"4 -I-'W'4IIl\'*n»U w~w«»..;;«um;u WM: '.'\.-'
-.m¢:w.MnMWM~% wawzm hmuxfi £3?' KAfiNfi«"¥fiKA HNSEW {'L°@'i'i.}m" 0% mmmmm. HEGW Cflim
IN 'I'HE HIGH COURT 0?' KARNA'!'AiC.Fs, BANGALORE
ammo -mxs TI-£$ 21" an or JANUARY 2oa,9, =._ _'*.__
BEFORE
'91:»: I-{ON'BLE Mt-'L. susmzcs N.K.EAT;:i:.Vv V
war? ezvrrron No.1322s=fis :G6e€¢s;ggS§_, °_%T
I
u
uuuuuuuunnnuan-uunnuun
SRIJIARUN CREDIT C0»0PERAT'£$'E%.50CIETY'~~.I{¥f=D.';»
newsman BY ITS 3ECRE:'!'AR'f';-., F
sar.s.J.nmmnMrmmu=., -
£0,517, 4" caoss, 5'-'?_Is'.is:1§,
aancayoaz -- sen o19._H_'.Vv
' '5.;i_.~-£¥'B;'rz'rIoHEa
{av Mas.u.v.5sé:f;;f&HA,;=._Amt}
1. uzorcxn-Qkrxééa'(Ra§L7fii"W
EK3fivARAGUfiIw$GNE} ~_'-
aancaneas'cI?$=¢fiR9eaATxoN,
anncaupaa -~s5e;aoe,%
2. Asszsfrzurr ».a_m'::I's't'ap.a
mi, "v.tvzAw:a3*"6,« zzwww w..,uww2<s=§ *tmM"" EWWWKWMEMWM E'"M'3'»;¥'N Lwwm
his powers envisaged under Section 2:36) ::.f__ the
Icarnataka Co---ope::ativn societies Ruin
Therefore, the pntitiane.r---eociaty has
the instant writ petition seeking the.
stated above .
-5. I have heard 1n:3nad"A'v-cnungfit km;
patitinnar and learned §_tfirn::ugent" «--Ej,.¢a¢:_tdar fur
respondents 1 and 2V. _
6. A£tu;4.::pa:us:fiifl available
on recorsi; ” V6!#éé:§¢V$M is that the
jurisdigfiti ntmfi 5%: «t has passed
the 6:;dn:- 1 salary car than 3″
xnspondéntjt tn gV>n’tiint.tonnr society in monthly
inst;;lm3.nts.V tn: nwani amount is satisfied.
‘1’nV Spiiinf 1″ xnspondent has not taken
any-” implemented the attachment order
pnsnnd 2″‘ respondent. Tnorefare, without
“:i.’z_iit¢> merits and damarits at the: can, it
A suffice :0: this ctmrt to issue appropriate
‘V’-.___””.”di;:acticnn tn the 1*’ respondent.
T. In the result, than writ patition is
allwed. The 1″” respondent anal]. comply with tha
L
/
»W.m..»sm«mmm wmrn uwum U2′ Knflwmffififi HEGW C@UW” QW Kfiflflfiwfiflfi &”§W3rW flfififi
attacnmant order issued by the 2″‘ respondent 35
par Armature-A, as expmitiously an poasibl§,..VV’Th¥ii*.._
not later than eight tanks tram the
receipt of at copy at this order.