High Court Karnataka High Court

Sri Varun Credit Co-Operative … vs Inspector Of Police on 18 October, 2010

Karnataka High Court
Sri Varun Credit Co-Operative … vs Inspector Of Police on 18 October, 2010
Author: S.Abdul Nazeer
E 1 ....
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATEDWHIS THE 18th DAY OF OCTOBER, 20
BEFORE J 'V 'V  

THE HONELE MRJUSTICE S.AEOUI,1_N"A_:zEER' ' 1%

WRIT PETITION NO. 10014:v'(5§"2G1Oz[CS-SI§A3} v  

'2
f

BETWEEN:

SR1 VARUN CREDIT CO--OPERAT1VES-QC1E'FY"§f{'D
REPEYITS SECRETARY.    ..
SRISJNAGENDRAKUMAR. .  ~

NO.£-317, 4TI-I CROSS, 5'FH'MA}N_  L

HANUMANTHNAGAR ' _  '  
BANGALORE~56U-O19  " ; E'  ...PETmONER

(By    

1. INSPECTOR  
"1" C'QMPANY,_ CA R (SOUTH)
V _ADUG'0I)I, BA--NGALORE--56003O

 =  A  A.SSiSTANi*'REC-JSTRAR OF CO-

OPAERATIVE SOCIETIES

V' "  EANGAL"O.RE 11 CIRCLE, MALLESWARAM

' E.AN§3A:;OVRE--5600O3

 ARENA O T

ARMED POLICE CONSTABLE
"AT':THE OFFICE OF OCP--CAR SOUTH
HQ COMPANY

A  BANGALORE CITY  RESPONDENTS

(BY SMT. IVI.C.NAGASHREE. PICGP FOR R1 81 R2
R3 SERVED]

-2-

THIS WRIT PE’FI’I’ION IS FILED UNDER ARTICLE 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TC) DIRECT
THE 1511′ RESPONDENT TO COMPLY WITH THE ATTACHMENT
ORDER DATED 14.10.2009 ISSUED BY THE 2ND REs.9o-XDENT
UNDER RULE 37(1) OF THE KARNATAKA CO-OPEi£?A’1’1VE

SOCIETIES RULE 1960 IN ARB 11 (451 CE? NO. 693″‘o<rr..'20_00+_.v10%
COMPLETELY AND THEREBY ATTACH THE SAL_ARY._O'F 4_
RESPONDENT AND REMIT THE SAME TO 'l'H_E..PIj;ZjTfQ'I\IER A0. ,0 'V

PER ANNEXURE A.

THIS WRIT PETITION COMING 2:31»: 3′ FOR “pRE1f11i?1:.N2g<Y

HEARING 'B' GROUP THIS DAY. THE 'YCOUFU»'_"_1APASSED'

FOLLOVWNG: _'
0 R DR

Leamed Couflsel 2101"" pet1ti'0r1'er seeks
permission of this C0u1*1':AV't}j"{1viVth.c11"e;wv'bthe writ petition
with 1iberty;~t0'~«g§%ai1 available in law

as Bench of this Court in SR!
BENAKA.__4 " CREDIT C0-OPERATIVE

s0_;f:IE1vY BANGALORE /vs./ THE

1 GARRISON ENGINEER, BANGALORE AND

'A1§TOTfff'3R 0(4) Kar.L.J.51 6.

i;

_…3…..

2. The submission of the learned Counsel for the

petitioner is placed on record. Writ petition is dismissedf”-V

as withdrawn with Eiberty as above. No costs.

KLY/