High Court Karnataka High Court

The District Central Co Operative … vs The Registrar Co Operative … on 26 March, 2008

Karnataka High Court
The District Central Co Operative … vs The Registrar Co Operative … on 26 March, 2008
Author: V.Gopalagowda & Nagaraj
In um. HIGH ccnmr or KARNATAKA AT  jg    j

mmn 'rs-us THE ash ms: or Manda  f . *  f 

 

   %  
A'1'3mflR.  " 
raaw  :;*:?:e;i%1..r1r.:£ k. 

mmmvm     % APPELLAIIT
[BY smimmsnmmnux, Anvocamy

  1      
 Tfimnmismfrfinn or

{H  J. mu

1}: rmmmtanza. anncmolm V
 Row" ""

1 mnmtgoan - see on:

%    *r:1mJo nrr lmazsmm on

'   SOCIETIES,

'{¥J'  Z5"? 1"' F..'-....L'TJ!.

1.15:' an no

   .  mxcnun DI8'1"RIG'l'

V% * u 73. mm nmmm nurcmrnnn pro

G0-'0. PERRTNE BDClE"IT"IEB"'
GUIBARGA, AT GULBRRGA
DI$'I"RICi'T: GULHPLRGR

\\u/

\I'\/



4. ISHWARAPPA CHaFI.I{0TE
ant) MAHALINGAPPA cl-mxcrrn:
AGE: 59 1-!'1c.A.R.s, !t.I.'1'i.fQf.?-_A.'1'E
I5-l'I'_li-l fifl.Iu|"'I'I'A'fl'fl" ""uflI,'fl.'iF" I
Nlmurrrm, KEB mm.
Emmi - 535 401

5. KASFIHIATIM RAG BELURU 
s_M:1-c+UItAPPA,.AGE: *.roYEARa___  
AD'*:.I'DGATE,R}0NIZABl'aAHAB _. V 
B§.!'.;":#!'.'.-.*.-1..I.J?'.1I".i!, ':mEI:.1.0-.2   ;  "
BIDAR T " V '

0. mxnsnmm gmiafiy  0 

   
AGE: 40 Y'E'éAR£*i;VD'E1fI  V. "
nmmR+§a5..§0--1:0.:___   «-- "

$3 fl "'~.'.'»"."-".."-E.'-"uP.'r"'s.'£" 7."'=-r.I.._.'e;'a"!g";.'.?.1F*..'

Acifla-45"£.E'ARB 0  
J1'"ffi'r'HI fifiinirrf. ~  
B11333 5585 4001' ~ * 0  REBPOHDEITPB

  is filed under action 4 of the

 Exit 5u~ajy'ir:§, 'm fl as-fia ".......'*- srJ..=.-

   pm»;00 in WP'jN.0.7974f2006 dated 22.10.2007.

  00m'.t;; an 1'13:  heafl this

  0 , ; cmwm 0., denim-'ad the following:

LELHI

"Mme appeal}: E the fiistrnct" fientrai {in-uparafiua

Bank Ltd. which is quentioning the oorrectrnaas of the

\\\/



ordexr dated 22.10.2007 passed by the 
Judge in WP No.7974;00 (CS-RES) declmmg' '    

the 0r0'l¢r dated 23.4.2000 passed  gm  kk

arii smfiw da......... 15.-
rmponiesnt for tha purpose   
mm m mmmmm  

mitted by 1111*      

2..   than appellant has
,,--~.:.-a-,,,-w   '0rd.... in t in 

and qxmsiz flue Vordm   the 32""'-"* renpor1unn' 1: am "

     """ 'A

" 0   Single Judge has rsgnurreeterrea to

'*.:'&.:,a &,....' .=.-;;r-..-:1 Egg! M inns umed an  tha

any------:--_---- ....... ..-.-..--
-unnru 1

1...... .A.1_I...

