Karnataka High Court
Mohammad Abid vs The Secretary Karnataka State … on 15 December, 2009
IN THE me;-1 COURT or KARNATAKA AT BANGALOREC
DATED THIS THE 15'?" DAY 01? DE_?C{+31\/[BER 2003' E: "
BEFORE
THE) H.OE\}'BL1'£ Mr. JUSTICE }i.N.N2\OANE'Q}{AN'{§AS _
WRITPE'I'i'I.'iON No.3292_4/2o<j9..~ = O' 1'
BETWEEN:
MOH.A.1\/{MAD ABID ,
S/O'I'.S.MOl*-IAMMAD
M /smaw DELUX 11'URNITuRL:.& Ema}. woja: CROSS. U.PPARAHALL_I _
'mM_K_UR TOWN" _ _ "".'.--;~?E1'1";'10NER
[By Sri s1a1vA:\iA,;§Jm;':D.S". 'AN1§O_'S:RI;'SH}§xN'MUKHA.K, Adm
AND:
.1 "'m1:: SI£CRE?fI'ARY _ _
KARNATA1{{A 'STATE' .{ND.US'I'RIAL
co;-'01>_I§I2A"I1-X(E:"E3ANK LTD.
-' - 13AsAVANAGU§'3; ..... .. »
* .1'-3f\NG1;1XL«OE2[C
2 'V 'BEE ;$'§:.;éU9Ifu?.,§éEeq1;§:ff:Rs' I
'COE--OPE3{2AIfiIfi=VE SOCIETIES
'i'EJ_MKU:"R_
' A THE ASOSISTANT REGISTRAR OF CO«OPERATIVE
A SOCIETIES OF RECOVERY OFFICER {UR/441]
"E-§_/XRNATAKA STA'i"E INIDUSTRIAL
" 1 CO' OPERATEVE B./\N K L'¥'D.
__ I'3ASA\i"ANAC1 L} PT)! R0 25% §
BANG-ALORE RESPOND ENTS
§(7L'
TI--118 VVRET PETITION IS FILED UNDER ARTICLES"2é'€§_ '._'
AND 227 OF 'I'I'-SIS CONSTE'I'UT ION OI' INDIA, I7'RAYfi'€"xT--«_ '7IfO§ _.__
QUASH THE IMPUGNED ORDER DT.5.12.1998 VID-Ii."ANAN'4'£3;'I "
D'l'.12.2.09 PASSED BY 'I"I'"EE R2. EN EDISI-"UTE NQ._.8V_9O./
81 APPEAL No.15/07. ON 'I.'I---IE 1"-'I_L»E __0I~' : AI?4I3'EVAI,AT7I:;&V
TRIIBUNAL BANGALORE, AS PER ANN-I3 & I) R;I3'53_PEcTIw:I,Y
BY ISSUE 01>' WRIT IN THE NATURE OF I/IA'NI)pI.M'LI.s AI~.I_I*3__
ETC. _
'I'I~IIs WRIT' PETET1ON COMING»I:C)N I«"oRIéRI:--I';IM1IINAI2Y
HEARING, THIS DAY. THE C_OUR'1'D./_iA_DI:§ 'IiI;«IE FoI,.I.,QwING:-
9l§.D,.E3S"' I
I'{ese1"vin.g liberty to the Vp<'3.1.'.i!.VivOIx1v_E"1':V'tO"'W*()I'1§.C}1..li' his 1'emt:dy
by filirlg a:13DIic:e11'Ii0:§ b'éff;;'1'E' 1:3'-.16? :T1:'i.!'I)l..I'1"'15'-.1} 'f-:0I'v-113-s['()1'aI:ic)1I of the
appeal (11's1':".-'.,v1viss__<I:d1 writ petition is h<3re1)y
1*je<:L.erci. V H
.....
JUDGE
‘ V’ V(§11’1*