High Court Karnataka High Court

Sri Nanjundaswamy vs State Of Karnataka on 8 December, 2008

Karnataka High Court
Sri Nanjundaswamy vs State Of Karnataka on 8 December, 2008
Author: H.Billappa
in THE HIGH count or KARHATAKA,      _
DATED mus me as?" on or  %  3 _: «  

asma-£% 

THE Hg-msgl.E INK--'"3Tl(::E..!'i:§Bl.LL"'.°:'$?.4Lj,. 1 V'    

 

ETWEEN:

Srmanjundaswamy,
Slo. Late subbaiah,
Aged about58ve;m., A - _  % 
RJa.G.l.1.Street"Pe%%,-'   ~ 

 " "   

(By su.T.P;Ra;§&:¢§  hen).

Depaxtmcnt of Gcaapemfimz

  MMMMM 14
 

 § No.1;"AiiAalmr"Road.

ed:-5&052

A  ' The M5 mmcwpmw
  °
%  Ham om, P.B.No.14,

L'/%



Mandya~5?1 401 .

(By an. 'r.P.srensm, AGA for n 8*; 
Sri.H.C.Shivaramu for R3}  & 

This Writ Paation kffiigd   226 ...a 227 of the
oomtmxtion' of India   case: @196
30-9-2008

mad by me man: % Anname-4= and
direct me Rub 1a(2)
of the Karma&5{§«4._ (Second Amerment)
Rules to me petitioner by
eaderzdimfi the 55 years ea so years etc..

This mm’ ” Em for Preummary Hearing’ in ‘B’
group this 31¢ Cat’:-at flue foiiowing:

A ‘is: under mm 226 am 227 of the
the petitioner has casted in question the order

ms also has sought for writ of mmmus
% fin mpormm to emu: ma mm of the Amended
%¥ at the Kamama C-o–operahv’ e Swieties (Sm
RuIes.2008dated1?–9-2008. Further. he hassoum
“foradirectionto therespondes’1No.3topaythe saiazyfrom

S%ber,2008 mww&m£aliwm bm%.

&/

2. The learned coma: for the pmom
the petieona is errfified to the beam of the
med 2&7.2ooa and also the me A
Karnataka Co-operative sociem

2008. extmding em man (if 5%*,,.»«.;i,»:%:re.¢; am ‘And %

therefore, thé impugned order a .

3. m,;% not dispute
this and to the harm of the
83:96 asso the amended Rule
13(2) §§=Mé A Societies (Second
Amendn1ent)2″i?.;g£s.. ~ %

Therefore*

the writ mean” is allowed and the

at Amexum-F is hereby quashed and the

% are dimcted b axasnd the benefit of the eavammam
_ é 23-7-zoos and atso flae amended rule 13(2) of $9
_ _4 Ka.r;1aialca Co-operative soc.-setsas (Second Amemmm) Rm.
~ ~ 2008itothe The mpmaem’ N03 is also directed

34/

ks paythesalaryfrom Octobarzowanwardsand aliconsequgntiai

List this matter for ‘For Being Spoken To’ an M *

raquwed by the lwmed counsel for ” A

..;contd.,