High Court Karnataka High Court

Koudle Channappa S/O Late … vs Sri Jayachandra S/O Late … on 3 February, 2009

Karnataka High Court
Koudle Channappa S/O Late … vs Sri Jayachandra S/O Late … on 3 February, 2009
Author: Deepak Verma K.Ramanna
voxtswwwwrmmns wan w.¢r"'¢n'¢.véVHv""usu-W'"'an'mh"{$ VHH5"'&N5'¥§7£ mwwm.m WW mM.W§'%M.¥#°3M"¢wM f"'?-NMWW QMWMWQ wk"   

11*! mm HIGH awn": or mnmrmm AT smmmnx

mm» mm 03" ms: or raanumr 209$'   '

panama-1'   

mm Rowan: HR.J'£ISTI(:3 n2AE%?Hé:Tvani*i*x%%'%    

mm mwanm m..msw:¢g%%%i%x_m:mm%% 

waxes apmm;%%2ab%.%1'12:1£2%6é$n 
     ._
wan Aprnaz; xgo. :;133;';:'I>_0'3.';»«{cs-2338)

 MMMM   
xovoLs':VA%crm243ém: '%   %

s/0 2.n:r'a: cm: _ " 
man 57 YEARS   
PRSIDENT, EAHI3Y1§'V--.DI'3'PRiCT
snnograms casazcr

 - Moo .;5P$E;5?£VE  LTD.

H.194" V1332  Nhflaifi

"'1a }:.n.:ar:oaAz., new 1

--V AND  . 

 stir" :4 anvm-mom

_ 33:: um mazccmrm

" "man 11 YEAR8
11/0. M9. 385?, am caoss
srmuxaawmam
MANDYA.

2 THE -JOINT REGIBTRER 0!'
'CO OEKRATIVK SOCIEPIES
flY30RE REGION, MYSORE. M



"%9R'®W"'& WW" wwwmw Wm' W-mmmmwmmme. mmww mwum 0%" mmmkm Wfifi mum" 0? %1%RNfl"%"'é1K& %~=§§€§§~'§ @€

3 THE DEPUTY REGISTRAR 05'
CO OPSRNPIVS SOCIWIES

!%'hN'}3YA DIS'i'RIC3'
mom.   

4 THEMANDYA oxaraxcr  
co-omaxrrvs cm:-1'33; amx~.__ --
hIHI'i'SO. bmznva-svlwz...
Raramsmran BY ITS ' 
nntmm: araacroa

5 wanna   5    
ASBISTART Gme(Ifi*3IGH'E§1V";--. 
KANDYA BUB» DI'{I3H_I_OH_ V '
mmmm. arts: amrtraxxm
OFFICER;  ._ " VA 
atswaxsrr cjgaqemaarzarm gamraxn
aartxihrr-zfrttzir-. , "   
uaxnvx-g5*:1.;§:;o1.. ~   asseozzwns

(By an  anon? ma C/R1,
sri. a§sAj:saa3..:-:.!gaa:s:§r':1r,"V.g=ovr. aw. FOE 9.2 may

wax*é"»g&»2néLL% 4's':La.-is ws 4 or 1-m; marmnxa
mcxggcczzar XEY!f_ PRA'YING TO 35? A3195 TI-IE onnma

%%%%%&2a.m*o  psmuzox 110.1188'?/ti? axrso
 1,s?'a!9e%,%'~% 

"   w.A.m.3_,133/2008

 Isa: KQWELE cutfipn
 "age:  mmrxmourm
 ' ..*AGE*-age was
 T "sic: _8;.'£JB}{kS1-I mans

{N033 ROAD, HAIWYA CITY . .. APPELLANT

J  'Jay 3:1: 3 a mamoaan, new 1

" tum:

1 THE ERIIICIFHL SECRETARY
GOVERBEIEINT OE' KARNATFLKA



vm-am wuvwmmm morn vuuwxuuwwmuwxfimesvm. M€l6Wuatl"3'5§* WWWMIB 'éwfifi T%¥'%\$m¥'€n""6\$%'"'&NA'"% fi""'£$%e£§H'"|K %»'¥».»fi?'?1u¢%! \..«f9'E""  m§-%M%M  WWWW Qbmugwg

fiEP'!'.GE' CC:-OPERHEIOR
H 8 BUILDING
BRKGALGRE--*56Gflfl1

2 ms 'l'A}{A6IhBA9. 
INSPECTOR OI' CG*OP SOCIEPIEEQ 4
mom wanux  
Lrguxm-ron or suammaamuznan  %
mvsuasas co-09 BOCIETI:-W«...:;TD A
aaa moss  
HANDYA 

3 sax H Jams:-muons'   ._
3/0 muzmownn     
We 3:19 cases srmnnaggaaraeaaa  ._
warmth CITY     ..;..j»..aE§agmn£wrs

my 51:1 :  A$sI£f.'s'£>a E1 S 2:

wa:'rVvi'.PL:i1=£J§'§;4' s;f§;."sn"'-Q;-5 4§ "rr:a*' 1':-rs: Imaxamxn
HIGH co1m*i¢_ Am .9*aav:m "'w§>T%--.sz? ABIUE 'ram oanza
msssn na '1'-Em' mu-1-,'9~§ir::§r:§r:'"uo.19541;'2an7 amaze
162's/2aas._ " % " 

   M-9snz.s ARE ocmm on ma
 mm mm. taxman: vsamu .3,

 A  mt 

JUDGMENT

6-;:x:i..H.!l.£la.ja.qopa1 appeared for the
in both flu: appeals and

Sz:i.P.Chengu1aa::aya Raddy, agpeared for

Rapendcnt No.1-Cavsator and s1:i.Basava.r:aj

ia.red far Rfiapfirxdants 2 and 3
appcarad for Respondents
w.A.1*Io.13.24/2008 and 5;-i.5a..va5n;;sfi%%

learned Gavarmaant Adv¢§:afe.__

Reapondcntar 1 and 2 in…W.A,VI€:§.}L_113-3_/2fiO’9′.-A

2 . Learned cp;a:§:a.al has
tiled 1! withdraw
than aqainut the
order pa;ia.p¢;1_ Single Judge,

with libérfiyv. “:x1:6ve an apprepxiate

:t;¢$x:v«.x:;av»icw of than order passed

single Judge .

‘taken. on rocond.

_ the appellant ia poxmittod -to
both the appeal: and granted

liberty to move appropriate applications

1?)

Inrm .w»…-w ‘<w"&m-Hmmmis was mmmewmamu-Wm 5–wwm wwwwu my mmmmmtmmm murmw vwzwmvaw U?' mmwmmwg Miflfi fig?

hafoza learned Single Judge seeking

cf than orders .

5. Romver, it is

* applications for afé
a period «bf 30 day; hgts-r#¥3 f, “-»i;.he’zi”‘i:he’ § same
shall not be graund oi’
delay; but’, only on
merits», in”

6.. : aha:-nurvationzs, both

that v:s~!VV:V’az1;1V<i..V<'i:'..:51::esed caf.

. oznder be retained in the

.

Sal;

Tudqe

3&5
?U.5§§

rcpt!”-*”‘