Karnataka High Court
B Krishna Bhat S/O Lt B Narayan Bhat vs The Addl Registrar Of on 4 November, 2009
" _ GIP..INA__G;AR«, I3ANGAI;ORE--56o 085. (Dy. SrI.:t;}"uflNI¥5;GI3sII, SRCOUNSEL FOR IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE ow DAY OF NOVEM,uB'ER;'A--2:OO9 S SA A A I BEFORE, S THE HON'BLE MR. IUSTIcSI3}II,I\I. IS\IA.SGAT_TMAOII[AN'IIDAS W.P.No;31269/20S:9(¢S~RESSI BETWEEN: SRIBKRISHNA; AGED ABOU'T8Q_Y'FARS ' ' ' A 3/0 LATE B;NAI1A,YAN"3IIAT'O_' .. " ; PRESIDVSNT.,(N0w''S:;ISPENDED) ' " A vISH\IrABII.ARA_THVI HOUSE-BU1I.IDING CO-OPEIRATIVE1SOf:I.1e<)Ni5r:N'rs" * , Section 29(c) of the Karnataka Co--operative Societies On contest the second res ondent assed an order on as". P P .4 V Annexure--A1 disqualifying the petitioner ftom...fu'nc_tio1iii:g'as S Director of a Co--operative Society for iagperiodiV_'of'three2.cye.gtrs...L Aggrieved by this order, the petitioner filed ~a_nl"appeai§before the first respondent in appeal before the first respondent the for interim order of second respondent. Underthe respondent rejected the prayerlof of interim order of stay. Hence this pe1:ition.' - Till the secoridi respondent passed the order on 17.8.2009 the petitioner continuing as President of the Society in queistionli Now by virtue of the order passed by the second respondent as per Annexure--A1, learned Government Pleader i submits that a new Director by name Iayaram was co-opted and he was in turn elected as President of the Society. On the other .-/flkvw.../'\ "1L/ hand the petitioner disputes the fact of co--option of oneyliayarann and he being elected as the president of Socie_t_f--_s,'.. Without expressing any opinion with're~gard to the ¢c;--¢p:i;;n'o.f one Iayaram as Director and eiectinghirn as PresidentVof'~~the.VV society, the petitioner is entitled'i's»:fTo'r~ an WII1t€I'il]1 order will enable the Director only, For ....
ll allowed.
4 ii) The impfigxiéailsrder dated 15.10.2009 passed by the
first as per Annexure–A is hereby
Z ‘ 7 __
H .” ::I’here will be an interim order of stay of the order
passed by the second respondent dated 17.8.2009 for
a period of four weeks.
at”
DKB
iv)
This order of stay will not disturb the of
one Iairam as Director and in turn as
President, it is already dor1″e.—-. ¢
Further the first resporiédezieis hereby directeds
dispose the appeal’ befotefi-im.’:’i§n E-APII3—
4/14/20094§As.(.}”‘:éNit1:iAin,V–tipléframe of four weeks
frozzczthe date i:ece’ip_t»_(_)f; “t.his order.
Sd/-I
JUDGE