IN THE HIGH COURT OF KARNATAKA AT BAN
DATES '3'!-11S THE 17th my OF' JUNE 20{>9f'¢' L'
BEFORE
THE HOIWBLE MR. Jus'1':<:EjAJ:*r J,
WRIT PETITION NO. 14,831)12§3Q§(CS,+'_I;)AS) {
BETWEEN :
Sri.Be:"1aka Souradha Credit _ --4 .
Cmaperative Society Ltéfi; ' * 3' '
Rep. by im Secretary, "
Sn1t.\fija3»*aiakshr§ii,.__ _ _ -
Aged abeut 4'7 _
No.60, lst F1001'; ." «' V" »
19$ }3031~'1a " E.
2nd stage, Rajfiinagééf,
Bangalore -, 5603.-1%Q;'% ~ ~ ...PEfl'I'£'IONER
(By S:v::,I:a~.s.Nag:§:aji;"';§é§.)
t 21 ; :Th.ci é.%<;cau;its._ Oficer,
A =. 0;] O. {Ehief VE:j.i.gir1c:e1:*,
K;».a:3:I1,a_¥,aA'{Va;~"?0wer Transmission
Corporatiun Ltd.,
" ~ . AACauvc::§% Bhavan,
" Barigaiore -~ 560 009.
Sri.R.Nagara§u,
--Aged about 45 years,
Typist, 'Work in the
0/0. Chief Engineer,
(fiiectricai), Kamataka
Pewer Transmission
Corporatien L'{d.,
Cauvexy Bhavan,
Bangalore --- 560 009. ...RESP{)NDEN"I'S
This writ petition is filed under A:*tic1es..?i2'2'6~.. m1§3¥ _
22'? cf the Constitution of India with a prayeajio. cii;1*€::tt~
the R2 the Acceunts Ofiicer, to compel I1iI31"t0jf::t:fert;e
the Staiutery duty cnshrined ih Sub-:3cctio r:{f2)V "c";f "
Section 34 of FIGS Act, 1959 to rect)vez:"ab;e R3311 :;
by attaching the salary of R2, by attaciiing 'as; '
per the Attachment orde1'_"~.6954/2006, disposed of an em
" A' September 2086.
; 5
[.
-3-
3. Respondent No.2 has borrowed a sum of
Rs.25,0()0/~ on 16.{)’?.20{)3 from the petitioner”–.p-M
Society. He defaulted in repaying the
dispute was raised by the pefitioner and d
passed by the Arbitrator. ‘1
passed by the Arbitrator, respo_nden’.:_ No.2 has V
the amount due under the awefdédinp
notice was issued No.1 tender the
provisions of Rule 37(1}…df_ AI<ia1*£iafa:1§e'V"{'Jo–operative
Societies to deduct the
loan respondent No.2 til} the
loan amount however, respondent No, 1
has not dedneted Vtize amount. Hence, this petition
is seeldng wrifof' nxandamus to respondent No. 1, to
from the saiary of respondent
$§ri.B.S.Nagara_i, learned counsel appearing for
pfzttitiofifit' submits that the award passed by the
flserbitrator has attained finality and the order of
attaching the salary of respondent No.2 has not been
-4-
qizestioxzad by him in any ether forum knewn to 1awT;:”He
further submits that zwaspondent No.2 is still ”
5. Siilcfi’, an idéntical matter had 1 ‘
this Court and this Court had j;1:f’1<_:f
1:0 deduct the loan ameum, 'V
defaulter, this writ petition. disp5s5;{1L*§r the
fellowifig directions:
(i) Respondentii… 1\,f{::*..1 ‘ ._ “.d§r(4:c:91,£:é1 to
wit: the of 1§1sm§,=VAkfmm the
Sallefig ‘ta? 12 in monthiy
jstated in the
at Axmexure ‘D’;
ma
. V. _ ” “‘-epcxit ‘£f1″é sa1ne to the pe’::itioner–
Wrfi:’1~pefition sstands disposed of accordingly.
(decree holder) from 1st of
” gizfxigrgzoog.
Sd/””
Judge
SP8