Between :
1.
IN THE HIGH COURT OF KARNATAKA
Dated this the 25*?" day Of "
PRESENT-' ;Me" ' 'e, W
THE HONBLE MR.J.s.KH:2;AHz;;R+,
AND T} . ._
THE HQNBLE 1\/IV}{.;fi5VS1'IC.f'Ia:'
wp Ne.1843AQ[V2O_1G.._(GM?C(§N) 7
M/S. Vyalikaval House.'
Co --Op S_o<:i__ety _
A C0~0pe1*?a,t-five S.0ciie't'y§ 'fegi'siere.éi under the
proV_iSif5:1_s7«Qf;TKar:1_;itaka;' Operative
S0cietie--$_ Actf} A Having Its Register
Qffieceuzkt NU;_1_O0,.V *'S'aha1<:2u:a Kunja"
16th C11*QIs_s,_«V 1?1Vt11.a1\'/i~ajr1,_ .--
MaI1es11Wafati1;» B'a.ngg110re~560003
Rep by itSvw_S€«C1'€j_t€if3f' "
Sri Srveenivasa ' «
' Presentigpatv : '
" N.o.6,2, 91h"Cr-33$,
Between 7111 <3: 891 Main
" V _ 1\z'£.a11eSvgfaram
E'af;vga}Q'1'e--56OOO3.
my Sri K. Divakar, Adv, for Sri K Suman, Adx/.,}
Coaoeefative Society Ltd.
N-50.62} 9"? Cross,
"13e1*Lween 70* «$1 81" Main
= 4_ Maileswaram
Banga.1ore--560008
Petitioner
And:
1.
Sri. K Ramaehandra
Major in Age
{)5 E 9', Swarnamba Krupa
:§f®%1ai.sa.»@v
ts.)
Gokuiar Sundarnagar
Banga1orew580054
,. Respondent
(Respondents served}
This Writ Petition is filed under Articles of
the Constitution of India praying to q_u”as’h-.i’_the”Order _
28.5.10 passed by the Hon’bIe:vKarnata’i_:a-I’State V
Disputes Redressal Cornniission, E§an’ga1ore’,_in Appeal: No. ‘ ‘A
692/ 10; as arbitraiy, illegal and ii-.nj”u.st VideLAr11’ieXi’:A’;’peter up,
This Writ Petition eon1irigv–ori»., for ijreiiiminary Hearing
this day, Chief Justi_ee._ma;de:_thefollowing:
”
Eipetitioner states, that the
instaiifi of in terms of the order
passed S. Vyalikaval House Building
Co.~§?pe’1*ative’i”Sooiety Limited ~vs– Smt. C.M. Ambika
‘ (VViP.i\iAo;2’1.iZ’99_/2010, decided on 21.03.2011).
2: ‘ .viAf~i.§earned counsel for the respondent states, that
he has-no objection for disposal of the instant writ petition,
i_n*terrns of the prayer made by the {earned Counsel for the
petitioner.
3
abové, the instant writ patitien is
3′ In V16″; Of ‘Chg; terms as in the order passed in
dismissed in the SQJIIE
W’P.N0.21299/2610.
VR V
Index: 17