High Court Karnataka High Court

Teachers Co Operative Bank Ltd vs The State Of Karnataka on 28 August, 2008

Karnataka High Court
Teachers Co Operative Bank Ltd vs The State Of Karnataka on 28 August, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH COURT OF KARNATAKA,§BAN$§iQfiE

DATED THIS THE 28 DAY OF AU§U3Tj2OD8-CxVC

EEEOREITf;'

THE HON'BLE MR. JUSTICE =D;v.sHyEEfiDRAfKUMAE

WRIT PETITION Ndriiazv/2aQB"ICé¢DAs)
BETWEEN V I ' V

A CO--OPERATIVE BANK, .«;x _
REGISTERED UNDER THE g.' '. ;~* "g_«'«C.
KARNATAKA CO~O?ERRTIvEF~{ "Q,T- *'~' »
SOCIETIES ACT, '_--q}_ ''
HAVING ITS REGIDTERED 'E.
OFFICE AT _  '?,_t~, .uv
BALIGA TOWERS, 4TH ELODa_2D*_
uDUDI~I ',"_ F,'uF *I;;' PETITIONER

TEACHER'S CO--OPERATI#E DANE flfflfir

(BY $RI_PRAKAsH T HEBBAR, ADV.)
AND "i ' "H« ______ II
I THE STATE OEOKARNATAKA
., DEPARTMENT GE COrOPERATION
'"._M.s.BuILDINe?5.?
 " DR. AMBEDKAR ,P:OAD
_I.BANGALoRE--I
"~RE2: By ITS SECRETARY

'*THE BLOCK EDUCATION OFFICER
5 EDUCATION DEPARTMENT
ESTATE OF KARNATAKA,

"N24 .

V'"»,BLOcK EDUCATION OFFICER

HIUH LUUKI UP KAKNRIRKF HIUH QUQKI U!' KAKNAIAKR HIGH \.UUKl UP KAKNAIANA HIGH LUUKI U!' KAKNAIAKA HEUH LUUKI U!" KAKNRIRIEII HIUH |

{ a_EINDOOR POST, KUNDAPURA TALUK
'VjUDUPI DISTRICT



-Iwrun vgguruanr '.1!' I\r1MI|I'r-v-tr'1nI-\r*- - n.1,... ., V,
. ' ' - - - svv wv -ur v-wa-~.. - -via-I - 1- srucvu - Iu'I -uw-usr-=-r-n-
 rtuvw

H-"V. ;=..q.aVuI|nl|\-I VJ!' l\r'|l\tV,l"\IIII\Pit T'lI\Hl"| KQUKI U!'   '

3 THE ASSISTANT DIRECTOR
OF EDUCATION(DDPI?
OFFICE OF THE
ASSISTANT DIRECTOR OF
EDUCATION ;IT_
UDUPI :' "

4 THE DRAWING OFFICER .
BLOCK EDUCATION OFFICER
BYNDOOR POST '»'-
EUNDARURA TALUK _
UDUPI DISTRICT'; 5

5 SMT SHER BHANU V1' .,
UDUPI DISTRICT"HIGHERj,
PRIMARY SCHOOL(uRDU§ ' '
NASuR**Ci_: *' ', E

UDUPI DISTRICTV§;;«m.'

6 SMT HRSEENH BEGUM .
ODURRI DISTRICT_°
HIGHER PRIMARY SCHOOL {URBU)
SHIROOR '1¢'_ '_'.".?
UDUPI DISTRICT, -5
7*,sRIOMAuL§_3LED """ '
DDSREI_DISTRICT_
HIGHER PRIMARY SCHOOL {URDU)
v_ VSASROORU ' 3 1
' "KUNDA£?1_JRA.- ~ _ ' . . . RESPONDENTS

“THIS WRIT RETITION IS FILED UNDER ARTICLE

‘,_§226. AND ’22? OF THE CONSTITUTION CF INDIA
~.j,”;RRRyIHG TO DIRECT THE R1 TO R4 TO WITHHOLD THE
I~,SumSfOE’MONEy FORM THE SALARY OF THE R5 E R6
‘*»_IN MONTHLY INSTRLLMENTS IN ACCORDANCE WITH THE
=, SHHRCHMENT ORDER AS PER PNN–D & 1: AND REMIT
‘aTHE SAME To THE PETITIONER BANK DECREE HOLDER.