High Court Karnataka High Court

Shankar Naik S/O Devaprananukira vs The Registrar Of Co-Operative … on 7 March, 2008

Karnataka High Court
Shankar Naik S/O Devaprananukira vs The Registrar Of Co-Operative … on 7 March, 2008
Author: Ajit J Gunjal
Ii'?  Hm' buu

1-1,":-IuIIr!IlI\l'III!I '0) Q
K1 U.l.' l\.l'|.lI.lI£'|..l.l'|n.l'll'I..l

DATED THIS THE 79' DAY OF MARCH 

BEFORE

um HON'BLB Mr. JUSTICE   é 

 

BETW"E-I_5I'i:

1.

19

9-1

g

fihanlfi fiafix.

Uaupi Tank as Wt;

1.1;-11.21.; …1=-mrmomlms

‘ Udupl Dhtriot, Udufi

tivoiiooteues.

% .’e’.a-.:’a”.:.-P. Re,-..’-tfiar
Cooppra1iw_ S9o_1_etlen.
Kundapux sub-Division.

‘Ifj

_ ___£ ‘I”\_”…..4….£ _L EH flI!U”\fi’l”\’fl
Ufluln .L’itI’IC’Eu I I 1 53

flflfl
GI”-I115-ISIS’ 1%

(Sri (ichandraohokarainh. AGA] T _
“Phi w.1= in filad under Much’ 226 am.

Consiiifufiori of iziciin fic’l’ar’iI”l§ ‘
ranpondmt ta oomludo the enquiry ..3a:j:ji:inn éflpgf
the Cnopu-atiw Sanity Act an _ ”

1′-..%-4-…–A r-.-at 1.-.-J:-..I~ E 15 a;l.t;y; fg. 1_1_§_l’~i

dabad?.’12.20071rldeA:mmL1r¢arA; { v

mi. W.P oonIm|I’ W onjyisr rnwelmwrz-my’ ” 5

AGA a; directed

.__. _ .} .T_ ‘ ‘__–L}_….’a V’ ‘.4. I-Inn Wnarlainhn

Cappafififlfi Act. initiation of

‘ j V’ig~f,-arouant to a complaint lodged by tho
‘ of which is to be fiaund at Annexuro-A

-.mi.e.r %eeI. ‘Ly tbs: -_mm Q mm

% of %n 64 magmas, a-r— –

___._1’

– in no bofiuundatlumenrum-B.

3.T1*1’nwri1:patitinu’ufihd£nrawr’itot’

HD lflllifiilulllfi “JD u.u.I.’IA simyvannwm uv vva-vuuuv

ificiaymfl

4. Lcarncd counsel appearing for thc pcflflonar

— ‘ th.-… 9. 4%”-I-. E Que-J. Q fl’Vi-‘=».’ *fi’Ii1!!|_

WIGIIIJII-I2 ‘ natur-u< tn-nun

rcnponcient to conclude tnc "

oommccnced. when that of

inIuJng;' nwritofmslldllv _
third rcc;c:;:;:i_c.I_1: in 15

shall conclude the

W, aiupoua cfnmord1mly' .

am a

_ mama arappamma within four wash.

Sdf*
Tufiqé