IN THE HIGH COURT op' KARNATAKA, BA1s;--NDEN'I'S
(BY SR1 H M Mao-:,JUNA1:+H,ggom'-At§irQQA1f3'FoR R1-6)
THIS WRIT 'PET_ITIQFJ__IS.FILED_'UNDER ARTICLES 2526 AND
2:27 OF' C:a',f»_i\'~.;€s*'I'i'i"'u.="i'i<::AIsio-«'3;I&*' vi'-NDi'.:'1 PR:'%.'1'i1'€G TO DIRECT R-3,
4 85 6 T0..co'N$1Dr;g Aieo zMPLE.ML:NT THE GOVT. ORDER [)'I'.8--
11-19156: Am: _ AE;E3C:'_ ORDER m'-.3-2-1972 Arm
DEMARCATE.THE=AREA"AS"----MENTIONED IN GOVT. ORDER AND
FIX U? - B€):UVNDARIE:§ AND HAND i"i" OVER THE
SANCTIONED Ex*!'ENT OF'---'_I'HE LAND TO THE ABOVE SOCIETY
WITH IMMEDIATE EF*FEC.T~~As PER GO'v""1"'. ORDER AS vim
AN1'§.'B {is E RESPECTEVELY FORTHWITH.
" ETHIS .PETiTio"1¢¢oMING on FOR PREIAMINARY HEARING
» in _'B' (}ROU,P"THIS BAY, THE coum' MADE THE E*"OLLOW"i'NG:
ORDER
” The petitioner is bafor” *uu'”‘s
v.:r_g::]’i§-,fs as sought for in the pefifion regarding the grazit of
‘Elands and the oonsiclerafion of the replesentations which
has been made by the petitioner to the Government. The
I
J?
1-
It
‘.J-J
petitioner-Society is mpmscntecl by its
appearing pa1’ty–i11-person in this Pfl’fitiO1}. H i i
The pa11y–i31-pe1’s(:~;nfl tirliitzfliisa 1″f3]VJ!!71E:f.*§ifiv3’l1i’I’iI1Vg’:’;i’
pctitionersociety was carlieriibirifome foii
Sj111i1a1’lB1i8fS in w.P.r«p..5o5s; he iiaxziictescrjbecz
himself as the petifionririi of the Society.
This Court xiiut forth by the
petitioner ?t]1a_tmt1i:e:»’pc:titione1′ could not have
i,vé1’I”3″‘£iJii§Payed in the said pefitioxi,
– ‘-+* V 3+1, = – ‘ -*
31’:1{‘:€ 1;. was .101′ mi: pcmianer Slwaety ti.’ 32:51: 3110.- 1:11:13
even Wasi *:j'”*evE:d by the same. A”-c uiu 3»,
pv¢fiIid11«wa$.vciisposed of. Subsequellt th¢::1*eto, the
, Vipeuumiier .__fi1cc1 the present petition by indicating the
H ‘ii.”sL:.:tii:§éiiVi}etiIionc1* represented by its President. N0
clciiilit hdidél’ to inclicatc that the pa1*ty–i.n–pc1″.3o11 who is
“I’u-;1J_1j3sV.Véi[iti11g the petitioner–SociL-ty is the Pmsident, a
“‘V–VV1t§s;’c$lutio11 dated 31.03.2005 is pmcluced along with this
nafi ‘_n.
E.-. .. _…
J}!
F
I’
‘
3. The 1’BS1JO11dB]1tS on service of11oti(.:e 1§t*é1vt:jxe1i’ta1§éd ‘
appcarallcc and filed objection _siatcmc:1{.”‘vV”” u u
stating the facts with regard to tfig nélief sétlglnfifoii’
pfititioner, it is also co11tt311L”1_t§.(‘1=.V..i11 the V0b,1’cdfidii-.. ‘.~2:tIa.t6iJ1entV.
that the Aclclifional R8giSfl’£l,1’: ‘VC’5o-o.1§’ei=a’1jve vvfisociefies,
ism ed”-.- ‘n I::11d.3rJ:*s4:=111;i:=11t’~ to the. conccmcd
.._…._ 9—– — — — – – —–.
Society c:zii11ii;ai case 1 1aVs”i:iecn filed before the
TB11Si1d&I,:I”IQ:i;9.l31V3?{,§I\3!V;’ that the Society is
not aistivcf: qf the Directors of the Society has
been dfigoivcd’ is appointed as per law
by g::»1–‘de_:1* ‘ It is tlmrefolt contended on
– thy; resjgifiiiticnts that in View of the orders of the
of Co-opc1’at1’ve Societies, the Society is
neat L- e.-23′.;,—.. -..r .11- p.:3-nt -4- said -h_;t:c1_1._1.
_.4._.4._;_._.}..4. 1-….. 1-..— …._–…1 …– 4.1…. ……|..4………..-. …_ 1 rs 1n nntxcr:
3| ‘ 1 -Ell 1133 I.’ 1 all Vcll U 1 1-LII: Pauli I. .I. .143: .14uA.’1Li’\J\Ju
4. The contentions raised on behalf of the 1tesponc1e11ts
“to flufi 3 pet has not been displltad by the pctifionel’ by Wav
“*” ‘*-‘–‘ ‘ ‘ ‘ ‘J
I-‘ 1-n-in-in J21′ mfufnnmn-nf 11 nnI”n1u:n mi’ 1: ‘i1111nf1’|1-an in n
1 J \J”‘-‘J.II–I’.”.I’ I3 I«’oI.I&.f«I.IJp\J-I..l- I-S I ” J KI’-I’-I-I ‘J’ ‘IL ‘–I.J-Ii J BLKJVI I-KI–I ‘.1’ IV J>J~I.l.l–
§
:4
‘U
would be clear is that the petitioner cannot ~
glievance in this pi=:tition at plesent whcn tl_1éi is
not functioning in View of tilt:
Administrator. In any eveiii.;— tlieriz is Mir; *
cixctllnstance and if any right. giihziveg to ‘flit i_i1)’etitii:>11c1′ with
.11.. (_’_v_.1–m’_.1:};: Q1’I1CZ{T>’ivl1i1’di§I’Aiivhicll the pctitionm
Society Iflplféfifilfiéfi. by. iii: Vfif)fii'”7?p;§i;:ifi”V’C”ii’1′:i’ii’Tt”E, at d1″t
juruetuna to-i.inia1=:i: a ifit5li’vvi\31JiiéSefitsifio11 to the n=:spondc11ts
i11clic£§t.’i11g t]iei1?V1fiVgii1t.i11Vt’t:is Ifcgard. If such representation is
made, i’ _ ‘éhall oonsiclcr the same in
aCC{JI’€.’1§11CB.VWifl1V ‘leiw cine “way or the other.
-.A’cc01fli11_gly, no specific orders are made in this
H ‘–_1§i:tifl($i1 331116 is dispoaccl of. No order as to costs.
J’T’/” isms