High Court Karnataka High Court

Navachethana Vidya Samasthe vs The Registrar Of Societies on 11 November, 2010

Karnataka High Court
Navachethana Vidya Samasthe vs The Registrar Of Societies on 11 November, 2010
Author: Mohan Shantanagoudar
8

1.

. M..s§'e'Ahé%1Ada"ppa
 Aged -.ab-out 51 "yea rs, Secretary

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS "ma 11*" DAY 05 NOVEMBER 2610 

BEFORE :

THE I-ION'8LE MRJUSTICE MOHAN sHANTANAe§LI.pAjR 

 

warr PETITLQN i\lQ§.3_,§1Q2--1§1fi,,L'=§Z2Q'3;Q. 

W I'! I

Navachethana Vldya Samasthe _
Parents and Teachers Society 
No.20/20, 20"' Cross E " *
Bhuvaneshwarinagar   
Magadi Road, Ban_qa!ore~56_O Q23 1' 
Rep by Its Secret4a:r'y._ _'  _  - 
M.S. Anandapp:-_;-i       

. Hanumanthav F?~Ve':<fil.r,V.*:5,'.»  ' 

Aged ab€)Ut'E'52AV\;'earsiA;'Pre-sid-ent  
Navachetha_n.a V:»::£v.a 'Sarna'st_he_ _*
Parents and' Teacheer''s..Seoci'ety' .
No.20/20,' 20*'*"_ Cross-». *   
Bhuvaneshwarinagar  ' 

Magadi' -Read, t3angaIore--560 023

Navachetiaana V"'w_.Iv1V<_:i.ya Samasthe
Pa're'n«t's and.jTe'achers Society
No.2-Q/2Q~,~.310T" Cross

I Bhuvarjeshwarinagar

"Megadi R_.0'ad, Banga!ore--560 O23

."!\(i;'R.- Veeranna

*  Aged about 59 years

   firjrrespondent

Navachethana Vidya Samasthe
Parents and Teachers Society
No.20/20, 20″‘ Cross
Bhuvaneshwarinagar

Magadi Road, Bangaiore-560 O23. ..Pet’i’tio’nAe’rsf*– :”

(By Sri M.S. Parthasarathi, Adv.,)

ADA 1

1. The Registrar of Societies
Bangaiore Urban District
Aii Askar Road, Bangalore.

2. Ashok
Age Major _ .

Navachethana Vidy’a,__Sairi’astI1e
Parents and Teachers Society-e~~”
No.20/20, 2C__i”‘* Cros_s_g’. ” __
Bhuvaneshwé1’rin:a’Ci~ar . ‘

Magadi Ro.ad_, “Ba’nga_i_ore.:SEi:O’ ..Respondents

(By Sri R. ‘ ‘
Sri H.C.Shivaramu, ‘AVdV._:,’.foi~.__R’2)…-

Th€se Writ” getitions’=_are”iVfiied under Articles 226 & 227
of the Ci:institution’o.f India praying to quash the order dated

:.fi3’*.v1.20.10 ~.1–idevv..,§.nnexure—L passed by the first respondent.

.§§et.itions coming on for preliminary hearing

in ‘.3Cg’r.oyaJp’rt.!’iis__d~a’y;’ the Court made the following :

QBDER

is The petitioners have sought for quashing the order vide

‘Z_xn’n’ew$<'ure~'L' dated 3.1.2010 passed by the 15' respondent,

W

$3..

by which the list of office bearers and the audited accounts of

the Society are cancelied.

2. During the course of arguments on

was submitted on behalf of respondent No;’A.2″

petitioners 2 and 3 are not the'”‘me«rhbers_:V.”of:v’._the–‘.i’i~I’i”-my

petitioner-Society, whereas, petitione’r«yNo~.,_S4′ is theyA’rneinbe’r~.of’~._

the Society. Since there is serifousidispuhtevwithSregard”tojthe S’

status of the respondents.» 12 andA..i2’mrh’o”a-»re the President and
member of the Society!’ this’ ‘consent of the

advocates on tioth ‘_:’dia’eVcté_d_Vthesiioint Registrar of

Co–opera,tiyeH’Sei:Vi.ety;3.yiiajngfaiore.Viitegion, to independently
verify the’faVcts% afterA:heSa’rin:g’«.the parties and to submit the

factuai A,report.a”‘ T’he.V’,’-faictuafiv report of the Joint Registrar of

Co.~operaatii.v-e Societie§,””Bangaiore Region, is produced before

the memo by the teamed Government

Advocate. y7i?he§*..–r’eport reveais that petitioners 2 and 3 are the

-.,{./tjv»-V’~_iT’i-Emberé the Society and that they have paid $502/~ and

(4506,/_–‘fespectively towards subscription. The said report of

.the__53oint Registrar of Co-operative Societies, Bangaiore

\/S

While deciding the matter, the report of the Joint Registrar of

Cmoperative Societies dated 20.9.2010 produced

Court shall be taken into consideration.

*bk/nk

MSG,l :

23.11.2010 eeee N ”

ORDERON T0
N9 further’ is However, it is open for the

petitiorxers te’q:1estieAn:.the:’Correctness of the report made by the

iéienp RegistfarAVBef0re’tii¥3L”§–e1rsfiVfespondent.

Sd/4
JUDGE