High Court Karnataka High Court

K G Rajashekar Aged 31 Years Clerk vs The State Of Karnataka on 24 June, 2008

Karnataka High Court
K G Rajashekar Aged 31 Years Clerk vs The State Of Karnataka on 24 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna
fr . 0
\

 4f;:<

xx was 3168 Comm? 0? KARNAEAKA Am 3An¢g;gpgP"_'*'

namzn THIS was 24"*nAx Q? sung; 2g§§K_ -Ly"

yusszng

THE HOR'ELE MR. JUSTICE VK.L;MAflJU$A§$ "'

ARD H_ , 2 E
THE EOR’BLE mas, JUSTICE E;V}EAfi£RA$HflA

w.Ammo.3i3’dF72no§f}_

sswwssu:

1 K G aAJAs3sKAa, A335-31′?EARs, CLERK
BHARAEHIVGE3DIT’Cd?G9{$oC$Ew¥ LTD
MAHgnaKsfiaI”nAx6uT- ” ”

BAfiGALoRE~5fipe8e,’,_.’

{By Sr; : s yagkasa sEErrY,Anv. )

VAND *”V ‘« V
V. ,V_ ‘. V’ V . . . . .

“a1 TaxusT§mé OF KARNAEAKA

.-REr~Ez_ITs*s£CRE$ARx
‘.nEEARr3gEflT or CO-OPERATION
E.s_EULinzN$, an AMBEDKAR VEEDHI
Bamagfiaaz 1

‘fax ERESIDENT

‘ EfiARA$HI caznxw co«op ocxgry LTD
‘;MAHALAKsHmI LAYOUT

T BANGALORE 560 085

V 3 THE sacamany
Baanamax CREDIT co«o9 socxmwx LTD

E€I LAYOUT ( SR.INIVA$E-‘i. ‘I,’E2~1?EL )
EAH 360086

ta}

4 CAHVERY CEDIT Como; SQCIETY LTDc ‘
HG ? AfilCEURCHAHAfiIRI camynzx -m.*
VIJAXARAGAR -~W~. T
BANALOE~4G
BX ITS SECRETARY «. -_-_.. _a

,*, .;g RES9GNflENTS j

THIS WRIT APFEAL .EILEn “U/S_ 4 ‘QF~ THE

KARRATEKA 3:33 COURT AC Efiaxxna Ed 33? asxnm

TE ORDER pmssma Ifl Wmfis’ fiRIT* PETITION

HO.9764/2307 mgwsnv:@;o172Qae, “.

This appeal . §>raa}.11z;:i.na.ry
heaxing tzhia , 1.~5’AN:i'<..1&;'I:'fi_x'3F§ijv;-.V_ J'-, «Vzdaelivered the
followiflg: 2" E.' '1 if" '"_= . flT

an-u-‘-..-um.—au.-w-“aw

The .:.’e:_3pc:ndent; Ho. 4 in Writ
Petitiofi The afcresaid Writ:

petigxen was fiied hfi the responaentwa in this

1: tea the Writ Petitiener, it

is :e:__cc;wn:pé;~.:;at1vae Society registered unxziar the

‘s::i;r.;:-5E1:;?. of the Iiarnataka Cofative

T $e:V5r:V.f Being aggriexred by the sane, the

‘*,_-gxéséfit ageal is filed.

3’ Aaccarding to M1:,I?:1:a3r.’ash Shetty, the
learned Single Judge has cfitted an armor in

mat csonaiciaeringr the effect of obtaining an

<2/A

award under seatian 70 of the K.C.S.

raised by the zmciety.

an award. 13 passed, Sectic>i1__ 3g§ :;a.m;–;+.–;=

pressed inter serxricae by
appellant. He furthiegj iiha.:c’§ was
no privity cxf c:or1tra.c’:’5c:VA of
tha appellant; he
requests thié the order
passed .

4 . é.p§ellant’ s aaunsel F

we are of, the -._c:g:.~.in’§_’é:§n that there are no

” in §ihe- ——– —-a.’rg1.unem:.s advanced by the

.1£éaz§iier:3. fox: the aypellant far the

fol.1Ao’£§’ing ifiaéanst

‘£he ‘a5>;§ellant has net filed any objection

the executicn caf Armexure-B by him in

“~V%____”f’a.xfi:.;ur of the society. From Annezmre-B, it is

£::1e:a.r to us that the appellant herein has

given a cmmsant in fave-ur cf the Scaiety to

racmrer a sum of R.5.1,000/- peg: zmnth out cf

W

his salary in accordance with Sect§.<:wra1. "3éw{.i}" H

and (2) of the K.C.S.Act.

addressed tn the e@l::syer- Bha.»3Eaf¢1′;:11:Ti.A”TC1:4e:c11»”‘

operative society Lim1um:}QfEpafi”tn1s§5i§”:s5
cleax that the appe1;agt vp&§Q§a£1;y 53$ given
censent for the 4″ 3
sum of Rs.1,00{}{_f salary
under Sec.:t:L<:j;'1" :1':-_=1V -V..(=;}"_ :%§f%.;$e K,c.s.2ac1:
authori$:i.Vn=ag- request $15
ezwloyer and send it ta

that 4"' res§g:2c;r:defit_. A._ " the appellant has

ma}: disgutézi th5;'sV.@§;;:u1::ent, now it am 31:31; open

fk:_r_r Vihim '«:*§c5njt.zand. that the society cazmot

invfaké*-Se£itifc;«n fi§§(1) and (2) cf the K.C.S.Act.

The arziyz of him is that when society

éb't§iz§ed an awaxd under Section '10 crrf the

Qzébt, such award has ta be executed in

with other prorvisicm of the

'~K4.C.S.Act and Section 34(1) and (2) cannot be

6?'

grassed into service.

K.C,S.Act reads as hereunder:

3%.

_lI>ec3J.u::.tz’.on from salary meet €Ts?a.¢i«et~;.g»~~:_,_s 7

claim in certain cases:

(1)

Eatwithstanding anytfiifig cafitain§d ifi any
law fan the tim being in £gxcé;7a mfimber
of a co–¢§eratikéfscfii§fiy,m%y_execute an
agreement. in £av@n§”;’éfa:V£b§} society
pravid1ng §hat; $§$$ §m@;¢gex’ shall be
:.:oz:g::e:te_:n.1::.V’ Salary or
wages i§ag$@;锑t§§ih§fir’Egx the employer;
suqh”‘ §a’;sa m§’y i§é””‘$pec1£1ad in the
agréemfihh §n§¥L£§ “pay the amount so
deddtedVt§.fifiefi§§§iety in satisfaction
ofi-any aflfit fir atfier demand owing by the

zfiémber to tfie*$bciety.

@n hfiefafiegution af such an agremnt the

‘fl ém§1e§¢x;$§311, if so required by the co-

mgeratifié society by requisition in

writing and so long as such debt gr

‘A§@ma$d or any gart af it remains unpaid,

‘K make the deduction in accordance with the

fagraemnt and gay the amount so deducted

to the society within fourteen days frm
the date of the dedction.

seamen 34 _;;>’f « :z;1=:§e=_.7 ;_. A’

a Debtor: under Sectiun 34 , the u
made use by the creditor at any”t3ge§ x u x ‘

6. In the a1rcumst§nce$} $fi§re ‘%ra2 fi§V ‘
merits in this appeal afidifie éfi apt sééj§h%
reasons to 1nter£er¢;§ithgt$§*fi€ll dbhgidgred
order of the learned §i§gief§fidé%;l *;

7. Accordingly; “dismissed.

Sella
Sd/-o
Judge