High Court Karnataka High Court

Smt B R Leelavathi vs The State Of Karnataka on 27 August, 2009

Karnataka High Court
Smt B R Leelavathi vs The State Of Karnataka on 27 August, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT 01:' KARNATAKA AT  
DATED THIS THE 27TH my OF AUG_I%.¥Sf3\3.f:20(§;€:3vV  ' H
BEFOREfW' M Wk ' &
THE H{)N'BLE MR. JUS'I'ICE:A N 

WRIT PE"'I'ITION No.2532M%'*%0_§go@9 I{3$T:-<}i'E?S'$}" 

BETWEEN :

.. AA ' BY ITS MANAGING PARPNER
 _,-NO. 13, WEST OF' CHORD RGAQ,

1 SMT B R ;$EELA*;JATH:£:  =   ~

W/O VENK;%'ZT_ARAMAPPA. 'M: 

AGE13 AB'0t;?;?'--.52'%:T1aAR_S,  %

R/AT E~3Q;--1i'.;§?;TI~I CROS-S_, KE,éMPAIAH LAYOUT
cH0LA§:§AYA;. 1, 8TH moss, KEMPAIAH
'  "Lac: 1"?._._ CHOLANAYAKANAHLLI MAIN ROAD,
'-_R '1'  BANGALORE 32.

3  M13 SURAKSHA ENTERPRISES PRIVATE
Lzwrm

BASAVESHWAR NAGARA, BANGALQRE

. .. . ?E'I'i'I'IONERS

{By smv. LAKSHMINARAYANA AJI)V.,)

 



AN{)

1

THE STATE 0}? KARNA'i'AKA.~~~  % 
REPRESENTED BY ITS SEQZRETARYT *' k Y
CO»-()PE'.RA'I'ION DEPARTMENT7, T * ' '
M.s.BUIL1:)1NG, BANGALORE"*]_ 

mg: ASSISTANT REGISTRAR OF   ~ '
C~o1=-*ERAT1v13: 3001311333 2

I CIRCLE, MALLESHWARAM  
BANGALORE -560     

THE ASS}S'}'ANT _{31'+' 
CO«O1?Ei§A'§£\{E.vSOQIET_IESv ' 
II;  
BANGAmR_E»%%3%   Q %

THE'v--(§0M'M--ESSiO§'i'E§?10F POLICE
I_NFAN"£"RYRC)A1i), "

3 ._iBA1\¥GAL0RE - 1. V

A.  TIE, I$IfS~PECTOR OF POLICE
_ "1{mMAK3,H:PALYA POLICE STATION,

x'--.._BAi*I§3AL{_'3RE-- 79.

 KARNATAIQA URBAN HOUSING

C30__¥{)PERATIV'E SOCIETY LIMYTEE,

" *  NQ352, 3RD A moss

H " -- _ £1 STAGE, III PHASE, WEST OF CHQRD

ROAD, BANGALORE '?9, RERBY ITS
ADMNIS'I'RA'I'0R/ LIQUIDATOR

. .. RESi"ONI)EN'}'S

{BY SRLBEVADAS AGA)



TEES wmr PETITION FILED UND_.E.¥E,.}'aR'FIC1;ES " u S 
226 & 227 OF THE CONSTFYUTIQN'OP1ND1A PRAYII'€(}-V'
TO QUASH THE ORDER DTD ':.'_12.:1A£>.,.i)8"SO,PAS'SEI)-..__B3{SA
THE ASSISTANT REGISTRAR 7fC)F_ 
SQCIETIES, CIRCLE 1, BANGALORE COPY"OE?.WH:§CH 

IS PRODUCED AT ANNEX~-.N';V.S' ISSUE'   OF
MANDAMUS TO THE ASSISTANT REGISTRAR OF
COOPERATIVE SOCIETEES,:I"(3ERf3};E_, OR 1H~C1:Rc:LE,
DANGALORE AS THE: _cAS:;«i "Minx BE NOT TO
EXERCISE ANY POWER  _.D IS;'i'.U'_I_'E NO.ARB-
i:DAS:90:2008--09 PENEVING  HISAVFELE TILL THE
DISPOSAL, OF APPEAL N:O.35'1./'2(}{}7 ON THE FILE OF
THE  «V :AI~'*PEL'L.!§TE TTRIDUNAL, AT
BANGALOFE.   .  

TH1'S'"'     PE.§fiTION"""' "COMING ON FOR
PRELIMINARY :e:,E5:?ING"TH3S DAY, THE COURT MADE
THE F()LLOWiN(§:.    

;\ORDER

   this writ petition is to an

  ..:Oijder passed by the 2115 respundent in

 Na..A;§}3i1;DAS:90:2Oos-2009 dated 12.12.2003,

  '-mpy O§;".;§?E1ich is as at axmexmtz --- N. The Said Order has

'    in a dispute, which has been filed by the

  5.??? respendent herein, flfldfir Sectien '?0 Of the

 '  Karnataka CO-0perative Sociefies Act, 19§9 {for Sh()I't

'tha Act'). 

