High Court Karnataka High Court

Anandathirtha Rao (Since … vs Janardhana Rao on 8 March, 2010

Karnataka High Court
Anandathirtha Rao (Since … vs Janardhana Rao on 8 March, 2010
Author: Ravi Malimath
fikfiiwfi MWMWE WE" 5$:"¢,mna&aw§m|sw§m.§m@. gluwuzwg w.wwm«_~,.4»._%_w\L§ My nmmwmwmammmwm aaawmu wmwwwmn mm

B' THE HIGH COURT OF KARHATAKA AT BANGALORE

Dfi.TED 'Tififi TEE 8"' DAY OF MARCH, 2011.}

BEFORE

THE Hormm pm. JUSTICE RAVI       

1 Ananmnmxm Raozsmcg

AGEDABOIJT32

b

AC}ED;axB{,X§fI’44’ A

AGED’ –

PE’I’flu*I€);HE1§’A”T-‘Y3 CHILDREN 0?
mmmmzakno 2 ammn RIAT

3 Ytmauawa

% % vERmaL–%TEnKA vmmes

kl : i 5′ DIST
as’? gamma, wvmcam)

FETYHGHERS

” %~I%f”;%kVgmxARmmxA mo

AGED ABOUT 67 YEAR$

sz 0 mommvm

R] AT’ wmeax,
NEAR RAILWAY s’rA*no1~r
TRISHUR ImRA.LA

ww:wma W» mmmumm mgww Maw”; WW smmmamm Mmem Lawn U?” wmwzwmmm wmfi ca;

A

AGED ABQIT’ 40 YEARS
RI AT SIJKHASACEAR,
HEAR RAILWAY S’I’A’i’IOH
‘l’RI8I’IUR

KERALA

FRADEEP
AGED ABQIT 36 YEARS
R] AT SUKHQAGAR

mm mmwav s’rA’r:ox %

TRISHUR
KERALA

4 PRABHAKAR

AGED ABOUT

s/0 monrmnuia ;

RIAT NE.£§I€ ‘§}.flH§.PAT”rH

5 =

mam; Amt..”71§’ %
R] ATVVflEARV.GAK5F%.–fiff}fl mama

«-3, ;*n:s.=a;a%
% “A6313 17 YEARS
% =(m1m»x amszfiav IER may no 4
‘ ~ % Riarmmz amamm mama

Hum

“fiGEDABOU’1″77YEARS

D] O PGWHAYYA

RI 131′!’ %IVA8A RAG I-ICRISE
1′-‘EIHAR£3<'JR

KIHHIGOLI P081'

£5-T"

m.,M’2a wwwwmy mama awmmawwmawgumw umttwxksz ma-*2».»\\4’§»«z-.**<~e;( 'nw'r«' 0€"!zn!fl'"mlt'&.m"€£€£I"'n10~w""Ifl'I«fl"m umaowuwvacx "iwwgkwwwwu

8 mm
mm ABOUT75 mans
mo mmaawa.

RIAT ms Hovm
‘I’H:RUumBAm’ mnmm-680001
Icmnzm gram

9 SGKHHKARANA mmcr % T 2
CENTRAL CO-0PBRA’l’IVE,BANKLTD
txnmmmpav V 3
HAVIRGHI8 omrxm ATKMVMARG

(avsmmxava R9)

THIS is “FILE E~–U!1_I3ER Amnm
226 AND c:c)1¢sm*uf*rs:>zc 014* mm
Pmrma Qisasii cxznnx mt

23.§2007v11PAsS}ED”‘@|N 1.%A.flo;13AL m O.S.HO.167 OF
mON3._TI’E§ c:mL mm (asmoa
DW%R)’~. unm%kAT%m1~.mm12E-A mm mm
AL1.osw1.A;H§J.13 Asmmzn mum arm ETC.

Wnflfiflfl

fmmwmr . COIMIG me pm rmnmm

1}§’3«QOIJRT mm THE Fa.Low1NG:-

9.1%

and a. suit mung direc5mn rm

% or the plaint ‘A’ aclwtlk: properfles mo 29
V” shares afi ottm %aqz::mt:ia1 191% in, than ya:
agamtthe 911 clfiwant. Five: years thareaflm an

%”‘~'”

Kmwtuw mafivlwnma warm mmuwsmvnnvnrmwuwaewaw. wurtwaincwa »wew.w:-»mvmma<

5. was mxsmm of tha mum of
125 or the Karmmh co-aparaaue Societies § _
that a. smtuhxry notice is required 3
filing of the written Itabsmant by 5% 3
mm the petitioner was T

hbm-ty’ it he g-axmad ‘ or
ea mam good am on
mans’ aw-esuix. i.o:.m

9&1 demdar1t.£@«- ”

6. is filed alfit five

WWW %.«Ve..JM’a*£%.i WW” fi’*sJt”km:’¢.M%e.¢&r:wm iE”M*m.w;z\ ~a»M»..«{_Mm& wk 9NJ'”&VfVnFRWIP’%5M!”V&9lW1″¥~ we

an mm eflaw am: Hbmy ms ma a

aha lama sauna of arztinn arm’: be

7. The Writ Petition bellgofi of m-ifi
rejechw».

8. Rule discharged.

P5

..:.l.u.nn.r-Fa. .E:fl:?u’t’ nu: –.§\!s.!_.:. 9-aiwfin fl’:-‘F-H-f\!i.ra3 .1533 n..».m.f§.m.. #§€.r§.g.?§§2uf.§a…s§r w§.%:§.:.., I.fl;s.:.$ .-

¢..&§aP§s§..wF..ri..l.I!I . a.&…> …B.U..I§¢?._Etv.§$r …a§.:.:».