679
325, PATTIKKAD VIA, MALAPPURAM DISTRICT, PIN - 679325
47 MAKBOOL. P
AGED 48 YEARS
PRESIDENT, KALPAKANCHERY SERVICE CO-OPERATIVE BANK LTD.
NO.1808, KALPAKANCHERY. P.O., MALAPPURAM DISTRICT, PIN -
676551
W.P.(C)No.28650/2021 & conn.cases -7-
48 SUBAIR E.M
AGED 55 YEARS
THUVVUR PANCHAYATH SERVICE CO-OPERATIVE BANK LTD. NO.M 492,
THUVVUR P.O., MALAPPURAM DISTRICT., PIN - 679327
49 ABIDA AYYOLI
AGED 55 YEARS
PRESIDENT, NEDIYIRUPPU SERVICE CO-OPERATIVE BANK LTD., NO.
D. 1934, P.O. NEDIYIRUPPU - 673 638, KONDOTTY VIA,
MALAPPURAM DISTRICT, PIN - 673638
50 NALAKATH HAMZA
AGED 60 YEARS
PRESIDENT, THAZHEKKODE SERVICE CO-OPERATIVE BANK LTD.,
NO.P.413, THAZHEKODE WEST P.O., PERINTALMANNA VIA.
MALAPPURAM DISTRICT, PIN - 679341
51 M.P. ABDU RAHIMAN
AGED 60 YEARS
PRESIDENT, PULIKKAL SERVICE CO-OPERTIVE BANK LTD., NO. F
1892, PULIKKAL. P.O. , MALAPPURAM DISTRICT, PIN - 673637
52 SIHABUDHEEN P.K,
AGED 50 YEARS
PRESIDENT, CHEEKODE SERVICE CO-OPERATIVE. BANK LTD., NO.F
1897, OMANUR P.O., CHERUVAYUR VIA, MALAPPURAM DISTRICT, PIN
- 673645
53 RAVEENDRAN
AGED 56 YEARS
PRESIDENT, EDAPPAL PANCHAYATH SERVICE CO-OPERATIVE BANK
LTD., EDAPPAL. P.O. MALAPPURAM DISTRICT., PIN - 679576
54 K. KABEER
AGED 53 YEARS, PRESIDENT, EDAPPATTA SERVICE CO-OPERATIVE
BANK LTD., NO. M. 506, EDAPPATTA P.O. - 679 326, MALAPPURAM
DISTRICT, PIN - 679326
55 MOHAMMED NAVAS. V,
AGED 60 YEARS
NANNAMMUKKU PANCHAYATH SERVICE SAHAKARANA BANK LTD,
NANNAMMUKKU P.O., MALAPPURAM DISTRICT., PIN - 679575
56 ALAVI. M
AGED 63 YEARS
PRESIDENT, OTHUKKUNGAL SERVICE CO-OPERATIVE BANK LTD., NO.
F. 1039, OTHUKKUNGAL P.O. MALAPPURAM DISTRICT, PIN - 676528
57 ADV. N.C FAIZAL
AGED 55 YEARS
PRESIDENT, MANJERI CO-OPERATIVE URBAN BANK LTD. NO. 1726,
MANJERI. P.O. - 676 121, MALAPPURAM DISTRICT, PIN - 676121
W.P.(C)No.28650/2021 & conn.cases -8-
58 M.K. NOUSHAD
AGED 60 YEARS
PRESIDENT, VAZHAKKAD PANCHAYATH SERVICE CO-OPERATIVE BANK
LTD., NO. D. 191, VAZHAKKAD. P.O., MALAPPURAM DISTRICT, PIN
- 673640
59 P.T. AJAYMOHAN
AGED 56 YEARS
PRESIDENT, ANDATHODE SERVICE CO-OPERATIVE BANK LTD., NO.F-
1249, ERAMANGALAM P.O., MALAPPURAM DISTRICT, PIN - 679587
60 PATHIL ASHRAF
AGED 57 YEARS
PRESIDENT, VATTAMKULAM PANCHAYATH SERVICE CO-OPERATIVE BANK
LTD., NO. M. 481, VATTAMKULAM P.O. - 679 578, MALAPPURAM
DISTRICT, PIN - 679578
61 KAREEM. C
AGED 56 YEARS
PRESIDENT, MAKKARAPARAMBA SERVICE CO-OPERATIVE BANK LTD.,
NO.P-576, MAKKARAPARAMBA P.O. - 676 507, MALAPPURAM
DISTRICT, PIN - 676507
62 UNNEEDU HAJI
AGED 58 YEARS
PRESIDENT, POOKKOTTUR SERVICE CO-OPERATIVE BANK LTD., NO. F.
1492, POOKKOTTUR. P.O. - 676 517, MALAPPURAM DISTRICT, PIN -
676517
63 P. ABDU
AGED 55 YEARS
PRESIDENT, VALLUVAMBRAM SERVICE CO-OPERATIVE BANK LTD., NO.
F. 1564, VALLUVAMBRAM.P.O., MALAPPURAM DISTRICT, PIN -
673642
64 ABDUL RAZAK
AGED 54 YEARS
PRESIDENT, KODUR CO-OPERATIVE RURAL BANK LTD., NO. M. 665,
WEST KODUR, P.O. KODUR - 676 504, MALAPPURAM DISTRICT, PIN -
676504
65 C.K. JAIDEV
AGED 55 YEARS
PRESIDENT, TIRUVALI SERVICE CO-OPERTIVE BANK LTD., NO. F.
1403, TIRUVALI P.O. - 676 123, MANJERI VIA, MALAPPURAM
DISTRICT, PIN - 676123
66 P.P. KOYA MOIDEEN
AGED 59 YEARS
PRESIDENT, VETTOM SERVICE CO-OPERATIVE BANK LTD., NO. 1823,
VETTOM. P.O. - 676 102, MALAPPURAM DISTRICT, PIN - 676102
W.P.(C)No.28650/2021 & conn.cases -9-
67 MOHAMMED NOUSHAD
AGED 54 YEARS
PRESIDENT, MALAPPURAM SERVICE CO-OPERATIVE BANK LTD., NO. F.
1829, UP HILL, MALAPPURAM P.O., MALAPPURAM DISTRICT, PIN -
676505
68 M. ABDULLA HAJI
AGED 58 YEARS
PRESIDENT, PULPATTA SERVICE CO-OP. BANK LTD., NO. F 1521,
P.O. PULPATTA - 673 641, MALAPPURAM DISTRICT, PIN - 673641
69 C. ABDUL NASAR
AGED 68 YEARS
PRESIDENT, VALANCHERY SERVICE CO-OPERATIVE BANK LTD., NO. M.
728, VALANCHERY P.O - 676 552, MALAPPURAM DISTRICT, PIN -
676552
70 P.K. ABDUSSALAM
AGED 61 YEARS
PRESIDENT, PONMUNDAM SERVICE CO-OPERATIVE BANK LTD., NO.
10820, PONMUNDAM. P.O., MALAPPURAM DISTRICT, PIN - 676106
71 K.M. CHEKKUTTY
AGED 55 YEARS
PRESIDENT, CHERIYAMUNDAM SERVICE CO-OPERATIVE BANK LTD.,
THALAKKADATHUR P.O., MALAPPURAM DISTRICT., PIN - 676103
72 R. MOHAMMED MASTER
AGED 58 YEARS
PRESIDENT, MANGALAM SERVICE CO-OPERATIVE BANK LTD., NO.
9701, MANGALAM. P.O., MALAPPURAM DISTRICT, PIN - 676561
73 SREEDHARAN
AGED 58 YEARS
PRESIDENT, PONNANI CO-OPERATIVE URBAN BANK LTD., NO. M. 372,
PONNANI P.O. , MALAPPURAM DISTRICT, PIN - 679577
74 V.P.O. MOHAMMED AZGAR
AGED 55 YEARS
PRESIDENT, THANALUR SERVICE CO-OPERATIVE BANK LTD., NO.M-2,
THANALUR P.O. - 676 307, MALAPPURAM DISTRICT, PIN - 676307
75 A.K. AHAMED KUTTY
AGED 57 YEARS, PRESIDENT, PARAPPUR SERVICE CO-OPERATIVE BANK
LTD., NO. D. 1987, PARAPPUR. P.O. - 676 503, KOTTAKKAL VIA,
MALAPPURAM DISTRICT, PIN - 676503
76 ADV. A.P. NIZAR
AGED 59 YEARS
PRESIDENT, OORAKAM SERVICE CO-OPERATIVE BANK LTD., NO. F.
1447, P.O. OORAKAM, MELMURI, MALAPPURAM DISTRICT, PIN -
676510
W.P.(C)No.28650/2021 & conn.cases -10-
77 ARYADAN SHOUKATHALI
AGED 51 YEARS
CHAIRMAN, THE NILAMBUR CO-OPERATIVE URBAN BANK LTD., NO.F
1043, NILAMBUR, MALAPPURAM DISTRICT, PIN - 679329
78 V.P. ABDUL KAREEM
AGED 54 YEARS
PRESIDENT, AMARAMBALAM SERVICE CO-OPERATIVE BANK LTD., NO.
F. 1099, POOKKOTTUMPADAM. P.O. - 679 332, MALAPPURAM
DISTRICT., PIN - 679332
79 A.U. SEBASTIAN
AGED 55 YEARS
PRESIDENT, CHUNGATHARA SERVICE CO-OPERATIVE BANK LTD., NO.
F.1807, CHUNGATHARA. P.O.-679 334, MALAPPURAM DISTRICT, PIN
- 679334
80 PRAKASAN. C.R,
AGED 57 YEARS
PRESIDENT, POTHUKAL SERVICE CO-OP. BANK LTD., NO. M. 255,
P.O. BHOODAN COLONY, CHUNGATHARA VIA, MALAPPURAM DISTRICT,
PIN - 679334
81 ADV. BABU MOHANA KURUP
AGED 58 YEARS
PRESIDENT, NILAMBUR SERVICE CO-OPERATIVE BANK LTD., NO.D.
1972, CHANDAKKUNNU. P.O. - 679 329, NILAMBUR, MALAPPURAM
DISTRICT, PIN - 679329
82 BENNY. K.M
AGED 60 YEARS
PRESIDENT, CHALIYAR SERVICE CO-OPERATIVE BANK LTD., NO. M
330, ERANHIMANGAD P.O., NILAMBUR VIA, MALAPPURAM DISTRICT,
PIN - 679329
83 K.C JOB MASTER
AGED 57 YEARS
PRESIDENT, VAZHIKKADAVU SERVICE CO-OPERATIVE BANK LTD., NO.
F. 1668, MANIMOOLY. P.O. - 679 333, NILAMBUR VIA, MALAPPURAM
DISTRICT, PIN - 679333
84 VINOD KUMAR. T,
AGED 55 YEARS
PRESIDENT, VALLIKKUNNU SERVICE CO-OPERATIVE BANK LTD., NO.M-
4, VALLIKKUNNU P.O., KADALUNDI NAGARAM VIA, MALAPPURAM
DISTRICT, PIN - 673314
85 M.A .ASEEZ
AGED 54 YEARS
PRESIDENT, VELIMUKKU SERVICE CO-OPERATIVE BANK LTD., NO.
7725, VELIMUKKU SOUTH. P.O., TIRURANGADI VIA, MALAPPURAM
DISTRICT., PIN - 676317
W.P.(C)No.28650/2021 & conn.cases -11-
86 M.C. MOHAMMED ALI
AGED 57 YEARS, PRESIDENT, PERUVALLUR SERVICE CO-OPERATIVE
BANK LTD., NO. D.1979, PARAMBIL PEEDIKA P.O. - TIRURANGADI
VIA, MALAPPURAM DISTRICT, PIN - 676317
87 MOHAMMED ASHRAF. P
AGED 58 YEARS, PRESIDENT, THENNALA PANCHAYATH SERVICE CO-
OPERATIVE BANK LTD., NO. F.720, VALAKKULAM P.O. MALAPPURAM
DISTRICT, PIN - 676508
88 U. KUNHI MOHAMMED
AGED 56 YEARS, PRESIDENT, EDAVANNA SERVICE CO-OPERATIVE BANK
LTD., NO.9261, EDAVANNA P.O., MANJERI VIA, MALAPPURAM
DISTRICT., PIN - 676541
89 ADV. BASHEERUDHEEN. M
AGED 53 YEARS, PRESIDENT, KAVANUR SERVICE CO-OP. BANK LTD.,
NO.10252, P.O. KAVANOOR, AREACODE VIA, MALAPPURAM DISTRICT,
PIN - 673639
90 SIDHEEK PANTHAVOOR
AGED 61 YEARS, PRESIDENT, CHANGARAMKULAM SERVICE CO-
OPERATIVE BANK LTD., NO.9260, NANNAMUKKU P.O. 679 575,
MALAPPURAM DISTRICT, PIN - 679575
91 IBRAHIM. M
AGED 55 YEARS, PRESIDENT, KUZHIMANNA SERVICE CO-OPERATIVE
BANK LTD., NO. D.1899, KIZHISSERI, KUZHIMANNA P.O.,
MALAPPURAM DISTRICT, PIN - 673641
92 C. NAZIR AHAMED
AGED 54 YEARS, PRESIDENT, TIRUR SERVICE CO-OPERATIVE BANK
LTD., NO. 10094, TIRUR P.O., EAST BAZAR, MALAPPURAM
DISTRICT, PIN - 676101
93 RADHAKRISHNAN
AGED 58 YEARS, PRESIDENT, ANGADIPPURAM SERVICE CO-OPERATIVE
BANK LTD., NO.P.581, ANGADIPPURAM P.O.- MALAPPURAM DISTRICT,
PIN - 679321
BY ADVS.
