High Court Karnataka High Court

N Raju @ A N Chikkaraju vs The Central Arecanut And Cocoa … on 26 October, 2009

Karnataka High Court
N Raju @ A N Chikkaraju vs The Central Arecanut And Cocoa … on 26 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BAN

DATED THIS THE 261*! DAY OF OCTOBER

BEFORE

THE HON'BLE MR. JUSTICE RAM'  & "

MISC.W.N0. 9316:"1OE{%2O'oé'*E  
xzsz,  

w.1>. NO. 26772 OE~.2oo9 gsaojs)  

BETWEEN

N RAJU @ A N CHIKKARA;J U=_ V

S/O. LATE NINGEGOWDA' ' - 

AGE 50       
R/O. NO. 6-5';  
THIA/1MA1A1§VRa'gA._D, SE{1VArJAGAR  
BANGALORE»¢1o--;;;,_   '«....__5...PETITIONER

(BY SR1, BABA    7
AND: V . V . '

TH3a:§O'E:»1TRAL A._RECANI}'T AND

.  _ COvCOA"EMARKET'IN'G"AND PROCESSING
 A c:O.OP_. LTD.{CAMPCO)
  
'M1-ss1ON"sTREE'T, MANGALORE

   {BY s1;~'2;'1'.--* "M R C RAVI. ADV)

RI3__P.BY _1:'s'iM'ANAG1NO DIRECTOR
Mr."-P MAIJI*fUSUDI~IAi\IA RAO.  RESPONDENT

IMPLEADING / PROPOSED RESPONDENT NO.2

CENTRAL REGISTRAR AND

REGISTRAR OF C0.0PERATIVE SOCIETIES
IN KARNATAKA NO.1

ALI ASKAR ROAD

BANGALORE — 560 G522.

Tms MISC.W. FILED UNDERAORDERHiSRtj;L?e”‘1.o»pVo’E 1″
CIVIL PROCEDURE com: PRAYjING_f1’0

PROPOSED RESPONDENT AS R2 IN’eWLPO.:2:67O7’?. p ~

THIS MISC.W. COM{I¥i.G”~.ON FOR ‘1*H1sf”

DAY THE COURT MADE THE”eF_oLLoWIN(;e
iokbfiklflp

This app1icationH_V_is_ petitioner to
implead the étiéffientral ipfiegistfaf Registrar of
Cooperative hpaity respondent No.2. In the

affidavit ac.compVanSyin’g application except for stating

p_ thatitlie’propostiflfliffipondent is a necessary and proper

‘pa1’ty, reasons are not forthcoming.

” . H T1ie’.’-a’pp’iication is, accordingly rejected.

sd/-.

Judge” ‘

aim