High Court Karnataka High Court

K.R.Venkata Shiva Reddy vs State Of Karnataka on 3 July, 2009

Karnataka High Court
K.R.Venkata Shiva Reddy vs State Of Karnataka on 3 July, 2009
Author: Ajit J Gunjal
Ai\_lD

L

EN THE men Comm' 0? KARNATAKA, BA.;~:z,§.tg;;:;);':%;::: " 

DATED THIS THE 2ND DAY OF   T'

BEFORE

THE HONBLE MR. JUSFICE  J.,j(.3.','~'}1N:!:\i'f;  "

WRIT PETITION No 184:i':v, oI«*'E¢2o{)_9'{.:fi;'e's-E12,/Rd)
BETWEEN V    V'

1 K.R.VENKA'l'A SHI'VA_1RED.15Y:'
S/o.K.REI:);:)APPA_._     
AGED ABQUT55 YEARS,   
R/AT.BAjn';;vARAPA§,Li VI_LLAGE--~*'
NELAVz"~.NKI*HQB:LI__-.'___'~._  - V A
sR1NI"JASPUR Tm.-UK_'L_~ A_ V *

K§}..I._+AR '*£)_1:s"m_I(:1' 

 PETWIONER.

(By Sn' A s M}&'E~i§:3SEiA;'   4

'V :'s'3:éf1'5:  :{;'ARNA'rAI<A

 I%EPTl3';'BY' :'1'*s_ SECRETARY

"':2;3TG:$mA;*~2 09' 00-0
ALI ASKER ROAD,

"'DEPAR'T'.B)iEN"§{'G'F CG-OPERATIGN
M.$.'7BUILD§AI§f}
BANGAL,'0R:I3-01

PERATIVE SOCIETIES,

 _ BENGALORE-01

 .,J!i)INT REGISTRAR OF' CO-OPERATIVE SGSIETIES

CHAMARAJPET

V' BANGALORE 13

RETURNING OFFECER-CUM-ASSISTANT COMMISSIONER
KOLAR CHEKBALLAPUR ZILLA SAHAKARI



HALLU UTPADAKARA SAHAKARA SANGHAGALA M  ..
OKUTA NIYAMETHA  " r.- 
KOLAR SUB DIVISION --- "

KOLAR §

5 KOLAR CHIKBALLAPUR ZILLA SAHAKARE    '

HAALU UTPADAKARA SAHAKARI': * * '
SANGHAGALA OKUTA N£YAMI'!"HA'~  

REP BYITS MANAGING I)Ii?.E(3"I'(}R, V.   
NH--4,HUTHUR POST,    

KOLAR ~ 563 102 _

6 C.MUN!VENKATAPPA S/-rJ.e::r.1I1<1{2:..;*PA1AH
MAJoR,R/A'r.9wARAsAN'i)F<A VILLAGE;
SRINIVASPUR '1'A:.Ui<-J " ; .. 
KOLAR      

7 NAGARMU. " 

MAg1()R",~.Rj }z1j,LA1<js2§::y1isA,<}AieA
SRINIVA$PUR":fPALUK_
KQLAR :):;~sr:a2,1Lc:<rj   %

8 RAJASHEKARA' REEJDY
MAJOR, R'fAfI',~.ATHIKUNTE VILLAGE
4;js:e1N1vAsm_;R TALUK
[_ i{Q.;LAR I)iS'I'Rif;"i"V
" . &   RESPONQENTS.

I   fir, H D AMARANATHAN, ADV.)

'~._'FH,_ES  FILED UNDER ARTICLES 226 AND 227 OF THE

 ¢  CONS'l"ITU._'I'ION, PRAYENG TO QUASH THE EMPUGNED
--« CFREQER/ENDORSEMENT EDT. 27'.e5.20e9 ISSUED BY THE R4
..jv1p'§:- mix-A.

 J "DIRECT THE R4 TO CONDUCT' AN ELECTEON on 3.7.2009

 FROM SRII'-IIVASAPUR <::oNs'm'uENcY TO THE MEMBERSHIP
 014' K.OLAR/ CHIKBALLAPUR ZILLA SAHAKARI HAALU
.. 'UTPASAKARA SAHAKARA SANGHAGALA OKUTA NHAMITHA

AFTER ACCEPTING THE NOMINATION PAPERS OF' THE
PETYTIONER.



ORDER

The petitioner claims to be 3 member of

Haalu Utpadakara Sahakazra Sangha and also 4_

calendar of events were issued fo:”””Ie.spoI§de1¥t¥4 ” j

conducting election to the memi:i*§ers7’_A_’ [of
Nomination, was filed by the peiiijdfler ‘L’qnte§:i:bv.;}:1é:..;e3m:tibn, b’:1£

the same was rejected on __the basis audhit”

2. Mr. Mahesh, learned for the petitioner

submits that the eitgiémeiaent disclose this fact.

3. In fiéafical :f’:;ai}e declined to interfere with the

of fl1€V”1″iQVI:Iv1i11a%¥;i0I1 on the basis of the audit report.

V. neminafion is a disputed question of fact. There is

11€;.1’é;¥1s,o1i’fE5:,_me_’t{§ take a different view.
étands rejected.

.. , Mr.”‘~B¢asava1*aj, Iearned HCGP is permitted to file memo sf

” within four weeks.

Sdf:

Jfdfi