High Court Karnataka High Court

Mrs Mildred Sams W/O Mr T C Murthy vs The Deputy Registrar on 29 May, 2009

Karnataka High Court
Mrs Mildred Sams W/O Mr T C Murthy vs The Deputy Registrar on 29 May, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
3
§
igf
W
fig"


    

IN THE HIGH COURT or KARNATAKA AT   
BANGALORE   ..   

THE HON'BLiE'~MR"_3fiSTiCE 'vVV..G. SABHAHIT

 

BETWEN gt 

1- Mfrs.      .   %
Win." 

 
' - N 0-. 184,' St;  Road.
Bewiaaowsao oes.

 HQ. 53:36" Sunset, Ashnlmmr,

z
. 5
§

A (By  ms. PARTHASARATIH & canmns,
= sapvocams)

  ?§fiu%§§%xM7»%§%L&. §~%§€§%~*§ éiififiiifi'? fifli fi§3'ufi%%&?1%?a%fi% %~§$$l%§*"§ fifififiy €13? §\€vf§§€.§§'&£&:E"é%%€§u§%;$ §~§§€I§r%-§ %1TZ%Zf3%m"§" €12}-§<" §i;§§x§1i'\'



W m: we' gm 2: w..-.<' =5 m\.<w ism; '<w=»:' 4: ,m .'\\.m:.. v ..-  -ma 2 :x M mcé M an. 2: xwr n l%"'§.4!-'"?:, ma. 'xx §'\& g M, MM; M; g K-.39  'ewxwgs  gg 5 gm;  mmgg  _;g (M §e2¢_éxV{g_' gwg ; 43,33 §*\§ 5;" gm? fig mi £

who, hnld enquiry afier mm ramonnble 
mg to the pattiu uonnmmd mi 

mm and 11.11.2995. 'I11: and  

amply of the  The   .

13.12.2005

accepted the 1 and

07.12-2000 agpmving and revived

clans: 2(b){i) of % pm: to

to ths gcveming body

of the ]% ‘ -%%[Aj%f4[4&:mna of the mum. in
am under smion 9(3) and 10(3) of

% Tn”buna1smdthcTribuna1by

31.91.2095 did not mam’ ‘ me that it did not

%,g an 1,412’ ‘9}: :0 mm’ with the order af the mm’ ‘at

‘%%”‘ “M “Ma 30ch0n’ 25 ofthe Act learned Single

‘5 :-5 >=\;<“‘¢.. Z». £”§’.?r”‘r,#”‘% 3 £5 5’ M? ‘z?’F€ \”m”%m%’ ‘-M’ €21 ‘M3’ .6 §\$m锑A§”-2\i<I 'iii-"'l's V, o""S\: §\ Wk 5 2' ma 3; R

ha obfi thus "does not apps: to have any

jmiammcomexmmmmwmamwmwoummm

mmmmdmamlyammamappmlmwmor
V"

z»;

:33
£3
W.4:**”

3&7:

is?

X
3%’

,fi’ ‘ ‘ ‘ andthc:cfo1ntheWritPutitim1isfiledfo:tho
ma reliefi. Lwmd Single Judge by am-axed ,§

13.02.2905 ma by the Dimie:
appnmam of me over the A

sm was %a on f and the

pawn’ oft1u’ H 9 f3 by the mm’ ‘
mm’ AAAA mm’ to hold

-‘§;..H.**’ §’iLfiam’aEfiZ§’&%€é«’% fifimfi? §§$a§§§%£&’f%%ifi. §*§§§f§§”§ fifiéfiéfifififi’ {W ié’°§i§§é%”§ fiI.?€l”£ii%.fi§%”E” ‘V .

–~ mambm ofthc Society tlm all warm

% ormenammzoau-. ruhasofthe Sammy’ .
Judas imam held :11: ordar pun.-ad by thc

iegnginmuynmmuismasmmgomamammm

om: commtion mm mejwawoa ofthc KAT so
‘mmmxmmpwofmnmmfldwmpfliammd

keep7mgthaqunm5cnopen,m1mmthopxnaMingtoflme
V.)

