I. Z Srikanteshwaran, fXCiV,)
IN THE HIGH com? are KARNATAKA AT aANGALo;~:;j§:
DATED TPHS me; 4'-PH ms: or ggprgmagxe 'L "
BEFORE _ % T' 1' .
THE HONBLE MR.JUST¥C1Es: s. A:£3Dl:?L 'A
WRIT PEETITRUN No.9a*5a.;_V2c>0'8-£3"13.A1
BETWEEN :
1. Sn. Stujvanarayana TNI; _T " '
SIG. Manjaziah H '
Aged a£:3o12t57_3'jqf_ears" _
R/a. r~zo.132.5*; >:;r%r1~.aa;:;; 2: _
V Stage, B{%:fLdL i:,a};fout'« ' = ' V
Rajax'a3'e3%;s?ar;i1agéii'V.. , " ;
Bangaiore 5»- Mukufid
Aged a23ouLt-.54 ysars
R/rt. I'~E.,i).Q3{3"13, 36 A Cross
26¢ Main, 9&1 Black
..Jaya.¥1éigar
Bangalore W 560 069 PETITIQNERS
AND';
1. Thfi Principal Secretary" V
83' its Urban Emvelapmant I)epar'm:*.e11i _-- " -- V'
'¥'he;xIi%»u1s Roargi A '
Basava3aagi2.di,a1A; '_f:;1:1gs,§j+)r€;__ " V' V .
By its P11$c:sic_i&5z1t'V . ' "
B. {{1ish11:2x?;}3:1:iii_;,_ _, V
3. M] s. Viszhwabharathy iv
4. 'r11e?_Jo§;;;s~ g¢g;;sm
(30-033)? S§>cit:1:ies«. " 3
Chameujajpct, Bar1gaJ{Qi'€._
5', T1fu=':''C{;m1Iiiss,i{§r::;tr '
§5:*s.1I3;;ti1uBaBga1ore..Mahanagara Paiika
A . 'A _ Eang'ajor_e~.¢_ RESPONDENTS
336%: for R1 and 4
Sri. G, Shankaij’«–(3;1é>u&, Adv. for R–2
Sri. 1«:.r+;,_ Pgtieggéwda, Adv, for R-5)
V. ~ ‘.{*’£1is writ Petition is filed under Articlms 225 35 2:27 of
‘ f”,ons}titutio31 of India, praying. to direct this R~2 ta
(:o_n$.idér’i11c re–<::0n,veya1i1ca cf the sites ta the pe1:iti11c1’3 by
–..sf.:’ictJ§y Iisllcrwing the order passed by the R-1 dt.4~.1{}.2{}O7
“per Annexumwivl.
3
This Writ petition coming 011 ft:-1* prefiminary healing
this day, the ceurt mach: the foiiowing;
ORDER.
Petitioners 337:: {he membets ¢:>f tbs third I'{‘3:S:’§;Z}:£:J{1:’:§V[‘{‘§ELf-‘N
House Builciing Coopexfative S0cist_g1′;!§f’Vis’
petitioz1.e;rs that the third respo1;den.tA:’}1_abS–_§§II{3tfiég1_A pet1tis§:fi:’–~
‘A3 schtrduie site to the first petitigaigm; pefiugn ~<Aaf%V_jsé1§§§§a1é
site in favour of the sgcgpd ;;t+£i'£17t:::i;1 'C'
schtzdule site in favour }'.V:'3_3j,%*.rAifi3"g_fa11e3". It is
contended that sale
C}€5t'fdS have be§22;1§"'ft;préaz:11ed”¥:?_1\’é upohf
Cooperative Societies ilildfiffif’ Sectioi i:”‘~ fiie’
Cooperative Societies Act; oA1AE”Ht11.§{}6G/ of on
19.8.2008 & ormxs Vs.
IEHE has diI’€3Cf€d
the pefifio%1$;{$– the Registrar of
Cooperafivc So§iiet§esV _f{,-1;.” Amflféssal of their gxievancss. it
;, 1Via:3.Abee?i:\’:h51?1: 21:4 “”” ” ‘V
haw: d,iI’E.€’:fi§é’ apprcaachcd this
“{§¢<;irt ()3: that thrry have already been
alfcttfiti wfih sites and that they shoulci be
xe:§or1si:1.c=,i'ed on priority as against other persons
subsctqilently. When
"ii have been a11r3tt<:*zK:'ith sites and who have
" Zbecomcz members
\
~ ~ :,.;.._r;3a-.»xzvz/-
6
specifically the Cxsopexative Societies act has
provided a forum, which is a fact fmdijifig ‘T ‘
authgritja, Without exhausting the zemcrcllgj L.
the said forum, the pfititianc-IS” have VV «
appmachsd this Court, Since this ‘
fact finding autlaarity ._ in 1
pmcfiedings, all these am” (}.jg?§\.3éj_fi V
with a dizectien to fthe: pe1:iV1;J’§I1fi:rs«…}:o
thfi concerned Regis-fi.*é’r_o1§_Socie{ies
and in mm, it is for ma%Con¢¢m¢a%:¢gism to
hold an gnquiry — ta ‘the
affected «tfi . fifw matter in
accortlaizce ik,-iw s${fi_c¥fifiitic$us’iy.V”
4, ‘IV’i1_¢fcfo£1-:,_ is also disposed of in
tC1’fl1$ of the (}ffl1iS Court No costs.
Sd/-~
Judge