1 IN THE HIGH COURT OF KARIIATAKA AT BANGALORE DA'1'ED THIS THE Sm DAY OF AUGUST 2010 BEFORE THE I-IONBLE MRJUSTICE now-m T' V Banga]ore- MyaorcRoeu'i;~..A_ Baburaq-,ranaKoppa1u, ~ 2 H Represaented 'V S/0. Kn]egowzf1a,--::__ Kotlmtfifiobgfli, ' Mandya V PE'I'I'I'IONER (By 15. Adv.) % f I A lo I1der1tofPo1io¢ ' a«~D'B1:rict, Mnmdya. '' VT Superintendent of Police "%a1Jgnpattann, 2 3. Circle inspector ofPo]1'oc Sri_1-angapattana Polka.-. Station, SnraJ:Igap.I_1ttn.1:1n, Mandya District. 4. Sub Inspector ofPo1ioe S1-irangapattnna Police Statiaxyh _ Srirangapattann, Mandya D'ntrict. (By S1-:1. Namndraprasad, V' " This writ petition 226 and 22'? of the Conntitufon of .133 direct the respondents -- newts' jizterfere with' the activities
of the pefltionym’-4,. to insist the
petitinnnr tn indoor gaxnea
Vféf preliminary hearing
t 9 gig E E
LA ” fiar the raapondtmta.
“‘2 According to the petitziontzr, it is an association
VT unicr the provisions of Karnataka Societies
H >
5. I-Iaztzurm, the writ petifimz is liable ‘:9 R fifmpcsfi
of fialimving the azfiazr pasm. in
3»%1’dH’1E1Y:fl’1e§a!bwn1g’ crderis :i.=_/’fi*iL».,f1> ” * v V
(3!!!-no
5. pefivgsnar is :5
repmmmagn m the with
at-gzias ef mefiggagr G1′
‘ ‘ Court in
ssmfla: mm the dam cf
rib: 1 V? (311 mmipt: af such
are é m pass
appmgériatge iaeciaarx-darm with Law after
apgmrmrziiy ts the pmifisner and ‘an
fisrigtpetiaan £5 waged qf’az:’:»mr&m§y.
this arfim ahali nut come in the way czf
‘ rfipfindsnm Ram via£t::r1g’ the yefitienm’ ta msrmitcr
V