fikfiiwfi MWMWE WE" 5$:"¢,mna&aw§m|sw§m.§m@. gluwuzwg w.wwm«_~,.4»._%_w\L§ My nmmwmwmammmwm aaawmu wmwwwmn mm B' THE HIGH COURT OF KARHATAKA AT BANGALORE Dfi.TED 'Tififi TEE 8"' DAY OF MARCH, 2011.} BEFORE THE Hormm pm. JUSTICE RAVI
1 Ananmnmxm Raozsmcg
AGEDABOIJT32
b
AC}ED;axB{,X§fI’44’ A
AGED’ –
PE’I’flu*I€);HE1§’A”T-‘Y3 CHILDREN 0?
mmmmzakno 2 ammn RIAT
3 Ytmauawa
% % vERmaL–%TEnKA vmmes
kl : i 5′ DIST
as’? gamma, wvmcam)
FETYHGHERS
” %~I%f”;%kVgmxARmmxA mo
AGED ABOUT 67 YEAR$
sz 0 mommvm
R] AT’ wmeax,
NEAR RAILWAY s’rA*no1~r
TRISHUR ImRA.LA
ww:wma W» mmmumm mgww Maw”; WW smmmamm Mmem Lawn U?” wmwzwmmm wmfi ca;
A
AGED ABQIT’ 40 YEARS
RI AT SIJKHASACEAR,
HEAR RAILWAY S’I’A’i’IOH
‘l’RI8I’IUR
KERALA
FRADEEP
AGED ABQIT 36 YEARS
R] AT SUKHQAGAR
mm mmwav s’rA’r:ox %
TRISHUR
KERALA
4 PRABHAKAR
AGED ABOUT
s/0 monrmnuia ;
RIAT NE.£§I€ ‘§}.flH§.PAT”rH
5 =
mam; Amt..”71§’ %
R] ATVVflEARV.GAK5F%.–fiff}fl mama
«-3, ;*n:s.=a;a%
% “A6313 17 YEARS
% =(m1m»x amszfiav IER may no 4
‘ ~ % Riarmmz amamm mama
Hum
“fiGEDABOU’1″77YEARS
D] O PGWHAYYA
RI 131′!’ %IVA8A RAG I-ICRISE
1′-‘EIHAR£3<'JR
KIHHIGOLI P081'
£5-T"
m.,M’2a wwwwmy mama awmmawwmawgumw umttwxksz ma-*2».»\\4’§»«z-.**<~e;( 'nw'r«' 0€"!zn!fl'"mlt'&.m"€£€£I"'n10~w""Ifl'I«fl"m umaowuwvacx "iwwgkwwwwu
8 mm
mm ABOUT75 mans
mo mmaawa.
RIAT ms Hovm
‘I’H:RUumBAm’ mnmm-680001
Icmnzm gram
9 SGKHHKARANA mmcr % T 2
CENTRAL CO-0PBRA’l’IVE,BANKLTD
txnmmmpav V 3
HAVIRGHI8 omrxm ATKMVMARG
(avsmmxava R9)
THIS is “FILE E~–U!1_I3ER Amnm
226 AND c:c)1¢sm*uf*rs:>zc 014* mm
Pmrma Qisasii cxznnx mt
23.§2007v11PAsS}ED”‘@|N 1.%A.flo;13AL m O.S.HO.167 OF
mON3._TI’E§ c:mL mm (asmoa
DW%R)’~. unm%kAT%m1~.mm12E-A mm mm
AL1.osw1.A;H§J.13 Asmmzn mum arm ETC.
Wnflfiflfl
fmmwmr . COIMIG me pm rmnmm
1}§’3«QOIJRT mm THE Fa.Low1NG:-
9.1%
and a. suit mung direc5mn rm
% or the plaint ‘A’ aclwtlk: properfles mo 29
V” shares afi ottm %aqz::mt:ia1 191% in, than ya:
agamtthe 911 clfiwant. Five: years thareaflm an
%”‘~'”
Kmwtuw mafivlwnma warm mmuwsmvnnvnrmwuwaewaw. wurtwaincwa »wew.w:-»mvmma<
5. was mxsmm of tha mum of
125 or the Karmmh co-aparaaue Societies § _
that a. smtuhxry notice is required 3
filing of the written Itabsmant by 5% 3
mm the petitioner was T
hbm-ty’ it he g-axmad ‘ or
ea mam good am on
mans’ aw-esuix. i.o:.m
9&1 demdar1t.£@«- ”
6. is filed alfit five
WWW %.«Ve..JM’a*£%.i WW” fi’*sJt”km:’¢.M%e.¢&r:wm iE”M*m.w;z\ ~a»M»..«{_Mm& wk 9NJ'”&VfVnFRWIP’%5M!”V&9lW1″¥~ we
an mm eflaw am: Hbmy ms ma a
aha lama sauna of arztinn arm’: be
7. The Writ Petition bellgofi of m-ifi
rejechw».
8. Rule discharged.
P5
..:.l.u.nn.r-Fa. .E:fl:?u’t’ nu: –.§\!s.!_.:. 9-aiwfin fl’:-‘F-H-f\!i.ra3 .1533 n..».m.f§.m.. #§€.r§.g.?§§2uf.§a…s§r w§.%:§.:.., I.fl;s.:.$ .-
¢..&§aP§s§..wF..ri..l.I!I . a.&…> …B.U..I§¢?._Etv.§$r …a§.:.:».