Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mangta Gram Seva Sah. Smiti vs Union Of India And Ors
2025 Latest Caselaw 17294 Raj

Citation : 2025 Latest Caselaw 17294 Raj
Judgement Date : 19 December, 2025

[Cites 9, Cited by 0]

Rajasthan High Court - Jodhpur

Mangta Gram Seva Sah. Smiti vs Union Of India And Ors on 19 December, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:54051-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               D.B. Civil Writ Petition No. 3331/2017

Dudhu Gram Seva Shakari Samiti Ltd. Through Its Manager
Vyavasthapak Deramaram Sharma S/o Chokha R, Village Dudhu,
Branch Dhorimanna, Dist. Barmer. Raj.
                                                                       ----Petitioner
                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,   Central
         Secretariat, North Block, New Delhi
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai-400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No.c-24, G-Block,
         Bandra Kurla Complex, Bkc Road, Bandra East, Mumbai
         Maharashtra-400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.-302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj..
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Driector, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur-302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.- 344001.
                                                                    ----Respondents
                                 Connected With
               D.B. Civil Writ Petition No. 3272/2017
Bamnor Gram Seva Shakari Samiti Ltd., Through Its Manager
Vyvasthapak Thakra Ram S/o Teja Ram, Aged About 39 Years,
Village- Bamnor, Branch Dhorimanna, Dist. Barmer. Raj.
                                                                       ----Petitioner


                         (Uploaded on 19/12/2025 at 02:22:06 PM)
                        (Downloaded on 19/12/2025 at 10:01:30 PM)
 [2025:RJ-JD:54051-DB]                  (2 of 21)                         [CW-3331/2017]


                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,    Central
         Secretariat, North Block, New Delhi
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai- 400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No. C-24, G-
         Block, Bandra Kurla Complex, Bkc Road, Bandra East,
         Mumbari Maharshtra- 400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.- 302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj.
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Director, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur- 302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.-344001.
                                                                    ----Respondents
               D.B. Civil Writ Petition No. 3273/2017
Bisarniya      Gram     Seva       Shakari       Ltd.     Through      Its     Manager
Vyavasthapak Surta Ram S/o Gamda Ram, Village Bisarniya,
Branch Dhorimanna, Dist. Barmer. Raj.
                                                                       ----Petitioner
                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,    Central
         Secretariat, North Block, New Delhi
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai-400001.
3.       The National Bank For Agriculture And Rural Development

                         (Uploaded on 19/12/2025 at 02:22:06 PM)
                        (Downloaded on 19/12/2025 at 10:01:30 PM)
 [2025:RJ-JD:54051-DB]                  (3 of 21)                         [CW-3331/2017]


         Through Its Chief General Manager, Plot No.c-24, G-Block,
         Bandra Kurla Complex, Bkc Road, Bandra East, Mumbai
         Maharashtra-400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.-302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj..
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Driector, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur-302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.- 344001.
                                                                    ----Respondents
               D.B. Civil Writ Petition No. 3274/2017
Khudala Gram Seva Shakari Samiti Ltd., Through Its Manager
Vyvasthapak Taja Ram S/o Virdha Ram, Aged About 56 Years,
Village- Khudala, Branch Sindhari, Dist. Barmer. Raj.
                                                                       ----Petitioner
                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,   Central
         Secretariat, North Block, New Delhi
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai- 400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No. C-24, G-
         Block, Bandra Kurla Complex, Bkc Road, Bandra East,
         Mumbai Maharshtra- 400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.- 302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..

