IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 10TH DAY OF NoVE;MB£:E§"2a1_'Q~.I: .
BEF ORE
THE I-ION'BLE MR. JUSTICE}__S. Afimii,
WRIT PETITION NO. 13542/2«'0.1VO'" !cs~E:§,/'Q,
BETWEEN:
RH. Chandangoudar
Age: 72 years
OCC: Advocate H _ ' '
R/a. No. I 082, :~1igh_1'Po:n1;Apazétments No.45
Palace Road 'V .
Bengaluru -5 560001 » é' VV PETITIONER
[By Sri.:R5a{kif1ed.iefa_V prEi§Vsuac1';"B.:.'_', Ac:1vV.V}
AND:
1. __f1"]"u1e*Jo1'r1t Registrar' of Co--operative Societies
, - Bangalvqre Diviéibén
' u _, Chama1jaj~apet, Bengalum
2". ._ Basaveshwar Sahakara
' Sangha 11 Block Rajajinagar
"Barigaio"re -- 560 010
By_it;«: Chief Executive Officer
Kataraki
Age: 72 years
Occ: General Secretazy of the
Miranda Educational Institution and
Vice President of
Shri. Jagajyoti Basaveshwar Sahakara
Sangha, 11 Block f A'
Rajajinagar 2' L' .
R/a. No. 1290/11
12111 Ma1n, HAL 11 Stage
Indiranagar, Bangalore -- 560
4. K.N.M. Nandishwar
Age: Major V
Occ: Retired PWD EmpIo_ve'e._
R/a. No.380, Pailavi 15' N'B1o'ck
Rajajinagar '
Bangalore -- 560 01-"D, " ._ RESPONDENTS
(By Srnt. M.C. Nagashree, Hoop;-we R312'--- .
Sri. D.R. Rajashekarappa,-vAdxf;vfor,Re2 2 "
Sri. S. Basavaraj,-Adv. for R--_,3u'_= _ j'
Sri. G. Chandra_sheE;:arai.ah, Adv. _for.R--4]""'
'I'hi'svi2rit Vpetitiaoii .:--u.nder Articles 226 and 227 of
the Constitution of 'India praying to declare that R-3 and R-4
have ceased to. be Directors of R-2 sangha and etc.
":i7i1isAv.petition"coming on for Part Heard in 'B' Group this
diay. the made the following-
ORDER
The petitioner contends that he is the Director of Sri.
Basaveshwara Sahakara Sangha, Rajajinagar,
2″»___”‘.Bai.iga1ore, the 21″‘ respondent herein. It is further
it
contended that the 3″‘ respondent is the General Secretary of
Miranda Education Society, HAL HI Stage, Bangalore..gVeH:ei._is
also the Vice President of the 21″‘ respondent — Sanghaf._* — _
further contended that the petitioner . anxi”
application to the Joint Registrar of the :Co–fop’erat_iV’e 4Soeiefyy}g f
Bangalore Division, ChflTH§§~ajpCt, Ahpygngalore
disqualification of the 3″‘ respondent the
membership of the the is a
member/General Secretary Society.
Learned Counsel’fi3ry.i;he :pet§tione’r arguwesthat having regard
to Clausesblc} “of”S:ib-sechtionhv (1) of Section 17 of the
Karnatallta Co–operativ.eSocieties Act, 1959, no person shall
be eligible re: admissionlas a member of a Co-operative
society«:.if ycarries~on…a business of the same kind carried
Vhloii -vsueh’C?;c;v=c:{perative Society or he is already a member of
the’ .C”c¥operati_vc1′ society carrying on the business of a same
‘as itselfl tit.’ is further argued that the 2nd respondent–Sanga
V’ and ‘S Miranda Education Society are engaged in similar
of running the educational Institutions. Therefore,
f2
:1
El
the 3″‘ responderit should be disqualified from
inembersliip oi” the 2″” respondeniesangha.
2. Learned HCGP appearing;
submits that on an application made the p_ei.itioner’;–‘ ‘IS?’
respondent has initiated proceedings underlCla_”use’s and
(C1) of Sub–section [1] oi’vSe.ction..i’i’T Act against the 3rd
respondent in case No. 1_”Z[‘.2}_,_/2010~1l and
the case is nowJp.ost.ed She further submits
that the 1st re’sf;ondvei-;t.Vviiil.l__;.tal1:e7_ap}317Qpriate action in this
regard in, accordtanc;o;:_witli. ‘law. ‘ ”
3. llnlvievsr ‘s’u1,_hn:iission of learned HCGP, no
further ‘orcier needs to be passed in the writ petition in so far
as the 3″lres”po_ndent is concerned since the ls’ respondent
initiated the proceedings against the 3rd
2 respondent onfal complaint made by the petitioner.
The 4″‘ respondent has already been disqualified
the membership of the 2″” respondent–Sangha. He has
i
5
challenged the order of his disqualification in case No.JRV
MD 67/2009-10. In the said case, the 151 respondent has
granted an interim order as per Annexure–K. Leamed
‘ .
Counsel for the petitioner further submits that V.
respondent may be directed to dispose of the said”‘n:ia’i’tet»d’at
an early date.
5. Having regard to the factsand cir’cun1stances”ofthe
case, I am of the View thatthe 1S§y_res’pon’d_ent hhasto dispose
of the proceedings in case”N’os. 17(2)/2010-
11 and JRVIVID =-.10 ‘av»p.e’riod of three months
from the date of of this order. Ordered
accordingly. ‘u1″h.eh stands disposed of in the
aforesaid No c’osts__.__p ,
91’ . A
use/cg
Jiidéé