High Court Karnataka High Court

Chandenahalli Milk vs The Assistant Registrar on 11 August, 2009

Karnataka High Court
Chandenahalli Milk vs The Assistant Registrar on 11 August, 2009
Author: Ram Mohan Reddy


IN TKE HIGH com? or KARNATAKA,

DATED nus mm 1113 DAY or AUGU$f*:f29o”9′ ” L

BEFORE;

THE HOITBLE HR. Jssmgm REDQSIVA V _

wnrr pmxrron N0. 23 16§mé’ 20G9(C’§3-ELIE!)

THE CHANDENAfiALLI Mm<:.1VPR'oI)m:Es~.1'V_~v ._
CO-OPERA'I'iVE sQ:::IETY'1;T§) ' " ' «.
CHANDENAHA*LL}§. =: ~
¥3EVANAHAI.:L,l*».'FA1gK_}.3{'V _
3ANGAL0RiE R;:}RAL'–:3:sTi'.– –

BY rrs §?_R_§:Si~[}EI#i'7£__SR!.,"PA__Vi's'5UN__vY,Af5PA

PETITIONER
(By SIi :. RA I:)E'kANaiKfia.%:\VR.1;i)Ff )

Am) :_

– 2 A_ss1STA¢£fp«REG1STRAR

‘ 01?jCo:QPERATivE SOCIETY
” » . m):;e:jA3ALLAPUR SUB-DIVISION
I.1~C)fD§AB A3;LAPUR

2A ‘my; s:&3c1AL O§’P’iCER
BANGALORE Mm: FEDERATION
DQEDDABALLAPUR RESFGNDENT8

‘ M C NAGASHREE, HCGP}

THIS WP FREE PRAYING TO QUASH THE ORBER

“P333330 BY THE R1, 1:>’r.16.6.09, WHICH IS PRGDUCED AS

ANN-C AND ETC).

‘THIS PE’I’i”i’I()N, COMING ON FOR PRL.HEARlNG,
THIS DAY THE COURT MADE THE FOLLOWING :

ORDEEI

Indisputabiy, the member of the committseet to

manage the petitioner-Cooperative Society were. f

and took charge on 25.9.2004 i.e, L-(3.?

operative year commencing frern ‘.

sub.sec.(-4; of Sec’.28-A orme , jf,

Societies Act, 1959, states terni”ef of the
members of the comnrittee five eoorierative years and

the members. izeéi’-.eem’ed to have vacated office

as such, tort the the completion of the said

, ‘_ Vvexlgikanatiflll to the said Section states that

Where -veleeiioaizs; to the committee have been held in the

niitiitie ucoeperative year for the purpose of

‘eycomgtgutxirrgv term of ofliee of the committee, the

A part of the (:0–operative year is deemed to

” a eo–operat:ive year. §

2. in the light of the provisions of law, it is
needless to state that five cooperafive years for the
committee of the petitioner –eoomrat.ive society game

to an end on 31.3.2009 and as the C1CCtiOI}S

heid in accordance with Sec.39-A of the Aet, ‘

prior to the expiry of the term of .oii’i’ice’ofT_:the1 2

the order dated 16.6.09

admixlistrator to the petitio:oei*»:Socie”i:y Said V

to be either iilegai or a;fbitr;s1’y,-h {of ‘i1’1te14j1″erence.

The fact: VVA3’the.:eo111mittee on the date of the
oompletioni’ of i was deemed to have

vaczged the oifieeéis Set out in sub.sec.(4) of Eo.Q8–A of

‘Society needs to be administered and the

is to appoint an admin.ist;1″ator.

The writ petition is without merit and is

“‘j§§.£3C§$1:’f£iingly rejected. /.

JUDGE

Csg