Régisfiar far IN THE HIGH comm' 01+' KARNATAKA AT BANGALQ.RE_:"~.V_ DATED THIS THE 15»: DAY OF APRIL 'if 5: TE BEBURE THE HON'!-3LE MR. JUSTICE A=jfr::J.'Cfi5Ngi;AL- E j-T E 7 WRIT PETITION No.598e/%2ous(CswRea;- 9 % BETWEEN I Gopalkrishna Nadakarni, - slo.La2;c Managesh T Age 75 years, 0cc:_1'e1f.d., " 1 Oflicial, R/at (By «as 3:13. C}.Ku1.k;a1_'rxi.__Ei3:dVs.) AND : Ixi T A T T No. 1, AA3i'Ask3'"r. Roacl, V ET "Bangalgre +5» 01 ...RESPONDEN'I' ' _ [By.Sn?.G.Chm1dra3hckara1ah' , AGA) ' writ petition is filed under Articles 226 and E :22.'?..bf thc Constitution of India with a prayer to direct _ the respondent to accord permission to the pctitiomn" to "prosecute the chairman of the Nagarbail salt owncrs Co- operative Society Srishyamstmdar Nadakarnj, for the offence punishable under Section 169(3) of the Karnataka Co-perative Societies Act, 1959. This writ petition coming can for 2 4' hearmg' , this day. the Court made the fo11o\,,,-Iflf A X _ ORDER
Mr.G.Chand1’ashckaraiah’,-..__ %
Government Advocate is tg _§iofi(ie far
respondent.
2. to serve a set 3. bf the members of the Nagarbail Society. One
%s;i.srg;§nn[saa;aa£% who was the Chairman of
‘i:lf1t: S9c;iej;y’~, committed certain ofii:-ncc under
Vc’:#f thc Karnatalca Cooperative Secicties
Hence, the petiiioncr has gven two
‘ I z_1tat;ions/applicatians to the respondent seckmg’
…_j l’5§rfiTaission to prose. cute the Chairman.’ His grievance is
V the said application is still pending. Capics of the
representations are at Axmwmrcs ‘A’ & ‘B’. fig
.3-
4. Since the rcpzmritatlons are
consideration, respondent is directed in
same in accordance with law
to the Chairman-Shyamsundar _ V ‘
Petition stands disposed
5. Mr.c.chandxash.c_1:araia:§; Addit:iona1
Goverlmcnt Advocate is
permitted to file mcfxnc ‘ fem’ weeks.
,, ….. _
Judge