High Court Karnataka High Court

Kairalee Kala Samithi (Regd) vs P G Antony on 23 June, 2009

Karnataka High Court
Kairalee Kala Samithi (Regd) vs P G Antony on 23 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
   51j$;:'%cAR§§AT1c LAW ASSOCIATES )

V' =   AGED ABOUT 59 YRS

IN THE HIGH COURT 0;? KARNATAKA Aiaf   
DATED THIS THE 23rd DAYV   '
THE HON'BLE3 MR. 39. D:N.§L§{.§RA:§, (5fiiE:§?.jJ[,fSTICE
V -  f % A'§r.~;_I;1;.,'  " V % %
THE HON'vBLE:Nifi;J§.IS%:'1fé;I§."{i;_€§.$AI§HAH!'i'

  Q-_>Pi3;;._L l_§{);S7'§1'2008

1 IKAIRALEE. 1:AL,A- «.-'3AMi'.ITI~I_'i (REGD)
VIMANAPURA. BANG_ALQRE~5600 17
{A'SO(3IE*i'Y REGi3TER'ED UNDER
KARNATAKA. SQCi§§TIES

. - REGISFYRATION ACT 1960)
~  REP BY :T3.sgQ:2ErARY _

Mi? SUDHAKARAN RAMANTHALI...  ...APPELLANT

1 "Rt; ANTONY
spa P V GEORGE}

* R/O FA 224
HAL TOWNSHIP
VIMANAPURA
BANGALORE 17

2 P K SATYAVAN

 



3/0 P K KANNAN
AGED 61 ms

R/0 No.50 2A CROSS
AYYAPPA LAYOUT
MUNNE KOLALA  _
MARATHAHALLI E){'I'ENSi{)_N M
BANGALORE 37   "

3 MAJOR JAMES sE1éAs*rIA:~i [.:é1*3::CA* .% 

s/0 JOSEPH SEBAS'l'IA!V7  :  %

AGED 703123 
R/O No.3-.__1'--  
181' Main .;CRjoss',:, _ 
cHIN'NAPPANA3-:AL:.;z  , 7'
BANGALOR.§«; 37* "   ~-

M MUSTAFAA 1 *  

S/0 T  M
AGEDSOYRS, .  , 
R/O NO.5129(I'Hv CROSS -~
ANNA$ANDRA PALYA %

 . ;sAN{:e;;.1,c;}_:%EVV%17   ..... .. »

 Bfiwssam ..

S/O.._C.BA.PPU V 
AGED-.55 YRS-. 
R/0 !go.25A1%o*s:1-2 MAIN

 V am @2033 V
  VMARUTHSEAGAR
'MALLESH PALYA EX'FENSiON

  kegugmgmnm 75

 S'I'A'I'E 01? KARNATAKA
., 'REP BY ITS SECRETARY
'To GOVERNMENT

 " ' DEPT OF CO-OPERATION

M S BUILDING



BANGALORE-560001

7 THE REGISTRAR op SOCIETIES %
BANGALORE URBAN mS'I'Ri'(31"'-. 
NO so/1 CHURCH STREET  
BANGAL{)RE~560001 %

3 THE RETURNING oFFxC§:'R_   
KAIRALEE KALAsAMrrH1'F'(gmD)  
VIMANAPURA      
BANGALORE~56»QG1'?. :   14,,V.,,RESPoNDEm*s

(By Sri :BASAVARAJ KAREI3§D'Ef_ mi?' R6..}\ND R7
SRI.V.LAKS-HMI!iARAY'xKN}§ aim: 521:3 as 5' 
M] S.VASUDEVEH}"tSSif)CEA'FES=!?0-R' V123?)

THIS wrm' A?PEAL.ISVFILEB-Ui.S'4 0? THE KARNATAKA
HIGH  PR1"sYiNG  SET ASIDE THE ORDER
PASSE'DWli' T. f2fHE VIGN NO.2-4358/05 DATED
19/o2;!2o_os. "      -- .

This Wzit Appeal _ "  up for Pzneliminaxy Hearing on
this day, SABHAHET 3,, dclivcmd the following.

%         U_..n_a.. at 3.. 1::

    is filed by respondent No.4 in

being aggrieved by the order dated

19.é’;raoe§§ wherein the learned Single Judge of this ccurt

H H u the impugneti order dated 31.3.2005 passed by

% age’ Régistrar of Societisesrrcsponciellt No.2 in the wxit pcfiutcm

mmittw the 111312122!’ to Registrar of Societies for

\.2′

reconsideration and validity or otherwise of .

the status existing as on to day and “~

accordance with law.

2. W.P.No.24358/20O5″§V’as..filc§%:3cs working in HAL and residents of the saxd’

.___””.”tot£§nship and the areas adjacent to this township am also

W

status ezdsting as on the date of the order

the Registrar clacides the matter

thereafter wouid get regulated

made by the Registrar. of V L’

the Ieaxncd Single Judge Iefippgtient No.4»
Society has preferred u

4. We V’ appearing for
the counsel appearing” for
mspond:nt$ ‘! Lifiand tiie…–1«:arn”§ ed counsel appearing

for I’85 F0I1§i€:atV vI V0:;:3,L V’. ‘

appearing for the appcllmt

* fl1″e ‘ica “” “.m ed Single Judge was not jusi1fied’ ‘ in

” amendment of byedaws which has been

by the Registrar of Socictics and erdcr of

the Single Judge is liable to be set aside as no

is made out for setting aside: the amendment of the

_ of the Socitty.

\}l

VT Yes/No

Rcgstrar of Societies for passing
with law and sumciemiy
persons who have already _elecAféd!’_ ‘ L’
bye-laws. Having rcganito th¢V.2-_’$§*5ve’sz§id record,
we hoki that we do talc: a diifcmnt
View in the matt3:rV_ as learned Singlt?
Judge is any error or
u1cganq¢_g§ :9 inixa court appeal
and péfis — ‘

mwm é1;’.=3) (:é.I ‘i$’ Eisscd. 5:: d/ —
. , Chzéaé Iugfice

Sdfi
Iudgé

V Web Host; Yes] No