High Court Karnataka High Court

B R Prakash S/O Lt M V Rudrachar vs The Secretary Of The Co Op … on 2 November, 2010

Karnataka High Court
B R Prakash S/O Lt M V Rudrachar vs The Secretary Of The Co Op … on 2 November, 2010
Author: Dr.K.Bhakthavatsala
 V ' Appellants. 1v&   rjf. 213.
'-N'o;4.1, 1st N1a1n,.A::jti'jg;uppe,
"vivgayanagar if Stage.
' "Bair1g_a'1'o;-e~40.'  1 ...APPELLANTS

 4:(Ey"s£i:R.Vv_.R'-egde, Adv.)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2% DAY OF NOVEMBER 2010  Vi'  
BEFORE 1" 
THE I~xoN'BLE Dr. JUSTICE K.   V
REGULAR FIRST APPEAL Ng.G1_339 j2.OO9x  1.    1
A/W.MISC.CV'L.23223:ZL2--OO9  A 1  VV
BETWEEN:  1'

1.

Sri.B.R.Prakash, ._ .

Aged about 42 years, ‘
S / O.1ate M.V.RudraOhar_, . 1

2. Smt.B.R.Latha, _

Aged about 38 years’;-. :’_
W/O.Ka11€ShE1C:i;iE£T,A*’;f
R/a.Radhakrish_n.a ‘B3;1Vi1;ii;n,g, –,V _ _ —
Behind Roys’a1a’stad:um’~,A.ee O
Mociigere, ‘ _ ‘ _ ‘
Chickama.ga1uru*–Disi,. ._ A

3. :S’T’i,eB.R-SéJj’is}T. _
Aged’ abO”*u1. 35 years.

S /”O.1a,te” M .V.._Rud.r_a.”ehar,

cited a decision reported in ILR 1992 KAR 3587 (KRISHI. MATTE

KSHEERA UTPADAKA VIVIDHODDESHA SAHAKARI

NIYAMIT v/ s. SOHANLAL) on the poii1i.’that’. notice _

125 of the Karnataka Co–operatiVe Soeietiesjkct. it

mandatory and not confined to illegal ‘o_rr1issio3ns’,=, b.ut- ineaje

omission simpliciter.

5. Perused the copy of tl”ie…_P1aint.” appllicationlllfiledi-oy the
Defendant No.4 under Ordei”Vli the impugned

order.

6. The before the Trial
Court is that the as notice as required
under Section ll25LlloI’ Co~operative Societies Act,
1959, was rim. issuedelqy’vthelllplairitiffs. It is further stated that

al Elous’inlgmClo~operative Society registered under

the dC1’o;o;5e1*a:ive Societies Act, 1959, and suit against

Co~ope~r.ativf_e ~S_ot;iety or any of its officers unless two months

9 l’pr:i’or__n’ctice delivered to the Registrar, is not inaintainable. It is

‘fa;-155- stated under Section. 118 of Karnataka Court Fees and

Sli’ll;S,V”c_1’l§LiE1liO}1 Act, 1959, the jurisdiction of Civil Court is barred.

In View of disposal of the appeal. Misc.Cv}.23223/2009 fpr

temporary injunction does not survive for consid

accordingiy, the same is 1’ejeCtec£.

eration _ V

bnv*