IN HEGH CGUR? OF KARNATAKA AT BANGALQRE '%?P.NO.2?§ O? 2909
4-
IN THE HFGH CGURT OF KARMA TARA A T BANGALOREV. ._
mmn THIS ms vim mm' as JAKUARY, 20051 f ~ 7"":
SEFGRE
2*:-:2 HON'Bi.E am. .:usr1c£~.:<»PA r1z%;%%\*{Lf[%» '
w.P.:~z. :2'?5 ommg :
BQWEER
1 §HARAT sagas? ca OPZEiA71f£VE_$0C%ET}{ :..fm~-- _
225? By as sezsazmmz 299.: M: --Pu'%:3'.:.9;z*¢A:»§Y%
AGEB.AE"5{}£3T£1YEAR$ =
:~¢o?4a::a,aT:~:ms:N R£3AE}.,_.__
:'«éEAR ?A%¢£'.%%fi&'v€%.3K%__GANE7.8H"f§ifgIF'LE,. ~--_ - ~
mm-:AaAKsH:g¢s »
BANGALGRE sasccas .. '
.. _ . . PEEFRONER
{By Sré: 3 3 :;E'£*4;Ar»s :»§:;r.e:A'R17{Aa*\}*9<;;rsTE} ' "
AND :
1 THE S'¥'ATE"DF '$<.?sRN_ATa\.KA*~' "
RE?-' 'E'{ {'58 SE{'.R$TARY '
i3i'E~':F'ARTMEN'{ OF'-C*Q_§£}§?ERAT¥C}N
. $1.3. $£;§%LEii-£=§G, BR AMBEDKAR VEEDHI
V ' ;5.5.$$GAE.,CiRE'E$8 80$
2 '-- "s"HEF. B§_G$i+iE£zUCATEON OFFKIER
A B_§..QC§<Z _EDU§;.i§T2ON OFRCE,
§<;§L£523%_%PAL'fAM
BANGALQRE 5% {I92
' , 3&5'? RAJALA-KSHM
'ASSSSTRNT Mzsmzss,
GQ'v'EF{?éMENT FHGHER PREMARY same;
no 22'$:'i?Gf.}, UNWERSSTY mm,
' KENGEM u9A:~zAeARA,
RANGA%.G:'~':E ea
RE$?01'~«EBEN"?S
(Sm: : ASH?' M. §<UM%xRAGER%MA"¥'H HCGP FQR R4 AED 2}
3% :.2:?s <3? mm
fififi C{}E3R'£' Q1' §<.;%P.3-EATA.I<:A. A? BANGALORE. \EE.I".N{3.'.7E'I'S Q3? 2989
-"t
-4}-
"{H§$ 'v*é,}"-'. 2-S FELED LENDER 2'%R"§EC}..§£S 226 AND 22'? C}? THE
CG¥'=é$T%"§'U'§"20i'~% C45 §NiZ}%A PRAWNG TQ EBRECT THE SECOND
RE8P€}NE3E¥"=E"§' "$0 SQMPLY W23?! THE 3'sTYACHE\§§E¥\ET ORBER {ANNE.}(URE_--"'
8) Q'? DEE)UC'{%NC$ 'FHE A¥*a'!{}UNT itfiflfsé THE SALARW ALLQ's"v{<'§€_'4i'lE "GP.
THE '§°H%Rf} RESPQMSEN? RN53 TO REMET THE SMAE 3'6 TRE F_'_E?§'§"3+.'3?~3':EjR" é
UNTEL "EH5 ESTERE L£3f%§\' £3 CLEARED BY ENFORCSNG M3 3-';i$'§".'v'3."%"'.}."T§"€I3'§~1.":"'é . '
aura sse AcceR::mcE werzes ms PRCVESKDNS or mg 35¢. '34 C-%_= "§'H€--.--:
§ I " = .
was 2:3,?' cessszzxze an FOR P:2gL:r.¢z:«;;&\Rx{.;+2T E;{é.1a?'is>4s3: '._wé'V¥;sAj§_{ I
we scum" MADE THE FOLLQ'e'u'$N<3:
The petifiener in tijfs 'has é*,éu;g.«ht..vvEt'nr 3
direction, directing the with
the ati3¢hment . 'V§:éduc;'ti:':g the
amaunt from £'f§_ih7e third respondent
amé ta ‘fiétfiiéner, unfii the entire
khan £3 #§i’e§i’e$, his statutéry duty in
accerda;’–*:ce_ w4iii1.vpr€i2(i;é§ifins of fine Section-34 02′ the
_3{é’:’naf-ai§aE”ACn§egeratii}é”Societies Act.
