High Court Karnataka High Court

Sri Varun Credit Co-Opertive … vs Joint Deputy Director on 31 May, 2008

Karnataka High Court
Sri Varun Credit Co-Opertive … vs Joint Deputy Director on 31 May, 2008
Author: Mohan Shantanagoudar


T313 HRET PETITIDfi IS FILER UHDEfi fififiCLES

225 are 227 or was cnxswrruwrcn my Ixmz§*PRA3I3e_
TU DIRECT THE FIRST nzsraanzuw Ann TO COMPhY’fiI?H 1_
max Amvacnnar oansn um. 21.12.2c05~:s$axa_zv 32» ‘
umnsn RULE 3?(1} 0? was xanfiamnxa ¢O4QPERA?IV3 ‘

SOIZIIETIKS RULE 19$’? IN CE? $0.538 III, “H53 ‘CE? 3_.5-5E.-
as 2n35»a6 aw. 21.12.2395 ARE rngaxav Amwacs was

sauna? or R3 ARE RENIT THE sang To TflE#PETITIO§$§*

A5 PER.hflHEX.A. ,

THIS wax? P3T;TIDN cdfiins on #on_pgELxn1mAnv
HEARING T315 nay, THE_CoUR$ MABEWTHE FOhLGHING:~

fin No.3 who
vans dus£mut§$%§$wga af;Q§finfiHta}flbe;xnfl$mu:n Thu:

execution, the orda-

dimonng’ who is the employer of

I Ha.3ufb-~:1:.*xiuct certain amount fimn the

V %gpc§¢hg§pflmfiy§fgespormkmuzflbsiaunifibr1:nnfi1a1ux:of

€h§’§§ma:fi5%§x;1xn£Ezun~ba1fl:tvan.;unuuu1 TTu:ardnr

nflanlyimuofsnhxy was passed as back as on

x*1 §1;fi§$§5harnaqpodkuu:lku2.Inapflw:oft1u>sanma {ht

: reu;xnmiun:ERx3L’are rm: deducted. Ehmce thdn unfit

umu ur nnmwuunum mm-I uumu §ar.,;sAuNAI’nm HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA men COURT

petitimfn $6.

@f<3