-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 02nd DAY OF SEPTEMBER,
BEFORE
THE HONBLE MRJUSTICE s.ABDUL----NAzEEf§ V
WRIT PDTIDON NQ1794 'DF _v D 1:'
BEWJ
JAIMUL AFIZUDDIN
s/0 LATE USMAN SAI-IEB
AGED ABOUT 56
R/O MOSQUE ROAD. _ VD .
UDUPI _ v,
UDUPI TALUK AND DIsTR1VcT;..V q_ " PETITIONER
{By 811 a3'S'j;?:éiAsA.D, =
THEVSTATEVVOF ..KAR1~.IA*rAKA
MINISTRY OF.CO:OPEIRATTVE
_ -VIDHANA. SOUDHA
. . BANGALORE 560 001
" BYTI s A.SECRE"fP;RY.
u_.
2.' T DT1':i:F;'1:\,LU7I."I-i*f)RISED OSFICER
4 b) 3
- _ AAssI.s'rA.NT"REG1sTRAR 01+" CCLOPERATIVE
s0CI--s;f}'1Es AND PUBLIC MONEY
- ._ RECOVERY OF' DUES,
KUNDAPUR,
UDUPI DISTRICT.
THE BRAEQCH MANAGER
'A SYNDICATE BANK, .
HOODE BRANCH, HOODE POST
UDUPI TALUK AND DISTRICT.
4. K BADRUDDIN
S/O LATE GULAM MOHAMMAD
AGED ABOUT 77 YEARS
R/O MAIN ROAD, HOODE I ,, _ -I ._
UDUPI. ,...,,.iRI::SPONDENTS
(By SMT. M.C.NAGASHRE'E.,'_HCGPFOR R133-R2V 1 2
SR1 KRADHESH PRAB_HU_, ADV. PORVR3) "
THIS WRIT PETITION IS FILED UNDER 226 AND
227 OF THE CONSTITU'1"i..ON OF I'NDj¢LA,'7'PRAYING' TO DECLARE
THAT THE RESPONDENT No.2 "=1-IAS7 _ NO POWER OR
JURISDICTION TO INVOKE GPROWSIONS OF THE
KARNATAKA PUBLIC MQNEYS. {RECOVERY’~O,P”DUES) ACT, 1979,
IN SO FAR AS..INNv..THP;_ ABO”»’E.4SAI’D. PROCEEDINGS AGAINST
THE PEITIIONERQIS CONCERi\:ED AND
THISWiiITVI5E’F1’fi6:i*Ix’C(2MiNG” ON FOR ORDERS THIS
DAY. COUR’f.:i3ASS.ED__1’H’E .}?fQi,LOWiNG:
_ _ In ‘this’ca.Se,i7t1ie~~–jjetitioner has Called in question
\:a.:1idIi’;y Of proceedings initiated by the 3″
“‘::eSpO:I*Iri:entP.;before the 2nd respondent for recovery of
Certain. amount under the provisions of Kamataka
AAPfubI1C_i\/Ioneys (Recovery of Dues) Act, 1979 (for Short
‘the1–Act’).
.. 3 .,
2. The 3rd respondent initiated proceedings against
the petitioner and the 4*” respondent
provisions of the Act before the
Co–operative Societies 8: Fubiic’ “P./ioniey of ‘
Dues, Kundapur, for recovery of ‘certain arnount;
said proceedings, the petitioner flied’ Vappiiciationdd
seeking stay of the ~”r.eCove’r”y–. ‘”‘VI’he said
application was rejected.’ Registrar of
Co~operative§socjietieszipgby 25.9.2009.
learned Advocate appearing
for respon4dent=.No..3 that the petitioner has
alreadytrpaid “ax’of.Rs.80,000/– towards the debt.
and the 4″‘ respondent are due balance of
_– availing concession of interest. He has
V dd _ produced the afiidavit of the petitioner as also the Ietter
it 1 1.2009 undertaking to pay the baiance of the
-i Since the petitioner has agreed to pay balance
the amount in his letter and affidavit referred to
above, no further order need be passed in this writ
‘\i
,4…
petition. Writ petition stands disposed of accordingly.
N0 costs.
KLY/