3 w.;rf4%:'~5i22s;o9
EN THE HISH com? cur KARNATAKA, 3A§4:$}§¢c;§§E%%%%A J T
aama was THE 13?" DAY :a:}é V;;¢gr V%
BETWEEN: V '
Sri.C.K.GGPi%£fi.'E"H RA,»;:--;w " ' j V
3:0 C.KRl8HNA Sage. 4 _ t
AGE : 75' .YEAFiS,"C§€;;C:_F<2E._'f£RED'$ER'1lCE,
ram AMf€TUHRVARSi-€¥Ni,.6¥3.FEE"E"H ROAD,
Vii's§OBH£aNA$AR;.' S?-%.§?9?A"r:zaPRAsAB
NO.23Gf64, 3? . 'A' mass, 25*" MAEN,
J;¢sYANAGAR§.T"'BLO$K;~» "
BANGELQARE .- 359; £369 %
% %%%%% ,.,PE"¥'iT¥GiKEER
($3; S?§.?s&;.5..R';§§;ii§<_§J?»1AR§ Adv.)
mmazaix AG?-3${}L?E}RAL pmauaz
AA ; CG»-'GP. ?v1AR§{§T§3'%§G Sfi{3%ET'£' LTQ1
_ T 'E£§~'iADRA3f33.THL QEPBY ETS '8EfiRETfi§"£'}.
'RANGAPPPC SiR{3§..E,
BHA§'RA'e.?A?'HL
2. Eeirzg aggrieved by the same, the.f:etificnéf.:preAferféc§V.
are appeai before the Kamataka Apgffeilatg"§:'ii:;;n"é'I,' -;Béng.g:§5r§';- §.'1
Appea: No.726£2UG3 which a!s;:. %:m7= pé:s:a$mrJm
Rs.8,3G3.38f- with 18% ir;?,~er§s2 p,ai;" -
3. The said order.i*§a:f":,b;%§§1i.:;?1'é'EE%?j§§<fi'Vin this writ petition
er: the greunci tfiaét' based on an enquiry
repart 'Karnata5<a So-sperative
Sccietie}*3";5\¢}.,é£;ggv efz;3'.<§ViiiVf§,?: report, the Presidiefit and
AsszstatfiA3gc§fefar%;¢?:f;W§§wf§ ':§%;.:;po:§dent were aisso féabie fer afiegefi
misagprepriétiafs.'V?-§§»§feiéa%_§,"§§%bE£Ei*y* has mt been fixed on them,
Hen¢s§Qt?'§§x'petfitiozééi :*a..;a_ad;& a grayer fiat iize surcharge pmaeeciings
éfsétéafgd aigaimsiihérfi i$ ta be set aside and a fresh enquiry 'ma £6 be
§:?:§tEé£e;;é a?5gEéV§'§;»2:t aiéf '£3929 three §3é£"$t'..':=i"'¥$.
$;~ The Seamed ceasnsef forfhe 'S53 respondent suimziis fiat
A X9t}?¢év§%%é%;2§.sgr:ed arders da net dezsesva far my énterferenae by ihéa
–..CQA§§;;rt fiance both the erders are passed an the basis 0? the enquiry
” ~ féfiod. “X
4 W.P.1b’*228;U§
5. Szr§.Zahee’r Ahmed, ieamed AddifiovernmergfVfifivfiéaate
supported the impugned erefers and submittecf ta
§e’c§ti0n(
5. when thia matter came L1§’h;eés_ETf§§ an’
the parties; expressed to settle fh-c-§ zr*ra;3;tter.”an,d ‘i’:–e.=;2%1′<';;eVVi:a¥2:é":"nai5e'ttar §s '
mated today. During the .ceur$Ve.«-cf" the "praceeii1ngs}..vi§1e iearneé
coimsei for ihe petitioner –afi– §s.}?,§S0i– by way of
fiemané Draft ansr."–fif3e sge't'rz"e* "~.3;E§:«.«';:+_ 'b.ééen: :§ficepted by the $3'
r:e$poncj§ri§:V[Vaf3T<§ _,§oi§:::'it4VV?*a3::e:;f;?Ix:~:_'has tsééfé fiiad to that efiect in view 9?
the Jainfifaéemé -;§§V§Ve'i§j_'jVb%§k5"tEf{é'»4§:art¥es, {his writ petitien Ea hereby
disposjead o'§, "'~»%¥i the-. cE?.:4§s"Eéia ir3 fespeci of the very pwceedings
'~ _aga.%';f§i%:t §etit£ofié§'st–afids eioaeé.
Sd/-'
JUDGE