IN THE HIGH COURT OF KARNATAKA AT
EATED *m'1s THE _14T"DAY OF DECEMBER ff;-i *-
BEFORE
THE HON 'BLE MRJUS TICE S.:}4BQ'L'I§1'N}iZE/ER M T.. * '«
WRIT PETITION N0s.32_192 TC; 32'i96/2:110
& W.P.NOS.32197 T0 3219s22.010 (CS.-_IfES} %
Between:
1.
SriGurappa, 1
S/0 Maharudrappa Wa.:'ad;~ « if " .
Major, r/a S.0i:1pu i'-- Road, 3;
ChaIukya'.Naga,§j _.' .. 3
Bijapuri
_' .
S/eifiudrappa' --. '
Aged about 74_ye:1j;"2, V "
R/0 Bijagur. _
fiiri Chandra.kan.th, V
_ 'vS?'0 S-hanmukappav; ""
. ' 2 , BnQgasf1--e,4:€.i; , major,
V ,Rf*a _Ak_kafi1ahé1sjevi Road,
~. " -BijapurA."j--__ "
Prof?' Shfishaiiappa,
S/<5 Gsjraiingappa Ijeri,
., A' ' R./a Golgumaz,
* .,_N£:ar Ponada Basaveshwara Temple,
Bijapur.
5 Sri Subashchaadra,
S/o Kashinath,
Major, r/a Gurkul Road,
Bijapur.
6 Sri Shrishail,
S/0 Gurupadayya Gachinamath, V
Major, r/a Matpati Galli,
Bijapura.
7' Sri Dilip,
S/o Sadashivappa Tafiicoti,
Major, r/a Old ss Road,
Bijapura. a'
(By Sri P. Anand,:A<i3r.):-.
And:
1 'I"?1:E:,AJo:l1'a Societies,
Urban B'an.k Coll', As_kar Road,
Bangalore; _ ' " . "
_ 2 .. Eoint Rogi--strar of Co~op. Societies,
-- ,.B'el:g'aurI': Region, Bélgaum.
'Sr; Cowop. Bank Ltd.,
A "BijapurV;'L:S. S=. Road, Bijapur,
=-,__Rep_t<i; its Administrator &
Managing Director,
x j Bijapar.
--- [£'{otitioners.
4 The Addl. Registrar of Co--op. Societies,
(pl-I & O), Bangalore,
Office of the Registrar of Co--op. Societies,
Ali Asker Road,
Bangalore ~ 52.
5 The Deputy Registrar of Co~op Societies; A. 3
Bijapur District.
(By Smt. M.C. Nagztshree, 1--iCGP)l
These Writ Petitions are(filed--vulnde1f_.l}Xrti'clesL226 & 227 of
the Constitution of India, pr?1y'%ng:'itoVqua.sh' the ii*is:ei*irn order dated
9.12.2009 passed:.hy«Ri_i,. etc._ i
These on-;i'oz:'Orders this day, the
Court passed th'etafolli:;}ying:_p V ~ ?
.......
_*(i)’1t-.t)r:’R
Learned_ Counsel for »’th&e}-petitioners seeks permission of this
Courtfito W=ithdraiAz”i–the writ petitions with liberty to present the
sheforep ‘the”–vCircuit Bench of High Court of Karnataka at
Gulba–rga,Vsince the cause of action for the writ petition has arisen
[Vwithin the” territorial jurisdiction of the Circuit Bench of High Court
V V’ lfoiip Karnatzika at Gulbarga.
_ Resporident’s,”~..VV’
2. The submission of the learned Counsel for the pe£itionVe1’s._””e._
is placed on record. Office is directed to return the ease pa;jie’1’s§§o– ;. ‘
the learned Counsel for the pezizioners to enable him to”prese~m
same before the Circuit Bench of High :C.ou1’!{—of?
Gulbarga. All the contentions of the pa_1’Eies’on ‘1nerits'”zi:’xe«;.Vl'<_ept
open. Writ petiiions are disposed oi'acco:1?(ilngly: No'eoslsl V}
' – n ludge