V ' Appellants. 1v& rjf. 213. '-N'o;4.1, 1st N1a1n,.A::jti'jg;uppe, "vivgayanagar if Stage. ' "Bair1g_a'1'o;-e~40.' 1 ...APPELLANTS 4:(Ey"s£i:R.Vv_.R'-egde, Adv.) IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2% DAY OF NOVEMBER 2010 Vi' BEFORE 1" THE I~xoN'BLE Dr. JUSTICE K. V REGULAR FIRST APPEAL Ng.G1_339 j2.OO9x 1. 1 A/W.MISC.CV'L.23223:ZL2--OO9 A 1 VV BETWEEN: 1' 1.
Sri.B.R.Prakash, ._ .
Aged about 42 years, ‘
S / O.1ate M.V.RudraOhar_, . 1
2. Smt.B.R.Latha, _
Aged about 38 years’;-. :’_
W/O.Ka11€ShE1C:i;iE£T,A*’;f
R/a.Radhakrish_n.a ‘B3;1Vi1;ii;n,g, –,V _ _ —
Behind Roys’a1a’stad:um’~,A.ee O
Mociigere, ‘ _ ‘ _ ‘
Chickama.ga1uru*–Disi,. ._ A
3. :S’T’i,eB.R-SéJj’is}T. _
Aged’ abO”*u1. 35 years.
S /”O.1a,te” M .V.._Rud.r_a.”ehar,
cited a decision reported in ILR 1992 KAR 3587 (KRISHI. MATTE
KSHEERA UTPADAKA VIVIDHODDESHA SAHAKARI
NIYAMIT v/ s. SOHANLAL) on the poii1i.’that’. notice _
125 of the Karnataka Co–operatiVe Soeietiesjkct. it
mandatory and not confined to illegal ‘o_rr1issio3ns’,=, b.ut- ineaje
omission simpliciter.
5. Perused the copy of tl”ie…_P1aint.” appllicationlllfiledi-oy the
Defendant No.4 under Ordei”Vli the impugned
order.
6. The before the Trial
Court is that the as notice as required
under Section ll25LlloI’ Co~operative Societies Act,
1959, was rim. issuedelqy’vthelllplairitiffs. It is further stated that
al Elous’inlgmClo~operative Society registered under
the dC1’o;o;5e1*a:ive Societies Act, 1959, and suit against
Co~ope~r.ativf_e ~S_ot;iety or any of its officers unless two months
9 l’pr:i’or__n’ctice delivered to the Registrar, is not inaintainable. It is
‘fa;-155- stated under Section. 118 of Karnataka Court Fees and
Sli’ll;S,V”c_1’l§LiE1liO}1 Act, 1959, the jurisdiction of Civil Court is barred.
In View of disposal of the appeal. Misc.Cv}.23223/2009 fpr
temporary injunction does not survive for consid
accordingiy, the same is 1’ejeCtec£.
eration _ V
bnv*