High Court Karnataka High Court

Dinesh D C vs Jayathirth.S.Galagali on 9 December, 2009

Karnataka High Court
Dinesh D C vs Jayathirth.S.Galagali on 9 December, 2009
Author: H N Das
ma"-'-mew  Viai\'l\'ll|E'l'=' Vi'  *WV.UK'f°   "2  ':$9UKT "OF" Z  

INTHE%fi OOURTOF  AT 3AHGAIJORE
DA'l'EDTI'I$THE09"-'9 DAYM'I.3EC13IIliBEfl 2009

BEFORE

    

 

mwmnc
a;a   
Amnazvmm    
no.99.2IwuIam,    V   % 
    
m1=.m'GPA 301.1332      
smnsmumcrwm.  &  %     
  V   PETIITONER

(By8RIS  %% A

         

% 1 JA¥1&T£*flR'1i_-is 
    mommwks
    Ewmomzs meme}
  socmw mmnn
% Lkmcmxo 215, 21'» noon

  

: f L' '  A   WRE WCRETARIAT
 E S $181119 CG-C)iERA"I'IVE LTD

 jnocmxa 2215,2113 m..ocm,vmmHAsmIm-IA

 56wOI

ax"

3" fif K&fiNkTW(fi HIQH mum" 0? KAMNWTAKA MGR fifiiifl? OF KARNATAKA E-H68 cmm" 3? KfiEM&?A%% %-§§€§W€.7';Qi.W%' Q? KARMAXMCA Hifii-Q Q0?



mwrwnmn 'rs :r1nv..e'°Is

I: win!) wwwn: MI!' RRNJVMIHRH £115.71' KJJEJK3 E}? KAKNAIAKA Hifiiff     

3 JOIHT REGISTRAR OF C0-OPERATIVE
sccmrm 8,
mmawm moron,
BANGALORE

(BY mare: K.N.SI-HVAYOGISWAMY,  3: R3; '
ms w.P. is man UIIBER A'E&*1fiCLEsl.~9§fa,61_'LN1is 

2:27 or THE consrrruxox "fl?|DIA,v..PRAYIiiG 
DIRECT Tim RESPONDENT  NO.'1"'l'C)}<3O

mm mm um Sm-:5, wzmcxrr
FORMULA’I’l’.NG um FIXING
um:-‘om mans more rmmsns Asaocrxm
mmzns Am) 01:’
coomrnvz sgsmrms, ‘E0 HEAR um
mmnm APPIJKEATIOEW’ % man we rm/6612009
AND DISPOSE um: Tm URGENCY
mvoLvE£)nI msmm. «

ms :’ _W–.P.1AV i”;O$§IBfi(}»_A:”‘vOi€ % FOR Pnsnmmmav

manna} cotmr MADE TI-IE
Gi~–%4__’%% A 2

mm Govm-nmem

% gamma’ of tha paaaom in that :1» third
refused to consider and pass appropriate
1% on :1» xmm-gammy App1a-.-mm med by the

i petiuom ta dbputo No.JRB[MDl66i2009 mam on

hisfila. Naprejudiawwiflheeausedmthethird

aL»-

{

V W mmmmfl H; W mm}, m agfimmam mg:-1 mam? W mmmmm mm: mam” W mmmam mm mam W mmwmm HIGH co

m wr’nnwI1Mlnfin-rIIIs$l’1=fiVVR’l=’VF”uflEnMEHnH’- niun-‘wwI.=.-an VP nnlmlntnnm nlun Lt-lulu ur I|m;I:NAlAnA”fla(&H’t;UUKT”DF’KARNA”fAKA £1113-H” C0

raapondent ifa direction is haued to pass
urdzan in acoordancse with law on the
apphfi in the dkpute pending

wooks fromthe date ofreoeifi:

3. The lmrned subnfm
attfis in of the
albtlnaa. If of sinus by the
firat of the dispute

the writ petflzbn *3

A witlnut referw to must reapondemt.

V _ in file mm of agranoe for
2 and 3 with’mth:raaweeh fi’o1:1 mdny.

sd/-

3UDGE

?” W? §€AfiNfi?&KA 341$” Cfliim” OF Khfifififilmfiififi mm: @618??? 0% KARNAYAKA Wfifi @0321′ QF KARNKIKKA HEKSM EOUM” OF KARNAXAKA !-iifili G01