NISHA GEORGE
GEORGE POONTHOTTAM (SR.)
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
PIN - 695001
W.P.(C)No.28650/2021 & conn.cases -12-
2 THE REGISTRAR OF CO-OPERATIVE SOCIETIES
D.P.I. JUNCTION, JAWAHAR SAHAKARANA BHAVAN,
THIRUVANANTHAPURAM, PIN - 695014
3 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
OFFICE OF THE JOINT REGISTRAR OF CO- OPERATIVE SOCIETIES
(GENERAL), CIVIL STATION ROAD, UP HILL, MALAPPURAM
DISTRICT., PIN - 673505
4 THE RESERVE BANK OF INDIA
CENTRAL OFFICE BUILDING, C-7, 18TH FLOOR, SHAHID BHAGATH
SINGH MARG, FORT, MUMBAI, REPRESENTED BY THE GOVERNOR, PIN
- 500001
5 THE MALAPPURAM DISTRICT CO-OPERATIVE BANK LTD. NO. 4329
HEAD OFFICE, P.B. NO. 8, MALAPPURAM, REPRESENTED BY THE
GENERAL MANAGER., PIN - 676505
6 GOVERNMENT OF INDIA
REPRESENTED BY THE SECRETARY, MINISTRY OF CO-OPERATION,
ATAL AKSHAY URJA BHAWAN, CGO COMPLEX, LODHI ROAD, BEHIND
NIA BUILDING, NEW DELHI, PIN - 110003
7 THE CHAIRMAN, NATIONAL BANK FOR AGRICULTURAL AND RURAL
DEVELOPMENT
(NABARD), CENTRAL OFFICE, BANDRA KURLA COMPLEX, BKC ROAD,
BANDRA, MUMBAI., PIN - 400051
BY ADVS.
SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
SRI. P.P. THAJUDEEN, SR. GOVT. PLEADER.
PREMSANKAR R
SRI.E.S.M.KABEER,SC,MALAPPURAM DIST.CO-
S.MANU
K.P.SUJESH KUMAR
P.C SASIDHARAN
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.08.2023, ALONG WITH WP(C).4215/2023 AND CONNECTED CASES AND
HAVING BEEN FINALLY HEARD ON 25.10.2023,THE COURT ON 27.10.2023
DELIVERED THE FOLLOWING:
W.P.(C)No.28650/2021 & conn.cases -13-
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
FRIDAY, THE 27TH DAY OF OCTOBER 2023 / 5TH KARTHIKA, 1945
WP(C) NO. 173 OF 2023
PETITIONER/S:
1 U.A.LATHIF MLA
AGED 71 YEARS, PRESIDENT, THE MALAPPURAM DISTRICT CO-
OPERATIVE BANK LTD. NO. 4329, HEAD OFFICE, P.B. NO. 8,
MALAPPURAM, PIN - 676505
2 P.T. AJAY MOHAN
AGED 56 YEARS, S/O. P.T. MOHANAKRISHNAN, VICE PRESIDENT,
THE MALAPPURAM DISTRICT CO-OPERATIVE BANK LTD. NO. 4329,
HEAD OFFICE, P.B. NO. 8, MALAPPURAM., PIN - 676505
BY ADVS.
A.L.NAVANEETH KRISHNAN
GEORGE POONTHOTTAM (SR.)
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
PIN - 695001
2 THE REGISTRAR OF CO-OPERATIVE SOCIETIES
D.P.I. JUNCTION, JAWAHAR SAHAKARANA BHAVAN,
THIRUVANANTHAPURAM, PIN - 695014
3 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
OFFICE OF THE JOINT REGISTRAR OF CO- OPERATIVE SOCIETIES
(GENERAL), CIVIL STATION ROAD, UP HILL, MALAPPURAM
DISTRICT., PIN - 673505
4 THE RESERVE BANK OF INDIA
CENTRAL OFFICE BUILDING, C-7, 18TH FLOOR, SHAHID BHAGATH
SINGH MARG, FORT, MUMBAI, REPRESENTED BY THE GOVERNOR., PIN
- 400001
5 GOVERNMENT OF INDIA
REPRESENTED BY THE SECRETARY, MINISTRY OF CO-OPERATION,
ATAL AKSHAY URJA BHAWAN, CGO COMPLEX, LODHI ROAD, BEHIND
NIA BUILDING, NEW DELHI., PIN - 110003
W.P.(C)No.28650/2021 & conn.cases -14-
6 THE CHAIRMAN
NATIONAL BANK FOR AGRICULTURAL AND RURAL DEVELOPMENT,
(NABARD), CENTRAL OFFICE, BANDRA KURLA COMPLEX, BKC ROAD,
BANDRA, MUMBAI, PIN - 400051
BY ADVS.
SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
SRI. P.P. THAJUDEEN, SR. GOVT. PLEADER.
S.MANU, DEPUTY SOLICITOR GENERAL OF INDIA
K.P.SUJESH KUMAR
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.08.2023, ALONG WITH WP(C).4215/2023 AND CONNECTED CASES AND
HAVING BEEN FINALLY HEARD ON 25.10.2023,THE COURT ON 27.10.2023
DELIVERED THE FOLLOWING:
W.P.(C)No.28650/2021 & conn.cases -15-
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
FRIDAY, THE 27TH DAY OF OCTOBER 2023 / 5TH KARTHIKA, 1945
WP(C) NO. 4215 OF 2023
PETITIONER/S:
1 U.A.LATHIF MLA
AGED 71 YEARS
FORMER PRESIDENT, THE MALAPPURAM DISTRICT CO-OPERATIVE BANK
LTD. NO. 4329 AND DELEGATE, MANJERI URBAN CO-OPERATIVE
BANK, MANJERI, MALAPPURAM DISTRICT, PIN - 676121
2 P.T. AJAY MOHAN
AGED 56 YEARS
FORMER VICE PRESIDENT, THE MALAPPURAM DISTRICT CO-OPERATIVE
BANK LTD. NO. 4329 AND DELEGATE, ANDATHODE SERVICE CO-
OPERATIVE BANK, ANDATHODE, MALAPPURAM DISTRICT, PIN -
679564
BY ADVS.
NISHA GEORGE
GEORGE POONTHOTTAM (SR.)
SIDHARTH.R.WARIYAR
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
PIN - 695001
2 THE REGISTRAR OF CO-OPERATIVE SOCIETIES
D.P.I. JUNCTION, JAWAHAR SAHAKARANA BHAVAN,
THIRUVANANTHAPURAM, PIN - 695014
3 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
OFFICE OF THE JOINT REGISTRAR OF CO- OPERATIVE SOCIETIES
(GENERAL), CIVIL STATION ROAD, UP HILL, MALAPPURAM
DISTRICT, PIN - 673505
4 THE RESERVE BANK OF INDIA
CENTRAL OFFICE BUILDING, C-7, 18TH FLOOR, SHAHID BHAGATH
SINGH MARG, FORT, MUMBAI - 400001, REPRESENTED BY THE
GOVERNOR, PIN - 400001
W.P.(C)No.28650/2021 & conn.cases -16-
5 THE REGIONAL DIRECTOR
THE RESERVE BANK OF INDIA BAKERY JUNCTION, P.B NO.6507,
THIRUVANANTHAPURAM - 695 033, PIN - 695033
6 MALAPPURAM DISTRICT CO-OPERATIVE BANK LTD.
RE-NAMED AS 'KERALA BANK', PB NO 6515, COBANK TOWERS,
PALAYAM, THIRUVANANTHAPURAM - 695 033, REPRESENTED BY THE
MANAGING DIRECTOR, PIN - 695033
7 KERALA BANK EMPLOYEES FEDERATION(KBEF)
MALAPPURAM DISTRICT COMMITTEE, DILEEP MUKHARJEE BHAVAN ,
MALAPPURAM P.O.MALAPPURAM. REPRESENTED BY ITS SECRETARY IS
IMPLEADED AS ADDITIONAL R7 VIDE ORDER DATED 04/07/2023 IN
IA 2/2023.
8 GOVINDA PRASAD P.
AGED 50 YEARS, S/O.NARAYANAN, PRESIDENT, ELAMKULAM SERVICE
CO-OPERATIVE BANK LTD. NO.F1536, ELAMKULAM, PIN-678 340,
MALAPPURAM DISTRICT, RESIDING AT PADINHARE PUZHIKKUTH,
KUNNAKKAV P.O, MALAPPURAM DISTRICT.
9 THE THIRUNAVAYA SERVICE CO-OPERATIVE BANK LTD.NO.1910
THIRUNAVAYA, MALAPPURAM DISTRICT, PIN-676 301 RESIDING AT
KALPAKAMCHERRY HOUSE P.O, ALATHIYUR, MALAPPURAM DISTRICT
REPRESENTED BY SECRETARY SURESH K.M, S/0.PARANGODAN NAIR.
10 THE TRIPANGODE SERVICE CO-OPERATIVE BANK LTD.NO.1890
TRIPANGODE, MALAPPURAM DISTRICT, PIN-676 301, RESIDING AT
KARATHAPARATHOTTATHIL HOUSE P.O, ALATHOOR, IIRUR-2,
MALAPPURAM DISTRICT REPRESENTED BY PRESIDENT, K.T.
VELAYUDHAN, S/O.KRISHNAN NAIR.
11 THE PURATHUR SERVICE CO-OPERATIVE BANK LTD.NO.D1902
PURATHUR, MALAPPURAM DISTRICT, PIN-676 108 REPRESENTED BY
ITS SECRETARY, MALLIKKA, D/O.KUNHJALIKKAN.
12 THE KURVAMBALAN SERVICE CO-OPERATIVE BANK LTD.NO.F1638
KURUVAMBALAM, MALAPPURAM DISTRICT, PIN-679 338, REPRESENTED
BY ITS PRESIDENT, M.B.RAJESH, S/O.M.B.BHASKARAN NAIR.
13 THE WANDOOR SERVICE CO-OPERATIVE BANK LTD.NO.M387,
WANDOOR, MALAPPURAM DISTRICT, PIN-679 328 REPRESENTED BY
ITS PRESIDENT, K.T.MUHAMMADALI, S/O.MUHAMMAD.
14 THE OZHUR SERVICE CO-OPERATIVE BANK LTD. OZHUR,
MALAPPURAM DISTRICT, PIN-676 307, REPRESENTED BY ITS
PRESIDENT, K.T.SREENIVAS BABU, S/O. JANARDHANA MENON K.
15 THE NIRAMARUTHUR SERVICE CO-OPERATIVE BANK LTD.
M 612, P.O.NIRAMARUTHUR PIN-679 104, MALAPPURAM DISTRICT
REPRESENTED BY ITS PRESIDENT, IBRAHIM K.P, S/O.MUHAMMAD.
W.P.(C)No.28650/2021 & conn.cases -17-
16 THE MARAKKARA SERVICE CO-OPERATIVE BANK LTD,
NO.F.10738 MARAKKARA SERVICE CO-OPERATIVE BANK LTD.NO.F
10738, MARAKKARA, PIN-676 553 MALAPPURAM DISTRICT
REPRESENTED BY ITS PRESIDENT, K.KRISHNAN, S/O.CHAKKAPPAN
17 THE VADAKKUMPURAM SERVICE CO-OPERATIVE BANK LTD.NO., F1505
VADAKKUMBRAM, MALAPPURAM DISTRICT, PIN-676 552 REPRESENTED
BY ITS VICE PRESIDENT, MOHANAN P.M, S/O.GOPALAN NAIR
18 THE CHOKKAD SERVICE CO-OPERATIVE BANK LTD.NO.M602,
P.O.CHOKKAD-679 332, MALAPPURAM DISTRICT REPRESENTED BY ITS
PRESIDENT, P.K.UMMER, S/O.SULAIMAN.
19 THE KOLKKALAM SERVICE CO-OPERATIVE BANK LTD,
NO.F 1073 CHENGOTTUR P.O, MALAPPURAM DISTRICT, PIN-676503
REPRESENTED BY ITS PRESIDENT K.U.IQBAL, S/O.K.U.UMMER
20 THE PERUMANNA KLARI SERVICE CO-OPERATIVE BANK LTD.F770
P.O.KUTTIPPALA, MALAPPURAM DISTRICT, PIN 676501 REPRESENTED
BY ITS PRESIDENT, HARIDASAN KIZHAKKINAKATH.
21 THE VAZHAYOOR SERVICE CO-OPERATIVE BANK LTD,NO.D 1G9G P.O,
AZHINJILAM, PIN-676 632, MALAPPURAM DISTRICT REPRESENTED BY
ITS PRESIDENT, K.SUBRAMANIAN MASTER, S/O. VERAYUDHAN K.
22 THE CHEMBRASSERI SERVICE CO-OPERATIVE BANK LTD.NO.9151
CHEMBRASSERI, MALAPPURAM DISTRICT, PIN-67652, REPRESENTED
BY ITS PRESIDENT, SANKARAN.
23 THE AREACODE SERVICE CO-OPERATIVE BANK LTD.NO.F 1571
AREACODE, MALAPPURAM DISTRICT, PIN-673 639 REPRESENTED BY
ITS PRESIDENT, NASAR, S/.MAMMAD.
24 THE MUTHUVALLUR SERVICE CO-OPERATIVE BANK LTD.NO.MG39
VILAYIL P.O, PIN-673 641, MALAPPURAM DISTRICT REPESENTED BY
ITS PRESIDENT, ANILKUMAR K, S/O.K.DHAMODHARAN NAIR.