:§’Vm¢<""b.Y€§\.3«~'{tfr.¥"\¥3'£~ie'**'V«\'#"$rufie"'F: E? 'xiazx '§~,»\9 WW Ed

Bmalore for cuxsidmtian mm and to pm

*5»? W ks' Va?' .E<

my ormmoacapyorzzag %

2. Being 22.e1.2oo9
the is mama): and
liable to S’m;ln Judy: was not
impugned man and 13.112005
_ or demerits of the oonIe1s£1on’ to
med by the mm and room that
L Deputy rwpmaor
1 sociéam, Legal Col}, Bmgaleu. for huh
A “o¢:$i:sidamiacu1inmaorda:wcw’nhlzwvs*iflu’3:3m:om!1sfi:3mthc

E5″? &\.°2w’§” “3 ‘ma ‘W 55% ?2 ‘~.~.ne3-‘ 22 Mg

“E i’1..£§W>

dxeofreoeiptofeextifiedeopyoffne under.
55*

§ §f*wf?”‘C¥e. EN 3%’ 3″‘? Y3”, ‘3w’3’ %;.<? W E $5" fi":»s'5"§-'§'§x §"*2§§'~%': E

i}
..')~;$
'""'£

W?

4%

madame with law, in the light of { LA ,

%~%§$%”§ flfifimi’ %1f§E%” M”

2′!
“”3
3 .

W,

;

V-2
Na

37):;

Ms
>/J”

§

3. We have heard lnuzmad counsel fm 6

for menu submitted tbs
mm’ of Coopemive seem’ ;’1’_L$ 5t:I’1»._.'(‘2Ae:%l::I’, mm =:»}:e,
curtain obmvfiow made

ms of the be
issued to can Deputy Soeicfics, Legal
Cell. 52» ‘ y
%%1oem5.

‘ zothscontenmon’ of

i-‘”-4! — ., . : ”

_ ofcoopuflve Soéxnia, Legal
1 ma Kmmakn Appcflfie mam we
‘ mmuyaorlwaathmwasmmmgoz-at
mgk Judge lm rightly set aside tho erdus

w

Wm ii vi-.m»«a* we Sm i W i” fi”i|.Jfm2<?§l§;\§R1?'v§'z§l3xe'% mime: §'E'y€<~i»;$f 'em

{aw W9' iii; it W ii" $E'='iié'5~;'x fiéflifiwi :4 ii.'"%sZ"«x£'**%. W i W' W 'M 'émfi '<"i»§= éfii $1 M' if" %?'$;.M i M»z’wfii i’ ‘&§S”¥\:i>” a ‘?sa.: w’ M am is me’ i §’€)y{-“‘$ft”-L 2 i< .~.-mam as my mix M m 5 mm re mg?' 'is

oftha x.xr. ta enmain th: appeal offlw
name: tea the Deputy Rgfima: of {A 2
Cefl, Bungalow and mm mm

mwialonimiaiiii clcurthu
mm or fllegality m to Ema Com
Registmt of Céfl. Bmsnlcu shall
mm "mm was
iniiuenceateym in the order pmsed in the

1'=gi~i;sioii'_ n.-asonabi.-.oppommy' ofbcing'

-‘ mm fmmth: an ofreecipl of
“at this W.-a1. Apm. from mnl:mg’ the saia

Q the imam would not be mama’ to any mh.ef” in

” = $ Awordingly W11′: pizizimi is disposed of with a
‘i diArecficntoflInfi1*1mspci1dembodispescofflmma1crafiash
inmorammwahimwizhouzbemgmnuenwabymy

absaivummadsintheoa-darofmamdormdaaftbiis Cami
W43

3′
£2
§’
32
%
2:5
5:

*3
2:’

“M we» W M. §:

rmwm mmmm §Ia.Z$?WEW5%”W%.Wi §I*%E%}”£a%”§ @;7.Z%’?I.WE§€”5§’ QM”: §*§$é€.?v?%wE €S%;I3é§$E%”E° atgw %°%%€’~é§~§ fifiéikifi “‘ :%€;§3@§~%§*%§§’§”,é*’i%§”€a§g §?’~*%’§%’§§*§

intIubodyafada,al1co11ta::tieaIsarebeptopentob¢V.t:§a;1

before (ha Depmy Rgim of
Bmsgalorc. Acoorfirgly the above grfj * AA

withth: nwva add ehsmruisn1.

E

uéffgice

Index: jf %
web Ha_et:%YoeLma%

V