                         (Uploaded on 19/12/2025 at 02:22:06 PM)
                        (Downloaded on 19/12/2025 at 10:01:30 PM)
 [2025:RJ-JD:54051-DB]                  (4 of 21)                         [CW-3331/2017]


6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj..
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Director, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur- 302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.- 344001.
                                                                    ----Respondents
               D.B. Civil Writ Petition No. 3276/2017
Purava Gram Seva Shakari Samiti Ltd., Through Its Manager
Vyvasthapak Gordhan Ram S/o Banka Ram Araniyali, Aged
About 58 Years, Village- Purava, Branch Dhorimanna, Dist.
Barmer Raj.
                                                                       ----Petitioner
                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,   Central
         Secretariat, North Block, New Delhi
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai- 400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No. C-24, G-
         Block, Bandra Kurla Complex, Bkc Road, Bandra East,
         Mumbari Maharshtra- 400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.- 302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj..
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Director, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur- 302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer

                         (Uploaded on 19/12/2025 at 02:22:06 PM)
                        (Downloaded on 19/12/2025 at 10:01:30 PM)
 [2025:RJ-JD:54051-DB]                  (5 of 21)                         [CW-3331/2017]


         Raj.- 344001.
                                                                    ----Respondents
               D.B. Civil Writ Petition No. 3286/2017
Bhimthal Gram Seva Shakari Samiti Ltd. Through Its Manager
Vyvasthapak, Chaina Ram S/o Bhoma Ram, Aged About 29
Years, Village Bhimthal, Branch Dhorimanna, Dist. Barmer Raj.
                                                                       ----Petitioner
                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The    Ministry      Of     Finance       Economic         Affairs,   Central
         Secretariat, North Block, New Delhi.
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai-400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No. C-24, G-
         Block, Bandra Kurla Complex, Bkc Road, Bandra East,
         Mumbai Maharashtra-400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.-302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj.
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj.
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Director, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur-302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.-344001.
                                                                    ----Respondents
               D.B. Civil Writ Petition No. 3328/2017
Mangta Gram Seva Shakari Samiti Ltd. Through Its Manager
Vyavasthapak Bhura Ram S/o Khema Ram, Village Mangta,
Branch Dhorimanna, Dist. Barmer. Raj.
                                                                       ----Petitioner


                         (Uploaded on 19/12/2025 at 02:22:06 PM)
                        (Downloaded on 19/12/2025 at 10:01:31 PM)
 [2025:RJ-JD:54051-DB]                  (6 of 21)                         [CW-3331/2017]


                                       Versus
1.       The Union Of India Through The Principal Secretary To
         The   Ministry       Of     Finance       Economic         Affairs,   Central
         Secretariat, North Block, New Delhi.
2.       The Reserve Bank Of India, Through Its Governor, Central
         Office, 4Th Floor, Amar Building, Sir Pm Road, Pb No.
         1379, Mumbai-400001.
3.       The National Bank For Agriculture And Rural Development
         Through Its Chief General Manager, Plot No.c-24, G-Block,
         Bandra Kurla Complex, Bkc Road, Bandra East, Mumbai
         Maharashtra-400051.
4.       The Reserve Bank Of India Through Its Deputy General
         Manager, Regional Office, Tonk Road, Rambagh, Jaipur
         Raj.-302052.
5.       The State Of Rajasthan, Through Its Secretary, Co-
         Operative Department, Jaipur Raj..
6.       The Co-Operative Department Through Its Registrar,
         Nehru Sehkar Bhawan, Bhawani Singh Road, Jaipur Raj..
7.       The Apex Central Co-Operative Bank Ltd. Through Its
         Managing Driector, Dc-1, Opposite Nehru Balodyan, Tonk
         Road, Jaipur-302015 Raj.
8.       The Barmer Central Co-Operative Bank Ltd., Through Its
         Managing Director, Head Office, Mahaveer Nagar, Barmer
         Raj.- 344001.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. A.K. Choudhary
For Respondent(s)            :     Mr. Sanjay Srivastava
                                   Mr. Nimesh Suthar



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE ANUROOP SINGHI Judgment

1. Date of conclusion of arguments 07.10.2025

2. Date on which judgment was reserved 07.10.2025

3. Whether the full judgment or only the operative part is pronounced: Full judgment

4. Date of pronouncement 19.12.2025

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (7 of 21) [CW-3331/2017]

Reportable Per Dr. Pushpendra Singh Bhati, J:

1. At the outset, it is clarified that the instant D.B. Civil Writ

Petition No. 3331/2017 (Dudhu Gram Seva Sahakari Samiti

Ltd. vs. Union of India & Ors.) along with the connected D.B.

