ii 'T'-Iii i'i'*ii -'T Iii' KARHATAKA AT
DATED THIS THE 13th DAY op MARCH,
BEFORE
THE HON'BLE MR..1us'r1cE SUVBHASH
3111211' 1=>§_1;moN No,mg7§¢g;1_g" 7
flfllffl EEfl:
Sri M.M.Pommaiah,
Sic Sr}. M M Muthw'-.r.£-.,
Aged about 66 years, - V V
Residifig at Chemmaflgi--Viiiage; --
Chinana Kati Post, _ g
Via Poiibetta, ~. 3
. PETITIONER
'''' ..
flMI'I9
III.'-L'!
1. Tile' itssisianit Rcgisfiar of
Co--opemtiv¢ Socinfies '85
" 'ieiqlfidator. ..... _.
, Mysore" Cofiec Psocessing Co-operative
Niotikane Building,
'I"I-up maflnflnfinnit. ' ' l"{Ir¢A:-nine ('Janka
t'
I I-III! II'I.'R.I-I-ZsI,J'«IEI\&I.-D In
.. . ' .7
"Pmccséi1;g"(}o+opemtivc Society
- :5 (now gutter Liquiriationj,
* if-hat Box No.51, Yadavagiri,
My_s01»'¢-'f;21.
. . RESPONDENTS
-42-
This Writ Petition iilcd under .A.rt.;clee 225- ss-.4
the Constitution of India, praying to direct the R1 *
an.
1
bfl-…..Rce amount tcwa:’r’.e arrears of e
and ot.he§=__ 51.. ‘
payable to the petitioner in pursuance of the mpxeaeninticns’ M
submittefi by the petitioner and also the legal notice got issued
by him,’ along with interest at 18% per fmszn theldate
amount became payable to him till the date :1 it
at n.
C 1.;:’t …o.d.e the fo%in.g:
E nth no a:’:’-….% of
—pssssntsiioss 14132065,
2.
petitioner submits that,
tih_ic C-I.I..rt in wt. No …3l3}…….3
‘!:”E.~,.’;el:’*.’.’,-*:=p’._ii*t sf ssss dated 1 2.2cc5 disposed of the
respondent to arrange for payment of
accordance with law to the petitioner, as
_ ‘ ” but not latet than the outer limit of six months:
of receipt of the copy of this order. Themalter.
V . has issued the legal notice as per Anncxumc ‘D’ dated
1cQ1o.2oo6. Despite of the same, he submits that, Ra.25,000_/-
paid. Thereafter, R.s.30.000_I- was But his is
R8.6.00. “-
Thia Petition coming on ibr»iP:.’1y. VA
ii’
1 ”
“1
anangement would be made.
4. 1:11.19 C_I.L’t
IE
3
E
<
."'¢
3.
a
Q’
3
unnnrlnnf fin. Q1-ruin:-urn I-I-um ruuunnuu-sf -n-411′-‘I-nc”uF. an-in c-».wu[-u.4- ‘a. ‘S
a’v””u-yv.uuvun. vu asaausu nun. ynyxuvnt I-v.IuI..I.I_u~._ Bill ugcfnul
aecofdarnce Raw and despite ‘ciffk. fee
petitioner has not been eensideeed, adeiiiioneete this,
has issued the legal notice. go direct the
respondents to by the
petitioner and meek the -petitioner in
aooordanoc for the amount
as claimed, two months from the
date 9111-.ccipt of¢i;=