IN THE HIGH COURT OF KARNATAKA AT BANGALO¥%E*--.»j
DATED THIS THE 20"' my OF SEPTEMBER zecadieigkf is
BEFORE
THE HON'BLE MRJUSTICE Moiwi sHAtxiT'ANAeQui;vArze'iTe
wan PETITION NO.26847/2'Q¢9(6Ms»'K*SV§)4_v1
BETWEEN I
Sri.Ravindra Vidya SaIns'the(IiIegd.t'} -.
Represented by its President ' «V i
Smt.H.Pushpa, aged 47yedre, V M is
D/o.Late A.HamiiIi»anti;iappai _ _
Residing at 11 .
Housing '
Thyagarajanagarsi, ' "
Cha1Ia}:<;ei'éi"I'oVv;;:ri, K 'i; " V '
Chitraciurga. DVis'tn'eet.e . j ...PE'I'ITIONER
{Byxsri}Ndreiidre.(§e§vda, Adv.)
ti , _'taxtev 4(:)f,V:K3AiT.1a'Eaka,
7Represen'__tei'i by its Secretary
To the Goverriment,
Department of Revenue,
" is .M.S.VBuiIding,
'' .V_BaAnga1ore -»~ 560 001.
V 2.? The District Registrar
" For Societies,
Chitradurga District,
Chitradurga.
3. The Deputy Commissioner.
Chitradurga District,
Chitradurga. . D' ~
[By Sri.E.S.Indresh, HCGP)
This Writ petition is filed untierm-ttcié~.22.s of
Constitution of India with: at _prayer to ,V.vdire'ct the
respondents to restore possess.iort_ the
management to the petitioner with all itsproperty both
movable and immovable… record-sgcash and ‘institutions
which are in the custody and-tr;e’»,,ei1joy1nent of the
Special Officer, the Administrator,’»._ ‘the incharge
principal, the .~_Court….–…Trustee ‘Wand-‘the Deputy
Comrnissioneri… {,’,hi*ftrad§urga_:JE)is,t1*i-ct,Chitradurga.
This on for preliminary
hearing, tlf1is”da3,*,1.;§1:1e fjgottrt made the following:
A
VH_eard4′”~th’e . petiDti_orrer’s counsel and the learned
‘ ‘ ‘fiovernrzient,Advocat’e;l
ftte ‘petitioner has practically sought for a
‘.Vdirectiori.,Vto respondents to implement the order dated
“..jij2t)€h”..l§’eh’rua3’y 2009 passed in W.P.No.8649/2005 and
l connected matter. According to the petitioner, though
D11/2 years have elapsed, the order of this Court dated
20*’ February 2009 mentioned supra, is not
M
implemented by the respondents. The petitioner should
have filed contempt petition against the respond.eiit_s~,
Instead of doing so, the petitioner has .
Writ Court once again.
2. Be that as it rnay,,si1f_1ce th.e”‘respQn-dents are
duty bound to implement the dated
2009, if the same ii the
stipulated perio.d/, the.-~ directed to
implement as early as
from the date of
receiptpf * l *
Writ”‘petit.vioVn of accordingly.
. pp learned HCGP appearing for
is permitted to file memo of appearance
within fourv ieveeks.
Sd/-~
Itidqe
SPS