:9; THE HIGH scum’ OF }{ARNA’I’2’§KA, c;R{:a::T,.§1é;;é.%:’;«§f;;~ _
AT GULBARGA ‘
Dated this the 2?t;i1 flay 0fJ.é§.11g1;st,_-‘7.2(}’€§)é: ”
Before I ‘ . ‘V 4’
THE) ;«£0N’B1:,g MR.JUSTI{‘,_E–..§ MAR-A*&’ANA=
w P No. 6533 R2E:’s;..
Between: A .. A bA L 9 H H
1 GURUPPA WARAD S/AQ..é§1AH§?;fii§R;>§I§’p”:v§.’
AGED ABOUT-.’A76._YRf3, r3x’~;3:;§E:.(;*::0r2 A
SR1 S¥D[}EE§Ei\&’1Tfi;i2.”:.V(EO¥{}’P BANK” ‘
L.’rD., BI;;¥APURT~Q_V_8§J_£&PUR m:3_’
2 ADRI,I’S:¥iAE§PA 7*§ ”
S10 R{3I:;RA?PA–«»3>3A¥)AC.Hz.__ — ‘
AGED ‘AB()U’i’.’?2′ YRS« . ..
EX SIRECTGR ,.
sm _SID§ES¥’lWARACO’–»-{JP
BAN’: ‘£.{I’I}., B;,JAmR’TQ BIJAPURT :03
r_3 ” . ;;fiAri’Ifé*R,§;s:ANT “”” H
‘ .-s”,i–0 SHARMGKHAPPA BHQGASHEFFY
. AGED-.ABvOi3.T.67 YRS
‘Ex~mRe;€;:’0R
SR1 SIEIEIESHWARA coop BANK
I;m…, BIJAPUR TQ BIJAPUR’ :01
V. ” 3%-11sAiLAPPA GWULINGAPPA IJEERI
‘ *5-mt; GURULINGAPPA EJERRI
gaagn ABQU’? 7′? YRS
__7EX DIREWOR
SR1 SIDSESHWARA co-op BANK
LTD., BI..3APU’R ‘¥’Q amapure 10:
SHRISALE GURAFADAEAH GACHENAMATH
S] C) GURUPADAIAH GACHINAMATH
AGED ABOUT 55 YRS
EX DiRE{Z1′{‘OR’
SR1 SIDDESHWARA CO=~OP _– —
BANK L’FI}., BLJAPUR TQ BIJAP§?’RA’1f}§.
DELI? sA§AsI»;iVAPPA TALIi{{)’1’i
S/O SADASHIVAPPA *
AGED ABC:{J’i’ 43 YRS
EX DERECTOR _
$1921 SEDDESHWARA €::s:)~0P ‘am-ax. ‘
LTD., BIJAPUR TQ BLJAPUEE 191″
SUEHASCHANDRA ._ j
S/O Kasaxmgfm:Nc;LESmaIA;z.:-.__ _
AGED ABo:gTs§J2’YR;<3
EX I),:.R.E:c'fmI+:"1–:;;:._ ,_
Sm ,S§DD}§SjH_WA?5?A saga)? _
BANK L""§"i'3,, BL;{APi§,RTQ""–. ' –
BIJAP"UR'–101* ' ~
Si+{A_RNAP?A' "
sggo M,aL1,IKAR,JuNAP?A HUNDEKAR
AGEED)-LA8.0UT 66’*YRS
«Ex DIREGFGR
‘ s1*e:.s14_D’DEsH-WARA CO4)?
A ._ ‘BANK :;*1ii2:s.v,j’_L:2~2’;3A13UR TQ
BI;JAPL¥.’R- ‘:01
SHAPQIBUV
‘ .A 3/0 3iBDA?PA TUPPAS
AGED ABOUT ?3 YRS
DIRECTOR
SR1 SIDEESHWARA CO=~C.}P BANK.
; LT’D., BIJAPUR TQ BIJAPUR 4
PETITIONERS
(BY SR1 R B ANNEPPANAVAR – ADVOCATE)
%
THE SECREYFARY STPKEE OF’ KARNATAKA
EEFF. GP CO–0PERA’I’¥{)N
M.S.B{}§LDING
B§tN(}33sLC}RE 1
THE REGISTRAR 0? c0–oPTso<:;é'mAD’-V.
BANGALORE 1 ‘
THE JOINT’ REGIs’FRm2.V_0F {Z)€)’»{3;Pj’ §§r:;z:’:£:T1E’;~*§”
RURAL BANKING {)IVi’SI.C)?*{ ‘ V
BELGAUM DWISION L
BELGAUM
A B 3ANKA_§§}R}§;;’L»i’ .
HEAD, .{}.F THE’ E §E'{{}Ui-;R;’x’._,C{)£v{!s!¥iTI’I’E3E
THE ._;rc>m’:” :?,;3fG:$%r§<AR* «.131? 00.0? SOCIETIES
RURAL BAN :- .x:>I111£;s:zT;;)’§: ‘ ‘
BELGA’I}M–DIV?SlQjf*l_ ” ”
BELGAUM 1 V ‘ ‘ ~
(3 S; GURUVA”AsS:s’rANT
“‘
. CA’
R is ;<1.;'L:::;g’r:Es RURAL. mmxxxm smsmx:
3–gL:3AuM Dmsiore
BELGAUM 1
water ané it is a misundemiandihg of provisions of The
cielegation ef p-awer conferred urxder the Act comes
only if the Rsgistrar authofizes or delegates his fi=t}§é£§ V’
oficers or specified sfficers. But in tht:’ iI1S;'{fi13C§T. Case’, Ry:-:VgiV’stI”?.»é4:*z*
has not delegated his gaower to enquira iixiczfltjne méi1_;ia:f’vbj; V’
appoimunent. He has 01133? author.i3;ar:Ei~,s0me 3&1′-.«3.o_ii.;.s Vin Vibe teazxi’
for the iaurgwss of e11qi1i1i31Lg.__iI1t0,AtEt:’A w1iiCi1~is’V:u1€imate1y
headed and called as en¢§f:ii.:jr “by: fiance the
cautention of the pgiitimtxer be 3%;”ct;cfptct1«. I
5. 11$ :;h§” ‘x’é.é:_u1_’t, ;3. and it is accordingly
rfijected.
Sd/-
Judge