Citation : 2025 Latest Caselaw 5564 Ori
Judgement Date : 18 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.13542 of 2009
Brahmananda Rout .... Petitioner
None
-versus-
State of Orissa & others .... Opp. Parties
Mr. Partha Sarathi Nayak, Addl.
Government Advocate and Mr.
Manoj Kumar Mohanty,
Advocate for O.P. Nos.3, 4 & 5
CORAM:
THE HON'BLE MR. JUSTICE S.K. SAHOO
THE HON'BLE MR. JUSTICE S.S. MISHRA
ORDER
Order No. 18.08.2025 05. This matter is taken up through Hybrid
arrangement (video conferencing/physical mode).
The petitioner- Brahmananda Rout has filed this writ petition challenging the notice issued by the Dhenkanal Urban Cooperative Bank dated 31.12.2008.
None appears for the petitioner. The Present Petition is pending since 2009.
Learned counsel appearing for the opposite party nos.3, 4 and 5 has placed the citation in the case of Pandurang Ganpati Chaugule vs. Vishwasrao Patil Murgud Sahakari Bank Limited, reported in (2020) 9 SCC 215, wherein it has been
held as under:
"142.1. (1)(a) The cooperative banks registered under the State legislation and multi-State level cooperative societies registered under the MSCS Act, 2002 with respect to "banking" are governed by the legislation relatable to Schedule VII List I Entry 45 of the Constitution of India.
142.2. (2) The cooperative banks involved in the activities related to banking are covered within the meaning of "banking company" defined under Section 5(c) read with Section 56(a) of the Banking Regulation Act, 1949, which is a legislation relatable to List I Entry 45. It governs the aspect of "banking" of cooperative banks run by the cooperative societies. The cooperative banks cannot carry on any activity without compliance of the provisions of the Banking Regulation Act, 1949 and any other legislation applicable to such banks relatable to "banking" in List I Entry 45 and the RBI Act relatable to Schedule VII List I Entry 38 of the Constitution of India."
The petitioner is aggrieved by the notice under
Section 13(2) of SARFAESI Act issued by the Opposite
Party Co-operative Society. Hence, alternate remedy
under the said Act is available to the petitioner as the
Co-operative Society, is a financial Institution/Bank as
held in the aforementioned judgment. Therefore, the
present writ petition is not maintainable, hence, it is
dismissed.
The interim order dated 16.11.2009 passed in Misc. Case No.11486 of 2009 stands vacated.
( S.K. Sahoo) Judge
( S.S. Mishra) Judge Subhasis
Designation: Personal Assistant
Location: High Court of Orissa, Cuttack. Date: 18-Aug-2025 19:39:28
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!