High Court Karnataka High Court

The Yeshwanthpura Credit vs The State Of Karnataka on 4 December, 2009

Karnataka High Court
The Yeshwanthpura Credit vs The State Of Karnataka on 4 December, 2009
Author: H N Das
IN THE HIGH COURT oE KARNATANA AT BANGALORE
DATED THIS THE 4"' DAY or DECEMBER, zoogy[fj«._fg_

BEFORE

THE HON'BLE MR. JUSTICE H.N._,N,AGAMOFiA'I\i':.DA'S'   

WRIT PETITION No.35513/2o0s'_'_'(c's--o,A,,$,),_,'p   
BETWEEN: T t b' 1"

The Yeshwanthpura Credit 

Co-operative Society Ltd.,   . _  .
Represented by its Branch Manage-r_  ;
A.N. Krishnareddy, " _  '
Aged about 52 years,' _ " ''

No.61, 7"' Main Ro,ad,i;_f _ 2:  A 
15' Stage, Gokui,.--Yeshi'Iy,ajnt'|Tour;  

Bangalore - 560  

V _  Petitioner
._ -- A,VCBVR._S'mt;'vI.!;ée_fa*, Advocate)
AND: 4' t V t'   
1. The; State or Nafifijtaiéa,
" '~  Represented by"its~----Secretary,
' Department~..of Co»-operation,

 ' .M'.S. ,AE3I.I>i'fd,§'ng, -Dr.Ambedkar Veedi,
 _B'a'_I1ga'fo'r--e,_--,S6'O 001.

 T319 B|o'ck~.édAucation Officer,

 North Range--I,
' ..M,aHes'h-waram,

VA  aangaiore -- 560 003.

  Sri S.M. Rajashekaraiah,

' V» .-i~1ajor, Assistant Master,
Shrinivasa Kannada Higher
Primary Schoof, Goraguntapafya,
Bangalore E 560 022.

Q \i;xV_:*'c



4. ES. Seethamma,
Head Mistress,
Shrinivasa Kannada Higher
Primary School, Goraguntapalya,
Bangalore --- 560 022.

(sy Smt. A.D. Vijaya, A;=3A'fo

Education Officer, North Range~I;...4gi\7iaylleshwaram}; Bangalore ~«
560 003 to compel them to enforce the statutory duty enshrined
in sub--section (2) of Section,34 of"KCS"Act_1959 to recover the
loan amount by attaching the :sa|a_ry gof Ft-3'*&'4_by attaching their
salary as per the Anne)-(ure~=D 3:' Ei-award.' G-afted*v23.12.2005 and
legal notice dated 5.lit.2009.~r»e.sprectively' a'nd'*etc.

This writ p_et:itio}n':co.ming_ ony.ioVrV'l5rei'iminary Hearing this
day, the court nflade-the'~fo|iovv:--E._ng--:,__  _   '

Smt.  Vijaya;'il'jea'rn.eci»..A..:iditional Government Advocate
is directedto tai{'e n'otic'e for respondent No. 1.

‘2.,_iPetvi”tiAonei«is a Cooperative society registered under the

Drov’i:«io’n_s«lAo’f:””‘_Kvarn;’ataka Cooperative Societies Act, 1959 (for

short ‘the Petitioner society obtained a warrant against

at34″__”:'”r.espondent”~–i\ios. 3 and 4 under Section 70 of the Act.

S_’u.l’5’seV’q’uently, the petitioner initiated execution proceedings

the Assistant Registrar of Cooperative Societies. The

i?i”–«.V:v”/ixssistant Registrar of Cooperative Societies issued warrant

fl)’\.,;~u”\

‘V’ ‘ – . d osed off.

attaching the salary of respondent Nos. 3 and 4. Respondent

2 is the saiary drawing officer of respondent Nos. 3
Despite service of saiary attachment warrant, respond_e;’ii«tH.”i\’i:oV;’312–u *
has not given effect to the same. Hence, th_e…pe_titio,’n.e’rv”4i’s’fbe’fore._ ‘4

this Court.

3. It is obligatory on the part of””ire’spo’ndei’itV_
saiary drawing officer to giveei’fect attachment
warrant issued by the .AAr_.f1f,v’f’_.’.ifjooperative
Societies attaching the,’~’Sai£a:,ry of and 4. The
failure on the part of ‘giving effect to the

salary wiiliuflffrflesult in serious civii
conseciuences.V”Therefore~3’wgritiof “mandamus is hereby issued
directing the re’spo’nd.e’,n§’~-gtioi”F2 to give effect to the salary
wairfifit Aisxervedon him by the office of the Assistant
Societies in respect of respondent Nos.

‘ and accofrdanxce with iaw.

the above observation, the writ petition is hereby

C7’ii-«bx

5. Smt. A D Vijaya, iearned Additionai Govemment
Advocate is permitted to fiie her memo of appeararijcefifithin

three weeks from today.

1

MD.