Karnataka High Court
Andanur Chit Funds (R) vs The State Of Karnataka By Its … on 5 December, 2008
-1-
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 5311 DAY OF DECEMBER, 2008
BEFORE
THE I-«1ON'BLE MRJUSTICE RAM MOHAN;.~RE£§:DfT*.'
WRIT PETITION No.16337/2006 (GA/i}'CVF§'§.}'
BETWEEN
ANDANUR CHIT FUNDS (R) , _
#511, 5TH CROSS, 5TH MAEN
P.J.EXTN. DAVANGERE O2
BY ITS PARTNER ANDANUR RAJES.H"'
AGED ABOUT 34_YEAR'_S';~._
~ - -. PETITIONER
{By Sri ; D B SATISH, ADV ~ If E
1 THE STATE'OfRKA.R1'JArrAKA
BY zvTS~SE(:---RETARY~
_ DEPAET:'v:ENT OF 'C;O-OPERATIvE
" _; M;S.BU1'LD_1NG, ITJANGALORE 01
E REGTSTRAR OF CHETS IN KARNATAKA
A"'(§ByflSri: N B VESHWANATH, AGA) 'P
~ T' _AN_D .RE(ESTRAR OF CO~»OPERATIVE SOCIETIES
A NQ';'«1,_ A1;TASI<AR ROAD, BANGALORE O2
T;{E.R~EG1STRAR OF' FIRMS
DAVANGERE DIST
DAVANGERE
RESRONDENTS
AK
J
-1.,»
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
STRIKE DOWN THE APPENDIX II TO THE CHIT FUNDS
(KARNATAKAMAMENDMENT) RU LES 2004, ANNEXURE C
DT. 23.4.2004 AND ETC.
THIS WRIT PETITION COMING ON FOR PRLHEARING
(B--GROUP) THIS DAY, THE COURT MADEV»-.._THE
FOLLOWING:
ORDER
Sri. DB. Satish, learned counsel –.
seeks leave of the Court to witIi_dre:mfA f
Recording the submission.»’0f__. theilehérnede.”ooi3.tise1,T;
writ petition is dismissed as Withdrawn.” ., I I I