High Court Karnataka High Court

Fakirapa S/O Yamanapa Malhar vs The Assistnat Registrar on 10 August, 2009

Karnataka High Court
Fakirapa S/O Yamanapa Malhar vs The Assistnat Registrar on 10 August, 2009
Author: Mohan Shantanagoudar
IR THE HIGH CC3U§'I' OF KARNATAKA

CIRC-I3I'l' BEECH AT E)I-IARWAI)

DATED rms THE mm DAY 0? AUGUST, mg i'   ~.

BEFORE

THE HOLFBLE MR.JUs'rIcE MOHAR»$HAK'F}§fi}§;G?}Hf5fiJ§ 

war: !'E'£'I'I'10N  (cs;     

Between:

1.

§'-Q

FAKERAPA $29 Yakmmafia MALHAR' ~. ' _
Age;'?fi   _ "
REAT ARKERI, TQ BILAG} '   
BEST BAGALKOTE *

SR1 RA?«siAP?A Siiffé :\a:A§gLAPpgx'T'K;arefi B1L£ :

REA"? ARKERif!'Q;3ILAGI,:§_)iST B,£'iGALKGTf;._,V V 

GA.?§§GA"@;'WA W29' 3:  §siA"1*HAPAT3
Ag&:6{;r. «. -- 'k   
RJAT akgcgaai TQ:'91§,AGi, 112233 8A€':ALK€)TE

3;;:3.z; @ Bégamm 3:0 EHEQAPPA KAMBAR.

..fige:5§L'~  ' 'V
~ .RfAT:iA  TQ:BiLA+i}i, Dis'? BAGALKDTE

" " 3H1amy9A«..§:";s soaewpa BANAMAR

A-£8155 

' .  R§AT A:€f3_<;§__R1 ~1:_tzg"{.B:LA:;:, ms? BAGALKQTE

"i~§fR.{ Bi€ikL§E5F§ S53 SOD§2%.PA K.,§{é.GGOD§

Agéfifir ., .
KIA'? TQ:BiLAGL DIST BAGMKGTE

V V Lsiés eriazszmapm
' «. .s.sr:2 azmgapya §s»ii}D33§;VGGL @ NAQAGEKE

Agefffi

£53? ARKERE °E'Q:BILAGi, DIST BAGALKGTE. ?E'i'*ITIQHEsR$

u "  {By sfimmcmmnsay Tate, magi, Adv)



In.)

i. THE ASSESTFNT REGZSTRAR
OF CG-OP SOCEBETEES,
EAMKHANDI, DIST BAGALKGTE

2. SR} BEARASAPPA SSO CHI}~a'"NA?PA G§'sE\§{GI:*IL,

Age: 5%  T 
REA? ARKERL TQ BiL§xGi,DIS'§ BAGE'sLK{)'i'E.  A

3. SEE NINGPQDPA SKC} P;X{}A'€A?PA 1¥'§GI§:DI
Age: ?9  "
REA'? ARKERI, TQ Bi LAG§,$IS'§' BAGAL'§.{QT

4. gm zviaamagvappa ss9€:'i~{p.?;1NABf§{sQip?ga H£3s__.a.ANG;»g§': 
2.2m" §xR§KER.I, TQ B:LAG1,31sTT_3Ae;xLi<:;3Tg.  ._  " . RES?GrR'DfiR"£'$

{By smt.x.v1ayavat1ra; I-IOGP: ':82? "xi;

Sri.S!;ivaarajP+M1£s§1; I, A69" fax i:aAQ4'3 _"-- .. 

This pgfififin is' .fiié.jd « "'u:'1éé~r  Articles 226 of the
Constitution _-:3i'1xz€¥,i§:;:A_p_ra§#ing"¥d 'q11§s»i1 the orcier passed by the
15' respo11deu7t' 7Assis;i1;a1;t, Rsgisnfar of Co-«operative Sacieties,
Jamkhaizdi; 'd€it€(i':V?F_4V.'{}j5';'2QG9' Copy as per A3C1Ilf3X11?.'E~F and
etc, « " Q    

This pei4iiir)I£ cQ;t3--ix1g'~.ofi'*~fbr preiimmary hearing in 'B' gaup, this

__ day;  Court madséz' Sh; fcsiiowing:

ORDER

xi j”i%}1k§:”‘01%:§.a§ifv.§3.;1n€xum~F’ fiatecl 24.06.2039 by which the

Assistani’ Rzégiéairar of €<:e~o;:2m"ative $0Cifi:fi€S has agpointad 3

.Sprcf:cia1x iZ1–:§i<:cr ta manage tbs afilairs Qf IESp0¥iJ;d&:1'€ Ha,$~S0ciety

" _ 'isV<::;1¥1éd iii question.

u Thfi mcords niveal that the pettifioners anii rfispondents 2

and 3 are the alected Eiiiectozs of mspomiént f~fc:>.$~C0-operative

Society. Out of § Directors in toto, 5 Directers ii;§’c”hi<:1§:i::2g

Smt.Ga11gawwa Mathapati (patitioner $30.3}, "

Khaggodi (petitioner N216) and S;*i.C§11a11dr¥§.~q3p:Vga\"? u u

(petitioner No.7) tendereé the {<5 itisf

membership on 13.03.2099. t.he*.

