-1- It! was 3:53 COURT OF mmarmm AT ~ am 29313 THE 11"' mm: or ezovn-mis;av--,..'ijj;2c'63 33392:. THE HON' 31.13 Mr. JU$3.'_I£2E waxrr PETITION xo.422§/"zone M.Rajencira s/o late ._ Marigawda, 51Vyear:¢__*.' Director A113nahal@1,.'5 v.s.s.1«:.. B.-;;'n1cj:;.1r;.-1:¢:..,'.* ' ' Tq: = Dist: MyflareL, "~_"fijt"~7 ';.. PETITIOEER (By s . Patil Assts. ) 1.
The Asfit, Registxaf bf Co-
oprative=$péietias, Hunsur,
smh+D1v;sion;-Ennsur.
{‘The.Retu:fi$ng Officer,
_3 Mys¢£e G Chamaxajpat,
‘~.fi,€.C; flank; Myscxe 8
‘Ghamarajgagax.
T3. Loka$h_s/o Samappa, 38 years,
“‘ Ric Ailanahalli, H.fi.Eote Tq.
2*» Dist: Mysore.
j4:=fa§hwanth Kama: s/o late
5Jawarayya, 42 years,
‘”R/o Allanahalli, K.D.Kote Tq.
Digp: Mysore.
-3-
5. K.Jayanti w/o H.Jegadish,
40 years, RXG Allanahalli,
K.D.Ko’t:.e Taluk.
Dist: Myaare.
6. Shekaregowda s/cw Icalegowdal,
38 years, Gmxgada. I’I:>.sahalli., ._
i”-‘.0. Kayathan Kalli, , ‘
Haxpapur 3033.11, ” _ A
3.1: . Kate Taluk. Mysere new-..
7. ,zu;z.ana1aa;L.1..-.i. v.s.sf..1x¢.
Allanahalli. _
By its secreizaxy, ._
K.D.Kote –_ 2
Mysore nistxmt. V ‘ ‘ rzasyozmmzrs
(Smt.A51;sa’ £:x;:i&;;a,;:¢gez:;.;¢’:2:r;t iitcee» for R-«.1;
(R-2 to’? j..’._; £5’etj.t.i;aar;”dis1i}iVssex’* Ehe Gqnstitfition at’ India to quash the
-=.&¢rdex”5l,at’ .Annexi:zeer_-E’ in Diypute No.3/07-08 dated.
‘1G&.3’;29G”8 Vvpassed by R-1 and the order ciated
‘.’V}.’3V,V3x-_20Q3’g”fifififiefi by R-2 at A.nnexure–E’ and to
£:!.$.rec:te’ __R–s;2″ f::p_} consiciar the ncmination of the
pe*t;it:;oner”_”–., :24: the election of Mysore and
Chmagajeneqer DCC B-am-:.
Trxisi. Petition is coming on for prelimuxary
flaming “in B—G-reap this day, the Court made the
” fcllaking:
GREEK
Cauzzsel for the petitioner submits that due
‘ ta subsequent develepments and since the dispute
\&/
-3-
raised in Case Hc.3i07-08 is sui;;Jf§e¢a;gg;j_
present petition may be dismis$ed fgia®%;ngu”
liberty fax the pet1tionex t9″ r#isé “a;\_th§
grounds in the pending d;a9ute;” *
2. Granting such_ iiextf;_ this “petition is
. . . . Judge
‘f “*7xx01;2e3