High Court Karnataka High Court

S L Bhojegowda S/O Late S R … vs Joint Registrar Of Co Operative … on 16 January, 2009

Karnataka High Court
S L Bhojegowda S/O Late S R … vs Joint Registrar Of Co Operative … on 16 January, 2009
Author: N.K.Patil


§:.ss:R§s._é¥:’.’ “nt§?~2L§MfiNTHARR'{fi.?PA HCSP ma RESPQ¥éDE%«$'{S}

“-4!:C’.vv’«2;’?~i$’%’E’§’%.§’¥’EC%?’~§ Q5 éfwéfiéfi F-‘RA’%’§?»éG T{} EEERECT “i’E»s’E RE J{}3:’*éT
” -__$.EG3S’?RAR “SQ ‘J{}?~2$%€}’ER 8: 3’-‘-‘A$£% GRSERS SN THE CQMPLEAPQCE
‘:»§E?GR’E” 3%..§3§’:fiE’§1’ES 3′! THE §3’ETE”§”ONER BT.2?f%2.§8, $JN$E?~2 SEC’ 38 GF

E3»? EE HIGH CCEERT C}? KAR3’€A’I’;%KA AT BAEGALORE. W.I’.}~§G. §S{35 C}? M61′?

1
.3-

IN 735 men comer of mafia IAKA A T BANGALGRE
i’3ATEB Ti-{$3 THE 16?}! DE? 11′}? JAKU&R’f’, 3339
355035 ”

Ifisaeaeasasaéa..:vs?:c£A:;:.E3zj %%f% * %
§E”§’*§.¢’E”;E§~af V ‘ V’

2 .2: 1. amesgeacswm $9 mfsa s R LAi{S§~:f¢%.4é%£§%~% « . V,
saga AQQUT 33 $993 ,::%~”z§,s::::E:~».”r, cm €32,-xsaauaz $§$:”F'”a–‘.§C”§’
3%-é’_’:2§–‘ERA’§’EVE C§N’%’Ré%.~–&;$%”?€K 5:5,, V . ” _’ » _
amsaezas RQAS§CHEC%<f¢1Ai3éaLi}¥~ZE saffz em-._ –

– ”

gag: 5:33 Asaex HfiRi§%4§}%.fi{LE ;§;3s:j’a:’é;§TE;s;7, .A:z’~g’a£:4€E

AWE} ;

-: 332:4: a<:.w'.{2.:s':":"v:-::,._':aaQ;=. 'ca. G%'~'E§4%Af'{é'c'& $G<.'.1:E"§'%E$
%Y%YmRE'$§g§S§@gVV'-.' % –

,:2:..2a:..2~’–:.;.+ a::;:2c£. v ~
%’»%”{SQ§E._ .

2 aaaisma as C€}~»QPEE2_fiTé’~e’E seczmza
§;;..::sE.§= ma £=:;E<s:s?RjAR at $'«.}:~Q?ERA"'é'§¥E
~ '%:::g:I:&:2.:~eca¢ A§.;é':%$':R%Z«fg

‘ .’$z”;s::’5’s:”2F ::Amg.TAz<A
._ §?fEf1'RE3E:%{?EQ'§'{ as secgigraay
A 9aPART§»z§.%4?'Q? CG«QPERA'§'£QN
:¢s__$ 3%,.v:s:;ma:«:=g:.*-1:

azagazgggeaa

mu 4

RESPON §E!’éT$=

?i-%£8 WP, E8 FELEE BNDER A¥?1T$C%_ES 225 A943 22? if}? THE

Eli: “HE E-ESE CQERT <3}? }'~;AR'£'$A'}'A§-'LA 1%'? i?:A}§G.I%L€2§?{E \3£}'.}€Ca 353$ Q}?

}§£<3}~§ COEERT OF KAEVGEATAKA AT BA3*»EGALC}RE.. '§é'.f'.E*~3Q. 253% OF 33239

A
-4-

pefifian, it emerges that, petifianer has aiready submiited

his csmpiéame {apart in respescf of flue query raémé? =.-as

eariy as an 2?.’i2.20{‘:8 vfide Annexure-E,V__”ff?%e’ ”

respersdefit has is take decisierzt 33Tmf¢i.£idéfi-._:ii*3de’f’,__T

zaacfiian 88 of the Karrzaiaka as-Qpe:*3’i.E.s_}é

instead of %:a%;$fsveéf;e:véiérmtéans to tf1ef%mt mspczndeni.

§5i§a’a*§§*i§g :’egard ta ihe fmts and circumsfaficfi of

_L’}3Sé siaied abmte, the_ writ petition flied by

_’_;:3__e ‘£%’§iér.~;-ii?’ is déspmed sf, wiizh 3 direction ta fi¥”S’f

T §éSfl Gflfiefif to reazefiae empiiame repeat submitted

2&3 ‘§.”§~i£ HIGE?-5 CGEERT {EF §<Zfi.R2\EA?.%.}<ZA B.;'aE*éG2%§..{}R3Z 'é:'§'.}€€}, E5433 Q? 29:3'?