IN THE HIGH C0{EFJ{' OF KARNATAIQ: Af17"B;£;E\Ej{}:;~%hL€:3:§{EAV _: " ». "'
HATED mis THE; 4"' DAY OF }5§fi'l5Ef§;fBuER;-260? % 'A j; « ;, 7
BEFORE'
THE BiZ)N'BLE MR, JUSTICE §_€;£GAJ§zi'@f{5§_?€
WRIT I-'ETITION z~m§;"21i32m&;1%133g%zJ"é:}9(Cs-Rm
BETWEEN:
1.
AGED i3&B(?Uf' £45-..
310.1932; ..QLEKi§)*1'Y'L?V;1\ BEEDH1
ME%w@}§f£0E§éégg£Lfi ._ * -
MYSORE. % * ~
2' 3:5, M B5'$:s£i;:;NIi<:9;1~;. "
_;:;GE';1"§ ABC)"~}_T 39 YEARS
%V%.Ms;Q,--;3%<;zfiANNAV% %%%%%
V 2 , :~.:¢.),:v2:9.,. SWRABHATA
V _ "MA;:;gxDg}'2$£;RA LA"'x'0{3"'£'
._ " --§u;i;'5{N.5LNB;'3§'CDi ROAD
' hgiYSOR£;; PETIRGNERS
§ - . _ {By smt; vS§';fC§iET:'& A§V,)
.
'. ' XJINT REGIS'§'RAR QF
COOPERATl'\£E S(}C£ETIES
MYSORE DIVESION
?ALACE €,)P'FIC§; BUILDING
E's«'IYS(}RF,
THE DEPUTY REGISTRAR 0?
co 0? sc):z*;:«1.§:s:> (3? BAEsEK LT'i'.){j= 77 M
GANBHF«%S€1fiiQR?1%% : %
MYSOREE A
REE .8715_§'TS"AE}§yiVENi_STRATQR
PNATGARA3 ' %
AGES A:ae:;T_4:: .i:*1«:;:xgs~» .
EX Paasijbmr r:>1>u;c3»Lm BAZ"€K
R;-3,*;*,r»§0.5?23, S35fiFCR'{)S'S
xzmam Mafififig
A i ' . % 'S'IDI}}£R'fHANAGARv. MYSGRE
." . 95305??? 42 YEARS
:3}: \{'I€E§.f§'RESIDENT 0? MOB gm BANK
Rs':;*r.1sz0,127, K.ALésM%»~iA TEMPLE STREET
' _ TMA}m:1xia:+:ALLA
= V fixE.YSORE~21
ii UMA SHANKAR
T man ABQUT 4% YEARS
R;2:.1",z-£0,954, BOGDI 2"" STAGE',
8?? NERMETI KEZNDRA
EEFKSGRE
/2» »
11,
M)
S KRISHNA
AGED ABOUT' 45 YEARS
R;'AT.N0.555fM, NEW
KANTHARAJ was Rama _
EIUVEEVIPIE NAGAR ' %
MYSQRE3
FAILWAN CHIKKAPUTT1
mm ABOUT 43 Y"EA,1?;;S._ _
Rz'AT.NO.2558, 4"' MA£N%TLR_<m;D 1
31*" CROSS ()E\E'1'{KOPP;:§;L-- "
5LNANTPfAY:Y'"A' 4
mm Agaozfr ~ A
RsA':"N0.'?§f;g _VESf{§¥'5§R5§'£MPLE ROAD
KA!\}iAT.A.GER£ §a§A3~EDi?yiOHALIA
MYSC:'RE:= *
S :w;2~sJL::~zAT£{k.
;:v;:;3E:D}% ;A.}}3G"{W»'5'"i"v~.~I4*Tir:--1_E CGNSTITUFIQN 019 EJDEA
wxm A 1*'RA'r'f'EE%:~.f};"'if3%."{}Ug%,SI=?§"THE 039333 DT1} 24.91.99
PASFSEZQ BY 3i*H§;.R1 .IN._A?.?hEAI_, NO;iZf{}8«-{)9 PENBING ON
THE E*§i;.;'?,~v{'3;§*"1'I5EE-.R}_"'x;¥"lDEZ s%.,NNEX-D ANE ETC.
_ *'r§%E:§;":i $5221? M?éETITiGNS €f.€f)EviE\EG {EN FOR
i>.%1a1:e:_,:a':§.::;::~x:':9x2?«:"$<*«v%.1~i§:::m::~;€(; THIS m::f.1'HE; COURT mssgn
TEE i'm$¥1:<3f*é?¥2*~¥€5%;v
ORDER
” *B.§sp§$:d$nt “N0. 2 passed 3:: ordsr wider Sectéen 33 9f ihe
Ceeperative Sacéeties Ac: superseding the Coxnmétiee sf
” ~§£é;ii&gement af :’esp<3nden£ Na, 4 M society as per _%.t1I"£€§;"i1I'€ (3 dated
4E§.}}.2§€38k Against ihe cards: Qf supemessian respenden: N33. 5 to
15 preferred an appeai kefore the resgpondent N03 3
222008-09. Respondent N0. 1 tindffi' f,he:=__v 4fiV.*v1;i;3:<\_";1V« .V ?
24,G}.2(){)9 ganteci an interim OI"d€l.'*Vi3f_. stag; ASf§§},*i13g {ff
supersessien at Axmexure C. The petitie1iér$'i»2*i3_0 aré'i1'1e f:§emi§ers of
respondent K6. 4 society are bef§:e_ (§ci.1it.._i';':.M'.£h~easfe Writ petitions;
questioning the interimvrder Qfv3é.§,{=g*a:_3i:::d rééjifiziéeixt N0. 1 as
per Annexure 8.
2′. Fiijstiy pafiii”e::;V¢:’§5;’~:¢;14é=:-.t§é’é- pgriiefi azitlier before respendent
Ni). 2 Q1′ bef0fe’V~;j_aspQ;35e:1{‘§§0, ‘3§”;.»L.’414’1§erefore they are mt erstitied to
_V§fI1&i1″11l8.i1;f’i_§:Afi’l’;£.:: Lxxrnlt §éii£i£§£:s.If the petitieners are aggieved by the
7–i§§ier:_tE§:::y are at lihertjg {<3 approach the respandent
3 ihéfiéives ané ta request him ta vacate the interim
V aréar igézjiifled by him. In that evant the raapandent Na 1 '£0
"s§§;nsidur'_thé"'c}ai:n cf pefiiianfirs in aceefdzmce with iaw and as
Va –e{Xpéxiiii§fi$E§: 33 pessibiek
0AM,
3. Witlm the above observatien, the writ petitionéjarejlzéféfiy —
aisposedgfit t
LRS,»’Q6i£ 12009