Civil Writ Petition Nos. 3272/2017, 3273/2017,

3274/2017, 3276/2017, 3286/2017 and 3328/2017 arise

out of identical facts and circumstances. The issues involved, the

challenge laid, and the reliefs claimed in all the writ petitions

being similar in nature, the same are being decided by this

common judgment. For the sake of convenience and to avoid

repetition D.B. Civil Writ Petition No. 3331/2017 (Dudhu

Gram Seva Sahakari Samiti Ltd. vs. Union of India & Ors.) is

taken as the lead case, and the decision rendered herein shall

govern the remaining connected matters as well.

1.1. The present D.B. Civil Writ Petition No. 3331/2017 has been

preferred claiming the following reliefs:

"It is, therefore, humbly and respectfully prayed that this writ petition may kindly be allowed and by an appropriate writ, order or direction:

a. The circulars dated 14/11/2016 and 17/11/2016 (Annexures-6 & 7), so far it prohibit the District Central Co-operative Bank from accepting deposits of specified Bank Notes i.e., Rs.500/- and Rs.1000/-, may kindly be quashed and set aside after declaring it illegal and ultravires of the Reserve Bank of India Act-1934, and it is further prayed that, RBI may kindly be directed to accept deposit of SBN of Rs.16,17,500/- available in the petitioner society.

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (8 of 21) [CW-3331/2017]

b. Without prejudice to above prayer, it is further prayed that if the Hon'ble Court comes to the conclusion that RBI has not authorised the DCCB or PACS from accepting specified bank notes vide the notification dated 08/11/2016 or circular dated 08/11/2016 then, it is humbly prayed that the notification dated 08/11/2016 and the circular dated 08/11/2016 (Annexures-02 & 03) may kindly be declared illegal and ultravires so far it not included the District Central Co-operative Banks and PACS for accepting deposit of specified Bank note of Rs. 500/- & 1000/-.

c. The respondent NABARD may kindly be directed to scrutinise the SBN available in the petitioner-society and it may kindly be further directed to make arrangement for legal disposal of SBN available in the society so that society may not face financial loss.

d. Any other relief, which this Hon'ble Court may deem fit kindly be granted in favor of the petitioner and writ petition may kindly be allowed with cost."

2. Brief and undisputed facts, as borne out from the record, are

that the petitioner is a Primary Agricultural Credit Co-operative

Society registered under the relevant Co-operative Societies Act

and functions at the village level within the three-tier co-operative

credit structure comprising Primary Agricultural Credit Societies,

District Central Co-operative Banks and the Apex Co-operative

Bank, with financial support and regulatory oversight by the

National Bank for Agriculture and Rural Development.

2.1. The record reflects that on 08.11.2016, the Ministry of

Finance, Department of Economic Affairs, Government of India

issued a notification under Section 26(2) of the Reserve Bank of

India Act, 1934, declaring specified bank notes of denominations

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (9 of 21) [CW-3331/2017]

of Rs.500/- and Rs.1000/- to cease to be legal tender with effect

from 09.11.2016, subject to the conditions stipulated therein.

2.2. It emerges from the pleadings that pursuant to the said

notification, the Reserve Bank of India issued certain circulars on

08.11.2016, followed by further communications dated

14.11.2016 and 17.11.2016, regulating the manner in which

specified bank notes could be accepted, deposited or exchanged

by various categories of banks, including co-operative banks.

2.3. According to the petitioner, as on 08.11.2016, the petitioner-

society was holding specified bank notes amounting to

Rs.16,17,500/-, comprising denominations of Rs.500/- and

Rs.1000/-, which had been received in the ordinary course of its

functioning as a Primary Agricultural Credit Society.

2.4. The material placed on record indicates that while District

Central Co-operative Banks were initially permitted to accept

deposits of specified bank notes, subsequent circulars issued by

the Reserve Bank of India restricted such acceptance, resulting in

the petitioner-society being unable to deposit the specified bank

notes held by it with the District Central Co-operative Bank.