Chief Executive of ths Society sc1:{:t}.1e”‘r§:sig§iz:’iio:; léiter along
Wi’£]:1 his recommfindatiofz’ Registrar of Co»
operative S0Ci¢ty?iE:’>r__ on 28.03.2009.

Thereafter, .”c’:'(;1:3′.ifiV2;si(>1:1, this: Assistant
Regist1’a$._ V issusd nefiice to tbs
1I1€1}i)J’.3C#”$ W.11s.3__1asignatiQn to appaar before him
at 11 JJAfi€:r being satisfied about the

g€z1t;Li_§:ié:1f:$s of ..;fééigna?1:ion, the Assistant Registrar 0f Cir

appointed Special Officer to administer the”:

“S<;r<;4i:.::t:j; €};a– S9<:iety feii Short 0f the quorum. The Csxfier af

E§V€}€.fl%:<:'.t§;iES§}€Cia}» Gfiicer is caiieci ix: qufigiion in thxls Writ

. . ' ' «. V' ;;;c'1£:t';tiQn'.~ "

it is comffindaé on behalf of petitianers that the

‘i*’e$ig1::a’£i01:.: of 5 membsm was illegafly accepted ‘Qy the

filitflfifiiiffifi sancemed inasmuch as the members have

3″

wii}1d.ra\xm. the resignatian by submitting the: 1¢:’:tte3:3 7. ‘Th€
document at &11nex:ur::s–B and (3 area reiied upon ‘1;:j”§upjpfi;::*€

the :-same;

4. The saiti contention of f}Z1fi>’:’.V§3:€.”:t’iK1IfiI’€V)}I1f:’;i’E§’v’

accepted. The letter Annexuré;SVLj”datedA’D€§sG4:I§ §’§5 ‘1:a.. C”1;Ot’1V¥’3’£’ ‘
rtzvfiais that the p€I’SOI1S,.-\g\z?’h€3 ‘:?f3TfZ’I(C1§I’t’3:£.i i€t§_gn;é;£i011 have
not in fact tandctred tii€:V%’V§5a%:§=;i;;I;ati0n letters are
Createti. Thta «ta.->;.?i::i .__1ette:rW i3~ :§é:§I’so:1s irxcluding
petitzioner Nf:a«;;’§» ‘~£”§3ér3a:1.s who sigxxesi
An11eXuI_ifi:=B hiyave resigned is the: post
0? ~{3iiZ11§’ parse}: whc: affixed thf:

3ignat,ur€t Wag pé¥if_ii3V:;ei;””‘*-.E§£3:’3 Smt.Ga:1gawwa. The latter

zXI11:::;kii1″z:rB alisa ffiéeais that Smt.Ga11gawwa has wxitten a

,1€t1:§:r wi”L1 1e;¥ra*.&fmg her rtzsignation which 13163113 figs Othfii’ -5%

}.’>:$i:”-5″:_g;eif3.S’~’uf»f’:1§.’:: haw’ tantimté. retsignaiiiorx have not xmtikdrawn the

resiignaiiéixkitiers. ‘E’hs witiridrawai aof’ rssignaticzn Qf petitioner

: %§Q[.%3 izamaiy Smifiangawtva 3139 cannai ha EtCC€§ff:fi

.i_i:as2:.§.u{*i1 as she has writtmz 3 wit}1fiz*aWa1 ietter 9:;

V. .,,_€.?6.fl4.2€}Q9. figs aforementiozmd hm” date: of rfisigxiafion is

13.93.2009. Sim might ta hassa withcirawn tha rfisigizatian

r.v2′(>

wi1:hi3:: 15 days as contemplated 11/ 8 29-13 of the Ka:~’:afit8:T§&”s$b>

Gperativfi Societies Act, 1939 (for short ‘the 3″§:u$, Vt}1€: K V’

authofitics have rightly accepted r:£:’3ig31é1._ti0I’1s _.’of

pérsons Silliiti’. the resignatiems we1’e 1:191: ‘withdray-yti

dayfi from the date of sub331it’£i£1§’~0f . S “I’11:=:

respondents 2 and 3 heraéi.i1_ are.Vé.’1$;{5 78.5.70 ps::§:§;(§11s’ who have
tendercd the rfisignatian. ‘ V ‘Writ petition by

contending t11at..tE=.e:y’:-have}: ‘_ic:1fié2r~:::(1 the resignation.

5. Since quom in the Society, the
Assistaut Re?g;ist:;§–v has rightly passed
the order 2.1] K1] “by appoinfing the Spficial
Ofiicer. H6396, this d¥f5es; i;(>t find any grcmnd to iiltfirfextt
o;\V:iéfit’.”” Petition fails 311$ the same is

diSI’§’i§_$§.c;§u – ‘ –

5%
3U§{;§§