High Court Karnataka High Court

Sri Gopala Rao vs The District Registrar And … on 31 July, 2008

Karnataka High Court
Sri Gopala Rao vs The District Registrar And … on 31 July, 2008
Author: N.K.Patil
 AND; a 'V
4 H " T" "  A. THE Basmcr REGISTRAR AND REGISTRAR as SOCIETIES

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

omen T;-us THE 31* DAY OF JULY zoos
BEFORE é
THE HON'BLE MR. JUSTICE N.K. z=A'r:L 

wan' PETTTION NO. 29s:2ocrs16M--nE$T)T "L7  

BETWEEN:

1

SRI GOPALA RAO

sic: MARUTI-ii mo T» 

AGED ABOUT $4 YEARS,  _ _
RIO1-442, ANNAr>ooRNEsHwARa mesa-_ __
Be".-'.HiNC> TELKAR LAYOUT «_ ; _   . '
KUSHNOQR ROAD " T

GULBARGA 535 106

Sm SHARANAMMA wzo GQPALA ;RA'Ov_ = - _ .
Aeenaovsms,'      
mo 1.442, ANN;%PGORNE$Ié-.WARt NAGAP,
aemua 121:.-r<Ae=a_<:.,Ax~*»€;:;sT     
KUSHNOOR 30.31:; ' *

GULBARCSA 555% 106-: ;; ,

em aeuoamappa ., T   
SIG MA?-YCTHANDAPPA  ~
Ae5a63~;'.EAas   '

are YA¥dUNANAGAR -_
KUSHNOOR RDADW = -
GLl{_a.BAF€GA5851fl5.A V

 PETWONERS

* .__  (ai's§;';4a;s:§IeQ§;PuRKAR 3. S.S.SiDHAPL£RKAR,
_ sayv N «MADE-§a§.V'A REBDY s. H H SHETTY, ADVS.)

GUT.-.BAf?GA {HST

"  VGLJLBARGA

I TERI SANGAMESHWARA EDUCATION SO{3|$'fY
~ " ERAHMAPURA, GULBARGA

BY {TS GENERAL SECRETARY



IQ

QEVENDRAPPA MARTHANDAPPA MARTHUR
 RESPQNDENTS

(BY SRi.M.KUMAR, AGA FOR R1: SRLH KANTHARAJU FOR R2)

fiifii

mes wan' PETWON is man wane ARTICLES 226 AND 22?': ~..
THE CGNSTWUTION ov mam, PRAWNG TO BSRECT' THE R1 TO see W-».tr_ u ;__ 
we ELECTEON :3 new to THE MANAGING COMMITTEEWDF  

8ANGAME$HWARA EIJUCATKBN SOCAETY BRAHMAPURA, G'tf.§,B£€R£3A

TOWN, EMMEDMTELY, AND {ERECT THE R1  HOLE) JAN " E§'$QU'iR'{'g 
REGARDING THE ENTRE AFFAIRS OF THE SOQiETY"'fi«.N{I} TO $E_T--F',i_(§HT-.f;

THE iF?REG¥JLARiTlES.

ms WFHT PETWION Cements on ma PRé'Liaei£NALRY 3.-':,.+_-.*,,«énz-:cs  V'

'E3 GROUP, TFHS BAY, THE COURT MADE 3"HE..F0LL0%'¥tNG:V 

oRnER 

 

in the instant writ pe;tA§=1f.i.i)f*n_,A gietiifénneifl "h:a_ye  a
mandamus, direct?'-Q   initiate
apprnpriate   to the
Managing :;,{<1V1_"'  Education
Society, Town and further, far a

dirantion, _dire£:ti--n9vvtné-first"@943-pendent to hold an enquiry

;_vjfegardivnj§~  enfirena air:-3 of the society and to set right

  

2. .A'Ei:r_V1e  of the petitioners in the instant writ

" péfitipn is hat, the petitioners are ciaiming as members of

   respondent Education Society. The said

3

Society has not held eiection to the Managing Committee

as per the bye–iaws and relevant provisions of the

Kamataka State Registration Act. in View of the

petitioners were constrained to submit’

representation dated 12* November .2907′ to

No.1 produced at Annexure-C. The

neither considered not teken~..:§’ny deoieion
AppiioationlRepresentation of ‘ ‘on”date.
in View of inaction on the oer’:’ofttt:§ef:satdv:t@oondent, the
petitioners are toL1fédre§$§1.”t21eif’drievance by
way of filing oetition, seeking
appropriate V V

3. ldtzatie heedr’-do counsel appearing for

petitione}fe” and Addl. Government Advocate

Aepoeer.it}g .ree’oondents.

._ learned Add}. Government Advocate for

tespondéenteti at the outset, fairly submitted that’ the

répmentatien filed by the petitioners wit! be considered

eppropriate decision wit! be taken, in accordance with