High Court Karnataka High Court

Raytara Sahakari Bank Limited vs State Of Karnataka Rep By … on 16 July, 2009

Karnataka High Court
Raytara Sahakari Bank Limited vs State Of Karnataka Rep By … on 16 July, 2009
Author: Ram Mohan Reddy
I

IN THE I-IIG§H COURT OF KARHATAKA, BANGALORE

THE Hownm MR. JUSTICE     ' ' V

WRIT PETITION N0. 1531:;-31.3 

narrsn TI-I18 TI-IE mm DAY OF JULY 

BEFORE

BETWEEN

1

RAYTARA SAHAKARI BA%N.i{'L1_M1fiI'EI:> .
(PREWOUSLY KNO.W}\E as SYNDICATE
RAYTARA SEVA SAHAImR;§:SAN;cfi;~1A.:,T:3.,)
HIRIYADKA POST, J V  " i  '- V  
1113:1131 TALUK AN{ir"£)IS'I' 575 1 13 AV "  "

REP BY -Ev%AN13\t3I'§E_%G p1RE.cTORe ,_ 

;asH0K'i<;U_MAR  g
S; O.RAMANRA 
AGED AAB<:2u*M9_ YFARS,
G00 AG:¥IcL:L*:fUR1s3*r,

; ' ;=e1G.BEL.1,AMPA:L,L1 VILLAGE,
~  xv 



 1

UDU§'L'_TALUK AND BEST 576 :13.  PETITIONERS.

  '{3}?'  CIHAVEDRASHEKAR ACHAR, ADV.)

 OP' KARNATAKA REP BY SECRETARY TO

CC) OF' DEFVI', M S BUILFXNG,

H  VIDHANA VEEBHI,
' DR AMBEDKAR ROAD,

BAN GAL()RE~560 O0 1

THE ASST REGISTRAR OF C0 OP SOCIETIES
KUNDAPURA DEVISION,

NEAR GLD BUS gFAND 



 v    ..§(.gmetal<3A   Qo~opemtive Societies Act, 1960 is

   Officer by name KS. Siddhartha who

every S.a;;é§.e person who was the Administrator of the
   at the time when the defaicatjon had taken
V.  _'piace and was accused of the miseappropriatrion to the

 tune ofRs.2,85,562/-.

KUNDAPURA,    
UDUPI 13131' 575 201.  REjsPQa;VDEr<zTS--.  4_

(By SMT. me. NAGASHREE, HCQP}.   H M

THIS WRIT PFIPITION IS FILED UNDER Am"i(:'LEs 226'
AND 2:27 OF THE CONSFI'§'U'}'.{ON OF INDIA rxmyxna T05
ISSUE A WRIT OF MANDAMUS GR ANY"-0_'1"HER I:-JRECFION
TO THE RESPONDENTS TO TRANSFER ALL_'I'HE.?PENDING

CASES, ENQUIRY PRQCEE’Di?3_GS AND SUPERVISORY
POWER AGAINST ‘i’HE._§’E’Fl?PIC3i’JEi2_”N().1 AND 2 TO ANY
OTHER ASSISTANT R§:G1’s-TR,a.R_ “-‘Q2? CO~()PERA’I’IVE
SOCIETY, PREFERABLY.7IfG–.A;I§’.L3.S.”‘MA55iGALORE OR ANY
ARCS 014′ OTHER D1s’I;*_’R1(:1*$, AN’D”–Eff’C.”:’

TH:S’,’p§;f*i’;*fi§)’re, “cm FOR ORDERS, THIS
DAY ‘1’H_E_. WCO£J_R1’1–:§g1AD–E.’ me FQLLOWENG:

zfibgnmn

W

V The’ A “of A ‘the petitioner-Society regfistered

ihto the allegations of def-‘alcafion, was the

2. Learned Government counsel, on Lfisgflgetiefxs

submits that necessary orders 3 ‘ta,

tmnsfer the proceedings fbf

another Presiding Officer at _Kun(ia_;§ur, other K):~”3._”‘ L.

Siddhartha, within a pe1’iod’ié$f.Ttftvo weékfi

=R’eeordiz1g further
survives for disposed

e Judge