Karnataka High Court
The District Central Co Operative … vs The Registrar Co Operative … on 26 March, 2008
In um. HIGH ccnmr or KARNATAKA AT jg j
mmn 'rs-us THE ash ms: or Manda f . * f
%
A'1'3mflR. "
raaw :;*:?:e;i%1..r1r.:£ k.
mmmvm % APPELLAIIT
[BY smimmsnmmnux, Anvocamy
1
Tfimnmismfrfinn or
{H J. mu
1}: rmmmtanza. anncmolm V
Row" ""
1 mnmtgoan - see on:
% *r:1mJo nrr lmazsmm on
' SOCIETIES,
'{¥J' Z5"? 1"' F..'-....L'TJ!.
1.15:' an no
. mxcnun DI8'1"RIG'l'
V% * u 73. mm nmmm nurcmrnnn pro
G0-'0. PERRTNE BDClE"IT"IEB"'
GUIBARGA, AT GULBRRGA
DI$'I"RICi'T: GULHPLRGR
\\u/
\I'\/
4. ISHWARAPPA CHaFI.I{0TE
ant) MAHALINGAPPA cl-mxcrrn:
AGE: 59 1-!'1c.A.R.s, !t.I.'1'i.fQf.?-_A.'1'E
I5-l'I'_li-l fifl.Iu|"'I'I'A'fl'fl" ""uflI,'fl.'iF" I
Nlmurrrm, KEB mm.
Emmi - 535 401
5. KASFIHIATIM RAG BELURU
s_M:1-c+UItAPPA,.AGE: *.roYEARa___
AD'*:.I'DGATE,R}0NIZABl'aAHAB _. V
B§.!'.;":#!'.'.-.*.-1..I.J?'.1I".i!, ':mEI:.1.0-.2 ; "
BIDAR T " V '
0. mxnsnmm gmiafiy 0
AGE: 40 Y'E'éAR£*i;VD'E1fI V. "
nmmR+§a5..§0--1:0.:___ «-- "
$3 fl "'~.'.'»"."-".."-E.'-"uP.'r"'s.'£" 7."'=-r.I.._.'e;'a"!g";.'.?.1F*..'
Acifla-45"£.E'ARB 0
J1'"ffi'r'HI fifiinirrf. ~
B11333 5585 4001' ~ * 0 REBPOHDEITPB
is filed under action 4 of the
Exit 5u~ajy'ir:§, 'm fl as-fia ".......'*- srJ..=.-
pm»;00 in WP'jN.0.7974f2006 dated 22.10.2007.
00m'.t;; an 1'13: heafl this
0 , ; cmwm 0., denim-'ad the following:
LELHI
"Mme appeal}: E the fiistrnct" fientrai {in-uparafiua
Bank Ltd. which is quentioning the oorrectrnaas of the
\\\/
ordexr dated 22.10.2007 passed by the
Judge in WP No.7974;00 (CS-RES) declmmg' '
the 0r0'l¢r dated 23.4.2000 passed gm kk
arii smfiw da......... 15.-
rmponiesnt for tha purpose
mm m mmmmm
mitted by 1111*
2.. than appellant has
,,--~.:.-a-,,,-w '0rd.... in t in
and qxmsiz flue Vordm the 32""'-"* renpor1unn' 1: am "
""" 'A
" 0 Single Judge has rsgnurreeterrea to
'*.:'&.:,a &,....' .=.-;;r-..-:1 Egg! M inns umed an tha
any------:--_---- ....... ..-.-..--
-unnru 1
1...... .A.1_I...
' extracted the orciexf pry ums C0u'r't ii':
Inm-est Litawinn in vm no.23a44;-05 wlm n
is sought for by the mpondmt 19100.4 00 'T 00
the raaponclent 1103.2 and 3 to cunduct ucnquiry undam-
\/
\\'\/
swam :34 ofthe Karxnmlka co-apemuua
1959 with regard to the work and fi1m11cJal' at J
the said Bank. Purouant to the V'
E.
B
5.
3.
1
;
if
*:
ii
reaporui-mt hm appointed "an
enquiu-_v amoer and % 'N are
rexapomdent was The 3!'
mspuniant to the
........._1'I...... fI'....u.1n'n"€.'u;
fl.ppU.uLaII -' 1-laf
tra 4r.'-u1+5;$aa z:-*3 '
of the order of the 1"
in the writ petition in
ap'p*a§3:_fi.:'r" r_-.91-.;..--,,-:;a....w.. Hafi as an a.*~".....*'*'3,' -'*''''*'~-''.............. '
:3-
ii'
V afagé Inter am rcopondent in fun place of
awntion of Seatinn mm as reapondxmt Howl no 7
' st;-uzgma ts; L113 and their objection should not
eflher the W reapondom or 3"! rospondemt
giant, the Bank. That <:onton1:iofi' ha; V'
....;..~m..1 1...; gm 1....-.-..a fiipnln .Iuu1§.-4.
1
vlu'-l'F'I-llrl-F'-In Iv] iirviuwvnlnx-or
daL___
masons of which we are in
Inferring Section the
Division Eon-oh juagmmfi cm of
wmsmm ASSISTANT
in rm mi Iurazuaa-'_ axuncnng' *' Scene" :13
64{ 11 mag; ar%ma%%k-so at pang-apn 7, the lmma
mg. ions of the was Act and the
fiiofioh'-Vo'f t}"' Co-"aft a:1d.1":alo'. ti'-Mt. at "I.|.aa""'
' We 5:5? Ape-.rsons mentioned in clause: [a], ('bi and
% ofo_§.1fi-'oootion :21 of Section 64 of the K08 Act. the
ad.' !.'Jo~apera1:iua Societies has no clincretinn to
7 Far an I;I"Il'I'l1'i*I"I! and in hunt] t_ i tinin enuuirv
" V § \'Ir"HL -I-"AWL Illuifi IN:-Do nIl|¢' 'II- wuzwiu
--..--.------.._-- v.....--' -..-......--_f
_.___ ".1 A__...
agaimi: tism appefianfu nagarn no
its fino::1::ia1 conditions. The Division Bunch of this
\\»«/
(hurt, in dealing with the mo mm at' the poweajfaf
Raghuax of Cn--opara1:i:ua Some' 1:ix:s, has
cam-aha of auto: mom powers by 'V
......-Er; I54 gf t..e K135 Ag; m_n_.I1,LIt
All ._
mum' tenses it Ish::u1d.'::'he;:'_ mum rrr arrpnirrr
an enquiry otfloerto any
{Zn-operatizxna discretion uf
aiaavee he can an no in
whawvar ants the infarmation.
Cnnnixlgazing A' given by respondent
has nppoinb.-rel 2″‘
a”ui::-cw in 21″.: W -1
nulssévggu-eritigr Sfll rmpum-.lant’ in pince. Thu mama
% by the learned single Judge amrr raoording
cogent reasons which are not shown 130 this
~ .. V ‘flan
eithnr ox Ln law.
w w–_–_..—–
\¥~”v/
f..n;.»thava..
‘ “4′
III-I1’ we
4.. W: are in respectful agreentnent with
when by the learned Single Judge in the
01’d-I31′.
5..Abaolu1:e1y there is m fii A
– M’-‘*”‘ f m-:u”i*u*!.s,.–:=-…’s.’. ia-t.}:.’s’1*:rr:1′–*%:xfa,