High Court Karnataka High Court

Mohammad Abid vs The Secretary Karnataka State … on 15 December, 2009

Karnataka High Court
Mohammad Abid vs The Secretary Karnataka State … on 15 December, 2009
Author: H N Das
IN THE me;-1 COURT or KARNATAKA AT BANGALOREC

DATED THIS THE 15'?" DAY 01? DE_?C{+31\/[BER 2003' E:  "

BEFORE

THE) H.OE\}'BL1'£ Mr. JUSTICE }i.N.N2\OANE'Q}{AN'{§AS _  

WRITPE'I'i'I.'iON No.3292_4/2o<j9..~ = O' 1'

BETWEEN:

MOH.A.1\/{MAD ABID , 
S/O'I'.S.MOl*-IAMMAD     
M /smaw DELUX 11'URNITuRL:.& Ema}. woja: CROSS. U.PPARAHALL_I  _  
'mM_K_UR TOWN" _ _   "".'.--;~?E1'1";'10NER

[By Sri s1a1vA:\iA,;§Jm;':D.S". 'AN1§O_'S:RI;'SH}§xN'MUKHA.K, Adm
AND:

.1 "'m1:: SI£CRE?fI'ARY  _  _
KARNATA1{{A 'STATE' .{ND.US'I'RIAL
co;-'01>_I§I2A"I1-X(E:"E3ANK LTD.

-' -  13AsAVANAGU§'3;  ..... .. »

* .1'-3f\NG1;1XL«OE2[C

 

2  'V 'BEE ;$'§:.;éU9Ifu?.,§éEeq1;§:ff:Rs' I   
'COE--OPE3{2AIfiIfi=VE SOCIETIES
'i'EJ_MKU:"R_ 

' A THE ASOSISTANT REGISTRAR OF CO«OPERATIVE
 A SOCIETIES OF RECOVERY OFFICER {UR/441]

 "E-§_/XRNATAKA STA'i"E INIDUSTRIAL

" 1 CO' OPERATEVE B./\N K L'¥'D.

__  I'3ASA\i"ANAC1 L} PT)! R0 25% §

BANG-ALORE  RESPOND ENTS



§(7L'



TI--118 VVRET PETITION IS FILED UNDER ARTICLES"2é'€§_ '._'
AND 227 OF 'I'I'-SIS CONSTE'I'UT ION OI' INDIA, I7'RAYfi'€"xT--«_ '7IfO§ _.__ 
QUASH THE IMPUGNED ORDER DT.5.12.1998 VID-Ii."ANAN'4'£3;'I  "

D'l'.12.2.09 PASSED BY 'I"I'"EE R2. EN EDISI-"UTE NQ._.8V_9O./

81 APPEAL No.15/07. ON 'I.'I---IE 1"-'I_L»E __0I~' : AI?4I3'EVAI,AT7I:;&V 
TRIIBUNAL BANGALORE, AS PER ANN-I3 & I) R;I3'53_PEcTIw:I,Y 
BY ISSUE 01>' WRIT IN THE NATURE OF I/IA'NI)pI.M'LI.s AI~.I_I*3__ 

ETC.  _
'I'I~IIs WRIT' PETET1ON COMING»I:C)N I«"oRIéRI:--I';IM1IINAI2Y
HEARING, THIS DAY. THE C_OUR'1'D./_iA_DI:§ 'IiI;«IE FoI,.I.,QwING:-
9l§.D,.E3S"' I 

I'{ese1"vin.g liberty to the Vp<'3.1.'.i!.VivOIx1v_E"1':V'tO"'W*()I'1§.C}1..li' his 1'emt:dy

by filirlg a:13DIic:e11'Ii0:§ b'éff;;'1'E' 1:3'-.16? :T1:'i.!'I)l..I'1"'15'-.1} 'f-:0I'v-113-s['()1'aI:ic)1I of the

appeal (11's1':".-'.,v1viss__<I:d1 writ petition is h<3re1)y
1*je<:L.erci. V H
 .....  

JUDGE

‘ V’ V(§11’1*