Karnataka High Court
Al-Fatha Credit Co-Op Society Ltd vs Siddappa on 2 December, 2008
ZCURT OF KARNATAKA HiGHCOURT»' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA EHGH COURT OF KARNATAKA HIGH COURT
.4] '
fié' 'I"HE EEGH CQURT SF fiTfiK5, BANGALGRE
Ikfiffffifi "FEES '§§E- 2539 33%? SF DESEEVEER,
BEFQRE
*'§'m EEQFELE am. J:3s'ficE av. 4%
sf :3' & ._ b
E» £.§-Fazfiez firaiia Cc:-€3§6'f&ti'¥.€E _
$6$:$Y;}? Lifiw fifiimitlfistratfm
> Swim}: 'V
31% fiagmiamm» ' '
figemi aiwu%:.35 yaeam. V
23 §é«F&€§m ifiyzsadgig-;"m_a-..g3gaa£afis.a;er :j
m.Rm<z§%[:':aass:éa22*.;§~r%s. '
Syeé Eééhfiifif ' '
33$ Sy&?;« S&bja£sas§9a7ibfj,. %
fifi. aka': j§'fim'n:*.rs.1 " ,
._ H :PET1TIONE}?3
Shetty, Admzgaae far J&
- §
" 3;-1'=j;.raa.m; rim 336 Main
'afraaam '
_ L3.&%aa2§aga:r&5??%k32.
-54:: 1.11:.
COURT OF KARNATAKA HIGH COUR'_l'"0f KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-{K-EH COUR
..a?''
23m Qewflg. fiaatiefiea,
'€§r%a 83:3: §iw.v§afi::sn,
A327 aakar maé?
Bafiaimmg
3. Sak fificsr,
13% affiw fimt. Rfikfiar af
Ea-n§a:'a'::i*rm Scs&t§m,
IiZ3a*mngm*«52-5?'? mg.
Q», fiuE~§.r:a§3;:"&ari' 2::fPb1ir::e
fihaw-G:r&&*}; -
K.'I3.§.E'§$:gfir Staficifi,
aw5W Em.
5; Emfia _
ifrkgg
-2.2' : Earlk,
Qahiee O
P.E,.;%=a£:'1g --.
By £23 " "
:RESPOH§EHTS
{R-3 E3: Advumtm R-5 by M} & Jayerafi
$133955 f. ,3 .,
O ' A gag: ia flaé undamr Azmea 226 and 22? ef
9%" Endia ta quash the elecwn
AEf§m£é;;*::=afEaé.'E£:é:=;'%§._f=:za3t?im aam. smsam? issuaé by R-4. Vida
" Siid $9 wiew $315 &z'&:m" dawd 2-2-29$?' passed
L ir2%'e§'é.;?§_s:r;%§':.'§?'3{%§§i:3G'?.
mtifian mmfizg an {car mama tfiia day, t& Court
' ffifiowmg:
COURT OF KARNATAKA HIGH COUR17 KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
-5 '"
ORDER
Sr’i.E7Z%m*§. ?I”BEfi& Siwttfi flaws! mmxmei ap $1″
Eh: ;m%::§:éi:.i§z:a:” $’LI.%1&i’1Z8 mat in am wake: of the .4$’%.é¥:»s_§a§y:en£
dsemkgzmmntg ifizfi writ pafifisnn ma ‘O
Sufiwaisaéan gmamaa. writ Fetifinrzsfl-is’
bemma ir1&’u::.:§:mus.
312%?’ ~