' """"'*'""""""A :*~'i'A "''"'"""'M"" r'"''" VWUKI U?" §U%§€%"'%fiii'§}F1fi€5€'%; ;- Q Q? 1.;-4 Mfififi COLJRT
AT GUL3Al§!.GA--.4é % %
DATED mm mm 17% an by _
FEW" %
ma x~1ox*sLm_n1n.JUai€:cEVv.G.és31=:4a15;é'r
A
ms Hownm mn...m s1$ic$ A.é.§ga;::.HHArURE
QPQL N§;é'$2§[:2%Oo5
BETWEEN: " 1 'V 'V & V. '
Sri Kazabasaveshwar Héi':1'* 3 , '
Utiaadakar S}ahakar8'aI;.g}:.MNi3:ai1tiL'1 f
I-Ettclagi-585 329 H1:mna:b'.:=§d'TTaiuk,._.
Biém" I3ist1ict,§n::p.by its Pziésidenf.' ..Appe11ax1t
{By Sri {mesh Adv. Absent.)
1.
The f:E’i,z;:te”<;if~vKa1?£*i2it3.ka,
its Sgcmtary-ta
Department tyf Céfiperatien,
– 4 4.._S~…,Buj}di:1’f;g, 1
_ _Bai2gaic»r:4f:.
T11’€ A;s€;istant Registrar of
‘fioggpfifrative Societies,
= Bidar,
The Deputy Regstrar sf
“Co-»omra,tive sock-ztics,
Bidar.
In THE HIGH COURT 0:? i{ARflATAKA (_.’._I..’!?.€.;’»_:l:}IvV’IV’:’A-éB:E!_l(‘.’:’!_’i” 1. .% _
4. Mahila Halu Utpadakar Sahakar
Sangh Niyamith, Indiranagar, V
{H”udagi–585 329, Humnabaé Taluk, , A, ‘- ”
Bidar District. V . L’E§espo1}{ie11ts
(By Sri .Shivan.na§ GA for R1 to
Sriflegde Associates for R4.)
This W.A. is filed mam %’see.;u§:;L’j%»¢ fof the Kmflataka High
Ccurt Act praying to 36?: ‘ja’sidc~.._V order passed in
W.P.No. 18556] 2005=dated,23;€?;’200.5.__
This W.A_.,. today, SABHAHYI’, J
defivercd the foflewgiiggi .
.~,.;?»<a;<:s%W&%%m% NIGH COL!-RT Q?' K.#éRN£?"A%& 5'-'MGM C€35L§§3'"E'" €ffi%§-73 3 =
In thi§_ <:as;e, énciered to the appellant on 6.8.2008
and the same Has befeii' called out. Absent. The appeal
is vdiszxxissgéuihr 130:1-3'pr§:»sec¥.1fiou.
Sd/ –
JUDGE
Sd/~
JUDGE
k.sv**
$w§K5’§%§m1§ %F\.il>r¢’M-Jh.iM!£%m4rw.I um nun»-n.nmm… ……._M .