IN THE HIGH COURT OF KARNATAKA . ' i
CIRCUIT BENCH AT DHARWAD f
iZ)A'I'ED 'THIS THE 29TH DAY (3;-'Au'G:jéT ;' %:2-iioii
BEFORE ' T
THE HONBLE MR.JU§1'fi¢E>RAi?IVMA1JMATH'"
WRIT PE"TI'FIONvN9.3747'*§F"«2C¢O8 £CS4'R.ES5
BE'l'WEEN': k @%
JagannatI1,S/_.0«Vitta1E§hetty; % %
Age: 36 _. _
00001'-M1011' '1
Main Road, Ofii_Cf3, 'f «.
Kumata,"I}'ist;V Kar n'1ada;"""' '
M % ' ....PETI'1'IONER
ADVOCATE.)
M..I?-?,=.
1.: ofCo--operative Some' ties,
" Ai'bit1'aatia'n,Ca~se Court Karnataka State
' ~. Co~oj5eifa.:iv;é'Urban Bank Federation Ltd.,
'i~1ub1iV.R?e;§on, No.1--Dol1ars Colony,
Rdacl, Hub1i--580 O80.
Assfiiant Registrar of
v Co}-operative Societies,
Sirsi, ijistz Uttara Kannada.
Manager, The Urban Co-op.Bank Ltd.,
Siddapur, Dist: Uttara Kannada.
WE:
4. K.P.G1mapal,
Age: Major,
Padmamba Automobiles,
Sidclapur, Dist: Uttara Kannada.
5. Arunkumar Devaraj Gouda,
Age: Major, Hosur,
Taiuka Sidclapur,
Dist: Uttara Kannada.
6. Manjuxwatlm M.Hegde,
Age: Major, j _ _
Resident of Shamczriane, '-- 2 V '
'I'a1ukaSiddapur, " _ V' A
Dist: Uttara4§§2an11a;1a."'~.:: A 1
{BY SMT.'i4f;.\.HDYAVATIv, ..f3".P. FOR R. 1-2.
. SRILUMESH A;;~«ADV_OCATE FOR 12.3.
sR1.DAYANA1sms.'I2.mL, ADVOCATE FOR R6.
' .._RESPONDEIf~IT.S"4 AND 5-SERVED.)
i-:1:-It-fir-Ir
V is mad under Articles 226 and
227. 'V Vof. ft.t_1€3a:--
ORDER
At the request of the learned counsels, the
is taken up for final disposal.
2. The petitioner seeks fer””9.”vsr1′;§t7.Lof ‘V
quash the Certificate dated
second respondent unclet’ s’Co~– ‘V
operative ‘societies Act.~.__
3. Aggrieved by’ by the first
respofidcflt, -has preferred an Appeal
before Tribunal in Appeal
_ The: for the petitioner submits that
delay application has been ordmed. Since
filing the appeal, no interim order has
by the Tribunal and hexme this petition.
l’ to 4′.” When once the matter has been ceased by the
in appeal, its jurisdiction involved is to order
T “notice on the application for condonation of delay and
only thereafter to hear the petitioner so far as =
order is concemed. By-passing the ”
and preferring this writ petit:i0}z1″”and’_ V’
interim order is whoiky not T13? .
should eke out his remedy
The petition beirigdevoid Iricrits ‘i’SV’aocm’d” ingty
rejected. — VA ‘ ‘ — ‘
:uage