Muwomynds _ ' VV 2. of Societies, " " ..s;;g:;.sax£)jini Muthenna, AGA. for R-I & 2) " __ "Contstitution of India praying to declaxe vide Annexum--A dated '33.,G3.2000 as invalid, unocmstitutional and ultravires of the, V powers of the State Government and quash the saint and direct the 2"' respondent to refinxd the sum of Rs.S,(}O(}/-- paid to him
._ 1 _
:1: my; man COURT or KARRATAIIA AT naxeamnn
mrrzn ‘mm mm am: my on OCTOBER.
mm
mm rxorrnm 1uR..rus*r1cm B.8.’PAHifi;._ 7.]:
war: PETITION l'lo.3795 'V nzrwsxx: A ' = V "
The A.nat11a]aya{Rcgd.), a
registerd undcr the Karnataka Sgcicztic’-:a_
Reg’stra1:ionAct, 1960, hasnhxg its ” :4
Registered Ofice at 1530.604, .V1*¥amy.<a{;t1a
Sastry Road, Mysore –~ 570 024, " " .
Represented by its . '- _ «V "
Sn S.I_.akshmmaxas;mha.;; _, V' mwrxormn
(By SrLPadubi:iir1 Réghzfanéga Rao7&;~ '
Srl P.R.Moha3; Advs.;–'n1ot_presc:1t)
1. State o£K_a’m’ Mata’ gm ” V.
Repxtzscmiexgl “by the to the
Govcmmeni’ af Karnataka,
Rcw,:nue~ ,
My;<:orev«..'Dis£:t'i1ct, Mysore. .. . RESPOHDEEB
% " Writ Petition is med under Articles 226 65 227 of the
" ' ~3ir:%¥<S .. 7
…..2….
by the pctifionc1:~–Anatha1aya towards the filing fees, under the
receipt as per Anncxure-F.
This Petition coming on for final hearing this “dé_;’y,. “t11c
Court made the following:- ‘ L’ S , ‘
01. None appears for the petitzionerig . 3 A
02. It is submitted by the ‘ %’
Advocate that similar .’ the
amendment introduced Registration
Rakes, 1951 has Bench has
aflirmed the Judge in Writ
Appeal N9._1§zfiatmm disposed of on
01.09.2006; is not present. I do
not propose The writ petition is
d_isn1isse3d_;jf<ir £1011-pf\}$V;tV3:§'1113i():;[1.
Sd/-.
Judge