25 THE PONNANI SERVICE CO-OPERATIVE BANK LTD.NO.4841 PONNANI
P.O, MALAPPURAM DISTRICT, PIN-679 577 REPRESENTED BY ITS
PRESIDENT, T.P.UMMER, S/O.KUNHIBAVA.
26 THE KEEZHUPARMBA SERVICE CO-OPERATIVE BANK LTD.NO.M 396
KEEZHUPARAMBA, P.O, VALILLAPUZHA, MALAPPURAM DISTRICT, PIN-
679 577, REPRESENTED BY ITS PRESIDENT, K.V.MUNEER, S/O.ALI.
27 THE PORUR SERVICE CO-OPERATIVE BANK L;TD.NO.M357 P.O,
CHATHANGOTTUPURAM, PIN-679 325 MALAPPURAM DISTRICT
REPRESENTED BY ITS PRESIDENT, U.C.NANDAKUMAR, S/O.VASUDEVAN
NAMBOOTHIRI.
W.P.(C)No.28650/2021 & conn.cases -18-
28 THE URANGATTIRI SERVICE CO-OPERATIVE BANK LTD.NO.6895
THERATTAMMAL, P.O.URANGATTIRI MALAPPURAM DISTRICT, PIN-673
639 REPRESENTED BY ITS PRESIDENT, K.M.KURIAKOSE,
S/O.MATHAYI.
29 THE EDAPAL REGIONAL SERVICE CO-OPERATIVE BANK LTD.NO.P515
EDAPAL, PIN-679 576, MALAPPURAM DISTRICT REPRESENTED BY ITS
PRESIDENT, P.P.MOHANDAS, S/O.ACHUNNI.
30 THE ARIYALLUR SERVICE CO-OPERATIVE BANK LTD.NO.F7730 H.O
ARIYALLUR, PIN-6763L2, MALAPPURAM DISTRICT, REPRESENTED BY
ITS PRESIDENT, C.M.ARUMUGHAN, S/O.THEYYUTTI
31 THE THAVANUR SERVICE CO-OPERATIVE BANK LTD NO.P 516
THAVANUR, MALAPPURAM DISTRICT, PIN-679 573 REPRESENTED BY
ITS PRESIDENT JYOTHI, D/O. PRABHAKARAN NAIR.
32 THE KALADY GRAMA PANCHAYATH SERVICE CO-OPERATIVE BANK LTD,
NO.M783 PARAPPURAM KADANCHERY P.O, PIN-679 572 MALAPPURAM
DISTRICT REPRESENTED BY ITS PRESIDENT, E.P.CHANRAMOHANDAS,
S/O.KRISHNAN NAIR
33 THE PUNNAPPALA SERVICE CO-OPERATIVE BANK LTD, NO.F 928
MADUVATH P.O, PIN-679 328, MALAPPURAM DISTRICT,
REPRESENTED BY ITS PRESIDENT, K.P.BHASKARAN, S/O.KARUPPAN.
34 THE PULAMANTHOLE SERVICE CO-OPERATIVE BANK LTD.NO.F 1565
PULANTHOLE P.O, PIN-679 323, MALAPPURAM DISTRICT
REPRESENTED BY ITS PRESIDENT , SANDEEP LALP.M,
S/O.VASUDEVAN NAMBOOTHIRI
35 THE KURUVAMBALAM SERVICE CO-OPERATIVE BANK LTD.NO.F 1523
P.O, KODUR, PIN-676 504, MALAPPURAM DISTRICT REPRESENTED BY
ITS PRESIDENT V.P.ANIL KUMAR, S/O.KUNJIKUTTAN.
36 THE KODUR SERVICE CO-OPERATIVE BANK LTD NO. F 1523
KODUR P.O, MALAPPURAM DISTRICT REPRESENTED BY ITS PRESIDENT
V.P. ANIL KUMAR, S/O KUNJIKUTTAN( ADDITIONAL R8 TO R36 ARE
IMPLEADED AS PER ORDER DATED 11.08.2023 IN IA 3/2023), PIN
- 676504
BY ADVS.
SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
SRI. P.P. THAJUDEEN, SR. GOVT. PLEADER.
SRI.S.MANU, DEPUTY SOLICITOR GENERAL OF INDIA
SRI.K.P.SUJESH KUMAR
SMT. SUMATI DANDAPANI (SR. ADV), MILLU DANDAPANI
SRI.P.C SASIDHARAN
SRI.ATHUL SHAJI
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.08.2023, ALONG WITH WP(C).28650/2021 AND CONNECTED CASES AND HAVING
BEEN FINALLY HEARD ON 25.10.2023,THE COURT ON 27.10.2023 DELIVERED THE
FOLLOWING:
W.P.(C)No.28650/2021 & conn.cases -19-
'C.R'
JUDGMENT
[WP(C) Nos.28650/2021, 12/2023, 173/2023,&,4215/2023 ]
W.P.(C) N0s.28650/2021, 173/2023 and 4215/2023 have been filed by
the former President and Vice President of the erstwhile Malappuram District
Co-operative Bank while W.P.(C)No.12/2023 has been filed by 93 individuals
stated to be Presidents of Primary Agricultural Credit Societies and Urban Co-
operative Banks which were members of the Malappuram District Co-
operative Bank. They challenge the constitutional validity of Section 14A of
the Kerala Co-operative Societies Act, 1969 (hereinafter referred to as the
1969 Act), which was incorporated by the Kerala Co-operative Societies
Amendment Act, 2019 (Act 1 of 2019) as also the provisions of Section 74H of
the 1969 Act as amended by the Kerala Co-operative Societies (Amendment)
Act, 2021. Consequently, there is also a challenge to the order passed by the
Registrar of Co-operative Societies in terms of the provisions contained in
Section 74H of the 1969 Act amalgamating the Malappuram District Co-
operative Bank with the Kerala State Co-operative Bank. The grounds taken
and the reliefs sought in all these writ petitions are almost identical, and they
can be conveniently disposed of by common judgment. It is submitted at the
Bar that W.P.(C)No.4215/2023 can be taken as the lead case. The exhibits
referred to in this judgment are as they are marked in W.P.(C)No.4215/2023
unless indicated otherwise.
W.P.(C)No.28650/2021 & conn.cases -20-
2. The petitioners contend that the impugned provisions are
unconstitutional and beyond the legislative competence of the State
Legislature. It is submitted that the provisions of the Banking Regulation Act,
1949, which apply in entirety to Co-operative Banks, after the amendment of
the Banking Regulation Act, 1949, with effect from 26.6.2020, have brought
Co-operative Banks under the umbrella of the Reserve Bank of India and the
provisions of the Banking Regulation Act, 1949. Therefore, it is submitted
that any provision providing for the amalgamation of a Co-operative Bank
with another Co-operative Bank should be in tune with the provisions for
amalgamation of banking companies under the provisions of the Banking
Regulation Act, 1949. In other words, it is the case of the petitioners that
'banking' is exclusively a subject in List-1 of the Seventh Schedule of the
Constitution of India, and therefore, the State Legislature was denuded of the
power to make any provision for amalgamation of a Co-operative Bank with
another Co-operative Bank by providing for a procedure distinct from the
procedure contemplated by the Banking Regulation Act, 1949.
3. Mr. George Poonthottam, the learned senior counsel appearing
for the petitioners in all these cases on the instructions of Smt.Nisha George
would, with reference to the provisions of the 1969 Act and the Kerala Co-
operative Societies Rules, 1969 (hereinafter referred to as the 1969 Rules),
submit that the provision for merger/amalgamation of a Co-operative Society W.P.(C)No.28650/2021 & conn.cases -21-
registered under the provisions of the 1969 Act was provided for under
Section 14 of the 1969 Act and Rule 13 of the 1969 Rules. It is submitted that
to overcome the procedure contemplated by Section 14 of the 1969 Act and
Rule 13 of the 1969 Rules, the 1969 Act was amended in 2019 by
incorporating Section 14A, which provided for a procedure distinct from the
procedure contemplated by Section 14 in as much as Section 14A only
required a simple majority of the concerned District Co-operative Bank which
would take forward its process of amalgamation with the Kerala State Co-
operative Bank. It is pointed out that the provisions of Section 14
contemplated a two-thirds majority. It is submitted that in the case of the
Malappuram District Co-operative Bank, two general body meetings were
held after the incorporation of Section 14A of the 1969 Act, as above.
However, the proposal for amalgamation was defeated by a two-thirds
majority, and therefore, even a simple majority contemplated by the
provisions of Section 14A could not be achieved. It is submitted that Chapter
XC was also incorporated in the 1969 Act by the very same amendment Act,
and Section 74H (which is the only provision in Chapter XC) provided for a
different procedure for the merger of District Co-operative Banks with the
Kerala State Co-operative Bank. It is submitted that Section 74H, as
originally incorporated, contemplated that the merger of a District Co-
operative Bank with the Kerala State Co-operative Bank will take place after W.P.(C)No.28650/2021 & conn.cases -22-
resolution is passed as provided for in Section 14A. It is submitted that the
Malappuram District Co-operative Bank is covered under the provisions of
the Deposit Insurance and Credit Guarantee Corporation Act, 1961
(hereinafter referred to as the DICGC Act) and thus guaranteed to its
depositors protection as contemplated by the provisions of the said Act in
respect of deposits maintained by customers. It is submitted that the DICGC
Act contains a specific provision that protection under the provisions of the
Act will extend to a bank only if the incorporating law includes a provision
where the merger/amalgamation of a bank to which such protection is
extended will be made only with the sanction in writing of the Reserve Bank
of India. It is submitted that to extend the benefit of the provisions of the
DICGC Act to Co-operative Banks incorporated under the 1969 Act, Section
74A was incorporated in the 1969 Act with effect from 13.3.1974 making it
clear that notwithstanding any other provision contained in the 1969 Act, an
order for merger/amalgamation, winding up or re-construction or order
sanctioning scheme of compromise or arrangement of an insured Co-
operative Bank shall be made only with the previous sanction in writing of the
Reserve Bank of India. It is submitted that, after the incorporation of Section
74H, the provisions of Section 74A have been given go bye and sub-section 18
of Section 74H provides that in the case of the merger of District Co-operative
Banks with the Kerala State Co-operative Bank, the provisions of Section 74H W.P.(C)No.28650/2021 & conn.cases -23-
will apply as the said provision will have overriding effect on all other
provisions of the 1969 Act. It is submitted that 13 District Co-operative Banks
passed resolutions while under administratorship for the merger of the
District Co-operative Banks with the Kerala State Co-operative Bank, and
following this, all other District Co-operative Banks except the Malappuram
District Co-operative Bank were merged with the Kerala State Co-operative
Bank. It is submitted that since a resolution as contemplated by Section 14A
of the 1969 Act could not be passed in respect of the Malappuram District Co-
operative Bank, Section 74H was again amended by the Kerala Co-operative
Societies (Amendment) Act, 2021 by incorporating the following provisions in
Section 74H:-
"9. Amendment of section 74H.--In section 74H of the principal Act.--
(i) in sub-section (1) the following clauses shall be added at the end, namely:--
"(a) if the general body of a District Co-operative Bank has not passed the resolution under section 14A, the Registrar may, after consulting Reserve Bank of India, order merger of such District Co-operative Bank with Kerala State Co-operative Bank, on public interest. No order shall be passed under this clause unless,--
(i) a copy of the proposed order of merger has been sent to the member society or member societies concerned by registered post and published the same in two vernacular dailies having wide circulation in the district in which the society situates, for their objections or suggestions;
(ii) the Registrar shall consider the objections/suggestions, if any, received from the society or societies concerned or from any member or creditor of such society or societies within such period, being not less than fifteen days from the date of posting of the proposed order of merger, as may be specified by the Registrar in this behalf;
W.P.(C)No.28650/2021 & conn.cases -24-
(b) the Registrar may after considering the objections/suggestions referred to in sub-clause (ii) of clause(a), make such modifications, in the proposed order as he may deem fit and the order shall contain such incidental, consequential and supplemental provisions as the Registrar may deem necessary, to give effect to the same;
(c) a member or creditor who has objected the proposed order under clause (b) shall have the option of withdrawing his share and/or deposits or close loans, as the case may be, on application, which shall be made to the society, to which its share, deposit or outstanding loan stands allocated, within a period of thirty days from such order;
(d) on merger all other relevant provisions in this chapter shall apply mutatis mutandis to the entities merged under clause (a).".
(ii) after sub-section (1) following sub-section shall be added, namely:--
"(1A) On and from the date of the passing of the order of merger by the Registrar under sub-section (1)(a), all the assets and liabilities of the District Co-operative Bank as it stood immediately before the order of merger shall, without any further act, instrument or deed, stand transferred to and vested in the Kerala State Co-operative Bank.".