2.5. The pleadings further disclose that the petitioner-society

addressed representations to the District Collector, the concerned

District Central Co-operative Bank, and other authorities seeking

permission for deposit or lawful disposal of the specified bank

notes held by it. However, no final resolution of the issue was

communicated to the petitioner-society.

2.6. It is in the aforesaid factual backdrop that the petitioner has

approached this Court by way of the present writ petition,

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (10 of 21) [CW-3331/2017]

questioning the validity of the circulars dated 14.11.2016 and

17.11.2016, and seeking appropriate directions with regard to

acceptance, scrutiny and disposal of the specified bank notes held

by the petitioner-society.

3. Learned counsel for the petitioner submitted that the

petitioner is a duly registered Primary Agricultural Credit Co-

operative Society functioning at the grass-root level under the

three-tier co-operative credit structure comprising PACS, District

Central Co-operative Banks and the Apex Co-operative Bank, with

financial linkage and regulatory supervision of the National Bank

for Agriculture and Rural Development. It is submitted that the

petitioner-society was, in the ordinary course of its statutory and

functional activities, holding specified bank notes as on

08.11.2016.

3.1. It was contended that the notification dated 08.11.2016,

issued by the Ministry of Finance under Section 26(2) of the

Reserve Bank of India Act, 1934, expressly contemplated deposit

and remittance of specified bank notes through banking channels,

including co-operative banks as clarified by the corrigendum dated

09.11.2016. Learned counsel submits that District Central Co-

operative Banks, being licensed banking entities under the

Banking Regulation Act, were squarely covered within the

permissible framework for acceptance and remittance of specified

bank notes.

3.2. Learned counsel further submits that the circular dated

08.11.2016 issued by the Reserve Bank of India permitted Urban

Co-operative Banks and State Co-operative Banks to accept

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (11 of 21) [CW-3331/2017]

deposits and exchange specified bank notes. It is argued that

District Central Co-operative Banks, which are similarly regulated

and licensed, could not have been arbitrarily excluded, particularly

when several such banks had, in fact, accepted deposits during

the initial window period.

3.3. It was the specific contention of the petitioner that the

subsequent circulars dated 14.11.2016 and 17.11.2016, whereby

District Central Co-operative Banks were restrained from accepting

or exchanging specified bank notes, are directly inconsistent with

and repugnant to the earlier statutory notification dated

08.11.2016 and the clarificatory corrigendum dated 09.11.2016.

Learned counsel submits that an executive circular cannot

override, dilute or nullify the effect of a statutory notification

issued under Section 26(2) of the RBI Act.

3.4. Learned counsel argues that the impugned circulars operate

arbitrarily and discriminatorily, inasmuch as several similarly

situated co-operative societies were able to deposit specified bank

notes prior to 14.11.2016, while the petitioner-society, despite

being identically placed, was deprived of such opportunity. This,

according to learned counsel, results in hostile discrimination,

violative of Article 14 of the Constitution of India.

3.5. It was further submitted that the petitioner-society was left

remediless despite repeated representations made to the District

Collector, the District Central Co-operative Bank and other

authorities. Learned counsel submitted that the petitioner even

attempted to comply with subsequent directions to deposit the

specified bank notes through commercial banks; however,

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (12 of 21) [CW-3331/2017]

commercial banks refused to open accounts for the petitioner-

society, thereby rendering compliance impossible.

3.6. Learned counsel submits that the failure of NABARD to

undertake scrutiny of the specified bank notes held by the

petitioner-society, despite issuing communications for inspection

and verification, has further aggravated the hardship. It was

contended that the petitioner has maintained complete records

evidencing the legitimate source of the specified bank notes, and

there exists no allegation of illegality or impropriety against the

petitioner-society.

3.7. It is lastly submitted that denial of permission to deposit or

otherwise lawfully dispose of the specified bank notes has resulted

in freezing of the petitioner-society's working capital, thereby

adversely affecting its statutory functions of extending agricultural

credit, and consequently infringing the petitioner's rights under

Articles 19(1)(g) and 300-A of the Constitution of India.

