WP E\Eo.60862 of 2010 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD ' DATED THIS THE 24TH DAY OF FEBRUARY _ BEFORE C H" i A THE HON'BLE MR.JUsTIcE s:i3HAst:t%'B.}An1t:'i 'V: E if WRIT PETITION :\:o.6.'ex3_62/izaic (cs-E;§::si'_vi' C' BETWEEN: H V V C Sri. Subhash K.Lad, S/O Krishnaji : Aged About 47 Years, _ A V Director, Sri.f}'u1garazIi; CQ~Qip 2 _ Credit Ban1'g_}I;,tc1';;'E;i Si1aha'p_ur,_ ,BeIVg'a1irn' . R/At C Vishnu __QalEi',aVa€1a_ga3_n, vBe1'gai.1m_§v .. PETITIONER (By Sri.,ASL:ni1..HSiD'e.s4ai.,»"1'or"?./1/ Goulay Associates) AND: , A_ 1. v'!'F:1Vei __C.0-Operative 'Soci'etie"s,¢ Urban Bank Department E --I<ar='1Eata1:a",v No. 1, Ali Axar Road, ».E3a:1vgalg$I'e?5.60052 2.i D.ep1T;ty*.1i2~egistrar Of Co»~Operative Society CAME. Belgaum .;S1*«i Tukararn Co--Op, Credit Bank Ltd "Rep By Its, Manager Sri.B.A.Jadhav Age 57 Years, Shahapur Belgaum. WP No.60862 of 2010 4. Sri.Prakash Appaji Margaie, Age Major, Occ: Business, M R/O Patil Mala, Beigaum. ...RESPO3\_' (By Srnt. K.Vidyavathi, AGA for R1 82; R2) This writ petition is filed u:.'ider'Arti.c1e;s 226 pa-227st of the Constitution of India ipraying 'to '..dire«':t-sa..__tiiet respondent No.2 to dispose "xof tvi_1.e"~
No.DRL/ABN/29(0) CR.37/08–.-.~Q9 flied by theigpe.tiVtioner
vide Annexure-A by taking the”matter—- days to day basis
and within March 10 2010 pass appropriate and
suitable orders. ”
This writ preliminary
hearing this day; the Court:”rnad.e’_the foliowingz
Iearned AGA takes notice for
respondenstsiil_8ri’2.i1. ” .
_ ii23:7″Pe’titioner””has sought for a writ of mandamus
No.2 to dispose of the application
/”0;8–O9 produced at Annexure-A.
a1ie’ged,__” have been pending No.DRL/ABN/29(c)
‘IA
‘ ,
r { _
W? E\Eo.60862 of 2010
3. Since no relief is sought against other
respondents i.e., respondent Nos.3 and 4, I find that
notice be dispensed to them, hence, n_otice_:ii~.r’to
respondent Nos.3 and 4 is dispensed with.
4. If the application is
respondent for consideration,
required to consider the eiarijfi In
View of the same E pa.g§.,t.he V
vjfiiii i$ir«.i.iipia11oxs}e’d. The 2nd
respondent._ is _ dispose of the
applicationgin Noi;DRl.g/Al3N/29(c) (312.37 /08-
09 aseaifly as possible.
AGA is permitted to tile memo
V of ‘appear§a.nce”wit1’iin four weeks.
Sd/9
IUDGE