High Court Karnataka High Court

Sri B C Omkar vs Veershaiva Sahakari Bank Limited on 3 January, 2011

Karnataka High Court
Sri B C Omkar vs Veershaiva Sahakari Bank Limited on 3 January, 2011
Author: Mohan Shantanagoudar
_l'_«'_--«.»_.a'~.{%§ic:cc::;c§.ia°*i"g;_Eyv, the Karnataka Appeliate Tribeeai
  'i-{_Ce_--e.:3'i.Viistriireetee te dispose of Appeai l'\ie.236/200?,

<:€'ri---..'}fi1erits and in accordance with iaw as eariy as

1.

2.)

was passed against the petitioner on 28.10.2_QOS.
Petitioner raised the dispute before the
Cowoperative Secieties. The Registrar
erder dated 28.9.2006, qua’S’?i’iri*g. «Q
dismissal. Questioning thepo_:*de;’.i;>Ai’:.’A*AF:;EAn’e
respondenbmanagement ‘lithe V
Kamataka Appeiiateifr=i.bL:ria’ipiVAn*:’..giV;aVpe.al iA\le.A2V3l6/2007.
Since the said till this day,
this writ Deiiltien
As AppIeal__ «peneling since 2007
same needs tel early date, inasmuch
as _ti.ie dev_l:§« the appeal may harass the

pet’i’i:.i_(.mVer’«». v ”

‘E’

,4,
passibie mi: net iater than the outear limit: offour
months from the date of receipt of this <;:re:ie;f,"'–ié:'ff"–«iff:'i:«.;i;

atready decided.