3.8. On the aforesaid submissions, learned counsel prays that the

impugned circulars dated 14.11.2016 and 17.11.2016 be

declared illegal and ultra vires, and appropriate directions be

issued for acceptance, scrutiny and lawful disposal of the specified

bank notes held by the petitioner-society.

4. Per contra, learned counsel appearing on behalf of the

respondents submitted that the impugned circulars dated

14.11.2016 and 17.11.2016 were issued by the Reserve Bank of

India in lawful exercise of its statutory powers under the Reserve

Bank of India Act, 1934, and in furtherance of a nation-wide

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (13 of 21) [CW-3331/2017]

monetary policy decision taken in exceptional circumstances in the

larger public interest.

4.1. It was submitted that the notification dated 08.11.2016

issued under Section 26(2) of the Reserve Bank of India Act,

1934, merely declared specified bank notes to cease to be legal

tender and authorised the Reserve Bank of India to regulate the

manner and mode of deposit, exchange and remittance thereof.

The said notification, according to learned counsel, did not confer

an absolute or indefeasible right upon every category of institution

to accept or deposit specified bank notes.

4.2. Learned counsel submitted that the Reserve Bank of India,

being the country's central banking authority, was empowered to

issue operational and regulatory circulars from time to time, based

on evolving ground realities, enforcement inputs and risk

assessments, and such circulars formed an integral part of the

implementation mechanism of demonetisation.

4.3. It was contended that District Central Co-operative Banks and

Primary Agricultural Credit Societies do not stand on the same

regulatory footing as commercial banks, Urban Co-operative

Banks or State Co-operative Banks, and their exclusion from

acceptance or exchange of specified bank notes was based on

objective considerations, including supervisory control, audit

infrastructure, technological preparedness and the need to prevent

misuse of demonetised currency.

4.4. Learned counsel submitted that the circular dated

14.11.2016, followed by the clarificatory circular dated

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (14 of 21) [CW-3331/2017]

17.11.2016, was issued after due deliberation and was intended to

plug vulnerabilities and prevent laundering or diversion of

specified bank notes through channels considered susceptible

during the demonetisation exercise.

4.5. It was further submitted that economic and monetary policy

decisions, particularly those taken during extraordinary situations

such as demonetisation, are entitled to a high degree of judicial

deference, and unless shown to be manifestly arbitrary, mala fide

or unconstitutional, such policy decisions ought not to be

interfered with in exercise of writ jurisdiction under Article 226 of

the Constitution of India.

4.6. Learned counsel argues that the petitioner-society does not

possess any vested or fundamental right to insist that specified

bank notes be accepted by a particular category of bank. The

restrictions imposed by the impugned circulars were regulatory in

nature, temporary, and uniformly applicable to all similarly

situated institutions.

4.7. As regards the plea of discrimination, it was submitted that

mere differential impact does not constitute hostile discrimination.

The fact that certain institutions were able to deposit specified

bank notes prior to issuance of the circular dated 14.11.2016 does

not confer an enforceable right upon others to claim identical

treatment after the regulatory framework was modified in public

interest.

4.8. Learned counsel for respondent submitted that NABARD's role

is essentially supervisory and facilitative, and it does not possess

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (15 of 21) [CW-3331/2017]

authority to override or dilute binding directions issued by the

Reserve Bank of India. Any inspection or scrutiny contemplated by

NABARD was subject to the regulatory regime framed by the

Reserve Bank of India.

4.9. It was further submitted that the petitioner was advised to

explore alternative lawful avenues, including opening accounts

with commercial banks, and the respondents cannot be held

responsible for independent decisions taken by third-party banking

institutions.

4.10. Learned counsel submitted that the impugned circulars do

not violate Articles 14, 19(1)(g) or 300-A of the Constitution of

India, as the restrictions imposed were reasonable, proportionate

and directly connected with the legitimate objective of ensuring

financial stability, transparency and prevention of illicit financial

activity.

4.11. On the aforesaid submissions, learned counsel for the

respondents prayed that the writ petition be dismissed as being

devoid of merit.

