High Court Karnataka High Court

Srikanth Ganapathi Bhat vs The Assistant Registrar Of Co-Op. … on 24 February, 2010

Karnataka High Court
Srikanth Ganapathi Bhat vs The Assistant Registrar Of Co-Op. … on 24 February, 2010
Author: Subhash B.Adi
WP No. 60810.03' 2010

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 24TH DAY OF FEBRUA1§¥'*i4«i?;:(§:.1._§   _
BEFORE iiii°iiiiii
THE HOIWBLE MR.JUSTIC1ééT}:iB'A£1K§S>I?I_B;i@LBIiJ:'ix
WRIT PETITION No.5§g311i0/4m_iG--i'   C
BETWEEN:   V A M   

Srikanth Ganapathi  

S/0 Ganapathi Bhat, H  ' .

Aged about 35 years,   _  '

Occ:Agricu1tu.1'e¢,   _,    

R/0 Totada1;é;£i,§:11PoIiundargi,  

Yellapur   C    'C,  

Uttara Kaniiad-a1'i.;D»ist.r_ictQ"C ~   ...PETITIONER

(By Sr},   Advocate)
1. '£'1j§1é"Assisiei111i_VVRégiDtrar of Co--op.

 V-'.Sbcie,ty  Departmental
. *.,A1'hvitrator-,VTq. Sirsi Sub Division,

   _Uttai*«._{_{aLti11z1(_ia District.

2} };Seva Sahakari Bank Ltd.
R"ep»."'-Bay'its Chief Executive,
Uniniachagi, Tq. Yellapur,

  A' Uigtar Kannada District. ...RESPONDENTS

WP No. 60810 of 2010

This writ petition is filed under Articles 226 85 227
of the Constitution of India praying to direct the 2nd
respondent to consider the proposal 7f_or
settlement/compromise of loan amount Sul1)lIiltlf€’Cl¥. by
the petitioner dated 1.11.2009 vide Annexu.15_eéD~.Vfto..__the” _
Writ petition and direct the 2nd respondenifenotl “to:
proceed with the Execution case No.2/2009—filed’*on_the
file of learned Civil Judge (Sr. D’n}”),”‘i’ellapL1r.asagainst:
the petitioner till considering {the ‘iiproposa3:;~-rt,,i.pft-.1″
compromise submitted by him and__etc_. C’ * ‘ V’

This writ petition ctiaiiiig on’ ._l'(5I’a:.V.=p1:é;lin’V1inaI”y
hearing this day, the Court 1n_ade_th_e fo1low_i1f_1g:_?

Petitioner a of mandamus

directing _c_–onlsider the proposal of
settlement/’comproniise–itséibinitted by him as per

A1’11’1€:£X’xJ.1f6~Ii.V dated: Olll l.2009, and has also sought for

directing respondent No.2 not to proceed

A ariltlti case in Execution Case No.2/2009.

‘.?_’a.r’Ef there is any proposal of the petitioner for

“id ‘settlement/ compromise and the 2*” respondent: finds it

agreeable, it is up to the 2110* respondent to consider the

E _ t
c w

WP No. 60810 of 2010

same. However, the proceedings in Execution’.—Case
No.2 / 2009 cannot be stopped oniy on the

the petitioner is intending to compromise. i

With the above observationgst}9iis*,i«v1iit’ ‘peti.tib:;;-it

stands disposed of. V

Kms*