It is submitted that, thereafter, Ext.P2 proceedings were issued by the
Registrar of Co-operative Societies by inviting objections, if any, to the
proposed merger of the Malappuram District Co-operative Bank with the
Kerala State Co-operative Bank and without paying any heed to the provisions
of the Banking Regulation Act, 1949 and completely overlooking the
provisions of the DICGC Act, 1961 and the provisions of Section 74A of the
1969 Act, Ext.P6 order was issued merging the Malappuram District Co-
operative Bank with Kerala State Co-operative Bank. The learned counsel
referred to the provisions of the Banking Regulation Act, 1949, Entries 43 &
45 of List-I and Entry 32 of List-II of the Seventh Schedule of the
Constitution of India to contend that Sections 14A and 74H are clearly W.P.(C)No.28650/2021 & conn.cases -25-
unconstitutional and beyond the legislative competence of the State
Legislature. The learned counsel placed significant emphasis on the judgment
of the Constitution of Bench of the Supreme Court in Pandurang Ganpati
Chaugule v. Vishwasrao Patil Murgud Sahakari Bank Limited,
(2020) 9 SCC 215 in support of his contention that even though the power
to make law regulating the incorporation, regulation and winding up of Co-
operative Societies is with the State Legislature, in terms of Entry 32 of List-
II of the Seventh Schedule of the Constitution of India, when such Co-
operative Society engages in banking activity, any order regarding its winding
up, amalgamation, reconstruction (including division or re-organization) or
an order sanctioning a scheme of compromise or arrangement of such bank
can be made only with the permission in writing of the Reserve Bank of India
and following the provisions of the Banking Regulation Act, 1949. It is
submitted that a Co-operative bank would squarely be subject to the law
made by Parliament (Section 44A of the Banking Regulation Act, 1949)
regulating the mode of amalgamation (including division or re-organization)
in view of the provisions of Section 3 of that Act, as amended w.e.f 26.6.2020.
4. Sri. K. Gopalakrishna Kurup, the learned Advocate General and
Sri. P.P. Thajudeen, the learned Special Government Pleader for the Co-
operative Department, appear for the State of Kerala. Adv. P.C. Sasidharan
appears for the Kerala State Co-operative Bank. The learned Advocate W.P.(C)No.28650/2021 & conn.cases -26-
General commenced arguments by referring to the provisions of Section 74A
of the 1969 Act. He submits that Section 74A applies to insured Co-operative
banks. He submits that the term 'insured Co-operative Banks' means a bank
insured under the DICGC Act. He submits that for insurance protection
under the DICGC Act; it is a condition in the DICGC Act that the
amalgamation of an insured bank with any other bank or entity can be made
only with the sanction in writing of the Reserve Bank of India. He refers to
the provisions of the DICGC Act to contend that the only possible
consequence of not obtaining the permission of the Reserve Bank of India
would be that the bank may lose the status of an insured Co-operative Bank.
It is submitted that this is no ground to contend that any provision of the
1969 Act providing for the amalgamation of a District Co-operative Bank with
the Kerala State Co-operative Bank without the sanction in writing of the
Reserve Bank of India would be unconstitutional. The learned Advocate
General would contend that the petitioners have no locus standi to file these
writ petitions as they have no case that they have filed these Writ Petitions
representing the member Societies of the erstwhile Malappuram District Co-
operative Bank and no authorisation has been produced. It is submitted that
the contention raised on behalf of the petitioners that after the amendment of
the Banking Regulation Act, 1949, the amalgamation of a Co-operative
Society constituted under the 1969 Act and engaged in the activity of banking W.P.(C)No.28650/2021 & conn.cases -27-
can be made only with reference to the provisions contained in the Banking
Regulation Act, 1949 cannot be sustained. He refers to Entry 43 of List-I of
the Seventh Schedule of the Constitution of India to state that the said Entry
relates to trading corporations, including banking, insurance and financial
corporations, but excludes Co-operative Societies. He submits that though
banking is exclusively a List -1 subject under Entry 45 of List-I, the power to
make law regarding incorporation, regulation and winding up of Co-
operative Societies would be within the competence of the State Legislature
under Entry 32 of List-II. The learned Advocate General referred to the
decision of the Supreme Court in Jilubhai Nanbhai Khachar and
others v. State of Gujarat and another, 1995 Supp (1) SCC 596 to
contend that Entries in the Seventh Schedule are not powers but fields of
legislation. It is submitted that the said decision is the authority for the
proposition that the language of the respective entries must be given the most
comprehensive scope of their meaning, and each general word should extend
to all ancillary and subsidiary matters which can fairly and reasonably be
comprehended in it. It is submitted that when the vires of an enactment is
impugned, there is a presumption of its constitutionality, and if there is any
difficulty in ascertaining the limits of legislative power, the difficulty must be
resolved as far as possible in favour of the legislature putting the most liberal
construction upon the legislative entry so that it may have the widest W.P.(C)No.28650/2021 & conn.cases -28-
amplitude. Reference is made in this regard to paragraph 7 of the aforesaid
judgment. The learned Advocate General then referred to the judgment of
this Court in Abdurahiman P and others v. State of Kerla and
others, 2020 (1)KHC 507, where this Court had upheld the provisions of
Section 2(ia) and Section 14A and Section 74H (as it stood before the 2021
amendment) of the 1969 Act. It is submitted that from paragraph 9 of the
said judgment, it is clear that this Court had already considered the validity of
Section 2(ia) of the 1969 Act. It is submitted that almost all the contentions
taken on behalf of the petitioners in the present case had been considered by
the Court and repelled in Abdurahiman P (supra). It is submitted that
the amendments now under challenge in the present writ petitions were
preceded by a series of ordinances as the matter could not be placed before
the Legislature due to difficulties brought about by the COVID-19 pandemic.
It is submitted that the amendments were challenged at the ordinance stage
by filing W.P.(C)No.33596/2019 and connected cases. It is submitted that by
judgment dated 28.4.2021 in W.P.(C)No.33596/2019 and connected cases,
this Court had repelled the challenge to the constitutional validity of the
ordinance considering each and every contention now raised in these writ
petitions. It is submitted that the judgment in W.P.(C)No.33596/2019 and
connected cases were challenged before a Division Bench by filing
W.A.No.708/2021 and connected appeals. It is submitted that these writ W.P.(C)No.28650/2021 & conn.cases -29-
appeals were disposed of by judgment dated 22.5.2022, leaving it open to the
appellants to challenge the provisions of the amending Act as the ordinance
which was under challenge in W.P.(C)No.33596/2019 and connected cases
had by then been replaced by the amending Act. The learned Advocate
General relied on the judgment of the Supreme Court in Jayant Verma
and others v. Union of India and other, (2018) 4 SCC 743 to contend
for the proposition that the provisions of the Banking Regulation Act, 1949, to
the extent it encroaches into the fields exclusively reserved to the State
Legislature in List-II, may be inoperative. The learned Advocate General
then referred to the judgment of the Supreme Court in Ram Tawakya
Singh v. State of Bihar and others, (2013) 16 SCC 206 to submit that
the words 'in consultation with the Reserve Bank of India' occurring in
Section 74H of the 1961 Act, after its amendment by the amendment Act
2021, does not mean concurrence. The learned Advocate General states that
in paragraph 29 of the Ram Tawakya Singh (supra), the Supreme Court
has considered the concept of consultation and has held that where the law
requires an authority to take a decision in the matter in consultation with
another, it only means that there must be a conference of two or more minds
or impact of two or more minds in respect of a topic/subject. He lays
emphasis on the last line in paragraph 29 of the judgment to contend that the
ultimate decision is with the consultor though he will not generally be W.P.(C)No.28650/2021 & conn.cases -30-
ignoring the advice of the consultee. The learned Advocate General points out
that the amendments relied on by the petitioners in the Banking Regulation
Act, 1949, came into force only on 1.4.2021 while the amendments to Section
74H came into force with effect from 11.4.2020.
5. Sri. P. C. Sasidharan, the learned counsel appearing for the State
Co-operative Bank, would endorse the arguments of the learned Advocate
General and further contend that the provisions of Section 13C of DICGC Act,
1961 read with Section 2(gg) of the said Act would indicate that the only effect
of not obtaining the sanction in writing of the Reserve Bank of India for the
merger of the Malappuram District Co-operative Bank with the State Co-
operative Bank would be that the Malappuram District C0-operative Bank
may not be an eligible Co-operative Bank for the purposes of the DICGC Act,
1961.
6. Mrs. Sumathi Dandapani, the learned senior counsel appearing
for the Reserve Bank of India, ably assisted by Adv. Vishnu Sharesh would
refer to the counter affidavits filed in W.P.(C) No.4215/2023 to contend that
the provisions of Section 3 of the Banking Regulation Act, 1949 read with
provisions of Section 44A and the contents of Ext.R4(a) [letter dated
3.10.2018 granting in-principle approval for amalgamation of District Co-
operative Banks with the State Co-operative Bank] would indicate that the W.P.(C)No.28650/2021 & conn.cases -31-
process for amalgamation of the Malappuram District Co-operative Bank with
the State Co-operative Bank is contrary to the provisions contained in the
Banking Regulation Act, 1949. It is submitted that both the State Co-operative
Bank and the Malappuram District Co-operative Bank are licensed under the
Banking Regulation Act, 1949 and therefore, any order of amalgamation of
the Malappuram District Co-operative Bank with the State Co-operative Bank
could have only been in accordance with the provisions of the Banking
Regulation Act, 1949 and the terms of the in-principle approval granted by
the Reserve Bank of India. It is submitted that one of the conditions imposed
by the Reserve Bank of India was clearance from the Deposit Interest Credit
Guarantee Corporation. It is submitted that in respect of the merger of all
other District Co-operative Banks with the State Co-operative Bank, the
permission of the Deposit Interest Credit Guarantee Corporation was taken.
The learned senior counsel refers extensively to Ext.R4(c) which are the terms
of a circular issued by the Reserve Bank of India to all State and Central Co-
operative Banks on 24.5.2021 containing guidelines for the merger of District
Co-operative Banks with the State Co-operative Banks. It is submitted that
the provisions of the said circular make it clear that the merger and
amalgamation of a District Co-operative Bank with the State Co-operative
Bank have to be sanctioned by the Reserve Bank of India in terms of the
provisions contained in Section 44A read with Section 56 of the Banking W.P.(C)No.28650/2021 & conn.cases -32-
Regulation Act, 1949. Reference is then made to Ext.R4(f) [letter dated
12.1.2023] produced along with the additional counter affidavit filed by the
Reserve Bank of India to establish that even after the incorporation of Section
74H, the Registrar of Co-operative Societies had sought approval of the
Reserve Bank of India for the merger of Malappuram District Co-operative
Bank with the State Co-operative Bank. Reference is also made to Ext.R4(e)
where the State Co-operative Bank had sought advice from the Reserve Bank
of India regarding payment of DICGC premium. Reference is made to
paragraphs 31 and 32 of the counter affidavit dated 28.5.2023 to state that the
provisions of Section 44A of the Banking Regulation Act, 1949 would squarely
apply to Co-operative Banks. The provisions of the DICGC Act, 1961 are
referred to and it is pointed out that the provisions of the Act intend to
provide protection to depositors of eligible banks and if the Malappuram
District Co-operative Bank is not an eligible bank, the interest of depositors
will be affected. It is submitted that in terms of Entry 43 of List-I, winding
up, amalgamation etc. of banking companies is squarely within the
competence of the Union Parliament and therefore, a Co-operative Society,
which is a bank, can only be amalgamated in tune with the provisions
contained in the Central legislation (Banking Regulation Act, 1949).
7. Having heard the learned senior counsel appearing for the
petitioners, the learned Advocate General for the State, the learned senior W.P.(C)No.28650/2021 & conn.cases -33-
counsel appearing for the Reserve Bank of India and the learned counsel
appearing for the State Co-operative Bank, I am of the opinion that the
following issues arise for determination in this case:-
i) Are the impugned provisions of the Kerala Co-operative Societies Act, 1969 liable to be struck down as being beyond the legislative competence of the State Legislature? And;
ii) What is the effect of the Deposit Insurance and Credit Guarantee Corporation Act, 1961, on the provisions of Section 74H of the 1969 Act ? In other words, are the provisions of Section 74H inconsistent with the provisions of the Deposit Insurance and Credit Guarantee Corporation Act, 1961 and liable to be struck down on that ground?
Re-issue No.1:-
8. A plenary legislation can be declared unconstitutional by the
Supreme Court under Art.32 of the Constitution of India and by the High
Courts under Art.226 of the Constitution of India only on the following
grounds:-
i) Violation of the fundamental rights guaranteed under Part III of the Constitution of India;
ii) Lack of legislative competence;
iii) Violation of basic structure; and
iv) Manifest arbitrariness meaning "something done by the legislature capriciously, irrationally and/or without adequate determining principle. Also, when something is done which is excessive and disproportionate, such legislation would be manifestly arbitrary. -
See Shayara Bano v. Union of India; (2017) 9 SCC 1 W.P.(C)No.28650/2021 & conn.cases -34-
9. When the provisions of legislative enactment are questioned
before the Court, the Court has to examine the matter with reference to the
aforesaid grounds. The legislature is never before the Court. The counter-
affidavits filed by the executive and other authorities do not represent the
views of the legislature. They only represent the understanding of the
executive or the authority regarding the law made by the Legislature. In
Sanjeev Coke Manufacturing Company v. M/s. Bharat Coking
Coal Limited and another, (1983) 1 SCC 147, it was held:-
"No one may speak for the Parliament and Parliament is never before the court. After Parliament has said what it intends to say, only the court may say what the Parliament meant to say. None else. Once a statute leaves Parliament House, the Court is the only authentic voice which may echo (interpret) the Parliament. This the court will do with reference to the language of the statute and other permissible aids. The executive Government may place before the court their understanding of what Parliament has said or intended to say or what they think was Parliament's object and all the facts and circumstances which in their view led to the legislation. When they do so, they do not speak for Parliament. No Act of Parliament may be struck down because of the understanding or misunderstanding of parliamentary intention by the executive Government or because their (the Government's) spokesmen do not bring out relevant circumstances but indulge in empty and self-defeating affidavits. They do not and they cannot bind Parliament. Validity of legislation is not to be judged merely by affidavits filed on behalf of the State, but by all the relevant circumstances which the court may ultimately find and more especially by what may be gathered from what the legislature has itself said."
