–n – –m ~–vv-u vr Muuw-HAISA HIGH COURT OF KARNATAKA HIGH COB’
1410.108! 13, 2″ Floor, V _
Apeatfiankfluflding, ”
3 1th min. Srinagar,
Bmcmnom – 550 050. _
3) H. JAYABEV,
Hmfble ca-oparmve Hemhugg
Prauiéinaflficw of{C;jH.61_,
(DELE’IED\?’i&a_Orva&&V’V”: :: _
Damdflo-€}9~2¥93VG8):’–A
(Byari. fin-R1
Aamcuermm 1
mmwnrrmtmoiI”zVs”iria:.E’j:s%–zi1a?nzn ARTICLE 226A!iD 227 or
coHs111trnmi~.. o1=r_11:Im;s mama TD QIIASH onnnn m
“ao.s57j»3oea mm) 17-09-2093 1=-Amm BY
<2-"F on AK? 01332 wxrr nncmme
'1fiA"i'-»'1'EE grmu. mm M mm rmtmormn seams': mm
'cen13;mtIzV%1n~.*s":aza;sr msmnnm mssm 8/8. '70 or 'me
acts' a nmmma mama 'to ma
TD nmnsn one man mm 55?; macs
on Immrsmuccoxnmcawrm LAW
% mIs'*1=$1:?iioH come on ma Emma mm my, mm
mrmrmnn ma munwmc :
Writ Petition by a member of awomi rmpondmt «-
House: Building Co-Operative Soc-iaty Ltd., who is
u..- -sonar – \u\rIJI\’ wt nr-uu1.HIHI\l-I I”II\:H’| BUUKF U!’ KRKNRIAKR VHGH COURT OF
6. It was mm’ 1-. this erder of 3 ‘ ‘
Appcllatc Tribunal.
time though mmpaigd ;m._. 13.
neverthekaas dismiasefiglga of the view
that the Rm.5;u=§r% the
dispute: as ac. in the appeal
before the the appeal also
mvmg Tribu.na1.( Copy produced
at Petition to get aver am-.
V. A’ ….. 14 g
imelf was heani . Katina had hem
the mponaems. First mpondm:- Reggae-ax
% linpfiéflia represamted by s:-Lchauaraarmlcaraian.
8. iwith the eonsmt of the counsel for parties petition
‘a taken, up fiat disposal. I have heard
//
@/./
.. ….. . .._.- -……V__- ….. -.1… .n.n.-..– –..u- ~..~..aun- vi nnnnunu-an.»-I l”H\.7l’I guuxr ur IU=\Kl\£AH-\fiR HIDH LOOK’ OF KARNATAKA HIGH COUS
_ reapgqtoie
the Karnataka Appefiate Tribunal Act..1?7§; ‘ ‘
* us. contact onmanm a£’t§e.
(1) mm pawara ufthe mming to
appeals, revisions ‘4 subject
to the provisions 9faub5pe§té9ri $_V (£2) Be mrciml
by a Beach cf twfa at man be 9.
District Judga, %
(2, A W a! may. .1,
any er made in this balmfl by the
Chairman. pofifm c-fthe Tribunal in
1 ” ” ad:n1u?s’ir.i£1vaafan appeal or raviaion, petition;
‘(ii ‘V V
(ifi ._[-adzzmieaiseti-_..of an appeal or revision petition
the expriry oftbe pa-ind albwed by
.my%omm pmdm dispersal of an appeal,
‘ x Treviaian, reference er oflaer proceedings;
.« xzzmttm of an ixlmrlncuuzry chnraaclaa in
*–..*’:ppaak, 1-minions, ra£er% or otlwar
, {*9-V). ~ such other mama: and subject to much conditiom
as may be praacrihed.
(3) ‘me bench hearixgany maths: relafing to..-
(a,] the Department. of Co-operation. shall
carmiut of,-
(iJ a Efntrict Judge; and
-uurov up-Vurniixl ‘all I\l’|l\lIl”\ll’|I’\l1 r’II\’I1
was no mfiarabh dispute within ii? *
ofthe Act an Lagamy ofa bye law wmggh
place after going through jpf
by General Body and not a
suhiect matter for 70 and
was no order in the
— – u-u-u-up c
eye of not tenable under
aection we ‘Tribunal in fully juatified
in dim”, .
fiyim the argument that nplnal uzxdur
the Appeflatza Tribunal can he
% by a Division Bench of Tribunal
of Sri. Chaxadxashekaraiah, burned mutual
is that the ainghe membm: of the Tribunal
‘ been ezmhlad to pass orders at the tune’ of
» adfiaion far the purpose ofadmming and yanflm
immimordua-ifadnzitbadandatthntutnge ifthnlanrxmd
<5/}
– –n – -vi-In! vI”‘ nnnlifllflhfl TIFUH COURT OF
single member of the Tribunal ‘ j 2
of :11 the other proceeditga qf ‘
can be heaxd and disposed a
and in the case of a kiispi;-tznerzt
of co-operation by a Judge
mad. an orda-
dmmsaifla the around that
thus oumwiaa, should
a division bmch of the
by a single Imbal-
‘
xaf of .;1mm of an appm under
of the Act, 9. single mm cf the tribunal
admit in appeal and she pass an nrder nf
_ fithe lmrnad metnber so is oftha the appeal
admissicm. On the other hand the 1m-ma
mnmbarisoftheviaaw thattheappeal lac-hmm-itandis
tohadism’msed,i’cnw.m1atbedonabyhin1¢e¥fbutcan