Karnataka High Court
D B Pathanna S/O Beerappa vs Hmt Watch Factory I And Ii on 2 September, 2008
119* THE HIGH comrr or KARNATAKA, L' K
DATED THIS THE 2ND DAY OF sEP'rEL§Bi;fi§ 229158 = 'A
BEFOREjW"~ % """ ""
THE 1~ION'IE:3LE MR. JUSTICE .
WRIT PE'1'I'I'ION NC. or' 2Qt::s {:3-1?)
-_-__----
DBPATHANNA s,1OBEERA?_PA''' : ' "
AGED ABoU'r57fi{EARs""""~Q " .
R10 NO.1}8, I:-i:iM£i.ELAKI1;
HM'? LAYOUT ~ * _ ii
NAGAsVA§i1i3'RA: ?QS;£'i"V' .
BANGAi.,OI€YE;~56CV0'-Z3 .. '
- 4- - " ...PETITIONER
(By was : P¥ev.a§d1mASsd¢;ATEs )
%
----u--
FACTORY 1 AND I:
A QVGROUP GENERAL MANAGER
_ 'JALAH;¢.L'LI
BA'N{3ALORE--56O 031
BY AETS GENERAL MANAGEWCOMPLEX)
" 'No.59, Hm BHAVAN
BELLARY ROAD
BANGALORE
3 EMT EMPLOYEES CO-0PER'A'I'IVE HOUSE
BUILIBNG SGCIETY LTD.,
EST FLOOR, BACHELORS HOSTEL BUILDING
HM!' 9031* »\
i"'~"K
BANGALORE
BY ETS SECRETARY
(By M13 : CARIAPPA 85 (10, ADV FC2R~R3&2." H "
'-
THiS WRIT PETKTKON IS FILED' U;$mE:R
AND 227* 01:' THE CONSTITUTION up ENDIA r+:2A¥1NG--' TO
[HRECT AND QUASI-I THE a'N:3.QRsEME-Mfr :2T.:;24;v:2,i.;m8, » A
VIBE ANN-{) PASSED BY THE R"1}XNI) ETC,_ 4
'THIS 1"E'1'I'I'IC)Ny '"t'"::.C:MIi\iG' exam PRELIMINARY
HEARING IN 'B' GRQUR TH§s::1AY-- COURT MADE
THE FOLLOWING: 1
occasion, preferred
W.P.524E4]fi3 Single Judge of this court
by oxfcigfir ._28t15=_ Vfvfiéy, $2004 Annexure A permitted
1 2 to withhold the sum of
Eyeing a claim made by the Cowoperative
the izaetitioner, the subject matter of
;;)I0c§e»:iii1gsVi1z Dispute N0. JRB/MD/252002-«()3 on the
tfie Joint Registxar of Cowoperative Society,
~ amgam. The petitioner alleging amt the claim made by
" Hivzfie society having been dismissed, made a repzesentation to
the respondent to make over the payment, which when
N