-w- -» ——– -an -u-1:” 1.r1:r’|§\r”| n|g\p| 5 \.\.’\][\| W ;\,.’l’|’,.’I’.’l\I_’ “lb”
IN THE HIGH comm or KARNATAI{A_AT a .V
IDATED THIS Tim 26TH 93;? Q? F<E'B;ét:ARYu2Qbs3 1'
m3'..mRE._
"mg I-IOIEPBLE MR.JUsTiC$ '%D.v.si¥mf;;Er&v1§.5 KUMAR
Wm: Petitir§_1i*w–No. ":49f52»:»…;;:rf 215308 {C.S~RES)
3.5 Writ: Peiiiiion N'0s.~ to 493AJ._(jg_f_20O9(CS–RES}
Btatwz-7:611: H
S1111; EvI.,1*v”};:;_if:;i» .1F??aGj_ ‘
W/0 M.SadanaI1daV *
Aged about 56
Miiiya Mane’? % %
}{ut:’La;3adjv Vi3lz=;xg;e” 311d Puéii,-‘5.?’4_’2i% 1
Pt_1ttur'{‘a1:_.1k ‘ . _
Dakshina I{a3″11″1ada’= .}3i’SE,I’iCf1″.
Peiitiozler ‘ ‘ ” V’ V ‘
{By ‘S:§I:fi }.§_”:_3.:1″1.;;_.3″, Acivocatifi)
=1-Azlcl :
E71;Ass<is'ta1"1€"Regisf:'ér :3? Cs)-operative Societies
« .. .35-Lugthu' S1_1F3¥}f}_ii;'i'sio11
, .P:;1!ii;u;1"' I 4_
'~._Dak:=;«2ai:1a Iéflazirxda Eistricf: — 53% 281
'_ V X §TI*§:*; §:?{€Cl.1{§Vf3 Officezi'
* iiaciaifaa (TEA Bzmk: Ltd.
.._t’}%«Z;3.c}V’a?i::::1 52M 22 1
V . P1_mi:11″‘ T:e1,I1,.:k
“:?a1<shi.1T13 Esiannafla I'}i$f.1"§.c!;
rims: I
—-H 1-V_ —–r1-rm- –vu ~—«mu ur I\HnI’IHn-luv-\ r1I\:n1 \..umu ur nnsmu-umsn mun LUUKI U!’ nnxnnuumn ruun uuunv
3. kI.Sadia
S! :3 Msubba Rat)
Aged about 53 years
‘hfiufiya Mane’ V
Kutrupady ‘Village and _V
Dalcalfina %da .’i»7_”i=22l ‘ _ ..
(By Sri 1<5*–'.1;I?1z:"f-ollciasfing:
'kfirgya , learxwd :::m.:u:meI for the
that the petifionm has amo a. rmady
_o?f afipwi Secfimrz 195(3) 3:' the Iiarnatalnm Co«
L sociefias Act a wfantcé cut by Sri
Xaarnefi mmmei £01' the 2*" 3:*m1:Iondm~
kj am has mtma mm: cm man" «of the Bank,
(seals iDn 9f the Smart m wkhdraw the writ
petitiam with liberty to gursue tha statutory appellate
4/