" srfiihcga Milk tjfiiofiLim:ted E5.hii11o_f_%fi L 2. M5; :3.ir',G5pa1 .. Agfid about 52 years ' Managing Director .. ,_?é/iachanhalli, Nidigc: Post IN THE HIGH COURT' OF KARNATAKA AT BArmAL<:_m:;:'-'._"_*~V__ DATED THIS THE Qcam DAY 0;? NOVEMBER " *' BEFORE THE HON'BLE MRJUSTICE 4' - T 1:' Writ Petition N0. 32 h Between: " V' G.MaI1ja Nail: Aged about 45y:ar$- ._ 1; Sjo late ~ " R/0 Bevubefla . No.35, ; 1.
” Crests, Shiinsaga _’ _ .. Pctifioner
{By Sr:
And:
Iv!-a::i1t:1L’1al1i;. Nidigt: Post
~§ife–p1″esef1tL€d'[;;¥3§.’ its Managing Director
S/0 }N${If.TI’1iIflfl1i811
‘S11imoga Milk Unian Limited
Shfingga _ _ Q e SPOH C1
This writ petition is filed under AI’f;iCl€S 1226 and
22′? of the Constitution of India praying ta quash the
susp€:nsi0r1 order cit. 19.08.2010 vide Ann—A. issued
Sn Ramakrishnaiah, under various sections of’
mac and also under Section 3(1)(:-;) of the
Castes] Scheduied Tribes Preventiozi’ of
and the matter is pending in CC
fiie of the Principe} Civil (Sertinrxijrivttswvimdn)
Shixnoga. It is the case of can
account of the aforesaié him, he
was subjected.» “tints? by maiiing
false a1legation””~_,agajnst§f’.f he was also
transferred ‘ from Davangere Union and
even the respendents ttvanted the petitioner to
5 teitnasémv-as the campaign: filed by him. As the
agreed to the said demand of the
t res1jendent.s_,ft}1e petitioner was served with an order
AAst1spe:1§§ien dated 19.08.2010 as per A:1nexure«A
e.a13§i9*»–tl§erefore, the pet;i3:.io11er seeks quashing of the
T .:’_”aforesaid suspension order and in the meanwhile, to
” ” grant him the interim prayer of staying the order of
suspension. %-
4;
3. Learned counsel for the petitioner
that except saying that complaints were rjeceivedi
against the petifioner, the order of”‘snspe–iisi_oii’irioesjb
not indicate any other material so D’-as tOi”‘N.c:iI’I”‘
suspension of the petitioner. ‘ o ,
4. Having regard to the aforesaid su-binissiions
put forward and the iiattire iii’. reiief by the
petitioner, in yiew,” iiéis got an
aiterriatitfc the Registrar and
by virtue of TAO-{ 1)(c) the dispute between the
iisocietya its emoiojrees will have to M decided by
no other courts will have
i jurisdiction entertain any suit or proceeding in
“”–..reSpectz such dispute. Under the above
‘” s.circnrr;stances, the remedy is for the petitioner to
‘:_”‘;i1–oire the Registrar under Section ‘”/’G of the
9’ Kariiataka (3o–opera’tiv/e Societies Act, 1959 and as
such, without going into the nierits of the case. this
petition is disposed of by directing the petitioner to
%
\!
U1
seek relief from the Registrar of Co–op<f;.1.';5i1i:1viéL:'–.:..
Societies, in accordaxzce with law. If the is
moves the Reg'st':rar under Sect;i0'1"1*–7i)fi '
operative Societies Act, the sarrne
in accordance with law expedi'i;iQi;1~sl_v. '