IN THE HIGH COURT 0? KARNATAKA AT BANe3AL0R£::[ Q
DATED TEES my: 11*” DAY OF JUNE 2009 1′ ‘
BEFORE
THEH0gv»3LEMR..!US'{‘I€’ES,;»1BZ5E;?;i:}’¥§~4L2’l€.{?§¥;V ‘ . , ”
WRIT PETITION:V0._1476é21_:§¥?3 68′-f’?E_§);–..
Betweerzz Sri MC. Kamaraswamy, SE0 Cilandraiaiie V Aged about 53 gleam, 1.
Ria NOJO2, Prestig¢.Ric§:i1i_¢1_1d, W
N9.33La1baghRoa5d=
Ba.1:ga101’e–:36Q{)27:«._V”‘ ¥:.::~ ‘ * Petiiiouex’.
(By Sri vishfia; 13213:, .»’iv\;s1*’.’iVv’.:”~,*. * _ =
And:
LT£§.é§§n’V0f I11dia,V” ~ V
M ”
‘ -. Rapid. ?,E:y’ iis. Secretary; ‘V
» :’£\24£i.11iS?I’_§?’O’f.§’*§§?iCl1§’Cuf»B & Cmperaiiorg
‘ ._. Eirisiii _B}1_swa’1;,_ ” ‘_.
.\ ~.New Deiiiigf i bI’;=’ 091.
V The Natisnzil Council {at Csmperative
‘1’1*ai:iir1g_;T~€o.i6.3, Sini 1:1s£itutiona§A1’ea,
., ” 5:;;gust”Kranti Marg,
* _ Ne\i’De311i-116016,
Reptd. By its Secretaxy.
3 Regiena! Institute ef
C00peI’31;it}I1 Managexlleni (MBA & MC 53;},
Deparanent, No.61 fidmanabha Nagar,
Banasliankari 1} Stage,
Bangaiore —- ‘$0,
Rapid. By its Chairman.
4 Sri BKS. Vishwanathan,
Chairnlan, *~
Regions: Institute ofCaop. Manag “«.°~::;t; _
No.67, i3ad:11a11abha11agara;~..V =
Bangalare ~ ‘?0. _ . “:.,_;»..VR:.=.spondents.
(By Sri ac. Prabhakar, Adv. for gwgepaxgm ;a%;g%.azg;;m_ far
Sri Sanjeev Angadi.4.A.=i§§._V_fbr _V j. V ‘
~.–‘_
This xiagit -Peiifiiafiis._ fiE¢é~fii1d;¢z-sigrticies “226 & 227 cf the
Constitutimg prayiizg ta quas%;_i;_the.. §%&~£:¢1:.. dateé 24.11.2908, etc.
This Writ; Péti:ifé:;~c;€§;m§i*2g ‘safer Preiiminary Hearing in *3’
yfiszqup ihe C0¥3ii.:;1ade1;11e foflowing:
H ‘Ififlriisué2s£*.§3;?:§._t§x-éfiétitioner has sailed in question the validity
f€>’§’.£h¢ otéieg é§ate§{f’24.11.2G(}8 at skxmeriure ‘D’, wheyeby he was
* – fiari*;1i3iaie:::1 fi*fi1 the serviceg ef the 4*!’ respemdeifi,
2
EEE
1&4;
2. I have heard the learned Counsel fer the paitieg.
3. The petitioner can raise a dispute chaiierigirig the
impugsied order under Section 74 of the MuIti-State Cooperative
Societies 1984. The matter requires faetuai adjudication. The
alternative remedy avaiiabie te the petitioner is net only adeqiieteii ”
but also efficacious in nature. Therefore, I decline to
writ petitien and it is aecerdingiy dismissed to_.:tite~ ‘V
petitioner to ehaiienge the impugned order in aeeeiiianee vaiih 1.13122.
Ail the eoiitentiens ofthe parties raised writ gietitiiéiiaeiiiiiitiie
statement ofob-3’ areiaiept N<i"ee-$31.
sefii
jczfifia
BVM3§»=is'i.i62Qt5Q,""t