High Court Karnataka High Court

M Rajendra S/O Late Marigowda vs The Assistant Registrar Of … on 11 November, 2008

Karnataka High Court
M Rajendra S/O Late Marigowda vs The Assistant Registrar Of … on 11 November, 2008
Author: K.L.Manjunath
-1-

It! was 3:53 COURT OF mmarmm AT   ~

am 29313 THE 11"' mm: or ezovn-mis;av--,..'ijj;2c'63  

33392:. 

THE HON' 31.13 Mr. JU$3.'_I£2E  

waxrr PETITION xo.422§/"zone 

M.Rajencira s/o late ._
Marigawda, 51Vyear:¢__*.'
Director A113nahal@1,.'5
v.s.s.1«:.. B.-;;'n1cj:;.1r;.-1:¢:..,'.*  ' '
Tq:     =  
Dist: MyflareL, "~_"fijt"~7 ';.. PETITIOEER

(By    s . Patil Assts. )

1.

The Asfit, Registxaf bf Co-

oprative=$péietias, Hunsur,
smh+D1v;sion;-Ennsur.

{‘The.Retu:fi$ng Officer,
_3 Mys¢£e G Chamaxajpat,

‘~.fi,€.C; flank; Myscxe 8

‘Ghamarajgagax.

T3. Loka$h_s/o Samappa, 38 years,
“‘ Ric Ailanahalli, H.fi.Eote Tq.

2*» Dist: Mysore.

j4:=fa§hwanth Kama: s/o late

5Jawarayya, 42 years,
‘”R/o Allanahalli, K.D.Kote Tq.
Digp: Mysore.

-3-

5. K.Jayanti w/o H.Jegadish,
40 years, RXG Allanahalli,
K.D.Ko’t:.e Taluk.

Dist: Myaare.

6. Shekaregowda s/cw Icalegowdal,
38 years, Gmxgada. I’I:>.sahalli., ._
i”-‘.0. Kayathan Kalli, , ‘
Haxpapur 3033.11, ” _ A
3.1: . Kate Taluk. Mysere new-..

7. ,zu;z.ana1aa;L.1..-.i. v.s.sf..1x¢.

Allanahalli. _

By its secreizaxy, ._

K.D.Kote –_ 2

Mysore nistxmt. V ‘ ‘ rzasyozmmzrs

(Smt.A51;sa’ £:x;:i&;;a,;:¢gez:;.;¢’:2:r;t iitcee» for R-«.1;
(R-2 to’? j..’._; £5’etj.t.i;aar;”dis1i}iVssex’* Ehe Gqnstitfition at’ India to quash the

-=.&¢rdex”5l,at’ .Annexi:zeer_-E’ in Diypute No.3/07-08 dated.

‘1G&.3’;29G”8 Vvpassed by R-1 and the order ciated

‘.’V}.’3V,V3x-_20Q3’g”fifififiefi by R-2 at A.nnexure–E’ and to
£:!.$.rec:te’ __R–s;2″ f::p_} consiciar the ncmination of the

pe*t;it:;oner”_”–., :24: the election of Mysore and
Chmagajeneqer DCC B-am-:.

Trxisi. Petition is coming on for prelimuxary

flaming “in B—G-reap this day, the Court made the

” fcllaking:

GREEK

Cauzzsel for the petitioner submits that due

‘ ta subsequent develepments and since the dispute

\&/

-3-

raised in Case Hc.3i07-08 is sui;;Jf§e¢a;gg;j_

present petition may be dismis$ed fgia®%;ngu”

liberty fax the pet1tionex t9″ r#isé “a;\_th§

grounds in the pending d;a9ute;” *

2. Granting such_ iiextf;_ this “petition is

. . . . Judge

‘f “*7xx01;2e3