High Court Karnataka High Court

Shri G Satyamoorthy vs The Registrar Of Co Operative … on 7 March, 2008

Karnataka High Court
Shri G Satyamoorthy vs The Registrar Of Co Operative … on 7 March, 2008
Author: Ajit J Gunjal
lull Ill' I\f|l\I'Il'lIl1II\r| nun'. . 'v --..,n.'L _'.-:. -_ ..__-_ ___ __ _ 4 ,4

 

19¢ 93 many Inna AT nanaafioan

ram Hnm'sLn nm.Jusr:cE hair 5 §Ufl3§fl % 

WRIT PETITION Ndfi3£58}2§G9_{CS§ELlfl]V

BET¥EEE: m
1 SHRI G sawmanéénwav
3.-'0 an E A.G1DHAPPJi
Efififi fifififlf as ?'*""

nxnsan or KAmnxA3Hn3E amuHk

mlnmhnafsanhxnkn 333633 fiI"fifiITfi,

n3Am;mo:52a,=I1'kLopR,..

1ewH sagas, II SThGE,§INDIRAHAGAR,
v*"EAug3uom3=3s,=. "~w~" %
I 'v~ ~ % * ... pswxvzonnn

:g; 3:: H s}g3ggfln§£?nnaAn a ASSTB 1
3&3 : V a' fl é

7 '1s:rHn nnéiswkan or co opzaamxvn socxnwxns

V .aL1vAsKxi icnfi,
=a3nNsaponn 1.

'  z_.f$E7Jn1nT nnazsrnnn on CD-OPEARTIVE

». SQCEITIES, BHNGHLORE ZONE,
';gAmQALons.

K»
t'!
w
H
2
m

"H

1.

.

SIDE ESSISTAHT,
‘E

END D1
GFFECE 0: THE 591%? REGISTRAR

6? CD~DPERATIVE SOCBITIES,
EH? ELEfiTIfifi DFFIGER,RfiNfiKR*
SHEER GRUHM NIRHANA SAHM£flRA SNAGH NIY%r

7 ” 2 or “*=”#; 2e5e%-

MITA, No.20/31. 6TH MAIN ROAD,
96 rnzw Rflflfi,

mun cnnonv, xsm swans,
amwwfismnuv 2’aE g

… nnsp9mn3mys:_1_

THIS v.9. rxunn ennxzns TO nxaaci TH: 33 rd«

ACCEPT ma: ncmzunwxou on”);-i’1’I1′::.’aE9:rI’;-‘tirsximst’ 5’11: ;
rasw or DIRECTOR or xnunxA3Ha3z*,GnfiHA’jn;n$anA”
annnxana sansaa NIYAMITA,’_FDR mam ‘ELEp*:ofis

=1″ as Ham “z”.39n’§i’w-,3.3.:.~–‘G”‘-.’:&

uavnuwr IAfl”QQRytH§flflDO§fl_’xflhNDE~fl&EfifiURU MAIN
nanny, 3nnsALon3f:mAaw§,$fiLux,_ aananuoam raw»
scnnnuus Tnznn cAmnu¢nt;’¥ ‘” ”

‘smrV2an smnez

TH1s” 3$?:TiomL5tofiifi§>-fifi4 son rnznxnznnnv
HEhRIH$yT$E§”flE3,aggE.gbUR$ nan: THE ronuowxus:

.-mun-né–in

Thé g§i§¢ti§nX~ia scheduled to take

plugs tin’ v v”9¥¥3-V?-i2″0O8 . The present writ

1.5′ “”” “filed seeking a direction to

*[tfieT; third respandent to aaaept the

“”‘nu::n}i§n~.£tion of the patitioner. Such a.

‘ * .-..4;i.iVi’a.a::t:ic:n certainly cannot be granted.

Slugs the election is scheduled to be
held on Er’—3-200$, the queatien er
1%
I ,r*”‘

entertaining this writ petition dnes not

_, m 4:3; :11; pgtitéigzfnin; to

raise an election dispute.

The petition is re1ec.:¢ed¢”;.._