Therefore, it is not necessary to set out in any detail the views expressed by
the State and the Reserve Bank of India through counter affidavits filed in this
Court except to the extent they aid or assist this Court in considering the
validity of the impugned legislation. As already noticed, the only ground W.P.(C)No.28650/2021 & conn.cases -35-
raised in these writ petitions to challenge the constitutional validity of the
impugned provisions of the 1969 Act is lack of legislative competence and it
was argued with reference to Entry 45 of List-I of Seventh Schedule to the
Constitution of India and with reference to the amendment made to Section 3
of the Banking Regulation Act, 1949, (in 2020) that Co-operative banks
engaged in the business of banking and using the words 'bank, banker and
banking' and acting as drawee of the cheques will squarely fall within the
legislative control of law made under Entry 45 of List-I (the Banking
Regulation Act, 1949) and any provision in the law made with reference to
Entry 32 of List-II cannot, therefore, provide for the amalgamation of a Co-
operative Bank contrary to and against the provisions contained in the
Banking Regulation Act, 1949.
10. Entry 43 of List-I of the Seventh Schedule to the Constitution of
India deals with the incorporation, regulation and winding up of Corporations
including banking, insurance and financial corporations but not
including Co-operative Societies. Entry 45 of List I deals with the
subject of banking. A reading of the aforesaid two Entries of List-I would
clearly suggest that matters relating to incorporation and regulation and
winding up of all sorts of corporations including banking corporations and
any law touching upon the aspect of banking would be exclusively subject to
law made by Union Parliament. However, Entry 43 of List-I specifically W.P.(C)No.28650/2021 & conn.cases -36-
excludes Co-operative Societies. Therefore, in respect of a banking company
other than a Co-operative Society, the aspect of incorporation, regulation and
winding up as well as any law regulating banking activities would both be
subject to law made by Parliament with reference to Entries 43 and 45 of
List-I. To take the example of the State Bank of India, the said bank is a
banking company incorporated under the State Bank of India Act, 1955. It is
a company engaged in the business of banking. Therefore, all matters relating
to the incorporation, regulation and winding up of the State Bank of India as
well as its banking activities would both be subject to laws made by the Union
Parliament with reference to Entries 43 and 45 of List-I. In other words, the
Banking Regulation Act, 1949 or any other law made by parliament could
regulate the affairs of banking as well as aspects relating to incorporation,
regulation and winding up of banking corporations with reference to Entries
43 and 45 of List-I. However, when it comes to a Co-operative Society
engaging itself in the business of banking, the laws relating to incorporation,
regulation and winding up of such Co-operative Societies would be subject
only to laws made by the State Legislature with reference to Entry 32 of List-
II. Entries 43 and 45 in List-I and Entry 32 in List-II are extracted
hereunder:
W.P.(C)No.28650/2021 & conn.cases -37-
Entry 43, List-I (Union List) Incorporation, regulation and winding up of
trading corporations,including banking,
insurance and financial corporations, but not
including co-operative societies
Entry 45, List-I (Union List) Banking
Entry 32, List-II (State List) Incorporation, regulation and winding up of
corporations, other than
those specified in List I, and universities;
unincorporated trading, literary,scientific,
religious and other societies and associations;
co-operative societies.
Section 3 of the Banking Regulation Act, 1949 prior to the Banking Regulation
(Amendment) Act, 2020 read as follows:-
"3. Act to apply to co-operative societies in certain cases Nothing in this Act shall apply to-
(a) a primary agricultural credit society.
(b) a co-operative land mortgage bank; and
(c) any other co-operative society, except in the manner and to the extent specified in Part V."
Following the 2020 Amendment, Section 3 of the Banking Regulation Act,
1949, reads as follows:-
"3. Act not to apply to certain co-operative societies
Notwithstanding anything contained in the National Bank for Agricultural and Rural Development Act, 1981 (61 of 1981) this Act shall not apply to-
(a) a primary agricultural credit society; or
(b) a co-operative society whose primary object and principal business is providing of long-term finance for agricultural development, if such society does not use as part of its name, or in connection with its business, the words "bank", "banker" or "banking" and does not act as drawee of cheques."
W.P.(C)No.28650/2021 & conn.cases -38-
Therefore, the effect of the amendment is that while the provisions of the
Banking Regulation Act, 1949 (before the amendment) were not applicable to
the Primary Agricultural Societies or Co-operative Societies whose primary
object and principal business is the provision of long-term finance for
agricultural development and to any other Co-operative Society except to the
manner and to the extent specified in Part V of the Banking Regulation Act,
1949, after the amendment, the Banking Regulation Act, 1949 does not apply
to a Primary Agricultural Credit Society or a Co-operative Society whose
primary object and principal business is the provision of long-term finance for
agricultural development but it will apply if the Co-operative Society in
question uses as part of its name or in connection with its business the words
"bank", banker" or "banking" and acts as a drawee of cheques. The primary
contention raised for the petitioners is that following the 2020 Amendment to
the Banking Regulation Act, 1949, the entire activity of a Co-operative Society
which is a bank had come under the purview of the Banking Regulation Act,
1949 and therefore all provisions of the Banking Regulation Act, 1949
including the provisions requiring prior permission of the Reserve Bank of
India before a Co-operative Bank is amalgamated with another Co-operative
Bank will apply even if the bank in question is a bank constituted as a Co-
operative Society under the law made by State Legislature with reference to
Entry 32 of List-I. In the context of this submission, it may be useful to refer W.P.(C)No.28650/2021 & conn.cases -39-
to the decision of a Division Bench of the Punjab and Haryana High Court in
Sant Sadhu Singh and others v. State of Punjab and another, AIR
1970 P & H 528. In that case, the Court was concerned with a challenge to
certain provisions of the Punjab Co-operative Societies (Amendment) Act,
1969 on the ground that the State Legislature did not have the competence to
enact any law relating to Banking Corporations even if they were co-operative
societies constituted under a law made by the state legislature. The findings
in paragraphs 8 and 13 are relevant and they are extracted below:-
"8. Before proceeding to deal with the respective contentions of the learned counsel for the parties, it may be mentioned that any legislation regarding the banking business as such can only be undertaken under entry No. 45, List I, whereas regulation of Corporations doing Business of Banking falls under entry No. 43. But Co-operative Societies are excluded from this entry and have been put in entry No. 32, List II, Schedule VII. This is also evident from the Banking Companies Act, as amended up to date, and the Reserve Bank of India Act. The Co-operative Societies doing banking business are put on par so far as entry No. 45. List I is concerned, with other banking institutions. While construing entry No. 45, the Federal Court of India in Bank of Commerce, Ltd.. Khulna v. Nripendra Nath Datta, AIR 1945 FC 7, observed as follows :--
"On a reasonable construction, the entry must be limited to laws which affect the conduct of the business of banks qua banks."
Their Lordships were considering entry No. 38. List I of the Government of India Act, 1935, which is in these terms: -
"Banking, that is to say, the conduct of banking business by corporations other than corporations owned or controlled by a Federated State and carrying on business only within that State."
xxx xxx xxx
13. Keeping in view these principles, the meaning and scope of entry No. 43 W.P.(C)No.28650/2021 & conn.cases -40-
has to be ascertained. The contention of the learned counsel for the petitioners is that the various provisions in the Ordinance, which has been replaced by the Amending Act, impinge on the business of banking inasmuch as the entire control of the management is more or less vested with the Registrar and the right of the shareholders to elect their representatives has been taken away. This is so. It is evident that entry No. 43 and entry No. 45 relate to different heads of legislation. Whereas entry No. 45 gives the power to the Central Legislature to legislate qua banking business, entry No. 43, on the other hand, gives power to the Central Legislature to legislate regarding corporations. It is immaterial whether those Corporations were doing the banking business or not. In other words, Central Legislature is competent to legislate with regard to Corporations engaged in the business of banking, in view of entry No. 43. List I. But so far as the Co-operative Societies are concerned, they were taken out of the ambit of entry No. 43 and put in entry No. 32, List II. The word 'regulation' in entry No. 43 is of a wide import and would include how a Cooperative Society is to work. In other words, it will include the constitution of a Co-operative Society and any matter relating to its constitution would naturally be the subiect-matter of legislation by the State Legislature. In a broad sense, the controlling of the working of a Society doing banking business will in some measure concern the business of banking and thus may bring it within the ambit of entry No. 45. List I. Thus there would be some overlapping. But in order to give a harmonious construction to both the entries, Nos. 43 and 44, it must be held that only business of banking as such falls within the ambit of entry No. 45; whereas the incorporation of the Corporations and other matters relating to them fall within the ambit of entry No. 43. Therefore, the constitution of the Societies and their working would have fallen within the ambit of entry No. 43 but for the fact that Co-operative Societies are excluded from its purview. The very fact that in entry No. 43, Corporations engaged in the business of banking are specifically mentioned, it clearly follows that Co-
operative Societies doing that business were taken out of entry No. 43. List I, and deliberately put in entry No. 32, List II. In view of the clear wording of the two entries, I am unable to agree with the contention of the learned counsel for the petitioners, that the State Legislature has no jurisdiction to regulate the functioning of the Co-operative Societies engaged in the business of Banking." (Emphasis supplied)
11. A similar question arose before the Bombay High Court in
Nagpur District Central Co-op. Bank Ltd., Nagpur and another v.
Divisional Joint Registrar, Co-operative Societies, Nagpur and W.P.(C)No.28650/2021 & conn.cases -41-
another; AIR 1971 Bombay 365. There, certain notices issued to a Co-
operative Society engaged in banking business under the provisions of Section
78 of the Maharashtra Co-operative Societies Act, 1960 were challenged on
the ground that the notices were without jurisdiction, as a Co-operative
Society engaged in the business of banking could be regulated only under the
provisions of the Banking Regulation Act, 1949 and not by reference to the
provisions in the Maharashtra Co-operative Societies Act. While rejecting this
contention, it was held:
"9. It is contended that the matters regarding incorporation, regulation and winding up of banking societies registered under the Co-operative Societies Act would fall under Entry No. 43 and in any case under Entry 45 which has a very wide import and would, cover a very large field with respect to the business of banking and all matters ancillary to or incidental to the same. It is further urged that Entry No. 32 in List II empowers the State Legislature to make laws with respect to the co- operative societies excluding the societies doing business of banking. It is urged on the basis of art. 246 of the Constitution that if a particular topic or matter falls under List I in the Seventh Schedule, then the Parliament has the exclusive power to make laws with respect to that matter and the State is deprived of the power to make any law with respect to any matter enumerated in the List I. Under cl. (3) of art. 246 of the Constitution, the power of the State Legislature is subject to cls. (1) and (2) and if the power to legislate on a particular topic is to be found in List I, evidently the State Legislature would not be empowered to legislate on the very same topic and the law made by the Parliament will have to prevail. Of course, this presupposes that the subject is covered by the entries in List I. The learned counsel cited A.G. of Alberta v. A.G. of Canada , A.G. of Alberta v. A.G. of Canada , and State of Orissa v. M.A. Tulloch & Co. The first case dealt with British North America Act, 1867 and ss. 91 and 92(1) thereof. It was held that if a given subject-
matter fell within any class of subjects enumerated in s. 91, it could not be treated as covered by any of those within s. 92. (Emphasis supplied)
xxx xxx xxx xxx
12. We are, therefore, in agreement with the learned counsel for the W.P.(C)No.28650/2021 & conn.cases -42-
petitioners on the authority of this decision that if this subject with which we are dealing is covered by the entries in the List I and is thus within the exclusive powers of the Central Legislature, then whether the Central Legislature has occupied that field or not, the State Legislature would be denuded of the powers with respect to that subject and would not be competent to legislate on that topic. It is not necessary that the Central Legislature must have legislated on that subject so as to deprive the State Legislature of its powers to legislate on that topic provided that topic falls within List I.
13. We agree with the learned counsel for the petitioners that the entries in the list should be construed broadly and, not in a narrow pedantic sense. It cannot be disputed that the entries in the various Lists of the Seventh Schedule must be given widest possible interpretation. It also cannot be disputed that while making law under any entry in the Schedule it is competent to the Legislature to make all such incidental and ancillary provisions as may be necessary to effectuate the law. The Supreme Court has clearly laid down these propositions in Waverly Jute Mills v. Raymon & Co. , Board of Revenue, Madras v. R.S. Jhaver and Harakchand v. Union of India . It has also been laid down in this last decision that if some of the entries in the different lists or in some list overlap or may appear to be in direct conflict with each other, it is the duty of the Court to reconcile the entries and bring about a harmonions construction. An endeavour must be made to solve the conflict by having recourse to the context and scheme of the Act and a reconcilation attempted between two apparently conflicting jurisdictions by reading the two entries together and by interpreting and where necessary, modifying the language of the one by that of the other. A general power ought not to be so strict as to make a nullity of a particular power conferred by the same Act and operating in the same field when by reading the former in a more restricted sense effect can be given to the law in its natural and ordinary meaning. Similar observations are to be found in Waverly's case in para. 11 where it is observed that where there are two entries, one general in its character and the other specific, the former must be construed as excluding the latter. It would thus be seen that if there is a general power in one List and, a particular power in the other list which specific power could also be included in the general power in the first list, then the general entry in the first list must be so read as to exclude the specific power from it so that general power may cover or occupy all the field excepting the field under the specific power under the second list and the specific power must be preserved to the Legislature which is empowered under that list. It is in the light of these guiding principles the impugned provision is to be looked at.
