Karnataka High Court
Kedambadi Seva Sahakara Bank Ltd vs Assistant Registrar Of … on 4 February, 2010
IN THE HIGH COURT op KARNATAKA AT BANGALORE
DATED THIS THE 4"*nAy or FEBRUARY,{éoI0
BE?ORE 4' 0 0
THE HON'BLE Mr. JUSTICE L. NAg§Ts§AjsThMT_I*_
WRIT PETITION No.1ei56/2Qd9'(Cs+aEs)
BETWEEN:
Kedambadi Seva Sahakafa0"
Bank Ltd., now qalled,asV_°3
Kedambady Keyyu¢"C.Af Bank Ltd.,
Kedambadi. Puttu:'Tq¢_}.} '" 0»
D.K.District. *_ f_f rm.-,;a
R/by its Chief Ekécugiyejcffigér .. PETITIONER
(By AdvecaEefSrI Q Ravi Shankar Shastry)
1. Asst; Registraf,df'
Coeoperativeascgiefiies,
PutEu;0SubvDivision,
_Puttuf._D;K; Dist.
"gm'23nTharanatha0fiei s/o Somappa
'»_Rai,smajQr, R/o Kedambadi,
. Fufi:urjTq,, 0.x. Dist. .. RESPONDENTS
A,K(SriTZaheer Ahmed, AGA for R~1)
‘QRRZV .. served)
‘”This Writ petition is filed under Arts.226 &
E”%_W227 of the Constitution of India to quash the
*0 order dated 20.12.2008 in Appeal No.32/2004 passed
7
matter to R-1 for fresh consideration and R-1 is
directed to pass appropriate orders in respect of
the limitation as it is held by thej;ap§ei;ate
tribunal and R-2 is to be given opportunity befgtez
passing appropriate orders.i
8. With these obserVat;onsfV theg petition =is
disposed of.
Govt. Advocate””‘iSA file memo of
appearance withrn 2 seeks; },
f”r%Dfww\: …. em: EUDQE
apfi/630210