High Court Karnataka High Court

Sri Yoginarayana Credit … vs Registrar General on 30 October, 2010

Karnataka High Court
Sri Yoginarayana Credit … vs Registrar General on 30 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BAN(5AEC?:i§E..V
DATED THIS THE 30*" DAY OF SEPTEMBfi_R_:;".ZiG'I.'Ei::--i:   _
BEFORE        i
THE HON'BLE MRJUSTICE MOHAN  
WRIT PETITION NO'.8f/34/2nO'1Ei    
BETWEEN:  E .' " .5

Sri Yoginarayana Credit C0--op'e__rc'3;tive   
Society Limited, rep: by its" . V ' 
Secretary Mr.Pra_deep mnaer. 11

No.16, 15' Fio0;2','i"i5.ti-P' Crbssa  _ . 
Cubbonpet, __Ba'ngaiQrje--'2..:      PETITIONER

(By Amrvuthva  " 
AND: V V 4' i V' i

1. Registrar Genefai  = V 
High Court-.of' :<aVr[-nata ka'
At' 3Hi"gh Court ~ 
V_i:di~'1a,n_ea 'Jeedhi  ----- 

 ., A §3_a"n _q a"ire4~"1.__ V

 . Ass IE5taht,V"Re['g:strar

'Of"Co--op'erfatAive Societies

Ba.ngav_io~re 11 Circle, Maiieswaram

Ba ng.aioVre--3

A  *  0 G5" fio€C€.'?'Cgj LA "3? C 0 3'7 5  1/ -("C/E6
Sweeper '

 working at in/' C"""*'i ''"''£"''' 5%' 364
'Z  [O'£_O[0

Lsxi-"$9



High Court of Karnataka
Vidhana Veedhi
Esangaiore-1 .. RESPONDENTS

(By Sri Narendra Prasad, HCGP for R1 & R2)

This writ petition is filed under Artic|es~.2:26raVVri’d’
of the Constitution of India, praying to di_reei:._and”-thereby-«.. ‘

direct R1 to compiy with the vatta-chment_.. oiider dated
14.3.2009 issued by R2 under Rule 3;7..(i:} or th.e’–.Ka~mataka

Co–operative Societies Rate 1960 ‘giri cornyp~Ieteiy_”aVrid._
thereby attach the saiary of=R.3 andkfernit the*sa.rr_ie to the_’.

petitioner as per Annexure–A,*-‘etc.’

This writ petitior’._comi,ng’ oh ‘fo-»r__ prelétirninary hearing
in B-Group, this day the ‘jCou–rt r;:1ad’e_’€t.he.yfo|iowing:-

{The _A stood as surety to the
principatLborroviier’x’:i42″;–,’:’Mi’.Babu Rao, who aiong with

his_;iN”i’fe MrS’.Sujatha, borrowed a sum of ?20,000/-.

defaulted to repay the amounts due.

~lJAxit.imate’£’y, award came to be passed by the Joint

Re”gist’r.ar””of Co~operative Societies for recovery of

The decreed amount is not paid. Thus,

Vs

execution proceedings are initiated against the

borrower and respondent No.3. In the exec’u..tii’oVn

proceedings, second respondent passed’*–an:Ay”‘o’i’dérA*

directing that the salary of the»r~t.h.i4rd

attached for a sum of ?80,0(30i/3.-V

amount of $2,500/– per mVo’n.th..yfrond ‘th’e…sjala’ry”of’V’the 0′

third respondent in 32.EF1stain1entsVj”towarcis”re”alisation
of decretal amount. viz., Babu
Rao and his off. Since
the salary is not attached by
the a§;–;;5?r_thve”direction of the second
respondient; is filed praying for the

directionto”.Vthef’fi”rst’V’ respondent to comply with the

:’v:._V.é”attachn§’e’i1t:”order”dated 14.3.2009, issued by the

Asecond””V4revspo;ndent under Rule 37(1) of the Co~

. operativ–e.So;cieties Rules, 1960. Other consequential

are prayed for by the petitioner in the writ

~

\{_\/5

2. Learned Government Advocate on

instructions, brings to the notice of the Court—that

two awards are aiready passed against..t.he”~Vpeti:tiorier’

apart from the award in question. first”:nja.ttei:’,.,____the.’

L5

decree~ho£der£Sri Jayacha.rna__raja Credit >C’oi’o.pera.tive

ally. ‘ ..

Society and in the second –.t_Vhe”de«–cr:e’e~fh%oider is
Sri Varuna These awards
are passed on ‘ 2–5v_.7.2iG’U’t’.i~ respectiveiy.
The awards. 2.5.2007. The
aforemVe.n.t.io”neid ;:’*1::;{ it ‘edecfiree-holders, viz.,
Society and Sri

Varuna (uf0–:.0pera-Vtiveii’Bank Limited have initiated

and thev—-inthe execution the attachment of

third respondent is aiready ordered.

Con.s’equVe.n:ti–y,i:; an amount of ?650/– is being deducted

T7-‘«i___V’from t’heA’*monthiy saiary of the third respondent, in

of the decree passed in favour of the

Jayachamaraja Credit Co-operative Society Limited,
whereas an amount of Rs.1,700/– is being deducted

from monthly saiary of the third respondent to satiysfy

the award made in favour of Sri Varuna Co.:~«e.p_erat’t’i’y:é.,

Bank Limited. The total balance to be….recoy:ere.d in

respect those awards are

respectively as on 21.7.2O.1r’g,…_V. V _ y

3. As per Article 93(2) iéinancial
Code 1978, the saiazh/_A of the
Government orsthe Local. Eéable to be

attached ‘in hundred rupees and two

thirds ofixizhev.rerfnainder in execution of any decree

-“‘~._v_othfer thana decreeior maintenance. Thus, it is clear

salary of respondent No.3 is not liable

to attavcifhe-Id in the first four hundred rupees. The

1/3″” “offlythe amount of the gross salary of respondent

:.”V’.No..é{.-‘works out Rs.2,376/-. An amount of Rs.2,350/-

‘Y?’

is already being deducted from the salary of the third

respondent to satisfy the two awards made

of Sri Jayachamaraja Credit Co–operat_iA’$em’4_§5Ci.}ét’~,’.x’–

Limited and Sri Varuna Co–operati<ve

Hence, no further attachment lér dA_edivuctia_r1

saiary of the third

Accordingiy, the reiief as pra'Ved:'fdrs.in théewritvjpetition

cannot be granted.

H enc__e, fai is and aetord i n giy sa me is

dismissed.”=.__V”‘ :*–:;,_ .. V