High Court Karnataka High Court

Sri Varun Credit Co Operative … vs Medical Officer (Health) on 21 January, 2009

Karnataka High Court
Sri Varun Credit Co Operative … vs Medical Officer (Health) on 21 January, 2009
Author: N.K.Patil
"4 -I-'W'4IIl\'*n»U w~w«»..;;«um;u WM: '.'\.-'

-.m¢:w.MnMWM~% wawzm hmuxfi £3?' KAfiNfi«"¥fiKA HNSEW {'L°@'i'i.}m" 0% mmmmm. HEGW Cflim

IN 'I'HE HIGH COURT 0?' KARNA'!'AiC.Fs, BANGALORE

ammo -mxs TI-£$ 21" an or JANUARY 2oa,9, =._ _'*.__

BEFORE

'91:»: I-{ON'BLE Mt-'L. susmzcs N.K.EAT;:i:.Vv V 

war? ezvrrron No.1322s=fis :G6e€¢s;ggS§_, °_%T

I
u
uuuuuuuunnnuan-uunnuun

SRIJIARUN CREDIT C0»0PERAT'£$'E%.50CIETY'~~.I{¥f=D.';»
newsman BY ITS 3ECRE:'!'AR'f';-.,   F
sar.s.J.nmmnMrmmu=.,  - 

£0,517, 4" caoss, 5'-'?_Is'.is:1§,   
aancayoaz -- sen o19._H_'.Vv

  ' '5.;i_.~-£¥'B;'rz'rIoHEa
{av Mas.u.v.5sé:f;;f&HA,;=._Amt}   

1. uzorcxn-Qkrxééa'(Ra§L7fii"W 
EK3fivARAGUfiIw$GNE} ~_'-
aancaneas'cI?$=¢fiR9eaATxoN,

anncaupaa -~s5e;aoe,%

2. Asszsfrzurr ».a_m'::I's't'ap.a
mi, "v.tvzAw:a3*"6,« zzwww w..,uww2<s=§ *tmM"" EWWWKWMEMWM E'"M'3'»;¥'N Lwwm

his powers envisaged under Section 2:36) ::.f__ the

Icarnataka Co---ope::ativn societies Ruin 

Therefore, the pntitiane.r---eociaty has 

the instant writ petition seeking the.  

stated above .

-5. I have heard 1n:3nad"A'v-cnungfit km; 

patitinnar and learned §_tfirn::ugent" «--Ej,.¢a¢:_tdar fur

respondents 1 and 2V. _ 

6. A£tu;4.::pa:us:fiifl available
on recorsi; ” V6!#éé:§¢V$M is that the
jurisdigfiti ntmfi 5%: «t has passed
the 6:;dn:- 1 salary car than 3″

xnspondéntjt tn gV>n’tiint.tonnr society in monthly

inst;;lm3.nts.V tn: nwani amount is satisfied.

‘1’nV Spiiinf 1″ xnspondent has not taken

any-” implemented the attachment order

pnsnnd 2″‘ respondent. Tnorefare, without

“:i.’z_iit¢> merits and damarits at the: can, it
A suffice :0: this ctmrt to issue appropriate

‘V’-.___””.”di;:acticnn tn the 1*’ respondent.

T. In the result, than writ patition is

allwed. The 1″” respondent anal]. comply with tha

L

/

»W.m..»sm«mmm wmrn uwum U2′ Knflwmffififi HEGW C@UW” QW Kfiflflfiwfiflfi &”§W3rW flfififi

attacnmant order issued by the 2″‘ respondent 35

par Armature-A, as expmitiously an poasibl§,..VV’Th¥ii*.._

not later than eight tanks tram the

receipt of at copy at this order.