1 IN THE HIGH COURT OF KARNA'I'AKA -- AT BANGALORE Dated this the 11th day omunc, 2903 BEFORE: ms I-IOIFBLE MR JUSTICE 9 Writ Petition No 1031e'J'1or;go06' BETWKEK SMT. K. ANASUYA, W/0 NATARAJ, V AGED ABOUT 46 YEARS-.,_ RESIDING A'? NC). 99 1;;,_ -- Sm CROSS. :1 % p % IAKSHMINARAYANAFURAM, V. BANGALORE-21', :1, «. « " PETITIONER " ' psha, Adv.] 2,' T;é1E"s.s:cRE1*A~zaif,V . ' s.R'E1§'-RAMA CC»-O'P'."'BANK L'I'D., A '-71% CROSS} CoC04NUT'%Av§.NUE, . "§¢_iALLESI:iWARAM, ' . BANGALGEE' -» 560 003. Tm; DEPUTY REGISTRAR OF » c0.o1_v.~~ SOCIETIES, , " 'BANGALORE CITY DISTRICT, V. _B1§:NGALORE. RESPONDENTS
[By Sri. G. Chandrasekhamiah, Adv. for C/R1;
Smt. Asha M. Kumbargcrimath, HCGP E)!’ R2]
2
“ms WRIT F-‘ETETION IS FILED UNDER ARTICLES 226 AND
227 OF’ THE CONSTITUTION OF INDIA PRAYING ‘I’O QUASH THE
IMPUGNED ORDER BEARING NO. DRB1/DIS/1211/200032001
DATED 30.3.2001 PASSED BY THE RESPONDENT N0. 1;v*:DE
ANNEXURE —– A AND ETC., _
THIS PETITION COMING on FOR PRELIMINARY.}%§:fii;6g1é:.rs;<:_f"=.;e.?_. .
GROUP THIS DAY, THE Dorm'? MADE THE FOLLOWINQ: . D- J» D
Sri S Chandrashekharaiah, coijjgsel
first respondent-bank sub1'D'it_s 'D/&,\}xv%CtfiDn of
this Writ petition dogs not due to the
subsequent v..p:étitioner is not
evincing any édmplymg with the
interim ordgar VA memo is also filed
to this effect .
re_su11:u,”‘ writ petifion is dismissed as
having .fi1fi’uptuous.
Dada?