 



2. A dispute filed under Section 70 of the Act is

required to be dealt and disposed of by the Reg'str*:;§~--,,jby

exercising his powers under Sectien 71 of  

Rule 31 cf the Karnataka Co-operative  K  

1960. Secticm 7 1(3) of the Act, eihéeiesithe 

make 'mter-iequtary ordere,» as heA. :G3.ay  in   *'

interest of justice i.e.,  _t11e 'de§:i:'§io1i:§of the
dispute. The "erdc.':§   }..  is one,

which  the said aumority in exercise
of the power euxiaei-ee;«3ecz::ti;i§: '7 1(3) of the Act. Final order

pasfsedf' by  in exercise of the powers under

   the Act i,.e., decision dispesing of the

  a subject matter of an appeal under

V V . Seefionv'-.V:  of the Act. Any interdoqutory orders

H K    a dispute under Section 70 0f the Act, can be

-'   by the Tribtmal either sue motu or an

T " "é£jjp1ieatio11 filed by any awieved person, by exercise of

the Revisiofla} power ecnferred under Section 107 of the

E



Act. The Tribunal has 'seen eenfemed-.4":  

jurisdiction to call for the rec0rds"0i'-

which an appeai lies to it, far  

itself, as to the legality or V. of. ths or 'V

order passed and if if;    to the
Tribunal that, such   is should be
modified. or    may pass

such orc§erith<:£*e{:iii;"'£atS 'i'tjj§ fit  ;}.eém~fit.

3}._ In viewsof statutory provisions, Sri. V.

Lakshmmmjayaxiét,  counsel for the petitioner

 _ was   submit, as to how this writ petition

   by-passing the statutory remedy

  of the Act.
 4.  V. Laks1nni11arayana,, though conceded

'A V' ' _1:h:é"'re is a statutory provision under Section 107 of

  to avail the revisional remedy, still contended

" hffiat, the 2M respondent has actect in a highly iilegal

manner in entertaining the dispute and in passing the

E

/6′.

impugneti order. According to the _

theze was no dispute, as such, for b€iDg”~3fit$F§£§jflfid ” ~ ..

much less any interim order of the pre$er1t,;iat’ure” AA

passed. Learned Counsel to

pendency of appeal No.35 1 Tfibunal,
wherein the interimv ‘igjafjier, was aise
extended on 2 1.'(}.7_.. such being
the case, part of the 2nd
imaginary dispute of
the 6&1 itjaaesing the impugned order.

In t13,e., eirctimetefiees, he contended that, this

” V. {ieurt isehould net “” ‘take into account the alternate

under Section 107 of the Act and may

pefmit ttxejiietitioner to invoke the writ remedy through

“this fietifion. He centended that, the case being an

_ ‘eXt;rae”ordinary one, there is no legal immdiment for

-»e;iter1:ainir1g the writ petition. E

5. I have perused the record. The submieeiegis

made by Sri. V. Lakshmfilamyaxm though _

enough in the first instance, but ” ‘V

laid down by the Supreme “deeiSiGt}.s;

and 22130 in View of the mamdate of ttie ”

Censtitution of India, I tat enteI’té;iI1 writ
petition, without exptessing{.,’ ; ::’op3′.r1ion on the
contentions raised as Well as on
the merit __ _-;’.w’:bij:__&_’petiti0t1, ‘ sifiee the same are
required to’ Tribunal, in exercise of its

Revisionaxlt j,t1tisd’ictit21i.’A.._–Sufiice it note, if the dispute is

V. ,_ not petitioner can avail the remedy

‘®fe~re ,Rt§§§–SB”ar himself, as provided under Section

’70(3’} ‘of

.. L In the ease of Thansiafl Hathma! 83 Others

The Superintendent of Taxes, Dhubri & Others,

.1964 SC 1419, the Constitutional Bench of the

‘vs

L, –

which demand an elaborate examinafioq ..
evicience t0 establish the right to

which the writ is claimed. The

does net therefore act as cq11ftj. cf» t _ T

against the decision ef a com: fiibHfj;§31,”tO
Cerrect errors of faét;-.:fi83j;d ttiages
assuming jurisdiction 2:126
trench upon an’ provided
by statute for it is
open tn move

itself in another
j1;1:risdAiiSt§s:§n__Vvtforféistaining redress in the
mgtauatzarft statute, the High
not permit by
.V45:gfitertai§1izzgV__§_petition uncle: Article 226

of Constitution the machinery

‘V ¢raé”ate¢iV”fn}§der the statute to be bypassed,
leave the party applying to it to
to the machinery so set up.

V’ (Emphasis suppliw by me)

7. Bound by the said mandate, in simian’

.. circumstances, this Court declined to erltzertain simlar

writ pefitions, but permitted the petitionersto avaii the

é/g”