Karnataka High Court
Teachers Co Operative Bank Ltd vs The State Of Karnataka on 28 August, 2008
IN THE HIGH COURT OF KARNATAKA,§BAN$§iQfiE
DATED THIS THE 28 DAY OF AU§U3Tj2OD8-CxVC
EEEOREITf;'
THE HON'BLE MR. JUSTICE =D;v.sHyEEfiDRAfKUMAE
WRIT PETITION Ndriiazv/2aQB"ICé¢DAs)
BETWEEN V I ' V
A CO--OPERATIVE BANK, .«;x _
REGISTERED UNDER THE g.' '. ;~* "g_«'«C.
KARNATAKA CO~O?ERRTIvEF~{ "Q,T- *'~' »
SOCIETIES ACT, '_--q}_ ''
HAVING ITS REGIDTERED 'E.
OFFICE AT _ '?,_t~, .uv
BALIGA TOWERS, 4TH ELODa_2D*_
uDUDI~I ',"_ F,'uF *I;;' PETITIONER
TEACHER'S CO--OPERATI#E DANE flfflfir
(BY $RI_PRAKAsH T HEBBAR, ADV.)
AND "i ' "H« ______ II
I THE STATE OEOKARNATAKA
., DEPARTMENT GE COrOPERATION
'"._M.s.BuILDINe?5.?
" DR. AMBEDKAR ,P:OAD
_I.BANGALoRE--I
"~RE2: By ITS SECRETARY
'*THE BLOCK EDUCATION OFFICER
5 EDUCATION DEPARTMENT
ESTATE OF KARNATAKA,
"N24 .
V'"»,BLOcK EDUCATION OFFICER
HIUH LUUKI UP KAKNRIRKF HIUH QUQKI U!' KAKNAIAKR HIGH \.UUKl UP KAKNAIANA HIGH LUUKI U!' KAKNAIAKA HEUH LUUKI U!" KAKNRIRIEII HIUH |
{ a_EINDOOR POST, KUNDAPURA TALUK
'VjUDUPI DISTRICT
-Iwrun vgguruanr '.1!' I\r1MI|I'r-v-tr'1nI-\r*- - n.1,... ., V,
. ' ' - - - svv wv -ur v-wa-~.. - -via-I - 1- srucvu - Iu'I -uw-usr-=-r-n-
rtuvw
H-"V. ;=..q.aVuI|nl|\-I VJ!' l\r'|l\tV,l"\IIII\Pit T'lI\Hl"| KQUKI U!' '
3 THE ASSISTANT DIRECTOR
OF EDUCATION(DDPI?
OFFICE OF THE
ASSISTANT DIRECTOR OF
EDUCATION ;IT_
UDUPI :' "
4 THE DRAWING OFFICER .
BLOCK EDUCATION OFFICER
BYNDOOR POST '»'-
EUNDARURA TALUK _
UDUPI DISTRICT'; 5
5 SMT SHER BHANU V1' .,
UDUPI DISTRICT"HIGHERj,
PRIMARY SCHOOL(uRDU§ ' '
NASuR**Ci_: *' ', E
UDUPI DISTRICTV§;;«m.'
6 SMT HRSEENH BEGUM .
ODURRI DISTRICT_°
HIGHER PRIMARY SCHOOL {URBU)
SHIROOR '1¢'_ '_'.".?
UDUPI DISTRICT, -5
7*,sRIOMAuL§_3LED """ '
DDSREI_DISTRICT_
HIGHER PRIMARY SCHOOL {URDU)
v_ VSASROORU ' 3 1
' "KUNDA£?1_JRA.- ~ _ ' . . . RESPONDENTS
“THIS WRIT RETITION IS FILED UNDER ARTICLE
‘,_§226. AND ’22? OF THE CONSTITUTION CF INDIA
~.j,”;RRRyIHG TO DIRECT THE R1 TO R4 TO WITHHOLD THE
I~,SumSfOE’MONEy FORM THE SALARY OF THE R5 E R6
‘*»_IN MONTHLY INSTRLLMENTS IN ACCORDANCE WITH THE
=, SHHRCHMENT ORDER AS PER PNN–D & 1: AND REMIT
‘aTHE SAME To THE PETITIONER BANK DECREE HOLDER.