I 3 X
115'! THE HIGH CGURT OF KARHATAKA AT BANGALORE
DATED THIS THE 25"' DAY SF AUGUST, 2010
BEFCIRE
THE I-IOWELE nmwmcs SJLBDUL -_ 2
ma. momma HAHEEF
mm: wow 56 mg "
syo um; Amsmn ABDUL
wenms as $2 umaemn v
(arms: snszrmsxon), V
mamam cc+-cmmmm ~ % 3 j A ~
L'l'.D., cmmar. omen, mwmmasm
mmmmxn arse 05: M 2. % .;~--..;°E'I'I'IIi1J19IEI~'¢
my ' L '1si3v.)
£12
1. JEN? cm (Si: smnamm
sxracrmms, :3.-mn,
-- IJ'EF£..E'1Mm1T cm"<::'o--omm'mn
V" ~ .1nzAz:.Ac1mcEsu.1, Amasma mm,
% Ts.an'cgs1oa_E*~sgsoe52
2. A co-ornmnvn BAKE L'1'B.,
-gEP_m'n's annmzmmmn
cagrzzyaa. omen, saawmmnem
556052
._ R%»$'I"RfiR GP CO-GPERAIIVE
g 866131128, {RETD)AH1} WQIER? OFFICER,
T 135% A11} R0563, HEW mm
BAHGAHPET, KGIAR DIS'i'RIC'l'
4. TIIEABDYHOHAL REGISTRAR OF C0-GPERATIVE
8303135 IE KARKATAKA
ALI AISKAR R0151} ,
B.fiKG:ALGRE W052 RESPOHD_ENTS
(By mrr.:a&.c.xAe-.asrnnnE, new FOR 31, ms AND R4
SR1 Momma sammm, ADV. mu m)
'rm merr rrrmox 3 mm; GREEK AR.f::s:I,322:3 arm " u ..
227 OF THE conszrmnox or mDIa;»~?RAY£HG
ma: REf'O!?1' DATED 29.7.2003 5'f,IBH!'I'"i',$D_ B?..m;z,__ ;
RESPOHDEBT ms fi 'IE3 omsa n.a:r5nAwJ%V
4.7.2009 rassm: B? 122 12? yum AEHEXURE-E
am am.
mm Wm mmox cc:nm" cm EGRVVATPE {A An?
Kmmm 9* exam nA2',.--------'m:e ':*:a(3:Jn'r"1~*;~.$a:;:n mg
munwmea ; _ ,
_ sought for quashmg' at
the repoft. 1-«pendent at Anmzxure-A
dntezl V29.e7%.%2s;3'aVkaa *ea1a£s' me order passed by this 1»
4*? B tinted 43.2309 sand for
64 of the Karnataka Ce-operz'stf.z'wa So-mltuzies
V' (for 11:10:: 'the Act'). we 3?' raspuzzdmt was
" as an mquiry oficw for the said purptme. The 31'
u A respondent aubmittfi has 1-apart as per Anmmure-A datecl
.. 3 ..
29.7.2008 to the 1*’ raapondmt. The 1″ mspondant has
passed an ordmr as pm: Armature-B nwkst the petitiosner
untier mum as oftheAet. Fe-ding aw-1’ama,tha
has fled an appeal under section 106 at’ the
N’u.!”.>AP[ 13443; 2009- :0. In em said appeal, figéa Q’
tqxplicaizinn am pm Amexure–H
Annmtura-«B, Sines the
disposed of, the p¢:tit1onar’ hasV ‘V
the aforesaid reiifia.
3. wauld contmd
ware ma” an 2’r.1o.2oo9. The
§:’y”th¢.§’+*1; zmpmdmt and it was pasta! for
V. to Howewr, the 4*” raspondmt has
the mafia matts nor has has paaaed any
.t’£:n:ai seeking intwixn reiiaf. fizerefore,
has appmachad this Court fin’ quaslfing the
‘ rwmt atAntxe:rure-8. and the order at Annexure-B.
4. It is widmt from the materials on reward that the
«ppm! and the appiication was filad by the pefitiorna: before
\»
14$
tlzw 4*” rmpoxxdent an 27.10.2699. Whmmw an appfiau-‘Elan
fa.-1ma§pm1iafle:isad:ing3nin1& m.-rims,
azuthznéity has to eonsiflam the same within fl. M ‘
Be that as it may. As submitted ifmf V’
the putifionm’, the matter has
oz-dax. Iffusr any reason, the»§§a.V;.”p,,,”‘-;¢1eamtVVAis.:zifi’a’&1ié to ” ‘
éiupasas of the main ngxttw, di8:?.wn:§ of the
5. ma-gm, ; to pass an
zprprepziate “(Annaxure-H) sewn:
intarhzzl in mm in 3 pcfltion to
dispose €£ The writ petition stands
cfispageti af gzasts.
Sd/–
Iudge