W.P.(C)No.28650/2021 & conn.cases -43-
14. It is urged on behalf of the petitioners that Entry No. 43 in List I covers the whole field with respect to incorporation, regulation and winding up, of trading corporations as also banking, insurance and financial corporations and excludes only the co-operative societies. It is urged that entry No. 43 therefore would empower the Central Legislature to legislate in respect of banking corporations which would also cover banking co-operative societies and what is excluded is only the non-banking co-operative societies, that is, societies which do not deal in the business of banking. Now we do not think that entry No. 43 can be read in that sense. In our opinion, entry No. 43 excludes all co-operative societies including the trading, banking, insurance and financial co-operative societies and those are put in entry No. 32 of List II. There is no warrant to say that entry No. 43 excludes only non-banking co-operative societies, but includes within its sweep banking co-operative societies. If that were so, then there was no need for entry No. 45. Then it is urged that entry No. 45 which is 'banking' ordinarily takes within its sweep everything, relating to banking. Banking, however, would not mean the banking corporations, but would mean only the conduct of banking business by corporations. (Emphasis supplied)
12. In Greater Bombay Coop. Bank Ltd. v. United Yarn Tex
(P) Ltd., (2007) 6 SCC 236, the decisions in Sant Sadhu Singh
(supra) and Nagpur District Central Co-op. Bank Ltd. (supra) were
relied upon to hold that co-operative banks established under the
Maharashtra Co-operative Societies Act, 1960 and the Andhra Pradesh Co-
operative Societies Act, 1964, transacting the business of banking do not fall
within the meaning of "banking company" as defined in Section 5(c) of the
Banking Regulation Act, 1949 and therefore, the provisions of the Recovery of
Debts Due to Banks and Financial Institutions Act, 1993 do not apply to the
recovery of dues by co-operative banks from their members. Interestingly
while holding that Greater Bombay Coop. Bank Ltd. (supra) was W.P.(C)No.28650/2021 & conn.cases -44-
wrongly decided, the Court in Pandurang Ganpati Chaugule (supra)
holds thus:-
"98. In Greater Bombay Coop. Bank Ltd. [Greater Bombay Coop. Bank Ltd. v. United Yarn Tex (P) Ltd., (2007) 6 SCC 236] , the Court relied upon the decisions in Sadhu Singh v. State of Punjab [Sadhu Singh v. State of Punjab, 1970 SCC OnLine P&H 34 : AIR 1970 P&H 528] , and Nagpur District Central Coop. Bank Ltd. v. Registrar of Coop. Societies [Nagpur District Central Coop. Bank Ltd. v. Registrar of Coop. Societies, 1971 SCC OnLine Bom 92 : AIR 1971 Bom 365] . In Sadhu Singh [Sadhu Singh v. State of Punjab, 1970 SCC OnLine P&H 34 : AIR 1970 P&H 528] , the amendment made to the Punjab Cooperative Societies Act, 1961, which curtailed the rights and powers of the shareholders in managing the cooperative society, was under challenge. Thus, the question involved was related to the management aspect of the bank governed by the Cooperative Societies Act for which the State had the exclusive legislative competence under List II Entry 32. Whereas in Nagpur District Central Coop. Bank Ltd. [Nagpur District Central Coop. Bank Ltd. v. Registrar of Coop. Societies, 1971 SCC OnLine Bom 92 : AIR 1971 Bom 365] , the question arose whether the Registrar had the power under Section 78 of the Maharashtra Cooperative Societies Act to issue show-cause notice to any committee of the society or any member of such committee including the Directors in respect of any default or negligence in the performance of the duties imposed on it or him by the Act or the rule or the bye-laws and power of the Registrar to remove the Committee or the members thereof if any such action is called for. The argument was rejected that the cooperative societies indulged in the banking business, hence, the State did not have the legislative competence under List II Entry 32, and only Parliament had the legislative competence under List I Entry 45. The question involved as to management was clearly covered under List II Entry 32. It was with respect to incorporation, management, and winding up of a society. Thus, both the abovementioned decisions could not be said to be applicable with regard to the aspect of banking and were wrongly relied upon while forming an opinion in Greater Bombay Coop. Bank Ltd. [Greater Bombay Coop. Bank Ltd. v. United Yarn Tex (P) Ltd., (2007) 6 SCC 236]
99. At the same time, we are unable to accept the argument raised on behalf of the respondents. The Sarfaesi Act is relatable to Entry 6 of List III considering the provisions contained in Sections 69 and 69-A of the Transfer of Property Act, 1882. We are of the opinion that it relates to Schedule VII List I Entry 45 of the Constitution of India.
W.P.(C)No.28650/2021 & conn.cases -45-
100. The learned counsel for the appellants has also placed reliance on Virendra Pal Singh [Virendra Pal Singh v. Registrar of Coop. Societies, (1980) 4 SCC 109 : 1980 SCC (L&S) 516] , in which the provisions relating to the recruitment, emoluments, terms, and conditions of service, including disciplinary control of employees working in the cooperative societies involved in the banking were considered. Thus, the question of management/regulation of the cooperative societies was involved. The aspect of the banking business of the cooperative banks was not involved. A question was raised as to the legislative competence of the State to enact. In that context, the Court held that, in pith and substance, the U.P. Cooperative Societies Act dealt with incorporation, management and winding up and that if it incidentally trenches upon banking, would not take the legislation beyond the competence of the State Legislature. For the proper financing and effective functioning of cooperative societies, there must also be cooperative societies that do banking business to facilitate the working of other cooperative societies merely because they do banking business, they do not cease to be cooperative societies. It was opined: (SCC p. 114, para 10)
"10. We do not think it necessary to refer to the abundance of authority on the question as to how to determine whether a legislation falls under an entry in one List or another entry in another List. Long ago in Prafulla Kumar Mukherjee v. Bank of Commerce Ltd. [Prafulla Kumar Mukherjee v. Bank of Commerce Ltd., 1947 SCC OnLine PC 6 : (1946-47) 74 IA 23 : (1947) 9 FCR 28 : AIR 1947 PC 60] , the Privy Council was confronted with the question whether the Bengal Money-Lenders Act fell within Schedule VII List II Entry 27 to the Government of India Act, 1935, which was "money-lending", in respect of which the provincial legislature was competent to legislate, or whether it fell within Entries 28 and 38 in List I which were "promissory notes" and "banking" which were within the competence of the Central Legislature. The argument was that the Bengal Money- Lenders Act was beyond the competence of the Provincial Legislature insofar as it dealt with promissory notes and the business of banking. The Privy Council upheld the vires of the whole of the Act because it dealt, in pith and substance, with money-lending. They observed: (SCC OnLine PC) 'Subjects must still overlap, and where they do the question must be asked what in pith and substance is the effect of the enactment of which complaint is made, and in what List is its true nature and character to be found.
If these questions could not be asked, much beneficent W.P.(C)No.28650/2021 & conn.cases -46-
legislation would be stifled at birth, and many of the subjects entrusted to provincial legislation could never effectively be dealt with.'
Examining the provisions of the U.P. Cooperative Societies Act in the light of the observations of the Privy Council we do not have the slightest doubt that in pith and substance the Act deals with "cooperative societies". That it trenches upon banking incidentally does not take it beyond the competence of the State Legislature. It is obvious that for the proper financing and effective functioning of cooperative societies there must also be cooperative societies which do banking business to facilitate the working of other cooperative societies. Merely because they do banking business such cooperative societies do not cease to be cooperative societies, when otherwise they are registered under the Cooperative Societies Act and are subject to the duties, liabilities and control of the provisions of the Cooperative Societies Act. We do not think that the question deserves any more consideration and, we, therefore, hold that the U.P. Cooperative Societies Act was within the competence of the State Legislature. This was also the view taken in Nagpur District Central Coop. Bank Ltd. v. Registrar of Coop. Societies [Nagpur District Central Coop. Bank Ltd. v. Registrar of Coop. Societies, 1971 SCC OnLine Bom 92 : AIR 1971 Bom 365] and Sadhu Singh v. State of Punjab [Sadhu Singh v. State of Punjab, 1970 SCC OnLine P&H 34 : AIR 1970 P&H 528] ."
13. In Pandurang Ganpati Chaugule (supra), the question that
arose for consideration was whether the provisions of the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security Interest Act,
2002 (hereinafter referred to as the SARFAESI Act) would apply to Co-
operative Banks. It was squarely held that since the recovery of loans is part
of banking activities, a law in the nature of the SARFAESI Act would be
applicable to Co-operative Banks as the banking activity of Co-operative
Banks was clearly subject matter of law made with reference to the Entry 45
of List-I. However, the decision in Pandurang Ganpati Chaugule W.P.(C)No.28650/2021 & conn.cases -47-
(supra) clearly holds that any aspect other than banking and touching upon
the aspects of incorporation, regulation and winding up of Co-operative
Societies which are also banks could be regulated only by law made with
reference to Entry 32 of List-II and not with reference to Entry 43 of List-I.
Paragraphs 87 and 88 of Pandurang Ganpati Chaugule (supra) read
thus:-
"87. It is apparent that "incorporation, regulation and winding up" of the cooperative societies are covered under Schedule VII List II Entry 32 of the Constitution of India, whereas "banking" is covered by List I Entry 45. Thus, aspect of "incorporation, regulation and winding up" would be covered under List II Entry 32. However, banking activity of such cooperative societies/banks shall be governed by List I Entry 45.
The said banks are governed and regulated by legislation related to List I Entry 45, the BR Act, 1949 as well as the Reserve Bank of India Act under Entry 38 of List I. In the matter of licensing and doing business, a deep and pervasive control is carved out under the provisions of the BR Act, 1949 and banking activity done by any entity, primary credit societies, is a bank and is required to submit the accounts to Reserve Bank of India, and there is complete control under the aforesaid Act. For activity of banking, these banks are governed by the legislation under List I Entry
45. Thus, recovery being an essential part of the banking, no conflict has been created by providing additional procedures under Section 13 of the Sarfaesi Act. It is open to the bank to adopt a procedure which it may so choose. When banking in pith and substance is covered under List I Entry 45, even incidental trenching upon the field reserved for the State under Entry 32 List II is permissible." (Emphasis supplied)
"88. There can be various aspects of an activity. The cooperative societies may be formed under the provisions of the State Cooperative Acts. The State law provides for "incorporation, regulation and winding up" under List II Entry 32, a membership registration, and other matters can be governed by List II Entry 32, and, at the same time, the aspects relating to the banking, licensing, accounts, etc. can be covered under Entry 45 List I." (Emphasis supplied)
The decision of the Constitution Bench in Pandurang Ganpati Chaugule W.P.(C)No.28650/2021 & conn.cases -48-
(supra) is, therefore, clear authority for the proposition that in all aspects
relating to banking, Co-operative Banks would be the subject matter of
regulation under the provisions of the Banking Regulation Act, 1949. The fact
that Section 3 of the Banking Regulation Act, 1949 was amended as noticed
above after the judgment of the Supreme Court in Pandurang Ganpati
Chaugule (supra) does not in any manner change the situation.
14. It is settled law that while interpreting the Entries in the various
Lists in the Seventh Schedule to the Constitution of India, it must be borne in
mind that the Entries are only fields of legislation and each Entry must be
given the widest scope and each general word should extend to all ancillary
and subsidiary matters which can fairly and reasonably be comprehended in
it. The Banking Regulation Act, 1949, is undoubtedly a law relatable to Entry
45 of List-I. Section 44A of the Banking Regulation Act, 1949, sets out the
procedure for the amalgamation of Banking Companies. Part V of the
Banking Regulation Act, 1949, makes the provisions of the Act applicable to
Co-operative Societies subject to modifications specified in the provisions of
Section 56 which is the only provision in Part V. The fact that the provisions
of Section 56 provide that the Banking Regulation Act, 1949, will apply to Co-
operative Societies subject to the modifications specified in Section 56 is, in
my view, sufficient indication that the Parliament sought to bring Co-
operative Societies within the field of Banking Regulation Act, 1949, in only as W.P.(C)No.28650/2021 & conn.cases -49-
much as it relates to the carrying out of banking activities and for no other
purpose. Certain provisions of the Banking Regulation Act, 1949 applicable to
other Banking Companies have been specifically excluded in the application
of the Act to Co-operative Societies, for example, Section 35B of the Banking
Regulation Act, 1949, is specifically excluded. Section 36(1) (b) is also
specifically excluded from its application to Co-operative Societies by the
virtue of the provisions contained in Section 56. This fortifies my view that
while in all aspects of banking, Co-operative Societies which are banks would
specifically come within the purview of law made by Union Parliament with
reference to Entry 45 of List-1, and in all other aspects, they would be
controlled and regulated by law made with reference to Entry 32 of List -II.
15. The 'rag-bag' theory:- It has to be noted that by virtue of
Entries in List-I, the entire law relating to banking as well as the entire law
relating to incorporation, regulation and winding up of Corporations
including banking companies except Co-operative Societies is within the
purview of the competence of the Union Parliament. It is settled from the
decision of the Constitution Bench of the Supreme Court in Ujagar Prints
(II) v. Union of India, (1989) 3 SCC 488 that a legislative enactment
could draw sustenance from two or more Entries in the same List and
legislation need not be confined to or draw sustenance from a single entry in
any List contained in Seventh Schedule. It was held:-
W.P.(C)No.28650/2021 & conn.cases -50-
"53. If a legislation purporting to be under a particular legislative entry is assailed for lack of legislative competence, the State can seek to support it on the basis of any other entry within the legislative competence of the legislature. It is not necessary for the State to show that the legislature, in enacting the law, consciously applied its mind to the source of its own competence. Competence to legislate flows from Articles 245, 246, and the other articles following, in Part XI of the Constitution. In defending the validity of a law questioned on ground of legislative incompetence, the State can always show that the law was supportable under any other entry within the competence of the legislature. Indeed in supporting a legislation sustenance could be drawn and had from a number of entries. The legislation could be a composite legislation drawing upon several entries. Such a "ragbag" legislation is particularly familiar in taxation.
