1
IN THE HIGH comm' on KARNATAKA AT
DATED THIS THE 11¢ DAY 01? APRIL, % 1:
BEFORE
'mm I-!0N'BLE MR..ms'rIcE L
WRIT PETITION No.5959
WP=fio.5959I20m' % ' j
CHYPRADURGA n1s'rms.j:r%%oo ;a"i=¥"i%%; . %
CENTRALBANi(L'l'D:_" «
currmmnuon, ~ + A % ' " %
any as MANAG:nc;{n: mrmoma
(av sR:Mm%mTa t*i"';1jii>:é!r:f§-- Anikdéawm
1 THE n3wTvLcoMyg:ss¢c§i1ER
CH!'§'BADURGA"5?2 sex.
2;
cymvwimcm '577 591,
mm-Aw iémuéiizéé.-*rtzA12 01? 00-0? saamrms
cnrmmuma DISTRICT] LIQUIDATOR,
ism sAM1=s_oE smnmsawmaa URBAN
~ GCHGP. BANK mm, Laxw aazm,
% .f{'2HfFRADURGA 577 501.
,4 1.
4 MANJUSIATBA. Sm :3 c mrpmmu
"AGED A3<::u'r 39 vxzans,
mo mauwnAxAm cmcw,
_carz'1%IiuR<aA.
A Iiisféxcé' consmma
V j ~ V .DlSPU.'FE REDR%SAL FOR-UM :;
..CH!TRADURGA. BY ITS R-EGi8'i'-RAB. .. RESFONBQWB
(BY R KUMAR---» HOG!' R1-R3 ch BR! -8 V RAMAN- ADV. R-4)
masm wpa. ARE FILED PRAYINGTO QUA81-I ma o2§*majMTm.
12.9.2005 MARKED AS ANNEXURE E mm mm DlSPRl?§'i"'G'R:.E.1.§__'§.¥T."« _
21.3.2007 MARKED AS ANREXURE H PA$$ED BY mgfa§Hs§wAR.%%.LT A
These writ petitions coming on
bcforcthecourttoday, " " "
A
The petmozm have mm
the orders dated produced at
Azmexums-E & I-If in both the writ
pemons am Tahaaldar. onmmurga
dinectins in mvmn or me 4»:
map¢ndw?3¥*&1*I P14l.VW<::V.5,f1<,'%:$9/.'V.':..1,0£§7 amass-4,440.00 in favour of
pnio..59eo/2007 by way of cheque. aw
the deposit of Rs.5.12,l 2i3.00 in
Coop. Central Bank ma, hczonmg so an
Urban Coop. Bank Ltd., Chitradlxrw.
' Chitrwurga to Managua Director, Chifimm.
Coop. Central Bank Ltd., Chitmvtlurga for a total sum of
4
Rs.3,82,056.9O in respect of claim of 49* respondents, the
writ pettflons. V. ‘A ‘ V.
2. The facts of the case are A 4.7%:
the writ petitions had
Sampige Siddeshwara U:-mx; 0399.: On
failure of the said Coop. mums, the.
411* respondents (kmsumer
Disputes allawed. The 4:!-
said execution reeovezy
certificates of the amsunts. as a
land the Jam Regmmr of
ondered. madam of an
sampige Urban Coop. Bank Ltd., sn Smpige
coop. Bank Ltd., had kept Rs.5,I2,122..34
account with the petmorms bmk. The
Tahsildar issued a show muse notice calling
petitioners bank as show cause. as to why the manna
.VV’jeV4j_锑a:,4s_14;r.iecz*eedbytheDis1:’ictForums11al1notbereea:ret’edfi’omthe
reserve fund. The petifloners hank replied. etaimg that
J
fl
5
since mejuagmn dcbtor bank is liquidated, the is
the auttmrity to settle the assets and mbntm %
CGIIIIQC be ICCOV’flI3d to Day Elm ‘1.’ -. ; vaik ‘ j
the Tahaidlar has passed the
IE I F I I’ the Hi I nflrs ” V
these writ petitions.
respondents ‘
4. The bank is that
cannot pamj directing the pctitiomrs to pay
the 4&4′:-eapmaenta for the mm am the 4%:
‘l’he learned counsel for the respondents submit that peflwmer
1
6
is not mieved pea-‘eon in View of the fact
mspommm deposited the amount with the %
and third rwpondem is a judment ”
deposit amount belonging to
petitioners the amounts were, A’ if at all
anything is W-raved, it is and not the
petitioner. Hence the person md
No.53″ deposited the amounts with an
amounts will be of help whenever they
it; m w P No.5959/N07 is a retired
respondent has failed to honour the claim
to zepagr the depoait amounts. Thereby
had to approach the Conmw Forum and
flle execution. In the said execution the orders which
er§1mpugnedhereinoametobemeed,whichmejuefifiedm.
X