'    extracted the orciexf  pry ums C0u'r't ii':

   Inm-est Litawinn in vm no.23a44;-05 wlm  n

  is sought for by the mpondmt 19100.4 00 'T 00

the raaponclent 1103.2 and 3 to cunduct ucnquiry undam-

\/
\\'\/



swam :34 ofthe Karxnmlka co-apemuua 

1959 with regard to the work and fi1m11cJal' at J  

the said Bank. Purouant to the    V'

E.
B
5.
3.
1
;
if
*:
ii

reaporui-mt hm appointed   "an
enquiu-_v amoer and  % 'N   are
rexapomdent was   The 3!'
mspuniant    to the

........._1'I...... fI'....u.1n'n"€.'u;

fl.ppU.uLaII -'  1-laf

tra 4r.'-u1+5;$aa z:-*3 '

   of the order of the 1"

 in the writ petition in

 ap'p*a§3:_fi.:'r" r_-.91-.;..--,,-:;a....w.. Hafi as an a.*~".....*'*'3,' -'*''''*'~-''.............. '

:3-
ii'

  V  afagé  Inter am rcopondent in fun place of 
   awntion of Seatinn mm as reapondxmt Howl no 7

  '   st;-uzgma ts; L113  and their objection should not



eflher the W reapondom or 3"! rospondemt

giant, the Bank. That <:onton1:iofi' ha;   V'

....;..~m..1 1...; gm 1....-.-..a fiipnln .Iuu1§.-4. 

1
vlu'-l'F'I-llrl-F'-In Iv]  iirviuwvnlnx-or 

daL___

masons of which we are in  
Inferring Section  the
Division Eon-oh juagmmfi  cm of
wmsmm   ASSISTANT

in rm  mi Iurazuaa-'_  axuncnng' *' Scene" :13

64{ 11 mag; ar%ma%%k-so at pang-apn 7, the lmma

 mg.  ions of the was Act and the

 fiiofioh'-Vo'f t}"' Co-"aft a:1d.1":alo'. ti'-Mt. at "I.|.aa""'

'  We 5:5? Ape-.rsons mentioned in clause: [a], ('bi and

  %  ofo_§.1fi-'oootion :21 of Section 64 of the K08 Act. the

 ad.' !.'Jo~apera1:iua Societies has no clincretinn to

7  Far an I;I"Il'I'l1'i*I"I! and in hunt] t_ i tinin enuuirv

" V § \'Ir"HL -I-"AWL Illuifi  IN:-Do nIl|¢' 'II- wuzwiu

--..--.------.._-- v.....--' -..-......--_f

_.___ ".1 A__...

 agaimi: tism appefianfu   nagarn no

its fino::1::ia1 conditions. The Division Bunch of this

\\»«/



(hurt, in dealing with the mo mm at' the poweajfaf

Raghuax of Cn--opara1:i:ua Some' 1:ix:s, has  

cam-aha of auto: mom powers by   'V

......-Er; I54 gf t..e K135 Ag; m_n_.I1,LIt    

All ._

mum' tenses it Ish::u1d.'::'he;:'_ mum  rrr arrpnirrr
an enquiry otfloerto  any
{Zn-operatizxna   discretion uf
aiaavee   he can an no in

whawvar ants the infarmation.

Cnnnixlgazing A'  given by respondent

has nppoinb.-rel 2″‘

a”ui::-cw in 21″.: W -1

nulssévggu-eritigr Sfll rmpum-.lant’ in pince. Thu mama

% by the learned single Judge amrr raoording

cogent reasons which are not shown 130 this

~ .. V ‘flan

eithnr ox Ln law.

w w–_–_..—–

\¥~”v/

f..n;.»thava..

‘ “4′

III-I1’ we

4.. W: are in respectful agreentnent with

when by the learned Single Judge in the

01’d-I31′.

5..Abaolu1:e1y there is m fii A

– M’-‘*”‘ f m-:u”i*u*!.s,.–:=-…’s.’. ia-t.}:.’s’1*:rr:1′–*%:xfa,