IN THE HIGH COURT 01: KARNATAKA AT
DATED THIS THE om am :32:
f
THE HONBLB MR. 'AIfIfi;N'D_
WRIT PETITION {G344R}:s>
w.P.No.379@;2gq§%%% %%A
BETWEEN; % %
SIi.S.T.i3_uma3hVe§i";:£?'V-._ * _ ..
Aged about 49 yefiifig If V. 9
Sfuiaic A.Thifnme' G£v{vfia,._"_.'*
President " , ' '
, ' I~:arna'iaigzi'Su1tc Ct}-zzpgralixra
" ;_ HQtiS§.*1g "Fedér:;tie:2 Ltd.,
N4;.r[3,» Dcsaka.r{"£\:Ii1dhava Ran; R9ad§
Basaf-szafiavgucfi, V V
Baagaim-s<3<30oé. ..PETITIONER.
' (By Shr§. ¢;:.V.Nagesh, and K.Sum:+.u; Advumias)
u-'Haw-vvhflymuunx
. Chief Secretary?
Government sf Kamataka,
Vidhana Suudha,
Bangaisre--560 981.
'['\.J
The: Secretary,"
Home Department
Guvt:mmt:nl0fKarna1aka,
Vidhana Seudha,
Baz:galm*e--1. _
§.&J
The Rsgislrar sf Cu-upcrathxe Se.)c;is;tit:i_é§,T ~
In Kamataka, :
Ali A.-ska: Road,
Banga}re--i.
4. The Dirculor Genera? f}'L>li5g:c, » ,. "
Corpse of Detectives, "
Carlton Homage,» V
Palace
Bangaiurge.----Vl"~.».' 'V :1' . ..RE'SPUNDENTS
(By Shrip' .f:5BaS$L£'£fi""é£_}i; 't'3§j'xsr;:=nmcnl Plcazier )
A " $#:k$$'
A :{'T11i¥:i Wfii P;:VtEEi(3:3 is filed under Artie-Itzs 226 and 227 uf the
.'C;0nst£:1;ti:3n~.'sff. India praying to quash the Gznvernment Order
by the I62? I ,E, Annsxurcwivi. 8:, £318.,
W;P.1_f_§9;
_ §§._¥'i[.'S;T.S0mashukar
V' Aged about 49 yea:'s§
'"Sfu.Lai«: A.Thimm:~: Guwcia,
V' President
B§xara£h Housing Cu-opcratévc
Society
2
Neal, 2nd Fluur,
Bharath Housing Cowperative
Suciuiy Layuul,
Bannerghaxta Road, 1 v A_ .g . V
Bangalure:---56{} C976.
(By Shri.C.V.Nagr.:sh, and
AND: kk %
1.
The ChicfSe:crc£ary, _ ;
Government of.Kamata,ka;_ ‘
Vidhana j
Bangalorejwfi-6:0 .,
2. T}2E3V5.\Z;”€:”5gI’t§\’:£i.f::;’y’, ‘
Heme Departi::xcn»t’= _
Government of
Vidhani1LSoudh3,_
B2;ng.a§urc¥1 ‘ V *
3, The félégiéirgzr af iiifibpcrafivc Saciciics,
._ “Ali Asia: llimét
X B3nga1<ifa&¥}%
The :)i'rt:::l13r Genera} sf Polices,
" ={.7ig3rpS;é af Detectives,
V' * .C.§£'r3lon Hones?
Falace Road,
B2mgalort:-1 . ..RES?’GNDENTS
VV (By Shri. H.K.Ba>.:avamj, Govemmani ?le:2z<§::r for RGSp£.)}}1.§t$IlE:"l
it} Rt:spundcxz£~4, )
8
4
This W’rilPcti1i<m is {fled under Ariicitss 226 and of {ha
Constitution of India praying to quash the Gevernmgxzt Order
Liaicd 27-4.2007, issued by {hrs R42, i.c:., Anncxur$-F:.M&;'¢:lC;; . '2 V.
Thfis 'Writ Pesiitien owning on fur I'ItS'dlj!flI!g"'~(V1§i£f?"
Court made the following: - M _ Jl}DG$'«1TB__§:'_1:..3 " A Thtrlz-:1: pclitiutm am lilgclsé 33%?
similar and the impugncsgi @.3if£:a:LL.cd.§:gé1i~z:.st..ii;c pciiliuncr
in both the cases.
furagzifd» in the petition are that the
pe!_iiiunr r* plaims A: lV3«: ‘Lh§”‘Vice~Prcsid::nl of the National C-0-
opers:§£ivnLAI”IuéiVsEzv:g’E3édcf’aii{§n, New Delhi and also the President of
.__Sta£e: Cu-upcratiw Housing Ftsdesrmiun and apari
$_.l’IiS,. h€7.’«_ several uihtzr posiiions, suuh as Lbs Dircciur of
V –V Bhzffizfil Ctxwopcrdtivc Sucictyg Bharaih Eciucaiiun Suuiciy
V’ runs a business in the name and 313/£6 of M53 Shaka?
