High Court Karnataka High Court

Sri V Ramakrishna Murthy vs The Joint Registrar Of … on 22 August, 2008

Karnataka High Court
Sri V Ramakrishna Murthy vs The Joint Registrar Of … on 22 August, 2008
Author: D.V.Shylendra Kumar
1

IN THE HIGH COURT OF KARNATAKA

AT BANGALORE
Dated this the 223°' day ofAugust, 2008  

BEFTNRE:

ms Homnm MR wanes n  

Wm': Petition No. 8451 of2o'"o3:;':_3S§nAS;.,%'' - . «. "  A T

sarwmmn

1

SR1 V RAMAKRISHNA MUR'rHY_. f~.__ 
S/O.L.VENKANNAIAI~§,'  " ' 
AGED 48 YEARS,  '

smwreesarng      
w;o.v.RAMm;R1sHN:, MU  ' "
AGED 45YE,AR;:»,.»-    'g 
BOTH ARE"R,{A"i?._N'O.65;'.9;  ._ 
ANJANEYA 'rw1=>1,E---- s'rx'2--Ejm-. 
YED3af1;R,'aA&*A5I:z;GAR';' _ " "
BANGALoREl+70. if " '~ '

PETUWONERS

«   (B_v Si";  Méiitééfiwarappa, Adv.)

- « 'f'iJaf.3 JC1m.gEGIs?z§AR 01+'
"CO«CJPE.!?2%.?I'I'JE SOCIETIES (U /12 44 :1,

A   _AR'a;fI_*':2A*moVr~; CELL,
. KAVRNAT'_A.KA~STATE,

cx'>--oRERATrvE URBAN BANKS
FEDE»RA'?I{3N,
BAr~zr3A:;.oRE.

A' 'mg SECRETARY
= 31:2' M VISVESWARAIAH C{)--Of~'ERA'I'IVE

 BANK LIMITED, BSK 111 STAGE,

 BANGALORE -----as

RESPONEENTS



2

(By Smt. Asha. M. Kumbargerimath, HCGP for R1;
Sri H S Manjtmath, Adv. for 0/ R2)

THIS PE'§'f'I'ION IS FILED UNDER' AI?I'iCL.ES 226 AND 22'? OF
THE CONS'¥'I'I'U'I'ION OF' INDIA, PRAYING TE) CALL F'0!?"««.T'E.~§E
ENTIRE RECORDS IN APPEAL NO.?'O8/2007 ON THE F'_IL_I3' OF' K
R3 AND PERUSE THE ORDER PASSED BY THE TRIBUNAL' EN 
APPEAL NO.708/2007 ON HIS F'1LE VIBE ANNEL'«f.URE=.VBo'  
6.9.2007 AND SET-ASIDE. THE SAME AS BAD ANo-.n;LEGAVL..Ax<o .
THIS PE'I"I'I'I{I)N COMING ON FOR P'REE,IMINARYHEARINEE IN.
'B' GROUP, THIS DAY, THE COU1?"I',MADE '?HE..FOLLQ--'§?.'.IN'GL  " "

onnza %
Writ petition is more;  ofiglme  of this

court availed of by   Vbogrowed certain

amount  _ t;'§1e 'vfigtsoriri *-r'esp'oI1dént--private cooperative

bank, a1}:d_vef}1:o gjépay the amount.

V 2.  the:  oftlfle bank, the matter having been

V" ?.Vre fe~;:rirfé<.'. toezrbifration, resulted in passing of an award in

fai;'oLi3r__of respondent-bank, and the petitioners

have “pre:éié191*:::§i an appeal to the Karnataka Appellate

% ifiappeaz No 793 of 200?.

7

application to this efiect bcfore the registzy. The

sum of Rs 25,000/- may be returned to the

through their counsel.