...3_...
IN THE HIGH COURT OF KARNATAKA AT
DATED 11-us TFE 3*" DAY of >l§f1AR{Zi-E;v*A':2fC§j§.::: j
THE HONBLE MR.JusT1cE RAVIV:hEA§_I!iAA']i~:w.
wrzrr P§J'ITIQ_!§_ ag:_,;4 ff2oo6(LB«3§~4P)
BETWEEN :
1 smt m<AA Si'-i.-¢\Zi_V!_A.Jz-;'r...__' A
9/0 D.VA'iKARIG0WiD.A_
R/O~--N_O;A3, I :15-;"1..0'OR, I MAIN
CHAKRAW;\R1HI more UT
PALACE' :2oAj9A BANGALORE--~20
REP ABYEEHER GPA. HQLDER
D A KARI'GQWDA."'~"' PETITIONER
- (B'y';':..:$'ri§;'-:'.:B V. Kaisfim, ADVOCATE)
1 A Sri G N BHA~uPRAKAsH
:5/o_Lt. G R NARASIMHAIAH
FGRMERLY SECRETARY
' CHAKRAVARTHI HOUSE BUILDING
- COOPERATIVE soczm,
PRESENTLY R/A NO.17/2,
MARUTHI EXTENSION, GAYATHRINAGAR,
BANGALORE-21.
Mir-
2 DJAYASHANKAR =
LIQUIDATOR, CHAKRAVARTHI Nous:-3 ,
BUILDING CO--OPERATIVE,..SOCIE'I'Y"if»
THE INSPECTOR OF CO--:QPE_RAT'IVE', I 5
SOCIETIES, '~ , I
B'LORE SOUTH OFFICE OF'-._
ASST.REGISTRAR 0:=DD-on SOCIETIES," '
MALLESWARAM co--D2=5_R.a1IvEIsOCIE'IIEs
BUILDING,3RD.MAIt3!,«8T*'§*CRQSS,
MARGOSA ROAD, MALl,IES'HWARAM,
BANGALORE-560 I
3 BANGALQRE f\*Z!AHA_§S§AGA$'§jA,, PAIIKE
J C RQALf;"Bz9.N'GA:?,ORE+1. , I
REP. BY~.f¥'S'«._CO2Yi*3VfISSAI0'\!ER
, N A RESPONDENTS
(By Sri :_ :4. RSNINIUASA PATAVARDE-IAN,
ADVOCATE, FORK-,-1′,~._Sr¥ =£:.R..NARAsIMHAMURTHY
& M/s.V1’SHWA%’%.¥ATH”A$SN., ADVOCATES, FOR R-3)
THIS..WRIT”PETITION Is FILED UNDER ARTICLES
I 225 &_227.._GF’__THE CONSTITUTION OF INDIA PRAYING
T0 D’QIR.ECT-…v~~THE RE-SPONDENTS TO HANDOVER
‘nfACANT7–“,j-3 Lpossessxom or SITE NO.51,
CHAKRޢ.{ARTHI LAYOUT, 2ND MAIN ROAD, 3(8)
caoss, PALACE caoss ROAD, BANGALORE–20 IN ITS
ORIGINAL DIMENSION AS SET OUT IN SALE DEED IN
ANi’JEXURE–G IN FAVOUR OF THE PETITIONER AND BY
I ‘REMOVING ANY OBSTRUCTION THAT MIGHT HAVE
BEEN CAUSED BY ANY PERSON AS SUBMITTED BY R1
I -«BEFORE THIS HON’BLE COURT AND AS INITIATED IN
I ANNEXURE-D.
o/1″
…3_
THIS PETITION COMING ON FOR
HEARING IN ‘B’ GROUP THIS DAY, THE cour;Tirv:iAoE
THE FOLLOWING:-
The case of the petitio’ner» is that.”sheV-owes silotted
a site No.51, cnakrau-armiesitsyoggiiirh Marnnoad, 3(3)
Cross Road, Palace’A’»i8e.n’galore–2O, by
virtue of a se!e’j\;dieeq:idatei5 executed by the
Chakravat5t.hi~:fi_4i?ioiise ‘1é::”.::”1i’:£”<.;i'.r':11':'<_1.'_ii'(tog-operative Society and
it the Sub-Registrar. In View
of the rerrjioval'wrot:'i1thie':'oetitioner from the Membership
of the Socieiaflthe izoetttioner raised a dispute under
the Karnataka Co:-operative Societies
the order dated 7-1-1989 the 15'
V –V res§'ondent".was directed to restore the membership to
K iigthei—petitioner and consider her case for allotment of
sites. Being aggrieved by iack of directions, to
firant the site to the petitioner an appea! was filed
3/K"
5. In View of the order passed by this
the earlier round of litigation I see no re*eso_n’7a”e.’
why the relief sought for by thepetiti.oner’Tsijoulcle,be it
rejected. The dispute so far are sttellisll’co’ricerne§i«._:5s_
well as the claims on it heve”‘~~heer$” d_uiy,,,c’on”sid’e’re:d in
the earlier proceedings. S’-.o’,’Vionucensidleration of the
same, a writ of mandemu’s”weis:’ the 3″‘
respondent the the same has
not yet in view of the orders
passec§i1’earii:e5r., necessary to grant
the :_’;i:§_:<i;t::o"rdingly, I pass the following
orde;r:~v~ _
.1i}'l:',The._,_3'" respondent is directed to remove an
constructions on site No.51,
Chékraxrarttii Layout, 2"" Main Road, 3(3) Cross,
.31f"–1:Patiace"i§oad Cross, Bangalore–20, in accordance with
–‘ ‘lee: ‘within a period of 4 weeks from the date of receipt
T a copy of this order. oer
._ 3 ..
2) Consoquentiy, Respondent No.2 is directgd to
hand over vacant possession of site of ”
the representation dated 18-14é0Q:€$§sioe
to the writ petitioner forthwitfi th£§’roafter..~v’ i
The writ petition’ ~i.§ disp’oso¢ acooféingfiiy.
1. Iudge
rsk