as Dist: Bigaptzr.
“‘”‘”‘” ‘” “””””””‘”” “W” ‘-V’-‘fi’f_! mxmmxn ms:-3 coum’ or KARNATAKA HIGH” COURT or-‘ KARNATAKA HIGH COURT or KARNATAKA H§GH com
W.P.flo.4048Q2,008
IN mm man comm’ or I:AR1¢.A:wm—- f
cmcurr sauna gr auLnA3.»9_9§.i V ”
mmn mus mm mm uni on ‘V J 1}
amkmrw’-. ” % V
mm nonrsm uawaficz Hgaafiamfigi
BETWEEN:
Gflfflpadayya ; =i ”
S/0 Rachairah Matpa = ‘
Occ: Refired _ ‘ “
R/0 Gaadanigenr,
Dist: Bijapin’. H ” *
._ % ..PE’I’ITIONEE-‘2
(By Sri. Ameetv..Kumar’–Dé1-zhpande, Adv.)
‘i’}:z:V-.43″ Assisfafit. ihzgistrar of
Co#ope;”attve:’
Bijapur”Bivisi0ig
‘ Bijapm”~.586_§*491~:
W :T “2V.””!’]:1¢j: ‘ g Director
Credit
“(‘,o-%;)p»::1*_ativc Bank Ltd.,
‘Honnutagi,
. . RESPUNDENTS
‘ ‘~ {By Sri N.S.Deshpande, I-ICGP for R 1
Sn’ Sanjay Mdoshi, Adv. for R2)
— ………. .1…” uuum Ur KARNATAKA HIGH COURT or KARNATAKA HIGH cciunr or KARNATAKA men c:”c”>’i’:’J
W.P.No 404863008
amendment of Sedion 70(2) of the Act by
(e) was inserted. It reads:
“?0(.2)(e) — A daim byg; (x?-cgj§erfi21f¥2e’fiI2{:i”é:£’y..&
for any defia’eg_r__,qz_¢ in ‘fiu_e”::zs_§§_§_s
operative Socie!y___l_3y V
deceased member or gjfficérj’
or deceased “a;’agi;)”«.sen2ant, past
servant or deoeaéed’ committee,
past or prfesent admitted or
not. ‘ H
A to Section
69 of the Ad. intoforoe on 20-
10-1975, in the case was raised in
thtf V the Learned Counsel
raised under Sedion 70 of
flfgevact In support of this submission,
relied on the Judgment of this
V . ” Govlnda -ws- Xarnataka
j… In the said deczsitzrt, Swamy.J,
;;g:a*4Li§;;ziTafier the amendment of section 70 and 59 by
No.1 9/ I 976, a matterfalling under Seciion 69 of the
Ac! coufd be the subject matter of a _
Section 270 of the Ad. ‘
4. In my opinion, the
the above decision would ..app 1y ‘£9’ the” ‘ L’
present case. Accor dix}Ag1y,&..VI”‘ii%}§;i ‘tt;at of an
enquiry against the 64 of the
Act would not: _V::1**<;spondcnt no.2 –
Bank to 70 of the Act. I
find summons to
= «’u:¥1der the ext:raoI’dinary
juris-,a%:¢tioi: ::>i”t:1’*:is ‘€.’,cV:§’iirt under Articles 226 & 227 of
i;1icS:C(i::stit.;1t:ioI1 dif”Ii1dia.
% = Vf’exi:iijO1iV’f:.iismissed. sd/..
JUDGE
” ‘i”>:<b 3