Karnataka High Court
Sri V Ramakrishna Murthy vs The Joint Registrar Of … on 22 August, 2008
1
IN THE HIGH COURT OF KARNATAKA
AT BANGALORE
Dated this the 223°' day ofAugust, 2008
BEFTNRE:
ms Homnm MR wanes n
Wm': Petition No. 8451 of2o'"o3:;':_3S§nAS;.,%'' - . «. " A T
sarwmmn
1
SR1 V RAMAKRISHNA MUR'rHY_. f~.__
S/O.L.VENKANNAIAI~§,' " '
AGED 48 YEARS, '
smwreesarng
w;o.v.RAMm;R1sHN:, MU ' "
AGED 45YE,AR;:»,.»- 'g
BOTH ARE"R,{A"i?._N'O.65;'.9; ._
ANJANEYA 'rw1=>1,E---- s'rx'2--Ejm-.
YED3af1;R,'aA&*A5I:z;GAR';' _ " "
BANGALoREl+70. if " '~ '
PETUWONERS
« (B_v Si"; Méiitééfiwarappa, Adv.)
- « 'f'iJaf.3 JC1m.gEGIs?z§AR 01+'
"CO«CJPE.!?2%.?I'I'JE SOCIETIES (U /12 44 :1,
A _AR'a;fI_*':2A*moVr~; CELL,
. KAVRNAT'_A.KA~STATE,
cx'>--oRERATrvE URBAN BANKS
FEDE»RA'?I{3N,
BAr~zr3A:;.oRE.
A' 'mg SECRETARY
= 31:2' M VISVESWARAIAH C{)--Of~'ERA'I'IVE
BANK LIMITED, BSK 111 STAGE,
BANGALORE -----as
RESPONEENTS
2
(By Smt. Asha. M. Kumbargerimath, HCGP for R1;
Sri H S Manjtmath, Adv. for 0/ R2)
THIS PE'§'f'I'ION IS FILED UNDER' AI?I'iCL.ES 226 AND 22'? OF
THE CONS'¥'I'I'U'I'ION OF' INDIA, PRAYING TE) CALL F'0!?"««.T'E.~§E
ENTIRE RECORDS IN APPEAL NO.?'O8/2007 ON THE F'_IL_I3' OF' K
R3 AND PERUSE THE ORDER PASSED BY THE TRIBUNAL' EN
APPEAL NO.708/2007 ON HIS F'1LE VIBE ANNEL'«f.URE=.VBo'
6.9.2007 AND SET-ASIDE. THE SAME AS BAD ANo-.n;LEGAVL..Ax<o .
THIS PE'I"I'I'I{I)N COMING ON FOR P'REE,IMINARYHEARINEE IN.
'B' GROUP, THIS DAY, THE COU1?"I',MADE '?HE..FOLLQ--'§?.'.IN'GL " "
onnza %
Writ petition is more; ofiglme of this
court availed of by Vbogrowed certain
amount _ t;'§1e 'vfigtsoriri *-r'esp'oI1dént--private cooperative
bank, a1}:d_vef}1:o gjépay the amount.
V 2. the: oftlfle bank, the matter having been
V" ?.Vre fe~;:rirfé<.'. toezrbifration, resulted in passing of an award in
fai;'oLi3r__of respondent-bank, and the petitioners
have “pre:éié191*:::§i an appeal to the Karnataka Appellate
% ifiappeaz No 793 of 200?.
7
application to this efiect bcfore the registzy. The
sum of Rs 25,000/- may be returned to the
through their counsel.