IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD f L
DATED THIS THE 13*" DAY OF FEaRuA§$/
BEFORE
HON'BLE MRJUSTICE MOT}-IAN s:emNATAN55oU9m A §ET
WRIT Pmnou mg; k
Ranichz§nnan1maVC0:%§5y$i*a!{ive 1
Cretiii Society. " * " ' -
Janzkhatuii = _
Dist: Bagaficqt; V V .
Repby its
Mallaggrpaz " V
.. A" ' 'Si 0- Pétrzgppa. Ka:tm<:$1ii'"" '
Agez, 53_yr:arg§ ..Peti1:io31er
{_ P. Mudhoi, Advecatz: )
; The Régisbar of Co-op<:rat:ive
.
AiiAAska.r Road,
Barigalere.
, 2. The Assistant Registrar
Of Comparative Society
Jmkhandi,
Dist: Bagalkot.
3. Karnataka Information Commission
By its Secretary
3" Floor, M.S.Buildi1:1g,
Bangalore.
4. R.G.'i'ukkappanavar
Age: :35 years,
Occ: Advocate
R/o Vartik Galli,
Dist: Bagaikot. §.~.Resp£on(ients
( By Smt.K.Vi<1yava1i, 3)
ThiS"VJIit:.PCfi{iQI1 is ifled tind..ei' Articles 226 35 227 of the
€L'.onstitt_1tion_ of5f_I..t1§1"aV p1aying_to quash the impugned order
dated 3.4.2008 in' jN»Q.i£EC;.§_¥8O8'COM/ 2007 gassed by the 3"'
respondent vide A3mex11re».(_}';'«
This on for orders this day, the
.. Court{;I1ade the :
ORDER
H * “-Vo’I’1VV1.V’1’sqjA*.V–V’*f””7’1°’ki’e’s’.,V iD€i:ition is filed questioning the interim
Io1*de§I4; pafisgeti by the State Information Commissioner. It is
V’ “Xbtxfoiight “to the notice of the Court that the % complaint
iokiged by respondent No.4 itself is dismissed. In View of
the Same, the iIit:erin:1 order dated 3.4.2008 wide
Annexmwe-“€}’ which is impugned in this Writ petition. also
W
_ 3 _
does not survive for consideration. Moreever, the Right to
information Act is not appfieable to the
Societies. Admittedly, the petitioner is
Society. In View of the same, 119”
against the petitioner by the _Ir1ferii:at::io_1.”1 ”
With the aforesaid ob_$eVrv.aiiQns,.’ wx’i__t; Vfetition is
disposed ofaccordi11VgI’y£ ._