High Court Karnataka High Court

D Sathyanarayana S/O Govindaraju vs Guyya Agastheswara Seva Sahakari on 19 January, 2010

Karnataka High Court
D Sathyanarayana S/O Govindaraju vs Guyya Agastheswara Seva Sahakari on 19 January, 2010
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT§'_:I3'A'N'(}:;A.LQ'RE

DATED THIS THE 19"" mxy QF JAN 10  & " V

B131:0R1_2_: T a 3
THE HON'BLE MR. Ju'sj'a«.:£a ANA_NvD_I3§fI§.A'R'EDDY  A
REGULAR sECoND%,41:%'pEA%VL%No.i9:4oF[2oo9

BETWEEN:
D.Sathyanara_y21-h:§Vt,':-. ._ 1. 
Aged ab0ut4_49  .  _ ' 
Son of Gm/i:1d,2i';t;1j"1j;'v. . " 

No.4/ {2} . H1) Lf:1ii::vi_nVg BOa_1_' d ClL?,i}}";

KL1sh2:'1:naigai*,..  5 _V  '  I .

Somwmpet'Talyukg-.."L*_  ..

N.Kodzigu--57700,V1i2.-.:V' -   ... APPELLANT

("M/S.'Kr25\J_yE11141hC()'fi"1p€i"1y{by Shri.H.N .Shashidha1"a, Advocate)

 Gum  Seva Sahakari

v';;avasa;k"B;1;1'k Niyamitha,
Sidciapu-r Town,

  Vi.rajp"ct. Taluk,
"  1<{adagu District,
  _AREpIféJS€n[€d by its
.   Rresidea1t M.S.Venkatesh.

%  _./Xged 33 years,

 Son of Sridhar.

V Residing atGuyya1Village,

Virqjpet, S.K0dagu.

5' >1» .

This Regular Second Ap--peal is filed__u'nder Seeti()n.l()() of
Code of Civil Procedure. l9()8_'_aiigaViiis~.t_y_vthe fiidgepnient and decree
dated: 31.7.2007 passedéin .R.Ai;Ng.5y/2t)yo5 on the file of the
District Judge, Kodagu'; d'itsf_missi.ng the appeal filed
against the judgement and._VdeereVe *dated..':jV-.l".3.20O5, passed in
O.S.No.4/2003 _on__the ;r'iie'or; the"«.Ciyil'J'ucige (Senior Division),

Virajpet and ete.,";,- ' .

Thisi.{§pp_e;»tl  aéjniission this day, the Court
delivere--d----th.e i'.f)llt)W§:i§r:--g:"'--_&'- '
.'  M E N T

The p'i'eseiit,;itp}3e;ti ':1; tiled by the defendant in a suit. The

 «._suiti.t.y\i'as,.A'-:'74;)r":'ecove1"yuoi" money instituted by the respondent which

“under?the Karnataka Co–operative Societies Act, 1959

(here_inafte’:’.,relei’red to l the Act’ for brevity) . One of the

ihiconttientions that was put forward by the appellant, in his written

statement, was to the effect that the suit was barred under Section

70d of the Act and therefore, the plaintiff ought to be relegated to

raise a dispute before the competent authority under the Act. This

6