‘ He is the: Prcsideizi uf Bharatih Sesva D26 and ciaims to
u 3 member cf the: CL;+r:grc:;s–I puliticai party. On acaxmni. (sf the;
varied aciivitics of the pciiiiuner, certain persuns being illdixpased
€
5
[awards {he petitioner, had suugial to initiate: pnnzctzdings under the
Kamalaka Cu-«operative Smsiclics ACl,1959? ailcging intzggiarities
and acts of miswfeasancc and malwfeasancc and ii is 111::
instance of such individuals than lhc: Registrar
Suuieiitzs had issued 21 nuiicc under sitgciiuri 3?.)”:,)f’ii;i1–c:__.VC:.3§~;.>;;it§1fa§3«vc
Sm:-ictics Act, 1959, as an 3i.?*.1.§98, S0ciV§:{}g.A’w}i3i;:’h
petitioner was {he President, ha\IiI;ugV«.x1%¢plVicd “[0 s,1{;e’ Esaigifgshuwwcausc
notice, prm:-ccdings wc:19e'<– ¢:5rd__t':r, dated 10.3.1999,
ammplfizg ihc by the Smitty.
1%. fuzjihcr {hm certain individuals who were
ini:jfi§’:2:a§lj,? L§i:spt§£s€<i.,__£;:gwards £he. pciiliuncr had made a furihcr
L'r~;:;'ire:s;:1:.i;iii€,in'ia {he Guvcmmcni and on the basis uf [hose
:»..:'Ei:~,:__f_.'f..é:£;§<;=v:fs','v'L:%'.§f;'«.=;..T::Guvcmmcni had passcd an iifdflf dated 27.4.2367,
~.dir::clii:.g__ 1£hr:: Corpx 0? Dclcciiveas (hereinafier refzzrred [:3 as 'the
fur brevity) to hoid an enquiry against the petitioner in
4.3? this: alicgaiiexns which were enquired fiziu by the
Rcgistrzzr of Co-upcrativc Suuicslias culminaiing in an urder daicd
10.3.1999. The Rcgisirax of Cu-upcrafge Societies. in mm, had
6
issued yet another nuiiec dated 28.4.2307 initiating, _4prV§3e:§»:edi11gs
under Section 64, which has cumpciicd 31:: kg
{ha same and it is in this backgmunr3~{h.a’i& L.
Iiicd. A
3. Shri C.V,Nagcsh, sjfur
prcliiiuner xvouid dated
27.4.2007 is wingmu: of law. The:
Guvsrnmcnl an enquiry was not in !hcVC<.1rps of Dckecfivcs being
an arm of Police ~Dé;;£11’§nien£ can be gaivanizcd inio aciiml only
,__al ifiélauuu ‘ih..r.:..}napeL:lur Gcncyal of Puiie.-3 or {he Stair:
Gu§}6mi12.¢;_:i2i; ‘¥:1§_1V}}{if them: was a criminal east: registered in the firsi
insiggixcc ii is in pmsuanuc of a. criminai cast: having been
V’~».rcgix£ci1:~;iA’1’ihat any inwssligaiiun c:-uuid be carrieci cut and in aid of
Igziishjnvcsiigaiiun, {he services 0.? COD maid have burst:
…:”:5quisiIioncd. And furthcr, even if {his uircumstanuc Wttffl prustmt,
V the COD weuid submit its repuri in terms 1:? Scuiiun 173 Lu” {he
Codtz: sf Cgiménai Pruc<:dar:;g 19'?3 unify bcfurc ihr: cumpcteni §::):,sfi
Z
uf the Magistrait: and any such rcpurl couid nul4,V}§aff'é._V_busn
submiitcsd in the: Guvcmmtmt and the Government{${§fii{§ :;1:¢_§£ i-ha}-'Q
pursued the matter furihtzr on the basig ufbgsuch 4'
It is further conleindtzd' flhai ifisufar a.sj="{§x:: ;$r0£ii§:e:'£i§ng;:«;,
iniliaiczd by the Registrar of C0-{$'fIst?" f&§i}'€§ figldm scsciion
64 is cuncemcd, i£ is pu:9:-;22._:..1}z':l_ {:;§_ Eh; to iht: said nufice,
ihai the pnztrccdizzgzf; ha}-.'<:' "E*:e*{t.f:I: Cuunsci fur Lhc
pfi§i§i0I1€3I';mi¥'{:!(:E1«'.,{ :;£,i§f2i;'xii"~.«VV'i.?'1al §i"{:t§flifit:d copy insofiar as this
prtwecdiiagfi by the Registrar would be fikzd
in due _cour:§£i' *.3§i£h..ihc.".péfi.nissiun vi' the Camrl. It is therefore
. £ii'a:.I,«_ the fiféiinatr in which the Siam Gmrctnmcni has
I picttzm, by directing an enquiry 10 be hcfd and
haviisg rficeiwxjéd this rcspurl frum {he COD , is 110: {he pmccdurv:
u . c:4;mE;:mp§I:;1lcd in km awn if the: aHcga.lium~; mad: against the
— ;’5u§Ei»ii{}ncr uunsfilaic a cugnizable e:3fI’cm.:m in rcspcci of whiuh
” hfifiiziinal proceedings cuuid have been iniiiaied and Ehzmziiare, the
Cuunsczi wuuid submit that (hr: aciiem sf Ehc; Guwrnnzcni and its
3
8
insirumcnialilics is without jurisciicliun and highly irreguiar which
would rcquirc to be quashed by this cuuri.
