IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE tam DAY OF JULY ~
ma HONBLE Mr. Jusaixcéi AJKM T
WRIT PETITION No.9299 ()3 f£$O8f(}.1¥irK'SR}
BETWEEN :
Kamamka Ragya Prathamiké' '
Shale Shikshakar Saragha ('.Re:'gr}V.)""-.': AA _
Represented by its G6neraiS'¢CI%et2}zy,v
S1'iV.M.NaI*a.yanaSWa1xiyg:" " V' V' '
5th Main, 4th,.c:-ass, A - " '
Gandhinaga1'?, ~ A
BaI1ga1or€§-56Cr0i§9.. ...PE'{'I'I'IONER
(Sri SM 41"). V Aiivs.)
AND: L A 1 %
E. Tht; Disfriqt Rc_%gS"L-réi":of Societies,
Biangtcalere Urban District,
& ''MV;G,''{€<'oag1, Bangéi1ore~560 001.
' _ fiajya Prathamik Shale
'- A Shikshakiyar Sangha,
No.2_16/23;, Varalakshmi Nivas,
Rézmarx Maharshi Road,
Sadashivanagar, Bangalore.
» AA Rvsspmsented by its President,
V' ~Smt.Ram,adevi. . . .i'?ESPONDENTS
V% Subramanya Bhat, Adv. for M/ssubbarao & (.30.,
for R2; Sri N.B.VishWanath, AGA far R I)
This W1? is flied under Articles 226 and 227 of the
Constitution of India praying to direct '(ha respondent to
hold enquiry on the representation made by the:
V%e§3etiereftionvv”of A the second respondent society is
‘ izi-%:191is writ petitien.
. .7wV1:i_.tio:t1ei’ submits that having regard to the similarity of
1:53, Section 7 of the Karnataka Societies
“”Re§’s’e’ation. Act would be attracted. He submits that he
mtitioner and take action to canoe} the registrafion of
the association of the R2. 7
This W.P coming on for preiJ’mina1’y _
«Group this day, the Court made the followirxgf . “‘ ‘A — ‘
The petitioner claims A.
associafion of V’
Shikshakar Sangha. rm and
female teachers’ in It is their case
that it is a Suffice it to
say that also made an
applieeejoo T’ the first respondent.
The styled as Kamataka Rajya
Praemmm s:1a1e%’e shikéhakar Shikshakiyara sangna.
2.\__”B;I-sifjfihagwat, learned counsel appearing for the
has fjed repIesenta1;ior1s/ objections, copy of which is
produced at Annexures E and E3′. Notvvifihstandiilg the
. I X
petitioner that would meet the ends of justice. Needless
to say that the unsuccessful party before the.___f1rst
respondent is required to have its rights aéjucii{:?a”t:e(§”‘in
a competent civil Court and not in a
Article 226 of the Constitution (3:f’Ii}t:i’ia,
Consequently, the foIIoWi111g.(}fii_e:9V is:
Petition stands .._of. Represefiiéifioxis at” ‘
Axmexures E and F’ be”ecj1:sidered ir1’~aeC0rda.nce
with law.
AGA is permitted to
file mains bf four weeks.
Sd/S
, Hag”;