5. Heard learned counsel for the parties and perused the

material available on record.

5.1. At the outset, it is clarified that the present batch of writ

petitions does not assail the policy decision of demonetisation per

se. The constitutional validity of demonetisation and the decision-

making process leading thereto stand conclusively upheld by the

Constitution Bench of the Hon'ble Supreme Court in Vivek

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (16 of 21) [CW-3331/2017]

Narayan Sharma vs. Union of India (W.P. (C) No. 906 of

2016, decided on 02.01.2023).

5.1.1 This Court is guided by the settled principles governing

judicial review in matters of economic and monetary policy, as

authoritatively expounded by the Hon'ble Supreme Court in Vivek

Narayan Sharma (supra). The Hon'ble Supreme Court, after

surveying earlier Constitution Bench and larger Bench precedents,

observed as under:

"225. It is not the function of this Court or of any other Court to sit in judgment over such matters of economic policy and they must necessarily be left to the Government of the day to decide since in such matters, with regard to the prediction of ultimate results, even the experts can seriously err and doubtlessly differ. The Courts can certainly not be expected to decide them without even the aid of experts.

Therefore, while exercising the power of judicial review in a matter like the present one, the scope of interference would be still narrower. The inquiry has to be limited only to find out as to whether there is an illegality in the decision-making process, i.e. whether the decision-makers have understood the law correctly which regulates the decision- making power and as to whether the decision- making process is vitiated by irrationality, i.e. the Wednesbury principles. The test that would have to be applied is whether the decision is such that no authority properly conducting itself on the relevant law and acting reasonably could have reached thereat, or whether there has been a procedural impropriety."

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (17 of 21) [CW-3331/2017]

5.1.2. The Hon'ble Supreme Court reiterated that economic and

fiscal regulatory measures warrant a high degree of judicial

deference, and that courts are concerned with the legality of the

policy and not with its wisdom, soundness or desirability.

Interference is justified only where the action of the executive is

shown to be palpably arbitrary, mala fide, or violative of

constitutional or statutory provisions.

5.2. This Court is, therefore, conscious of the settled limits of

judicial review in matters of economic and monetary policy,

wherein courts neither substitute their own wisdom for that of

expert bodies nor sit in appeal over policy choices taken in public

interest. Judicial interference is warranted only where the

decision-making process or its implementation is shown to be

arbitrary, irrational, discriminatory, or contrary to statutory or

constitutional provisions.

5.3. The inquiry before this Court is thus narrowly circumscribed

and confined to examining whether the impugned circulars dated

14.11.2016 and 17.11.2016, in their application to District Central

Co-operative Banks and Primary Agricultural Credit Societies, are

consistent with the parent statutory notification and the governing

legal framework, or whether they suffer from legal infirmity at the

level of implementation.

5.4. This Court notes that the notification dated 08.11.2016 was

issued by the Central Government in exercise of powers conferred

under Section 26(2) of the Reserve Bank of India Act, 1934,

declaring specified bank notes of denominations of Rs.500/- and

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (18 of 21) [CW-3331/2017]

Rs.1000/- to cease to be legal tender with effect from 09.11.2016,

subject to the conditions stipulated therein.

5.5. The said notification, inter alia, contemplated:

• submission of returns by banking companies and Government Treasuries in respect of specified bank notes held by them; and

• exchange or deposit of specified bank notes by persons through designated banking channels, in accordance with the regulatory instructions issued by the Reserve Bank of India.

5.6. Pursuant thereto, the Reserve Bank of India issued a circular

dated 08.11.2016 prescribing the operational modalities for

exchange and deposit of specified bank notes through various

categories of banks, including Urban Co-operative Banks and State

Co-operative Banks.

5.7. Subsequently, the Reserve Bank of India issued the circular

dated 14.11.2016, specifically addressing the applicability of the

demonetisation scheme to District Central Co-operative Banks,

clarifying that while such banks could permit limited cash

withdrawals by their existing customers, they were restrained

from accepting or exchanging specified bank notes. This position

was reiterated by the circular dated 17.11.2016.

