IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30"; DAY OF NOVEMBER 2010
BEFORE.
THE HON'BLE MR.JUSTICE S. ABDUL NAZESER R. if? "
WRIT PETITION N0.25195£20I0 O' A
&M1sC.W.N0.1o354/2010 (CS-RES} " A A
Between:
MB. Devaiah,
Aged about 60 years,
S/o late M.A. Bopaiah,
K. Nedugane Village & Post, A A
Abbey Falls road', t_
Madikeri,.rI{od3gu"rDisti%%:ct, Petitioner.
_ _ _' (common)
(By Sri C.N_. Satyanaray'ana'r»Shast1fy; Adv.)
And:
* It _ of .Karnataka,----« *
" re
A ' 'By its' Secretary,
A Dep-*.._oictoefoperation,
._ "'._M.S'; B1dg.w,'VVVi'dhana Veedhi,
A _ 13ang_a1'or'e_ .4 560 001.
The Managing Director,
" : Kodagu District Co--operative
Central Bank Ltd.,
A' Madikeri.
3 MA. Ramesh,
Aged about 59 years,
S/0 Aiarnma,
President, Kodagu District
C0--operative Central Bank Ltd.,
Madikeri.
4 Binoo Stephen George,
Aged about 46 years,
S/o George Joseph,
No.7/12, Coilege Road,
Madikeri.
5 Kumbera SOIIlEiiahSU['fii.E1l'l,_'
Aged about 7E years, V
Ananda Estate.,a .
Araparru--;m..2't2, i_ 1 . _
Kodagu £).istric{fi~'._»' . _V in p"".V...Respondents.
V’ V (Common)
(By Smt. :75/1.C. Nag’.-m;ere,, HCGJ?__fo_r :11
Sri Jayakumar’ S.’Pati1,’SrfAdV.__for Sri Dayanand S. Patii,
Adv. for R2 and R3 _ 3 J
Sri M. RaVi~ndranath_, AdV’.<for R4 and R5)
4'f'his._iAVV'r,it Peti'tion—-.is«'fiIed under Articles 226 & 227 of the
Co1:st_itutionfof 'Endia, praying to quash the impugned resolution
'dated,1"5,7".'2Q'iO"passed by the 2"d respondent, etc.
it ' yiiifhis is filed under Section 151 of CPC for vacating
V stay, etc'.
V. ‘A Petition and Misc.W. coming on for Orders this
A “day, _the’_Court passed the following:
(4) KLJ 516, has declined to entertain a writ petition where an
alternative remedy under Section 109 of the Act was available
the aggrieved party.
5. As stated above, the matter requires factual adjudivcation: i
The alternative remedy available to the ‘Ir1Ot.wOfiiyi”‘V’V
adequate but also efficacious in nature, Thereis no reasonwhy the’; ‘
petitioner should not avail the alternative remedy available toihim
in law. Therefore, I decline vto”‘entertain_ petition.” It is
accordingly dismissed. However; ._1ibe_rty i”s~., ireserxked to the
petitioner to’cha–lienge’i:he..resolutigo’n._ impugned herein by raising a
dispute. All the eontentio’i1._s are open.
view of”‘th.eidismissal of the writ petition as above,
I’Misc.W,pNo.liO354/12010 does not survive for consideration. It is
accoi’ding_lyy disn_1jsse.d’.”No costs.
Sd/”:2
zaaee