54. Bennion in his Statutory Interpretation (at p. 644) refers to such a composite legislation, though the observations must be understood in the context of the supremacy of the British Parliament and one of unlimited powers and which is under no inhibitions, unlike a federal polity, of distribution of legislative powers. Learned author refers to:
"Ragbag" Acts : Some Acts are "ragbag" Acts, covering many areas. The annual Finance Act is an extreme example. It is divided into Parts, dealing respectively with customs and excise duty, value added tax, income tax, capital gains tax, stamp duty, capital transfer tax and so on. Even within a Part of a Finance Act the various provisions have quite different aims....
In Hari Krishna Bhargav v. Union of India [(1966) 2 SCR 22 : AIR 1966 SC 619 : (1966) 59 ITR 243] , this Court said : (SCR p. 27)
There is no prohibition against the Parliament enacting in a single statute, matters which call for the exercise of power under two or more entries in List I of the Seventh Schedule. Illustrations of such legislation are not wanting in our statute book, and the fact that one of such entries is the residuary entry does not also attract any disability."
Therefore, insofar as the provisions of the Banking Regulation Act, 1949 also
provide for the regulation of amalgamation etc., of a banking company, it
could be said that the Banking Regulation Act, 1949 could make provision for W.P.(C)No.28650/2021 & conn.cases -51-
such measures as well on account of the fact that both incorporation,
regulation and winding up of Corporations including Banking Companies (but
excluding Co-operative Societies) as well as the subject of banking are both
within the competence of the Union Parliament by virtue of Entries 43 and 45
in List-I of the Seventh Schedule. However, insofar as the provisions of the
Banking Regulation Act, 1949 seek to regulate the incorporation, regulation or
winding up (including amalgamation) of a Co-operative Society, it must be
held that the provisions of the Banking Regulation Act, 1949 to that extent
cannot apply to Co-operative Societies as any other interpretation would
mean that subjects specifically excluded from List-I would be controlled by a
legislation made with reference to Entries in List -I. In other words, the
Banking Regulation Act, 1949, in so far as it seeks to regulate activities of Co-
operative Societies falling outside the scope of banking and falling within the
scope of incorporation, regulation and winding up of Co-operative Societies
cannot be held to be operative against Co-operative Societies which are
engaged in the banking business. Viewed in that manner, the only conclusion
can be that, while in every aspect of banking, Co-operative Societies engaged
in the business of banking would be subject to the provisions in the Banking
Regulation Act, 1949 in so far as it seeks to regulate the business of banking,
the provisions in the Banking Regulation Act, 1949, which encroach into the
aspects of incorporation, regulation and winding up of Co-operative Societies W.P.(C)No.28650/2021 & conn.cases -52-
would have to be held inapplicable to Co-operative Societies. It cannot be
disputed that amalgamation by its very nature is an aspect of incorporation
and/or regulation and cannot be an aspect of banking. Therefore, when
amalgamation and regulation of Co-operative Societies is specifically excluded
from Entry 43 of List-I and is specifically included in Entry 32 of List-II, it
cannot be said that by virtue of law relating to banking (The Banking
Regulation Act, 1949) under and with reference to Entry 45 of List-I any
aspect of incorporation and regulation of Co-operative Societies could be
brought under the control of Union Legislation referable to Entry 45 of List-I.
In Waverly Jute Mills Co.Ltd. v. Raymon and Company (India)
Pvt. Ltd., AIR 1963 SC 90, it was held:-
"11.It is next argued for the appellants that even if a law on Forward Contracts can be said to be a law on Futures Markets, it must be held to be legislation falling under Entry 26 in List II, and not Entry 48 in List I, because Forward Contracts form a major sector of modern trade, and constitute its very core, and to exclude them from the ambit of Entry 26 in List II, would be to rob it of much of its contents. Reliance was placed in support of this contention, on the rule of construction that the entries in the Lists should be construed liberally and on the decision in Bhuwalka Brothers Ltd. v. Dunichand Rateria, AIR 1952 Cal 740 (SB) which, on this point was affirmed by this Court in Duni Chand Rateria v. Bhuwalka Brothers Ltd. 1955-1 SCR 1071: (S) AIR 1955 SC 182. The rule of construction is undoubtedly well established that the entries in the Lists should be construed broadly and not in a narrow or pedantic sense. But there is no need for the appellants to call this rule in aid of their contention, as trade and commerce would, in their ordinary and accepted sense, include forward contracts. That was the view which was adopted in Bhuwalka Brothers Ltd. case, AIR 1952 Cal 740 (SB) and which commended itself to this Court in Duni Chand Rateria case., 1955-
1 SCR 1071: (S) AIR 1955 SC 182. Therefore, if the question were simply whether a law on Forward Contracts would be a law with respect to Trade and commerce, there should be no difficulty in answering it in the affirmative. But the point which we have got to decide is as to the scope of the entry "Trade and commerce" read in juxtaposition with Entry 48 of List I. As the two entries relate to the powers mutually exclusive of W.P.(C)No.28650/2021 & conn.cases -53-
two different legislatures, the question is how these two are to be reconciled. Now it is a rule of construction as well established as that on which the appellants rely, that the entries in the Lists should be so construed as to give effect to all of them and that a construction which will result in any of them being rendered futile or otiose must be avoided. It follows from this that where there are two entries, one general in its character and the other specific, the former must be construed as excluding the latter. This is only an application of the general maxim that Generalia specialibus non derogant. It is obvious that if Entry 26 is to be construed as comprehending Forward Contracts, then "Futures Markets" in Entry 48 will be rendered useless. We are therefore of opinion that legislation on Forward Contracts must be held to fall within the exclusive competence of the Union under Entry 48 in List I."
16. Consideration of the Entries of the field of legislation specified in
Entry 43 of List-I and Entry 32 of List-II would clearly indicate that subjects
included under Entry 43 of List-I specifically exclude the subjects falling
within the Entry 32 of List-II and vice-versa for they are powers mutually
exclusive of two different legislatures. Therefore, it could only be held that in
matters relating to subjects other than banking Co-operative Banks would be
subject only to the legislation made with reference to Entry 32 of List-II and
not with reference to legislation relatable to Entry 45 of List-I.
Can the amendment of the Banking Regulation Act, 1949 change
the limits of legislative power in terms of the provisions of Article
246 of the Constitution of India read with the Entries in the
Seventh Schedule?
17. The answer to this question would be an emphatic no unless the
Constitution itself were to make provision for it. The argument raised for the
petitioners, as already noticed, is that with the amendment of the Banking W.P.(C)No.28650/2021 & conn.cases -54-
Regulation Act, 1949, by the Banking Regulation Amendment Act, 2020,
every Co-operative society engaged in the business of banking and uses in
connection with its business, the words "bank", "banker" or "banking" and
acts as drawee of cheques would be subject matter of the provisions in the
Banking Regulation Act, 1949, relating to amalgamation etc. even if the
aspect of incorporation, regulation and winding up of co-operative societies
are specifically taken out of the purview of Entry-43 of List-I and placed in
Entry-32 of List -II of the Seventh Schedule to the Constitution of India.
However, this raises the fundamental question as to whether the amendment
of the Banking Regulation Act, 1949 can change the limits of legislative power
in terms of the provisions of Article 246 of the Constitution of India read with
the Entries in the Seventh Schedule. The only instance that comes to my mind
where the amendment of a statute by parliament would change the limits of
legislative power is seen in the provisions of the Income Tax Act, 1961. Article
366(1) of the Constitution provides that the expression 'agricultural income'
in the Constitution means agricultural income as defined for the purpose of
enactments relating to Indian Income Tax. The power to enact legislation to
levy tax on agricultural income is reserved to the State Legislatures by virtue
of Entry 46 of List-II while the power to enact legislation to levy tax on all
other kinds of income is reserved to the Union Parliament under Entry 82 of
List-I. However by virtue of Article 366(1) the term 'agricultural income' in W.P.(C)No.28650/2021 & conn.cases -55-
the Constitution means agricultural income as defined for the purpose of
enactments relating to Indian Income Tax. Therefore, by amending Section
2(1A) of the Income Tax Act, 1961, if a narrower definition is provided to the
said term, the power of the State Legislature to legislate with respect to
'agricultural income' will be narrower and vice-versa. However, this cannot be
true of the Banking Regulation Act,1949. There is no provision in the
Constitution akin to Article 366(1) to indicate that the moment the Banking
Regulation Act, 1949, is amended the power of the State Legislature to
legislate in respect of 'Incorporation, regulation and winding up' of Co-
operative Societies would be denuded.
18. The decision in Central Bank of India v. State of Kerala,
(2009) 4 SCC 94 is authority for the proposition that Article 254 of the
Constitution of India is not applicable when the Court is considering
legislations made with reference to Entries in Lists I & II of the Seventh
Schedule. No legislation made with reference to an entry under List-II can be
struck down on the ground that it is in conflict with law made by the
Parliament with reference to an Entry in List-I.
19. The Constitution of India is the "grundnorm" [Kelsen -The Pure
Theory of Law]. In Govt. of A.P. and others v. P.Laxmi Devi, (2008) 4
SCC 720 it was held:-
32. According to Kelsen, in every country there is a hierarchy of legal norms, headed by what he calls as the 'Grundnorm' (The Basic Norm). If a legal norm in a higher layer of this hierarchy conflicts with a legal W.P.(C)No.28650/2021 & conn.cases -56-
norm in a lower layer the former will prevail (see Kelsen's 'The General Theory of Law and State').
33. In India the Grundnorm is the Indian Constitution, and the hierarchy is as follows:
(i) The Constitution of India;
(ii) Statutory law, which may be either law made byParliament or by the State Legislature;
(iii) Delegated legislation, which may be in the form of Rules made under the Statute, Regulations made under the Statute,etc.;
(iv) Purely executive orders not made under any statute.
34. If a law (norm) in a higher layer in the above hierarchy clashes with a law in a lower layer, the former will prevail. Hence a constitutional provision will prevail over all other laws, whether in a statute or in delegated legislation or in an executive order. The Constitution is the highest law of the land,and no law which is in conflict with it can survive. Since the law made by the legislature is in the second layer of the hierarchy, obviously it will be invalid if it is in conflict with a provision in the Constitution (except the Directive Principles which, by Article 37, have been expressly made nonenforceable)."
Therefore, in the light of the constitutional scheme and the language of Article
246 of the Constitution of India and Entries 43 and 45 of List-I and Entry 32
of List-II, it is not possible to accept the argument raised on behalf of the
petitioners that with the amendment of the Banking Regulation Act, 1949,
1949 by the Banking Regulation (Amendment) Act, 2020 the legislative power
of the State Legislature to legislate with reference to Entry-32 of List II stood
whittled down. Every legislation must be interpreted with reference to the
constitutional scheme and not otherwise.
20. Now, it could be argued that when Co-operative Societies are
engaged in the business of banking, they should be subjected to the control of
the Reserve Bank of India under the Banking Regulation Act, 1949. As W.P.(C)No.28650/2021 & conn.cases -57-
already noticed, the amended provisions of Section 3 of the Banking
Regulation Act, 1949, 1949 read with the provisions of Section 56 of the said
Act, make it clear that most of the provisions of the Banking Regulation Act,
1949 will apply to Co-operative Banks subject to the modifications specified in
Section 56. However, I am unable to read the provisions as regulating any
aspect other than banking. In terms of the provisions contained in Section
56, the reference to the terms 'banking company' or 'the company' or 'such
company' in the Banking Regulation Act, 1949 shall be construed as
references to a Co-operative Bank. Thus the power of inspection under
Section 35, the power of the Reserve Bank of India to issue directions in
respect of stressed assets under Section 35AB, the further powers and
functions of the Reserve Bank of India set out in Section 36, the provisions in
Part IIA and other enabling provisions of the Banking Regulation Act, 1949
providing for control over management and all other powers of the Banking
Regulation Act, 1949 permitting the Reserve Bank to intervene the affairs of a
banking company would extend to Co-operative Banks and this is sufficient
safeguard to ensure that Co-operative Banks engaged in banking activity are
subject to the overall control of the Reserve Bank of India.
21. In the light of the above findings, I hold that the impugned
provisions, namely Sections 14A & 74H of the 1969 Act, do not relate to any
aspect of banking, and, therefore, the impugned provisions are within the W.P.(C)No.28650/2021 & conn.cases -58-
legislative competence of the State Legislature.
Re-issue No.2.
