IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF NOVEMBER 2010...]
BEFORE
THE HON'BLE MRJUSTICE 3. ABVIJUL'N.4zEER.O:_" V
WRIT PETITION N0. 82 7/?.'V.40I -- ._ A.
C/W w.P.N0.21135/2010103-EDM; O
W.P.No.827/201;ij'»vV__
Between: V O
1 K.V. Ve11ka,t_aI'amaii£a;i»ah,"--_
S/0 K': VenkaOtaraya;p'pa,
Aged abet}; 65 yéarTS;O..% _ __
R/0 N0.63_6, Cha1nar2}iApe§,"' V'
Chickbaiiap-urflist.-_ V
v
" '' «Slé en_ka§arayappa,
V skged 'ab0'utV68"years,
. R70 Vap:é1:;,and:ia,.-';B.B- Road,
'Near NewH__0fiz011 School,
C'hiCkb_3I}a;1.op'ei'afi_dn, b V' " "
Vidhana Soudha, -_ '
Bangalore. V " 'D
.'rh'e Re'gi'str_ar«Q.f Societies,
' .Of'1"~ice'ofithe-Registrar of Societies,
"' 'Opp, to-V A~;?.IV{IC;"'Yard,
GOWribidanti_r Road,
C."£'~'--. Najray'an°aswamy Layout,
Chikkaballapur District,
-- ---- ..ChikkaVba11apur. .... Respondents.
("W s'n:ii;M.c. Nagashree, HCGP)
grant. The high school and pre--univers_ity college are admitted to
salary grant. There are about 7'60 students studying in
educational institutions run by the society. The schools/colle§eiirun'V:- :_. '
by the society has admittedly employed 58mteachin_g"
teaching staff.
3. As per the memorandum and articles of zissociatioii of'vEhe V * i'
society, its official year is from ls' 3l"*--l\/.lar~cli'.=
succeeding year. The annul gen,ei'alV_body"me'etiii;g\o'f._the societyhas
to be convenedWithin.one°n:onti'i.ofthe relepening of the academic
year to elect 20 members' ofthe» managi__ng committee and for other
purposes as per 'clause 7-_oifltihe...«memorandum and articles of
.....
2;; The caseci’jofe:’the petitioners is that for the official year
1.0, the elieetion has not been held to the managing committee
society. Therefore, the Registrar of the societies,
i” l.’:=C_hi’c’:kba:illapur District, has passed an order as per Annexure ‘B’
W,,_._..,.._.,”
fig!
dated 5.12.2009 directing the society to hold elections. sincc:’t5f¢s.y:”‘iv..
society has failed to comply with the said order, a slgovv
notice dated 2.8.2010 has been issued by the Registrar
the society as to why an Administrator shotlld n–ot’be appoirited V
manage its affairs under Section 27(A0)-oithe Act. y ‘ — 0
5. w.1>.Ne.21 135/2o1o _._f’i’led._ Vlenieatachalaraju
claiming to be the President the State of
Karnataka and the for a mandamus
directing responden’tt:v0l\io:;:2:_; to “c.0o’nsider””‘tlie’representations dated
9.6.2010 the executive committee
members under hisPreside_nts.hipa.t-o hold the election for the new
executive”comniitvtee an’d«v.for«’certain other reliefs. In this writ
pe’tivti’ot.1:.”‘the~._petition’c–r has raised similar contentions as in
yw.i>.Nc.s2v7/201oi): by
6. T-‘hoe society has filed objections in W.P.No.827/2010
‘0f}.c_or1tending that the election has already been held in accordance