High Court Karnataka High Court

Smt Hema Basavaraj vs The Assistant Registrar Of … on 19 November, 2008

Karnataka High Court
Smt Hema Basavaraj vs The Assistant Registrar Of … on 19 November, 2008
Author: Deepak Verma K.Ramanna
 v.2.B.Lt.£:LAvmHI. ' A' 

IN THE HIGH mum OF KARNATAKA AT BAN'§§ALéRri'%  H

DATED THIS THE 19TH DAY 05*"'N'a4vEry13g#:.i§ '§:1:U'*r,' _ 
BANGALORE 949., '

AGERE YRS,  

A ' ' V . W; 0~.v_1'«: NK1¥}'A«NA--RANAPPA,

35.9113,'  01%;}-iokb ROAD,
3Ffi_BLQCK,«4'fB__s"IffiGE,
BASAVESHWARANAGAR,

V V' _BANGE.-LOf?E «.560 ()'?9. .. APPELALNTS'

  x  (Bi"Sf?.'i VIJETHA RNAIK. ADVJ
 gi1:e»:._ 

4  _l.'I"'}FiE ASST. REGISTRAR
-4, '0F"CO~OPERATiVE SOCIETIES.
A ';<::zRc1..m, MARGOSA RGAD,
" ' MALLESHWARAM,

BANGALORE. 



zxms ASST. REGISTRAR OF

CO~OPERA'I'iVE socxmas,

CHQCLE-3, MARGOSA ROAD,
MALLESHWARAM,

BANGALORE.   

3.'I'HE KARNATAKA URBAN
HOUSING SOCIETY L'l'D.,
BANGALORE,

REPBY ITS ADMINISTRATOR.

4.KRISHNAMUR'I'HY,
S/0.LATE.G.GANGAIAH,

AGEA9 YRS,

R/0.1315,6mcRoss. V 5

423 MAIN, CHANDRA'lAYOiJ.'T;"» . 
VEJAYANAGAR,  3-  §   ~ 2
BANGALORE--§S6{) 0%;t).._. . 2    

5.312: C.M.VENi~§G{)FAL R.i:nD3r;,; ..  V
  

52.02.50 ms,    ,  .
R/0.NO.7~9, 25": CRO-SS, '    '
SHARADA E3OL.ONY,_ *    
BASAVESHWARANAC"3aAR,A .-- V 

BANGALORE -7-9.  . RESPONDENTS

* {BY s.%AsUqATriA’,’A<3.A'F0R R-1 AND 2, SR1 U.F.KUMBAR, ADV.

R43 A?§'D_B4'xj_s.JAYAi{lJMAR S.PATiL ASSTS. FOR R4 AND 5)

iiiti

APPEAL IS F'¥L.ED 11/53. 4 OF THE KARNATAKA

" H ',m:GH CQERTVACT PRAYING Ti?) SET ASIDE THE ORDER PASSED in
" " e .T1*E§E'a'gliRI'§'*'i'E'ITFiON NO5844/2006 DATED 8/8/2006.

'Pi-{IS APPEAL COMING ON FDR HEARING THIS DAY,

J : . " -DEEPAK VERMA.J., DELIVERED THE FOLLOWING:

JUBGMENT

an Vfieaumamwnk,1mmmmdecounma%§p§m§td;on
behalf of appellant. Smt.S.Sujatiia, _

Advocate appeared on behalf'

Sri U.F.Kumbar, L '0nv-fisehaif of
respondent No.3. M/Assts, appeared
on behalf of F€${)C}Q§i6fif$ Nefi S

2.hfimfififim&fifl$¢@mmmmmdmmwma

the “has been rendered

infmctueus. -~ that the appeal be

dismissed as mfruf ” accepted.

is. aceefkiiilgly dismissed as having been

1en<iered__ Parties to bear their respective

*Mvs

V T;

Sdflfu
Judge

Sdfiu
Judge