High Court Karnataka High Court

Sri C S Balasubramanian vs State Of Karnataka on 21 August, 2009

Karnataka High Court
Sri C S Balasubramanian vs State Of Karnataka on 21 August, 2009
Author: B.S.Patil
:24 THE }~£i([.}H c::>:,:§aT <3? E«Q%1€ZNATA£{A AT BANGAL:C§EE_4

L

DATEEL} 'F1433 T_H£;i 21.3'? my 012 ;a;x;<:;t_r<.3*:*',   ''

aEFGRg"~ }

THE: Hz~rB1_,E ME, '}I_E$TiC_E§'-_§;S,R%§fi'L = " 

WP, 330.24 :53 ::fV'i2'r309 "(B-3355;, "

§E'l"W'EEH:

1.

$11 (3., S. Ba1asL1bra.111?a_§1i,a.f1g' 

Aged afiaoutéfiel §::'.:52'.';'~ -- 
S/<3. CL'..§':v, ;~"f.e$}1:_--3x11;._ :; --~

Smt,   V
 V " 

 j (3, Sri.  S; ;1§5a3_aS3,1bran§é'{:iian,
Bé1_=3r_j; rgf at; 1§§iT::;";j;;2:.*}  ~ 4. 
'Gar:atii% ApaEfin2g::i'si:$?,

, .%\§.r.:g26, ":3:  Road,
 'géizgalgrs W» 5160 G84,

. .F*'ETITZ{3NERS

A »._ [B__y< C§».Nagamj1;iu Najciu, Adv, far ]_I}fi'CitiQ!1€iI"$;}

 

 X 3: V' 

_  "'f1'1"1e State £}f Kaxnaizaka
' 'A By its Principai Serfifitmy,

Urban Development Dept,
§:§.S,B1dg,,

{E11 Ambedkax' Veeékfi,
Efiangaimrfiz ~ 56!} 001.

Thai Eiaazngaitzxra i)c:t:$1:3"pz1f;$z13: §XE_1'{hQfi§§£,
Ciiiau-fiaiai1 Read,



Efilmara Far}: West,
Baflgaiore -- 563 020
E69 by its C0}fI1'II1iSSi{}I1€5I',

3g Vishwabharathi Hausa Building.'

€30-operative S<:x.:it::i:y Ltd., A
N<:2=3.T:, Rama Xfilas Road,
Basavanagudi,  
Barsgslere -- 560 004,  "

Rep. by its President, L

SIL Krishna Bhaig

4, Registrar sf Cyo-operative.  
Stxgicfies in_f{an1a:a.ka, '
N9, 1, A11' Ag-3i{aI' E€oad,f
Ba;1ga1§)i§'e --f?'f§6{l*_ 052..

,,, RESPQNDEWS

{gay Sri;VVVB".V}«i.g§i1Qha§*;AGA far mm: and S1'i.\f.'£2Ku311a1*,
Ativ. f01'R.N.o.2.--      

This  its §Ei+.;éi_i Vfjfaying ta direct the Registrar of G3-
Qpc1,?21}.f;ive.S0cicti:25 :0 app{2?.11t 3. Speciai C1fi§(:r:::I- ta manage rim

  v V'   the SQ::i'é%:fis% as per 86:; 31 csf 1315 C§::)~0pera1::ive
 S{2*L:3'<:jti<::$ Aci';,_ 1960, etc.

H 2 in.'--.,'§'};iiSV"-.V§1Ifii;,V VP€'{§.i"i0:1 caming 0:1 for pralizuinaxy hcaring,
ti1is~..fiay,.~§§1c:;j'..-iieurt, passed. the foiiowing:

