High Court Karnataka High Court

Guruppa Warad S/O Maharurappa vs The Secretary State Of Karnataka on 27 August, 2008

Karnataka High Court
Guruppa Warad S/O Maharurappa vs The Secretary State Of Karnataka on 27 August, 2008
Author: L.Narayana Swamy


:9; THE HIGH scum’ OF }{ARNA’I’2’§KA, c;R{:a::T,.§1é;;é.%:’;«§f;;~ _
AT GULBARGA ‘

Dated this the 2?t;i1 flay 0fJ.é§.11g1;st,_-‘7.2(}’€§)é: ”
Before I ‘ . ‘V 4’
THE) ;«£0N’B1:,g MR.JUSTI{‘,_E–..§ MAR-A*&’ANA=
w P No. 6533 R2E:’s;..

Between: A .. A bA L 9 H H
1 GURUPPA WARAD S/AQ..é§1AH§?;fii§R;>§I§’p”:v§.’
AGED ABOUT-.’A76._YRf3, r3x’~;3:;§E:.(;*::0r2 A

SR1 S¥D[}EE§Ei\&’1Tfi;i2.”:.V(EO¥{}’P BANK” ‘
L.’rD., BI;;¥APURT~Q_V_8§J_£&PUR m:3_’

2 ADRI,I’S:¥iAE§PA 7*§ ”

S10 R{3I:;RA?PA–«»3>3A¥)AC.Hz.__ — ‘

AGED ‘AB()U’i’.’?2′ YRS« . ..

EX SIRECTGR ,.

sm _SID§ES¥’lWARACO’–»-{JP

BAN’: ‘£.{I’I}., B;,JAmR’TQ BIJAPURT :03

r_3 ” . ;;fiAri’Ifé*R,§;s:ANT “”” H

‘ .-s”,i–0 SHARMGKHAPPA BHQGASHEFFY
. AGED-.ABvOi3.T.67 YRS
‘Ex~mRe;€;:’0R
SR1 SIEIEIESHWARA coop BANK
I;m…, BIJAPUR TQ BIJAPUR’ :01

V. ” 3%-11sAiLAPPA GWULINGAPPA IJEERI

‘ *5-mt; GURULINGAPPA EJERRI
gaagn ABQU’? 7′? YRS
__7EX DIREWOR
SR1 SIDSESHWARA co-op BANK
LTD., BI..3APU’R ‘¥’Q amapure 10:

SHRISALE GURAFADAEAH GACHENAMATH

S] C) GURUPADAIAH GACHINAMATH

AGED ABOUT 55 YRS

EX DiRE{Z1′{‘OR’

SR1 SIDDESHWARA CO=~OP _– —
BANK L’FI}., BLJAPUR TQ BIJAP§?’RA’1f}§.

DELI? sA§AsI»;iVAPPA TALIi{{)’1’i

S/O SADASHIVAPPA *

AGED ABC:{J’i’ 43 YRS

EX DERECTOR _

$1921 SEDDESHWARA €::s:)~0P ‘am-ax. ‘
LTD., BIJAPUR TQ BLJAPUEE 191″

SUEHASCHANDRA ._ j
S/O Kasaxmgfm:Nc;LESmaIA;z.:-.__ _
AGED ABo:gTs§J2’YR;<3

EX I),:.R.E:c'fmI+:"1–:;;:._ ,_
Sm ,S§DD}§SjH_WA?5?A saga)? _
BANK L""§"i'3,, BL;{APi§,RTQ""–. ' –
BIJAP"UR'–101* ' ~
Si+{A_RNAP?A' "

sggo M,aL1,IKAR,JuNAP?A HUNDEKAR
AGEED)-LA8.0UT 66’*YRS

«Ex DIREGFGR

‘ s1*e:.s14_D’DEsH-WARA CO4)?

A ._ ‘BANK :;*1ii2:s.v,j’_L:2~2’;3A13UR TQ

BI;JAPL¥.’R- ‘:01

SHAPQIBUV

‘ .A 3/0 3iBDA?PA TUPPAS

AGED ABOUT ?3 YRS

DIRECTOR
SR1 SIDEESHWARA CO=~C.}P BANK.
; LT’D., BIJAPUR TQ BIJAPUR 4

PETITIONERS

(BY SR1 R B ANNEPPANAVAR – ADVOCATE)

%

THE SECREYFARY STPKEE OF’ KARNATAKA
EEFF. GP CO–0PERA’I’¥{)N
M.S.B{}§LDING
B§tN(}33sLC}RE 1

THE REGISTRAR 0? c0–oPTso<:;é'mAD’-V.
BANGALORE 1 ‘

THE JOINT’ REGIs’FRm2.V_0F {Z)€)’»{3;Pj’ §§r:;z:’:£:T1E’;~*§”

RURAL BANKING {)IVi’SI.C)?*{ ‘ V
BELGAUM DWISION L
BELGAUM

A B 3ANKA_§§}R}§;;’L»i’ .

HEAD, .{}.F THE’ E §E'{{}Ui-;R;’x’._,C{)£v{!s!¥iTI’I’E3E

THE ._;rc>m’:” :?,;3fG:$%r§<AR* «.131? 00.0? SOCIETIES
RURAL BAN :- .x:>I111£;s:zT;;)’§: ‘ ‘
BELGA’I}M–DIV?SlQjf*l_ ” ”

BELGAUM 1 V ‘ ‘ ~

(3 S; GURUVA”AsS:s’rANT
“‘

. CA’

R is ;<1.;'L:::;g’r:Es RURAL. mmxxxm smsmx:
3–gL:3AuM Dmsiore

BELGAUM 1

water ané it is a misundemiandihg of provisions of The

cielegation ef p-awer conferred urxder the Act comes

only if the Rsgistrar authofizes or delegates his fi=t}§é£§ V’

oficers or specified sfficers. But in tht:’ iI1S;'{fi13C§T. Case’, Ry:-:VgiV’stI”?.»é4:*z*

has not delegated his gaower to enquira iixiczfltjne méi1_;ia:f’vbj; V’

appoimunent. He has 01133? author.i3;ar:Ei~,s0me 3&1′-.«3.o_ii.;.s Vin Vibe teazxi’

for the iaurgwss of e11qi1i1i31Lg.__iI1t0,AtEt:’A w1iiCi1~is’V:u1€imate1y
headed and called as en¢§f:ii.:jr “by: fiance the

cautention of the pgiitimtxer be 3%;”ct;cfptct1«. I

5. 11$ :;h§” ‘x’é.é:_u1_’t, ;3. and it is accordingly

rfijected.

Sd/-

Judge