5.8. This Court notes that the Reserve Bank of India is the

statutory authority entrusted with regulation, supervision and

control of the banking system, and is empowered to issue

circulars, directions and instructions to operationalise monetary

policy decisions, including demonetisation.

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (19 of 21) [CW-3331/2017]

5.9. The notification dated 08.11.2016 did not, by itself, confer an

unqualified or indefeasible right upon every category of institution

to accept or exchange specified bank notes. Rather, the manner,

mode and mechanism of such exchange and deposit were

expressly left to be regulated by the Reserve Bank of India.

5.10. The issuance of circulars dated 14.11.2016 and 17.11.2016

must, therefore, be examined as part of the implementation

architecture of demonetisation, framed in response to evolving

circumstances, supervisory assessments and risk considerations.

5.11. This Court finds that the exclusion of District Central Co-

operative Banks from acceptance or exchange of specified bank

notes was not introduced in isolation, nor without rationale. The

material placed on record indicates that the said restriction was

imposed to address perceived vulnerabilities relating to audit

mechanisms, technological preparedness, supervisory reach and

the risk of misuse of demonetised currency during an

unprecedented monetary transition.

5.12. The contention of the petitioner that the impugned circulars

override or nullify the notification dated 08.11.2016 cannot be

accepted in its absolute form. The circulars do not dilute the

declaration of cessation of legal tender; rather, they regulate the

channels through which specified bank notes could thereafter be

dealt with, which squarely falls within the regulatory domain of the

Reserve Bank of India.

5.13. As regards the plea of discrimination, this Court is of the

view that differential treatment, founded on intelligible differentia

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (20 of 21) [CW-3331/2017]

and having a rational nexus with the object sought to be achieved,

does not amount to hostile discrimination. The fact that certain

institutions may have deposited specified bank notes prior to

issuance of the circular dated 14.11.2016 does not create a vested

or enforceable right in favour of others to claim identical

treatment after the regulatory regime was modified in public

interest.

5.14. The restrictions imposed were uniformly applicable to all

similarly situated District Central Co-operative Banks, and directly

connected with the overarching objective of ensuring financial

integrity during demonetisation. Mere hardship or inconvenience,

howsoever genuine, cannot by itself be a ground for invalidating

regulatory measures taken in furtherance of a legitimate economic

objective.

5.15. This Court also finds no merit in the submission that

NABARD was obliged to independently permit scrutiny or disposal

of specified bank notes contrary to the binding directions issued

by the Reserve Bank of India. NABARD's role is supervisory and

facilitative, and it operates within the regulatory framework laid

down by the Reserve Bank of India.

5.16. The plea of violation of Articles 19(1)(g) and 300-A of the

Constitution of India is also untenable. The impugned restrictions

do not amount to deprivation of property, nor do they impose an

unreasonable restriction on the petitioner's right to carry on its

activities. The measures were regulatory, proportionate, and

(Uploaded on 19/12/2025 at 02:22:06 PM)

[2025:RJ-JD:54051-DB] (21 of 21) [CW-3331/2017]

enacted in larger public interest during an extraordinary monetary

exercise.

5.17. In view of the foregoing discussion, this Court is of the

considered opinion that the impugned circulars dated 14.11.2016

and 17.11.2016 do not suffer from arbitrariness, illegality or

constitutional infirmity so as to warrant interference under Article

226 of the Constitution of India.

6. In view of the above and reasons recorded hereinabove, this

Court finds no merit in the present batch of writ petitions.

Accordingly, D.B. Civil Writ Petition No. 3331/2017 (Dudhu Gram

Seva Sahakari Samiti Ltd. vs. Union of India & Ors.) along with

connected D.B. Civil Writ Petition Nos. 3272/2017, 3273/2017,

3274/2017, 3276/2017, 3286/2017 and 3328/2017 are hereby

dismissed.

6.1. All pending applications, if any, stand disposed of.

(ANUROOP SINGHI),J (DR. PUSHPENDRA SINGH BHATI),J

SKant/-

(Uploaded on 19/12/2025 at 02:22:06 PM)

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter