IN TKE HIGH com? or KARNATAKA,
DATED nus mm 1113 DAY or AUGU$f*:f29o”9′ ” L
BEFORE;
THE HOITBLE HR. Jssmgm REDQSIVA V _
wnrr pmxrron N0. 23 16§mé’ 20G9(C’§3-ELIE!)
THE CHANDENAfiALLI Mm<:.1VPR'oI)m:Es~.1'V_~v ._
CO-OPERA'I'iVE sQ:::IETY'1;T§) ' " ' «.
CHANDENAHA*LL}§. =: ~
¥3EVANAHAI.:L,l*».'FA1gK_}.3{'V _
3ANGAL0RiE R;:}RAL'–:3:sTi'.– –
BY rrs §?_R_§:Si~[}EI#i'7£__SR!.,"PA__Vi's'5UN__vY,Af5PA
PETITIONER
(By SIi :. RA I:)E'kANaiKfia.%:\VR.1;i)Ff )
Am) :_
– 2 A_ss1STA¢£fp«REG1STRAR
‘ 01?jCo:QPERATivE SOCIETY
” » . m):;e:jA3ALLAPUR SUB-DIVISION
I.1~C)fD§AB A3;LAPUR
2A ‘my; s:&3c1AL O§’P’iCER
BANGALORE Mm: FEDERATION
DQEDDABALLAPUR RESFGNDENT8
‘ M C NAGASHREE, HCGP}
THIS WP FREE PRAYING TO QUASH THE ORBER
“P333330 BY THE R1, 1:>’r.16.6.09, WHICH IS PRGDUCED AS
ANN-C AND ETC).
‘THIS PE’I’i”i’I()N, COMING ON FOR PRL.HEARlNG,
THIS DAY THE COURT MADE THE FOLLOWING :
ORDEEI
Indisputabiy, the member of the committseet to
manage the petitioner-Cooperative Society were. f
and took charge on 25.9.2004 i.e, L-(3.?
operative year commencing frern ‘.
sub.sec.(-4; of Sec’.28-A orme , jf,
Societies Act, 1959, states terni”ef of the
members of the comnrittee five eoorierative years and
the members. izeéi’-.eem’ed to have vacated office
as such, tort the the completion of the said
, ‘_ Vvexlgikanatiflll to the said Section states that
Where -veleeiioaizs; to the committee have been held in the
niitiitie ucoeperative year for the purpose of
‘eycomgtgutxirrgv term of ofliee of the committee, the
A part of the (:0–operative year is deemed to
” a eo–operat:ive year. §
2. in the light of the provisions of law, it is
needless to state that five cooperafive years for the
committee of the petitioner –eoomrat.ive society game
to an end on 31.3.2009 and as the C1CCtiOI}S
heid in accordance with Sec.39-A of the Aet, ‘
prior to the expiry of the term of .oii’i’ice’ofT_:the1 2
the order dated 16.6.09
admixlistrator to the petitio:oei*»:Socie”i:y Said V
to be either iilegai or a;fbitr;s1’y,-h {of ‘i1’1te14j1″erence.
The fact: VVA3’the.:eo111mittee on the date of the
oompletioni’ of i was deemed to have
vaczged the oifieeéis Set out in sub.sec.(4) of Eo.Q8–A of
‘Society needs to be administered and the
is to appoint an admin.ist;1″ator.
The writ petition is without merit and is
“‘j§§.£3C§$1:’f£iingly rejected. /.
JUDGE
Csg