4. In the conntacicrd wrii gxctiiiun, in a simiiar _.:s:-.tqt:.g:%z;-cs: ui”
events, ii is zsiatcd that the Bzmgaiurc Mck0;}fii–ii:§§§
Dcwlupmcnl Autiluxily had issued :1:noii.fi’ca§’.i{§fiv:’iaei§:i;E¥i}§c§_igg’L’ .
conversion 1)? agricuiiural lands. in nénuagfiéuiitiral £136′. if;.:3a$p¢:¢i
uf agricuilural lands, on which £i1.¢; ‘;,»¢;l3’iio.::r:r. was:’v§scé3;if1g ix;
out dcveiGpzTm§fi:LaI éigiaefilgnis the agumsy L}? a dttvclogcr.
Tht: 5ui1ii¢Rt:g§SEr21:r’ Souieiics had thcrcfurc issumi
a nuiiuc Fcticlaiion to furnish ezxpianaliun
°’rt:g:§;r&i!ig=ih¥:..profi§§§éii”fay-13u£ works and the ia;-Mztui pian sf [he
A*F£:ciet”J’i2:§fr; “TI{:v_Rcgi:s§rar of Sociwiiczs, in tum, fiat! also issaed a
s.;n§i:a;~ gated 3.5.2007? its {ha Fcdcraiiuzz? of which Eh:
kstziéifioner’ “was the Lfliuc-bcarci” had given :1 dclaiiczi reply as on
and fuiiuwcd through xvii}: 3 furiixer rcpiy daieci
T .5-2Gf37. The pciiiioner had 33:50 chafiengcd ii}:-: gait} pmcccdings
irsiiiaietd by way uf a writ pctiiiun before ihis. war! in an eariier
é
wrii miitiun in W’? 8383f2v’307 in mspeci of the:
the COD at the instance uf the rcspo1:.(_h:ni§S£ab:..V j. z
ihai lhe action uf the: State Guvmnméni
pctiiiontar in his capacity as 2; to? .L11ejFé;§éfa£fua1 and
the Sociciy dratwing the xa.fré.¢s without
jurisdiction and highly ‘ir9tg_§gt§i;;zrlf’ __§I”h–:i.’.f.}§££>ccudings haying
fiulmiflflifid ifi _l.}?’~i «:_c§1mp§;%Ecr:»E’ the Co-uperaiive
Suciciic:-: Auli’hax_}.iag’vL Sam’; rt:-opened unify at the
insianesc of £h:v:” S§.:e.1_§é’«(3tn§é1v1n1r:r:i and certain oihcr pursuing
inimiuaiiy £:$4w’arei:§;ihc pciitiuner, who have, in ihazi,
pruvgkigdv the Si;{i’£é:V~..(:I}9_g{f;zrn1nt:ni to talus such iflcga} aciiun anti
V__£h::1}t’:£¥.1rfs, ..:;?t§£:§(s;._ifiv{c:r£’t~:r::ncc: of this mzzri-
A fifiaficmmml Wtsader wuuid scazzk to dc-fend Ike aciim:
” ‘–:.;2:f’!AIr2r;S¥.2z1£z:«– Guvcmmmi on 61:: contention that the peiiiionef and
h_i’3″-fimizies I-:tI’€’ gaiiiy of having amassed huge waafih in {bat name
u£%d1e Fccicraiiun and Society and have misused {he and ii is
{head irreguiar imnsaciiuns which {III} into several hundred crurcs
6
“H
repuré is ihercferc highiy ineguiar. The: r¢:por£
having been flied bcfure the Siam’:””(3Lw:;r.z1m;§:.i ”
jurisdiction. Even if it cuuié be z:.>;$:i:n2cd ‘i;Ifcz”t:°’. xéi%_22s”u
substance of an aiicgaiiun of aggaifisi {he
pciiiiuncr and that it enlzfiééni Egy ‘liar: the rcpori,
ifany, might Eu hagc: bct:n Ivlagisiralt:
in order in iifisfiétvard and it conic} nut
have been in urdcr [0 izfiiiaic
any actiién ‘}’.**~:;>§;ii;§_¢::.o:1’1a.r.’ -‘
AccL&3fd§ngiy,VVVi§_1é are afluwcd. Annexures – F and
G in’, ‘S188/i2’3QV’? ‘_;§_I§d ‘Anm:x:m:— M in W’? 3790:3083 are
A”v’_Vh¢3§:’:byVqxgashedf” The Cuunsczf £221 the pciiiioner is pcnniilcd to
fE3r13iA$i1» a copy uf £318: urdcr uf the Resgizsimr uf Co-
‘ ‘sgpcralisfvs Sgrciciies drupping proceedings against {he pciiiimmr
uficiar éwclivn 64 in (fat: cc-ursc. Sd
Iudgé
RV