High Court Karnataka High Court

Sri Kowdle Chennappa vs The Principal Secretary … on 16 June, 2008

Karnataka High Court
Sri Kowdle Chennappa vs The Principal Secretary … on 16 June, 2008
Author: Mohan Shantanagoudar
.3.

same waa liquidated cm 17.9.1996. Howevmn     _

of liquidation was wfihdrwwn and   _ Z  u  

6.11.2004. Amn by the 01116:' 

society was ordered tn be  

Registrar of Ce-operative  
Socictics, who   No.3
herein being   MI]   ' the
mine  aflowed the
mmion pmm fihe matter to me Jami;

Registrar of  for man 41%.

   is mm amber at the

 magma with me was of am

  as to how he is nmrestea' in me
 to the elecflon of DCC Bank, Mandya, in a

F'/3



.4.

separate fianxm, which is mding before  in
wP.No.11as7/2007. The saki eh-actrfi  5  

 

unrelated to the order of   

second time on 5.5.2006.    

filed by the   be efionemra

4-  the audfi report.
prime     has done business
of mojge.    mm---oont1'a|led food
"   audited and the Amfitnr

  cannot be said that the society E1

  become """ H dfinm and has nut done any

A ._   __  year 2004-05. Only 1% years' period is
Eapged.  wav  the first order of liquidation' was w:tl3dra' um.

 "   take sometime to pick up the business. But the

 remain' s, that some bmsifi tranaamons have

takmiplmduringilxterregntlm. Ewex1otherwise,ttue

r/5

 



.5-

mputy Registrar of Co--operaflve Societies  have

feund that the Hawk Committee  

negfigmt He could have avoided   

 The contention ofthc   

is taken winst five other  were
allewdly became defimct,~.i§  1: {*1  _ 

Registrar ore»-mteve          

Registrar of  _     has not ommxdema
the gag  '  has not eommmd
 of the society. Having

T _   facts and  chose as

» '1 A, y    to the Joint; Registrar of co-opaam:
 ..vI+1%e1wc, this Court does not find any amt in
% passed by the first respondent mmanding the

A/5