QR§ER

 '   "§_...<:*:a:n€d Adiiitianei Gfivermxzam: Advcscate is <ii:'ect,ed 15:0

  iakri naizice far fhfi respandfini: Na, 1,



2. Th: assential git-::vaI1s:e:i made: by tlrjzti isfititientsrs in
this writ petitgiom pertains to the iliegality cQ::11:}ii1;é::i_V by 'aha

thirti respondent, -- Sci<€:1':3»-* in not pmtjng  wha

are alietfias Qf tht: Sims in qzmstion ~tf1e

prsperty aliatttd tn: them purfitlafit ts; the -:

datmzi 4»10-07¢

3, The cam (sf ‘i;.§}e péi’itiéf1t::*’s..is that; s;it<i:s have been
a1;E::sttTed to 110:1 111€II1b€1'S ovarlookirxg the

senimitjss of t11€'g;:f1uiI3§: ::1a33ziI13j%:1§7s;."'~Pf:tif:iz3ners %$:é§1 back in the yam 1999 and sale

defids h::ai’«6:_4 “L:-r.::éif:_ by the Seciaty in favem’ of the

p<a:_i:*ef€,;;::é::~sV b1_1'f"w§t§;?;}1;:t pilfiiflg than in physical pOSS€tSSiO2'l

{E}: :5ii:t:s'2iio:.tsd, It is the g:'i1'fi'5.?'EiI1C€:': :31" the: getiiionars that

_ etiéiiv+af{éI;é–.i?.}}é'T1=C'§avcrnment permitted bulk ali9tI:z1m3.1: £:.-id}; has met

‘ a;{:tx:d in ‘£,€:E’II1$ of that Gs:3%:<é:r::1::1€:11t Csrdcr,

4' in resprftci. caf simiiar gifitvansfi mafia by zséznilarly
placfitd a}}!,1:*t 111 W’A.NQ:~:.. 3454×2008 and

4
conngcmd Casas disposed af on 831 June, 2009 211:»:-Q1-:1_ that

tbs alletms have is work mu: thair I’€II1 €:§i}z’ -T ‘the

Registrar Csf C-II)-Gp€I’8.tiVC SOCi€tiCS;’i;iZ!E1Fi€if €11,:i”é-a,1_:ixIe’.A J

S€}Civ’:fi€S has me}; ciir€ctec1V>–f§*~.§1»is1;§£§5:::. ¥;1;1é:~. Vtiispi2te 2i:;if.11
rsgard to the allotmfini,–9? -» the Scacirzty.

A diractien is also 01′ Cxyeperafive
Secieztifis 1:3 ‘in ac:~::ardance with

Eaw e§1′:.._ -53150 (1€S€1’£?€S to be disposed of en

«. 3:116 :§.iIf_£€i’:S. the pvetitigfl is dispased sf rwfixving

_ 3::~6fi?’:io:1er ta approach fhfi’: Ragistrar Elf (C10-

Qfieréfive Ségiétics. Tbs Ragstrai’ 0f Eikyopérativfi Sacieiisifs.

‘réghail Qefifiitifir and disposc sf tha matter iieegaizzg in mind the

kiglzficfiens issued by this: Eivision Bench {if this 63311:’: 13::

14§4j2G08 and cennsctrzd cases ciiapmaaé £3? 93:: 8*’-3

‘ .’z;f”:1:1é:, 209%.

6. As regards €116 z3$:.h€:r rzitlief Seughiz by the

pafitiancrs: €316}? are t.::st.ai1}; LH1Cf3i1IZifiC¥L€fd with tbs: basic

V

‘S

griaivance niade by the pt:t.iti:i01’1er:31 if tbs: petitiranééifs-H tn

p1’QC€f€d against the 1″@S}3QI1Ci€.'{1T.S and want tfzg.

Ragistrar Of C12}-{)}3€§’£3.'{iV%”3 Sociéfiég. A ‘€19 , «s~; t:’pt:rcEi§~’: 31%: AV

managfinmnt. (sf that third respunciént S0cié:§’,” it ziréi –§5}$:1~_f::s:’
them ‘:0 re–agtat<:*.. the n1at3:<::r bjiéfilifigVQ'f1§'f1Sh:.'éfiE1;§;'?T:4§Ié1Ii1li(3I1. V'
7 , With theafi' ~~.. .. A writ V V fiéiifian stands

dispased cf.

8. LEai’§_1t5:d-ACi§iifi€31’1i3:E::. G§Ji?tiI’I1I}.’1i3I1§f Advgcatt: is

mrmittrfd tA0’_’ii}%,_.,M¢§§0 within thrt:’:r:. Wefiks,

sd/-}___
Iudge