High Court Karnataka High Court

Shri R Subramanyachari vs Karnataka State Judicial … on 2 March, 2010

Karnataka High Court
Shri R Subramanyachari vs Karnataka State Judicial … on 2 March, 2010
Author: Ram Mohan H.Billappa
IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE o2ND DAY OF  %2j0Z1o"     

PRESENT j; 
I-ION'BLE MR.JUSTICE__  VMOHM7  u "
I-ION'BLE Mk'. JtIS'ifI¢E_'i{'B1LLAPPA

WRIT PETITION TNo)-  O'F42'Oo7 (cs)
BETWEEN   ' 1 i V V Q 
Shri.  " 
S / 0 Late Ra.;Di1ach§{;1V1*i._ * V'
Aged;_ab0L;E V6Q,'_,'-"'€_fc1E'S>.   __
Reid. 'Bailiff i'~io.*;'..3~._, "   
Near Vijaya. Nu'rsi:'ig i:id'me'.
Hospei. Aneke1l._   " ..1>E:T1'r10NL:R

  '::_.1\'. Néigai.-.s.g«a. Adv.)

.' A if' K2ii':ié£iaka State Judicial Depa1'1m<3I1i. Employees'

i.'_H(m*'se Buildiiig Ccyop. Society Ltd..
.. Now :11 Judicial Layout. at Jakkur,
'=---Yelahaiika.
Bangalore
Represerileci by its Secreiary.

 2. The Regisirar of Cowoperaiive

Societies. No.1, Ali Askew' Road.

iiiamaiaka Séate}.
Bangalore ~ 560 001.
M



3. State of Karr1at'.aka
Represented by its
Chief Seoretaiy.

Vidhana Soudha.
Dr. Ambedkar Veedhi.

Bangalore -- 560 001. r,REs1i?oi§::)i:Nis .. is 

{By Sri. M. Sivappa & Associates,:=Advys..lli'oru'R.hlland'   l _ i 
Sri. R. Devdas, AGA for R2 & R3}   A  l --. "  "

This Writ Petition is l;il€_(§'*~LV1I1d€I." Articles 2'i_2_V6iiari'd 227- V
of the Constitution of India p*;7ay'iI1g to~.caii--'foi*',the entire
records relating to all the E1ll()l.'--I11§."11E made so far  regard to
various types of meri1_l5e._1's :_':i"1ci_:,idi.if1g_ "iii any false affidavits
submitted thereto Seéifiiiig (t.l"11T€ }site_S..i The methodology
adopted their rights fro-nix the: ii_--ii«(:ve'p.tji~oIi'_. of the society
including the latest sites"al.Iotii'iei~1t releitilng to the 2"" phase
ie. at;  if*Ta1aghai.i:ap'uréi  flw Mallasandra
[Sl1iVaI1ag§:1I'~E1~}./Al::le1l.aS3iidI'£1V ~ Jaiijlcitir. yarid eto.

""ri~iis 'PE9i'i3i"1i4oN.._:C--oiy11No ON FOR I-iEJARil\iG THIS
oAY.RAMiwoHANiemooyai,MAoe'ouaroLLounNo;

oRoER

sLACf€!_I:'1A'ifjd counsel for the petitioner acknowledges

 Crossed cheque dated 2-3-2010 for

R:-:2, drawn in favour of the petitioner and

 "is:-med" by the respondent - Karnataka State Judicial

‘”‘–:{l)’el1iartr1″ient. Employees’ House Building Co–operative

H Society Limited. being the amount in deposit with the

lei

2″

Society for allotment of a site and submits i.lr1″at the

petitioner does not press the petition.

2. Recording the subm,i.ssi.0I1. Wriit’7.pet’i’tior1

accordingly dismissed as not pressecii Iztvis

that this order is subject 1o–._1fea_1isati0.11 (1-{V twheque.


riL'%** JUDGE

 tttt     N Sd/_
         JUDGE