Karnataka High Court
Sri Kowdle Chennappa vs The Principal Secretary … on 16 June, 2008
.3.
same waa liquidated cm 17.9.1996. Howevmn _
of liquidation was wfihdrwwn and _ Z u
6.11.2004. Amn by the 01116:'
society was ordered tn be
Registrar of Ce-operative
Socictics, who No.3
herein being MI] ' the
mine aflowed the
mmion pmm fihe matter to me Jami;
Registrar of for man 41%.
is mm amber at the
magma with me was of am
as to how he is nmrestea' in me
to the elecflon of DCC Bank, Mandya, in a
F'/3
.4.
separate fianxm, which is mding before in
wP.No.11as7/2007. The saki eh-actrfi 5
unrelated to the order of
second time on 5.5.2006.
filed by the be efionemra
4- the audfi report.
prime has done business
of mojge. mm---oont1'a|led food
" audited and the Amfitnr
cannot be said that the society E1
become """ H dfinm and has nut done any
A ._ __ year 2004-05. Only 1% years' period is
Eapged. wav the first order of liquidation' was w:tl3dra' um.
" take sometime to pick up the business. But the
remain' s, that some bmsifi tranaamons have
takmiplmduringilxterregntlm. Ewex1otherwise,ttue
r/5
.5-
mputy Registrar of Co--operaflve Societies have
feund that the Hawk Committee
negfigmt He could have avoided
The contention ofthc
is taken winst five other were
allewdly became defimct,~.i§ 1: {*1 _
Registrar ore»-mteve
Registrar of _ has not ommxdema
the gag ' has not eommmd
of the society. Having
T _ facts and chose as
» '1 A, y to the Joint; Registrar of co-opaam:
..vI+1%e1wc, this Court does not find any amt in
% passed by the first respondent mmanding the
A/5