High Court Karnataka High Court

Andanur Chit Funds (R) vs The State Of Karnataka By Its … on 5 December, 2008

Karnataka High Court
Andanur Chit Funds (R) vs The State Of Karnataka By Its … on 5 December, 2008
Author: Ram Mohan Reddy
-1-
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 5311 DAY OF DECEMBER, 2008

BEFORE

THE I-«1ON'BLE MRJUSTICE RAM MOHAN;.~RE£§:DfT*.'  

WRIT PETITION No.16337/2006 (GA/i}'CVF§'§.}'  

BETWEEN

ANDANUR CHIT FUNDS (R) , _

#511, 5TH CROSS, 5TH MAEN  

P.J.EXTN. DAVANGERE O2  

BY ITS PARTNER ANDANUR RAJES.H"'

AGED ABOUT 34_YEAR'_S';~._    
 ~ - -.    PETITIONER

{By Sri ; D B SATISH, ADV ~ If E 

1 THE STATE'OfRKA.R1'JArrAKA
BY zvTS~SE(:---RETARY~ 
_ DEPAET:'v:ENT OF 'C;O-OPERATIvE
" _; M;S.BU1'LD_1NG, ITJANGALORE 01

E   REGTSTRAR OF CHETS IN KARNATAKA

 A"'(§ByflSri: N B VESHWANATH, AGA) 'P

~ T'  _AN_D .RE(ESTRAR OF CO~»OPERATIVE SOCIETIES
 A NQ';'«1,_ A1;TASI<AR ROAD, BANGALORE O2

 T;{E.R~EG1STRAR OF' FIRMS
DAVANGERE DIST
DAVANGERE
 RESRONDENTS

AK



J
-1.,»

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
STRIKE DOWN THE APPENDIX II TO THE CHIT FUNDS
(KARNATAKAMAMENDMENT) RU LES 2004, ANNEXURE C
DT. 23.4.2004 AND ETC.

THIS WRIT PETITION COMING ON FOR PRLHEARING
(B--GROUP) THIS DAY, THE COURT MADEV»-.._THE
FOLLOWING:  

ORDER

Sri. DB. Satish, learned counsel –.

seeks leave of the Court to witIi_dre:mfA f

Recording the submission.»’0f__. theilehérnede.”ooi3.tise1,T;

writ petition is dismissed as Withdrawn.” ., I I I