facts 0f the case are that, the
pefiiiefier Credif Ceoperatiwa Society Limited,
W ,”‘fga§§re£3entéd..by its Settretary and the third respondent has
gzxaésgdéhe hand my; ef Rs.25,8fl0:’— frem me petitic:ner’s
“‘*.So £:§aty and when sha hag faiied ta pay the necasrsary
HE EEG}? CQQRT Q}? }sIAR}€.$.T,-*2}-{.23 AT BANGA§..C*RE ‘%3i1′.}i0.2′?§ 0;?’ 2399
“EH2 E11533 CQEERT OF KAF_NA;’§fiJ¢;£’~. A’? BANGALCERE. ‘%z’J’.?\3Q.2′?S C}? 29%?
“5
»_a~
érzstaéimenbs reguiariy, pet§fiener’s society has raisec{ “a
dispute befare fiwe jurisdici§ona% competent authc:r’ii’y,«’
En inrn, has referred the matter ta the §rbfiratus’«%::{$§s;fimg ”
Na. .}RB:Dis:€G§6:G4-05. The Arbnra:orha$%pa$sedmg
award an 27.8.2004 Vida AnfiéS: urje–A; “u’:v:’°E:=~.;:.’-‘st;e v%
af ‘aifie award, third rapqfidentVAV.h;::$:.f§§ied.{d’s;at%$t§§y the
$336 award amount. society has
fiied an Execufiicrj Assistant
Registrar of Circie, Bangaiora
in tfie said’ §}i’é’ }c:ompe2&ni Authority
has f:%%eV arder ‘ta attach the
saiary cf. the ‘fi’aifr{i:Vfé:$§3c§¥i’dé?i’:E, Vida Anne3<ure–8. ifispite of
0? fhg aftééhvment Gfdei' on the second
reapondent has nut daciuacted the
amazing. fmfiflwe saisry of that third respondent.
i%".',""%'?§:ereafter;"' spet§tiana:"s satiety has scant a Segai fictifie
'.'z'rf_§*ésV§g'h'A'his counsei cm 4.61. 00? Vida Annexura-C, ta
' ' » . . " " smand respondent,
THE HIGEE COEERT GP Ku..2′}’5 £3}? 2&4???
33% T143 }3}G}§ COURT *3? KAREATAKA AT BA?’§€}5?{i..4{3RE. W.P.NO.2′}’$ {EF 2039
«.3»
orders have ban passed by the 3’urisdicti(znai campéie:§ii–.:”‘vv_.
authority and thereafter, petitianefs sméety h$$s_ ‘iss:.5éd'” ‘
iagai natéce through his cuunsei, a,3″”é:er§y ‘.’3s.;«::.{tf’f;”‘«f%.
H’
Becember 2066, Vida Annexure-b–T;C_, tiffa V’
respendent ta attach the sa£ary””£he third_
and remit the same is t?1é4_'{.3v.et§’£i'{‘LA3 s'”;:”ga’V£’v’}’*.§«fiééiety aS pér fize
attachment Carder: Bgzt ti1eAAVsair1e :1fiit Vi§%3§é§fi csmpiied
iiié ssgnmcafia in
with by zhe sec::;r%_§¥’
note ‘@132, it is: éhé. (sf fhe Se-sand
respende:°ii_%e._ certiers and to give affect
{:3 ‘she attaéhnfen: = by the csmpetent
_2utherify§«:. és prov’iciéa=dv___;;;3.-fier the re¥avan’£ prcwiséons of
Si-:e?.’:t§{“3s’f’:_v4i2 c:v,**3j’: S:,e:g:1:i¢::n 34 of CPC. Keeping the requesst
the £>’é.-*;%i”iiev¥’:1e é%’;_ia??:1’vébeyartce and net taking any decision
. 3 feafinébie time is not at 3% justéfiabie.
5.’ ‘”‘j_Tharefore, keeping 28 these favctars inter
V. ééfisifieraiion, the instant writ paiition flied by petitionerr
*»»sf£-inds ciispased af, with :3 direction ta ‘E316 gmenci
2:»: 32%: mag {f?<I3§E'f £2? KAR2\!A;'f§\3{.;3a 5%.": R.:s.m;a:,<:RE w;*.2~.:«;~,2'2:2 C25' rim