o-- nu-xx -um-'I:-nu'.-g
I "we I 'I-t\-IillA'\ I_. nnntvuluhu ruvn LUUKI U!' ERKNRIAKR HIGH CUUKT OF KARNATAKA H£GH COURT OF
A'
W.P.No.80156/2009
-1-
xx um men COURT or KARNATAl{A_L....'44' *
cmcurr amen AT ¢3uL3AnGg_"'<«..::.
DATED T!-I18 um 1313 DAY §;)§JA.fiu}.5R;*i'
nzmm:
'mm HOWBLE MR. wefifism
w.p. no.so.1V56(30o§%;'.44 cIe--%_mLzg'
BETWEEN:
Narasappa, , 1 _
S/0 i{11PP&nI1-€51: f;;;_- 1 . 4'
Aged about:.36"3fea1:s',. ' .
Occ: Pmsidczltsii 2 ' <
Vyvasayaficfia Ltgzi, ,5'
Goudaor, _ 7'; ' ' _
Ta1uk:"Li11gaaugu.i*;- .» _ é '
DistIict:7Ra.ichu:r, _ __ PETITIONER
(By _ (V3hag';---1sAh*:btfi*, ';Adv.)
. _Di$'t£ict Co-operative Credit Bank Ltxi,
' A Rak:1m;m:)isI1ict,
':'2aic}_;'ur,
T'I'h£: Biéputy Rngistrar of Co--operativc Societies,
' Rgichur District,
' Raichur.
. The Managing Dimctor,
Raichur District Co-operative Credit Bank Ltd.,
Raichur District,
Raichur.
4. The Assistant Registrar of Comparative Secietics,
Sindhanur Sub Division,
W.P.No.80i56/2009
Taluk: Sindhanur,
District: Raichur.
5. The Secretary,
Vyvasaya Scva Sahakaxa Bank L1:d., j; '
Goudoor, '
Taluk: Lingasugur, '
District: Raichur. V'
(By Sri N.s.1)eshpande, HcG9_r§§»R--2..§a R;4)'
This Writ Petition "fi}¢d, nudge A2---:.ic1¢s.. 225 as 22? of
the Constitutioxx of India. p1ayij11g:to_--~«.iss1Jf.e 'a writ in the
nature of oertiorza-ri to order dated
29.12.2008 Lbyj. ._.i11e. .43'? frespondent in
No. SAN}: 13:CA§;Ah(§?:’29C;20G8~2OG9f”Vida Am:1exurc~E,
as the same is uV11just;’.._iI1eg:gt13 msvithout jurisdiction.
and thus viqlatimg of ‘Artic’ies”‘ 14,} 16 and 21 of the
Constitu*.:i0no_f’indiéi;.;
Writ 611 for pmlxmtnary’ ‘ hea1’m’ 3,
this day, thg: _t’i::a_:_e> ‘1″o”IIowing:
.’ V. _ V” the petitioner is challenging
(Annexure—E) passed by
respéadergt’ in exercise of his power under Section
. .. ….. 1-r’wIrVI\¢’l nnan I..UU!ll Ur KARNATAKA HEGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGfi COUH
of Kamataka Co-opera.t:.ve’ Socaettes’ ‘ Act, 1959
Asia removing the petitioner fimn the Dinectorslfip
_ of-t.i’1e Vyvasaya Sena Sahakara Bank Ltd, Goudoor
and disqualifying him from holding any ofiice in any
Co-operative Society for a perim of one year.
M5/*