IN THE HIGH COURT OF KARNATAKA AT BANGALORE'»._r"._V_
DATED THIS THE 23"' DAY OF OCTOBER 20 t ;;f ft r.- 4
BEFORE
THE HON 'BLE MR.JUSTICli' S. At3DI;ILt.'AMzE3ER-t 4' ft ~ 7
WRIT PETITION N0.2m3 1/2010' '(CS-RES;»j L}
Between:
1 Sri Kanaka Vidya Samsze,:t" _
Siddanamutt village, .. A
Chennagiri'I'a1u!<., V
Davanagere msttjiet, 1 I
Reptd. By itS.,vSec'fet.ar3t, 'K ' _
Smt. Sak2'm1rt:i;. V '
2 Ranj2iswé1n1y,e5. 'V _
S/O iD__andy*ya;jp"3..'*.._» _ é ' .
Aged about 38--ye'ar$,~ _ _
Adhyaksha (;fvKé1':1ak3, V Samsthe,
R/Q Kabbur vVi11age; '
Ra,imagondanHa-ll_y§Post,
'' V' i7)aVan'a.gere Tq. &Dist.
3
2 S~/gr Hai'ap'p.a,,V ' ;; "
Aged a..boLit,-45 years,
-- Ldkikete ixiliage,
Davtanagere Tq. & Dist. Petitioners.
'--{3'}}V_A'Bv.K.rManjunath, Adv.)
And:
The Seputy Registrar of Cooperative Societies,
And the District Registrar of Societies,
Davanagere District. .... Respon;1ent..iVi" -- ':' ~
(By Smt. M.C. Nagashree, HCGP)
This Writ Petition is filed under Ariicl_es"-2,26 & of the "
Constitution of India, praying to q':1as'h_V.the order Vpassed3_by.V4tVhei
respondent dated 25.5.2010 vide AnneXure'»'J', etc.' _
This Writ Petition comiingon Heaiiingiiiin ‘B’
Group this day, the Court passediiche 1’o11€§,Wfin”g:rsV”t S _
{ietitioiier’ registered under the
provisions of theKiarnataiia.Socie’t»i.es–~ Registration Act, I960 (‘Act’
for short), _V Petitioner 3 are the members of the first
i:iet.itiorive154society, For theiininual year 2010-13, the first petitioner
sent ‘tiieii1ii:~:t_igovi/erning councii members as per Annexure ‘F’ to
the respondent.i:ii’s;iiarovicied under Section 13 of the Act. The
~ jgfrespondené by’ the order at Annexure ‘J’ has refused to accept the
E
ii:
same. Therefore, petitioners have fiied this writ peti_t._ion”._V
chailenging the said order.
2. I have heard the learned Counsel for the parties.*.__”
3. Perusai of the records producedlby ‘flearnefd
shows that the first petitioner has list of governing eouneii’:
members as per Annexure ‘Ff for the…annu_aE’–»_year 2U}’Oji4,..V§ The
respondent has rejected the sarineiffor the in the order
at Annexure ‘}’ dateti_:2S_.5.2()fO;V’ibis f1’om~,the records that
the first pei:i_tione:* not”affbr_ded_ an -i opportunity of being heard
before rejectionrofrtheiistff’ .”:i”neV respondent ought to have afforded
an opportunity of being heard before passing the said order. The
A’~o_rd.er’vi.mp:tgried–_is».unilateral in nature and is opposed to the
principi.e_s0f f1r:i’_t_u rat’ ustice.
4. Inthie result, writ petition succeeds and it is accordingly
part. The order at Annexure ‘J’ passed by the
it
r
respondent is hereby quashed. The matter is remitted back to the
responclzné for fresh disposal in accordance Wiih law and ir1§i;h–oj ‘ , A’
light of the observations made above. Nocosts.
BMM/–