High Court Karnataka High Court

Sri C M Thamanna vs The Deputy Registrar on 18 March, 2008

Karnataka High Court
Sri C M Thamanna vs The Deputy Registrar on 18 March, 2008
Author: Ajit J Gunjal
IN THE HIGH coum' or KARNATAKA, D. R

DATED THIS THE 1g.,.,a DAY or    ' 
  4%   _   

THE HON'BLE MR. Jus'ri'<:E::%§Jrr  .

WRIT PETITION Nd  0152003  

BE'I'WEI-EN: F}  % % 

s OMUNISHAMAPPPD  D  
AGED 55 YF:ARS,:Ri'G.(fHRI}A_LA!R!RA VILLAGE
DODDAMARALI msf;r,..{3Hu':.K-fiA[,[,APt.IR

1

2   
HAND! VIDEAGE iwD...H-DBL!
GH!C.&£HAL{.P&-'%JR.._ " ' 

 PETITIONERB.

(By $32'. A sfirvgkau AND ASSOCIATES, ADV. 3

   V '1*1:jI:'_;1_3';_#?;:=i,ifg"°1r RE-Cw:-!S'!'R...F.'
~ '-.0? COOPERATIVE SOCIETY

'  €.2H:£J,Ki$:--'.LLAPU:L€
TEE hSSiS'PAIu"T' l"?EG'riS'T'RAR'
  OF' COOPERATIVE SOCIETY
. _ TAPCMS AND THE ELECTION
' " OIWICER Uh' CHICKBALLAHJR .&_%l_J_H I_.-\.I!!-3..,!!\!
CHIIJKBALLAPUR

" la")

3 THE SECRETARY

I fl'
'I'."'v..E--'('.}v{S In D

(.31-IIGKBALLAPUR
. .. RESPONDENTS.



It}

(By Sri G. CHANDRASHEKARAIAH, A.G.A. FOR l3.l._"'eV!VII 'R-."'jI'Ii}: », A

THIS I.-.09. EILEE UNDER A.R'T:cLE 22$ 05* 
coNsTITUTI0N, PRAYING To DECLARE THA_.TfiN{DucTI0N or 'I
29 MEMBERS  HAVE EEEN',ENR0L:LED'  1G;d_.2!3CYf RE, ,

PER ANNEx.A. IN THE voTER:sz LlS'l'" ._(J=~l.+'V , cmss
MEMBERSHIP FOR THE; .ELECT_lONS .V9GH,EDUI;ED Tau
20.3.2008 Is TUTALLY ILLEG~AL.,_AND" CO?-!TR-ARY"i'0 "sEcTIoN
20(2)(a)(iI'I) 01-' THE KARNATAKA" CO-OPERATIVE SOCIETIES
AC1', 1959,As AMENDED.    

Q'-LFASH THE ¥G'i'FIR'--S  ST." .,I-'UBLISHED B'? THE

RESPONDENTS VIDE AN_ Eix'.TA. .m~...:'tN.10.4.20o7 FOR THE
 __-- ',

 sI";:~::'~';_*iII.I 1' EN ::Ia.;~z,._'j2IsxIE._ -

DECIIARE ?ijfH;IT N0N§cQRsIEERAT1oN OF THE INTERIM
RELIEF iPRI§Y!5D  .F0.R_ ' .E_{:ar  I=-ETITIQNERE FDR
CANCELLA'P!O'i'~!1'.:_;()F VOTER-S__ LIST AND c0NDuc.TIN0 THE
;.::»N   RESPONDENT '..¥0Cl.'*3'£".' IS
BAD IN LAW 'A.'\ID»__v(:vIJAS!-'i-THE INTERIM ORDER DT. 10.3.2003

Ui!'éE~1,+i"'v REERGNDENTS NOT' To HOLD ANY
ELEC-TEONS To THE R3 SOC'-IETY TILL REGULARIZATION OF

 .  TH_.Eev0TERs LIST..Q.F«'B' CLASS MEMBERSHIP.

  THISRETITION COMING 0N FOR PRELIMINARY HEARING

    .c.0uRT MADE THE FQLLOWLHG:

ORDER

%% ‘E = This petition is filed to declare the inclusion of 29 members

:’\’!lVvTl’i()’AA’l1aVc been enmned on 10.4.2007 pursuant in M

V’ of-rs Hut 0 ‘ ‘B’ (‘-19.23 membew -1: far the hction aheduk-R-E

an ‘?.II(:’.3.fi8, is iii-.3″ afid €1’Jfi’fi”‘aijf ‘tr: see’fi0fI 2i’ri2i (E) ofthe
Karnataka Co-operative Societies Act, 1959’.
.. I V

2. Apparently the calendar of events an alaothe

said inclusion is the subject matter betbrc the 7 ‘ e§i._« L *

3. Having regard to the fact of. A

already issued and clc:cl1’onV “‘;}’….–so Va-1′:

20.3.2008, 1 a__ -1’ t..- q*a’_es’d6-‘-A ‘*3’ of

*……..i- wri. 3,-..-«a-;:«;.-.~:-. dws 44%” ustands It is