IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8'?" DAY OF' DECEMBER :>..[c)'.
PRESENT
THE HONBLE MR.J.S.KHEHAR'; 'C«HIE2AF g,:Tj$Tf1¢Ei'«'
AND
THE HON'BLE MR.J1jsTicE A.v.S'.---BD~PANiV',A'VV J
WRIT APPEAL Nos.2a?_'s s;.A32é;:"; T'0_3233"'o2f 2010
Between : . V
Sri Rangaswafny §x'id11y-a Samasthe;
Hosur, 1 H "
K. R. Nagar 'i'a11ik,:j _
Mysore
Reptd. By lts SE:;$r_aet'a:ry,,v . _
Sri. Pu1*'ushOth21Ih{ " " _ Appellant
[By Sri:C~..M.vN.gTga!:5uEi1:En, Advocate for Sri.B.Roopesh &
' ~ TASri.S2n:A1de'ep M.K.. Advocates for petitioner)
'-. : l's/V{(E11'fi4:Ez;''O§}£7dA§I , T"
S/o.Late Rarnegowda,
Aged""ab0--_f:it. 46 years,
4 TR/at.Hc»su;rV111age.
' ' -. Chunchailakatte Hobli,
_ ~K'.R.Na_gar Taluk,
_' --.M'3{$Oi'é District.
>2»,/'
be
2. D.R.Sha11karegowc1a,
S/o.Late Ramegowda,
Aged about 44 years,
R/at.Doddakoppalu Post,
Chunchariakatte Hobli,
K.R.Nagar Taluk,
Mysore District.
3. Mahendra,
S / o.Late Karigowda.
Aged 45 years,
R/ at Hosur Village,
Chunchanakatte Hobli,
K.R.Nagar Taluk,
Mysore District.
4. Sri.Rangaswamy Vidhya' * _
Sarnasthe, rep. by its S_ecret:-arly--
H.V.Nagaraju,_..H'ost_ir Viillagei ' A
Chunchanakatte :HO_l_.)li ' « _V
K.R.Nagar 'li"al11_k,.V'i""'~i._ 9
Mysore Distri»ct;" V ., A
Respondents
[By Advocate for R4:
Sri.Girish Baladarefit R-avitlieja, Advocates for R2)
Writ Appealsware filed under Section 4 of the
._A'll'I{arr1lataka High Court Act, praying to set aside the
'-rorder passe
V _V V '*-in the W.P.Nos.-4656-4658/2010 dated
'22;'Q_6.2Q_iQ. "
A »..These-- Appeals coming on for orders, this day,
-CHIEF' USTICE delivered the foilowing order 2
{.9
JUDGMENT
J .S.KI-IEHAR. C.J. (Oral):
On 02.09.2010. this court. passed
order:
“Learned counsel jor the
invited. our attention »to_ Annwatre B1 _
3.11.2009 in order lto:”contend.~l that’ ll
process was inittated at noti.ce.vv’§t’o
the appellant hetelrt by
D.Ramakrtshne Govabda as
President Srti Vidhya
Samastheh 7. Iolwetyerg. aforesaid date
te._._ not yet been
Appeal No.12/O8,
learnedcoansel’jbr..-the appellant invited the
,.«§§ltterv.aor1 Court to the clear finding
‘ca-eeeijdect._by the Tribunal to the effect that the
lCQr D.Rarnalcrishna Gowda was
‘l A lappotnterf as President on 4.12.2009.
z .3..llNotice has been accepted by Sn’
A. ,_Mahantesh S.Hosmath, Advocate on behalf of
V respondent” No.4. Let the other respondents
be issued with notices both on the main
appeal and re: stay as well. returnable _/or
30.9. 201 O.”
Beat
2. During the course of hearing, today, learned
counsel for the respondents acknowledged } that
Sri.Ramakr3′.shna Gowda was not holding the_4.po-s:ti~.of
President of Sr. Rangaswamy Vidya .
03.11.2009. lt is acknowledged that, he.’was.llaplp’o.iritedvll “‘ it
as President only on 04.12.2009;and1″as:’suchr
have issued the notice to ap}l3’e.l.llanyt dated v t’
03. 1 1.2009. Accordingly, it ls___l:Sllt1.bf11.1Tjtted. lthglflearned
counsel for the no objection
for recalling the’.notice:.Adat-ed subject to the
liberty to with law.
3. ” the notice dated
03.11.2909 have been recalled. The
upholding thev.a:i7ore.said order by the learned Single
* jlldgellllx/E,iile dyispolsirigof w.P.Nos.465e-4658 of 2O1O:aw ‘
“aside. Liberty is granted to the
respogndentslléftol issue a. fresh notice and / or to take such
{V3-‘«.c__action, may be contemplated under the Rules and
iRlegu_la–tions of the Samasthe,in accordance with law.
Writ appeals are allowed in the aforesaid terms.
In View of the disposal of the main Writ appeal.
MisC.W.N0s.69i3/2010. 6914/2010 & 6915/V2010,
filed along with these Writ Appeals do not
consideratiorl and accordingiy disposed Of.
}Chief%Iu..<3&1c%s§'AA.. V
1'§.,}JUDGE
cm/~ _.
Index: yes/1:.10′–.,V . ‘