AND; a 'V
4 H " T" " A. THE Basmcr REGISTRAR AND REGISTRAR as SOCIETIES
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
omen T;-us THE 31* DAY OF JULY zoos
BEFORE é
THE HON'BLE MR. JUSTICE N.K. z=A'r:L
wan' PETTTION NO. 29s:2ocrs16M--nE$T)T "L7
BETWEEN:
1
SRI GOPALA RAO
sic: MARUTI-ii mo T»
AGED ABOUT $4 YEARS, _ _
RIO1-442, ANNAr>ooRNEsHwARa mesa-_ __
Be".-'.HiNC> TELKAR LAYOUT «_ ; _ . '
KUSHNOQR ROAD " T
GULBARGA 535 106
Sm SHARANAMMA wzo GQPALA ;RA'Ov_ = - _ .
Aeenaovsms,'
mo 1.442, ANN;%PGORNE$Ié-.WARt NAGAP,
aemua 121:.-r<Ae=a_<:.,Ax~*»€;:;sT
KUSHNOOR 30.31:; ' *
GULBARCSA 555% 106-: ;; ,
em aeuoamappa ., T
SIG MA?-YCTHANDAPPA ~
Ae5a63~;'.EAas '
are YA¥dUNANAGAR -_
KUSHNOOR RDADW = -
GLl{_a.BAF€GA5851fl5.A V
PETWONERS
* .__ (ai's§;';4a;s:§IeQ§;PuRKAR 3. S.S.SiDHAPL£RKAR,
_ sayv N «MADE-§a§.V'A REBDY s. H H SHETTY, ADVS.)
GUT.-.BAf?GA {HST
" VGLJLBARGA
I TERI SANGAMESHWARA EDUCATION SO{3|$'fY
~ " ERAHMAPURA, GULBARGA
BY {TS GENERAL SECRETARY
IQ
QEVENDRAPPA MARTHANDAPPA MARTHUR
RESPQNDENTS
(BY SRi.M.KUMAR, AGA FOR R1: SRLH KANTHARAJU FOR R2)
fiifii
mes wan' PETWON is man wane ARTICLES 226 AND 22?': ~..
THE CGNSTWUTION ov mam, PRAWNG TO BSRECT' THE R1 TO see W-».tr_ u ;__
we ELECTEON :3 new to THE MANAGING COMMITTEEWDF
8ANGAME$HWARA EIJUCATKBN SOCAETY BRAHMAPURA, G'tf.§,B£€R£3A
TOWN, EMMEDMTELY, AND {ERECT THE R1 HOLE) JAN " E§'$QU'iR'{'g
REGARDING THE ENTRE AFFAIRS OF THE SOQiETY"'fi«.N{I} TO $E_T--F',i_(§HT-.f;
THE iF?REG¥JLARiTlES.
ms WFHT PETWION Cements on ma PRé'Liaei£NALRY 3.-':,.+_-.*,,«énz-:cs V'
'E3 GROUP, TFHS BAY, THE COURT MADE 3"HE..F0LL0%'¥tNG:V
oRnER
in the instant writ pe;tA§=1f.i.i)f*n_,A gietiifénneifl "h:a_ye a
mandamus, direct?'-Q initiate
apprnpriate to the
Managing :;,{<1V1_"' Education
Society, Town and further, far a
dirantion, _dire£:ti--n9vvtné-first"@943-pendent to hold an enquiry
;_vjfegardivnj§~ enfirena air:-3 of the society and to set right
2. .A'Ei:r_V1e of the petitioners in the instant writ
" péfitipn is hat, the petitioners are ciaiming as members of
respondent Education Society. The said
3
Society has not held eiection to the Managing Committee
as per the bye–iaws and relevant provisions of the
Kamataka State Registration Act. in View of the
petitioners were constrained to submit’
representation dated 12* November .2907′ to
No.1 produced at Annexure-C. The
neither considered not teken~..:§’ny deoieion
AppiioationlRepresentation of ‘ ‘on”date.
in View of inaction on the oer’:’ofttt:§ef:satdv:t@oondent, the
petitioners are toL1fédre§$§1.”t21eif’drievance by
way of filing oetition, seeking
appropriate V V
3. ldtzatie heedr’-do counsel appearing for
petitione}fe” and Addl. Government Advocate
Aepoeer.it}g .ree’oondents.
._ learned Add}. Government Advocate for
tespondéenteti at the outset, fairly submitted that’ the
répmentatien filed by the petitioners wit! be considered
eppropriate decision wit! be taken, in accordance with