22. Section 74A of the 1969 Act was incorporated to ensure that the
benefits of the DICGC Act, 1969 were extended to the Co-operative Banks as
well. However, none of the provisions of the DICGC Act, 1961 indicate that
any consequence other than the consequence of losing the benefits of the
DICGC Act will flow from the failure to follow the provisions of Section 44A of
the Banking Regulation Act, 1949. The term 'eligible Co-operative Bank'
under Section 2(gg) of DICGC Act, 1961 has been defined under:-
2. In this Act, unless the context otherwise requires, - (gg) "eligible co-operative bank" means a co-operative bank the law for the time being governing which provides that,
(i) an order for the winding up, or an order sanctioning a scheme of compromise or arrangement or of amalgamation or reconstruction, of the bank may be made only with the previous sanction in writing of the Reserve Bank;
(ii) an order for the winding up of the bank shall be made if so required by the Reserve Bank in the circumstances referred to in section 13D;
(iii) if so required by the Reserve Bank in the public interest or for preventing the affairs of the bank being conducted in a manner detrimental to the interests of the depositors or for securing the proper management of the bank, an order shall be made for the supersession of the committee of management or other managing body (by whatever name called) of the bank and the appointment of an administrator therefore for such period or periods not exceeding five years in the aggregate as may from time to time be specified by the Reserve Bank;
(iv) an order for the winding up of the bank or an order sanctioning a scheme of compromise or arrangement or of amalgamation or reconstruction or an order for the supersession of the committee of management or other managing body (by whatever name called) of the bank and the appointment of an administrator therefore made with the previous sanction in writing or on the requisition of the W.P.(C)No.28650/2021 & conn.cases -59-
Reserve Bank shall not be liable to be called in question in any manner; and
(v) the liquidator or the insured bank or the transferee bank, as the case may be, shall be under an obligation to repay the Corporation in the circumstances, to the extent and in the manner referred to in section 21;"
23. The provisions of Section 13C(i) of the DICGC Act, 1961 indicates
that if a Co-operative Bank ceases to be an eligible Co-operative bank, the
consequence is that the registration of the Co-operative Bank as an insured
bank under the DICGC Act, 1961 will be lost. No other consequence flows
from the provisions of the DICGC Act, 1961. Further, in the light of the
interpretation that I have placed on the scope of the Entries in List-I, it
cannot be said that the provisions of the DICGC Act, 1961 have any relevance
in determining the constitutional validity of the impugned provisions of the
1969 Act.
I.A Nos. 7 & 8 of 2023 in W.P (C) 4215 of 2023:-
24. After these Writ Petitions were reserved for judgment, the
aforesaid interlocutory applications were filed. I.A No. 6 of 2023 was filed
seeking a stay of Ext P.6 in the light of "subsequent developments in the co-
operative sector". The I.A came up for consideration on 10.10.2023 and the
following order was passed on I.A No. 6 of 2023:-
"This matter was reserved for judgment on 17.08.2023. It has been listed today on I.A. No.7/2023 being filed in W.P (C) No.4215/2023.
Heard the learned Senior Counsel appearing for the petitioners in W.P.(C)No.28650/2021 & conn.cases -60-
the interlocutory application and the learned Government Pleader appearing for the State.
Since the main matter is reserved for judgment, I am not inclined to consider the interim relief sought for."
Thereafter, I.A No 8 of 2023 was filed stating that the National Bank for
Agriculture and Rural Development has issued a communication/direction to
the Secretary, Co-operative Department, Government of Kerala, stating that
the approval of the Reserve Bank of India must be obtained as contemplated
by the provisions of the banking Regulation Act, 1949 and seeking a direction
for the production of the said document. However, taking into consideration
my conclusions in this judgment, I am not inclined to issue any direction as
sought.
In the light of the findings on issues (i) and (ii), a declaration that
Sections 14A and 74-H of the Kerala Co-operative Societies Act, 1969, are
unconstitutional and beyond the legislative competence of the State
Legislature cannot be granted. These writ petitions fail, and they are
accordingly dismissed.
Sd/-
GOPINATH P.
JUDGE
acd
W.P.(C)No.28650/2021 & conn.cases -61-
APPENDIX OF WP(C) 12/2023
PETITIONER EXHIBITS
Exhibit-P1 TRUE COPY OF THE KERALA CO-OPERATIVE SOCIETIES
(AMENDMENT) ACT 2021 (ACT 34 OF 2021) DATED
14.11.2021.
Exhibit-P2 TRUE COPY OF THE INTERIM ORDER DATED 05.03.2020 IN
W.P.(C).NO. 6639/2020 PASSED BY THIS HON'BLE COURT.
Exhibit-P3 COPY OF THE INTERIM ORDER DATED 04.05.2021 IN W.A.NO. 709/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P4 COPY OF THE INTERIM ORDER DATED 23.09.2021 IN W.A.NO. 708/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P5 TRUE COPY OF THE INTERIM ORDER DATED 14.12.2021 IN W.P(C) NO. 28650/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P6 TRUE COPY OF THE KERALA CO-OPERATIVE SOCIETIES (AMENDMENT) ORDINANCE, 2022 (ORDINANCE NO.11/2022) PROMULGATED BY THE GOVERNOR ON 31.03.2022.
Exhibit-P7 COPY OF BANKING REGULATION (AMENDMENT) ACT, 2020 (ACT 39 OF 2020) DATED 29.09.2020.
Exhibit-P8 TRUE COPY OF THE COMMUNICATION NO. DOR.
RUR.REC.NO.17/19.51.007/2021-22 DATED 24.05.2021 ISSUED BY THE RESERVE BANK OF INDIA.
Exhibit-P9 . TRUE COPY OF THE ORDER/PRESS RELEASE ISSUED BY THE RESERVE BANK OF INDIA DATED 10.10.2022
Exhibit-P10 A TRUE COPY OF THE NOTICE NO. CB(5)6394/2020 DATED 23.12.2022 ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES.
Exhibit P11 COPY OF THE ORDER PASSED BY THE REGISTRAR OF CO-
OPERATIVE SOCIETIES BEARING NO. CB(5)6394/2020 DATED 12.01.2023 W.P.(C)No.28650/2021 & conn.cases -62-
APPENDIX OF WP(C) 173/2023
PETITIONER EXHIBITS
Exhibit-P1 TRUE COPY OF THE KERALA CO-OPERATIVE SOCIETIES (AMENDMENT) ACT 2021 (ACT 34 OF 2021) DATED 14.11.2021.
Exhibit-P2 TRUE COPY OF THE INTERIM ORDER DATED 05.03.2020 IN W.P.(C).NO. 6639/2020 PASSED BY THIS HON'BLE COURT.
Exhibit-P3 TRUE COPY OF THE INTERIM ORDER DATED 04.05.2021 IN W.A.NO. 709/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P4 TRUE COPY OF THE INTERIM ORDER DATED 23.09.2021 IN W.A.NO. 708/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P5 TRUE COPY OF THE INTERIM ORDER DATED 14.12.2021 IN W.P(C) NO. 28650/2021 PASSED BY THIS HON'BLE COURT.
Exhibit-P6 TRUE COPY OF THE KERALA CO-OPERATIVE SOCIETIES (AMENDMENT) ORDINANCE, 2022 (ORDINANCE NO.11/2022) PROMULGATED BY THE GOVERNOR ON 31.03.2022.
Exhibit-P7 TRUE COPY OF BANKING REGULATION (AMENDMENT) ACT, 2020 (ACT 39 OF 2020) DATED 29.09.2020.
Exhibit-P8 TRUE COPY OF THE COMMUNICATION NO. DOR.
RUR.REC.NO.17/19.51.007/2021-22 DATED 24.05.2021 ISSUED BY THE RESERVE BANK OF INDIA.
Exhibit-P9 TRUE COPY OF THE ORDER/PRESS RELEASE ISSUED BY THE RESERVE BANK OF INDIA DATE 10.10.2022.
Exhibit-P10 TRUE COPY OF THE NOTICE NO. CB(5)6394/2020 DATED 23.12.2022 ISSUED BY THE REGISTRAR OF CO-
OPERATIVE SOCIETIES.
W.P.(C)No.28650/2021 & conn.cases -63-
APPENDIX OF WP(C) 28650/2021
PETITIONER EXHIBITS
Exhibit P1 TRUE COPY OF THE JUDGMENT DATED 06.01.2020 IN WPC
NO.24463 OF 2018 PASSED BY THIS HON'BLE COURT.
Exhibit P2 TRUE COPY OF THE JUDGMENT DATED 03.02.2020 IN WA
NO.152 OF 2020 PASSED BY THIS HON'BLE COURT.
Exhibit P3 TRUE COPY OF THE ORDER DATED 09.03.2020 I RP
NO.187 OF 2020 IN WPC NO.24463 OF 2018 PASSED BY
THIS HON'BLE COURT.
Exhibit P4 TRUE COPY OF THE ORDER DATED 05.03.2020 IN WPC
NO.6639 OF 2020 PASSED BY THIS HON'BLE COURT.
Exhibit P5 TRUE COPY OF THE ORDER DATED 04.05.2021 IN WA
NO.709 OF 2021 PASSED BY THIS HON'BLE COURT.
Exhibit P6 TRUE COPY OF THE ORDER DATED 23.09.2021 IN WA
NO.708 OF 2021 PASSED BY THIS HON'BLE COURT.
Exhibit P7 TRUE COPY OF THE KERALA CO-OPERATIVE SOCIETIES
(AMENDMENT ) ACT,2021 (ACT 34 OF 2021) PUBLISHED
IN THE KERALA GAZETTE ON 14.11.2021.
Exhibit P8 TRUE COPY OF THE BANKING REGULATION(AMENDMENT)
ACT, 1949 (39 OF 2020) PUBLISHED IN THE GAZETTE OF
INDIA ON 23.12.2020.
Exhibit P9 TRUE COPY OF THE COMMUNICATION BEARING
NO.RBI/2021-22/42-
DOR.RUR.REC.NO.17/19.51.007/2021-22 DATED
24.05.2021 ISSUED BY THE RESERVE BANK OF INDIA.
W.P.(C)No.28650/2021 & conn.cases -64-
APPENDIX OF WP(C) 4215/2023
PETITIONER EXHIBITS
Exhibit-P1 TRUE COPY OF THE INTERIM ORDER IN W.P.(C).NO.
28650 OF 2021 DATED 14.12.2021 PASSED BY THIS
HON'BLE COURT
Exhibit-P2 TRUE COPY OF THE ORDER NO.CB(5)6394/2020 DATED
23.12.2022 ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES.
Exhibit-P3 TRUE COPY OF THE COMMON ORDER PASSED BY THE LEARNED SINGLE JUDGE IN W.P.(C) NO. 12 OF 2023 DATED 12.01.2023.
Exhibit-P4 TRUE COPY OF THE COMMON JUDGMENT OF THE DIVISION BENCH IN W.A.NO. 76 OF 2023 AND CONNECTED CASE DATED 13.01.2023.
Exhibit-P5 TRUE COPY OF THE ORDER PASSED BY THE HON'BLE SUPREME COURT IN SLA(C) NO. 1856 OF 2023 DATED 02.02.2023.
Exhibit-P6 TRUE COPY OF THE ORDER PASSED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES BEARING NO. CB(5)6394/2020 DATED 12.01.2023.
Exhibit-P7 TRUE COPY OF THE COMMUNICATION GIVEN BY THE RESERVE BANK OF INDIA BEARING NO. NB(DOS)/HO/ SZ/3340/AB(A)/KSCB-MERGER/2018-19 DATED 26TH DECEMBER, 2018 ALONG WITH ITS TYPED COPY.
Exhibit-P8 TRUE COPY OF THE CIRCULAR NO.RBI/2021-22/42 -
DOR.RUR.REC.NO.17/19.51.007/ 2021-22 DATED MAY 24, 2021 ISSUED BY THE RESERVE BANK OF INDIA.
Annexure Acknowledgment receipt
Exhibit P9 TRUE COPY OF THE OBJECTION BEARING COMMUNICATION
REF. NO. PGA2/2022-23 DATED 02.01.2023 ISSUED BY
THE 1ST PETITIONER.
Exhibit P10 TRUE COPY OF THE OBJECTION BEARING COMMUNICATION
DATED 03.01.2023 ISSUED BY THE 2ND PETITIONER
ALONG WITH THE BOARD RESOLUTION TAKEN ON
03.01.2023.
W.P.(C)No.28650/2021 & conn.cases -65-
RESPONDENT EXHIBITS
EXHIBIT R4(a) true copy of the In-Principle approval granted by this respondent vide order bearing no.
DCBR.CO.RCBD.No. 1007/19.51.007/2018-19 dated 03.10.2018
EXHIBIT R4(b) True copy of the order sanctioning amalgamation of 13 DCCBS with KStCB bearing no. DCBR.CO.RCBD.No.
1015/19.51.007/2019-20 dated 07.10.2019.
EXHIBIT R4(c) True copy of the guidelines issued by this respondent for amalgamation of District Central Co-operative Banks (DCCBs) with the State Co-
operative Bank (StCB) bearing no.
DOR.RUR.REC.No.17/19.51/007/2021-22 dated 24.05.2021.
EXHIBIT R4(d) True copy of the press release regarding the imposition of penalty by RBI on KStCb dated 10.10.2022
EXHIBIT R4(e) The true copy of the communication of KStCB to the Department of Supervision, Reserve Bank of India, Thiruvananthapuram along with the email dated 10.05.2023
EXHIBIT R4(h) The true copy of RBI's letter bearing no.
DOR.RG.No.S6466/19-51-032/2022-23 dated 10.10.2023
EXHIBIT R4(g) The true copy of RBI's letter bearing no.
DOR.RG.No.S5065/19.51.032/2022-23 dated 11.11.2022.
EXHIBIT R4(f) The True copy of the letter of the 2nd respondent seeking ex post facto approval dated 13.01.2023 bearing no. RCS6394/2022-CB5
EXHIBIT R2(a) TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE 1st AND 2nd RESPONDENT IN WP(C) NO.6639/2020
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!