%_ j ” ‘I.’i1e Ghitratluifga bigwigs-t ”
(‘,g=.r:t1_f:a”i Cxmperfitive Rank Ltd,
‘Chitradurga .. ‘
_C}hii1*adu1?ga’ fiisfiici Pt:titioncr
* Arm}
The Joint Registrar of
in THE HIGH COURT or mmarmm ” _
Dated this the 12*’? day of 4′ ‘ T
BEFjb:iEV , w
mm Hon’nLE,§iR, 1;
Writ Pcstititm No; .?§’:$4EL! M1
Wm pefigmg 123542 :6f_2t’)(3£f:——€x’3S-EL/ M)
Wm Petit1{2}q5vN’G.VM’:13§7*:f}l_[ M)
BETwE£:_;z_;
811′. H B Megnjunatha’
0 Sri T H E31186-:z1a3;.ah’. ”
fisged about 36y¢;a:*s. ‘
Vice Pxéesident ‘ ‘
R)’ gt) Vf_inayaka_ Efiafision
Hosatiliirga ” ”
(By Sri H, Kantha Raja, Advocate)
Cxiroglwerativer Societies
Bangalom Rtzgiun
Bangalore 11/
i:fi1;}}1g1eci””jeotic«e is issued :9 Conduct {election for
years In the eieefion cemdxxeted cm
‘ 30.Ci’;;?-éQr€Jv_’6,~’fi§eA¥*es;pse11cients–3 and 4 in W.P,No.1364l/O6 and
jv~-v’««_’__ieeponden_{-‘3 in W,P,NC).13642/06 were elected as office
The gievzmee of the petitioner is that those
V. ifeeigizondents were not elected members; therefore, they had no
‘ . _’ right to minim the said elecijen.
re.:3podne11t«2 central Bank, fifillitxtilugggen ‘V .
by issuingawritofcertiorari. .y _ ” «. V
These Writ Petitions coming on Vfo1* ‘
‘B’ gm-up this day, the Court m.s=.£de_ fi1e f€;~I_Idwi;1g:.’ ‘
0 R
In. both these I petitionem have
ehalienged the ;is31ieti’.*f§i§:r I to the offiee
bearers of ice’-operative Bank for
the Vice.-President of the
Bank. wee of the 3::-rid Bank. Thereafter
he czontesiezi” the’ ihg Qzficte healers and he was
ezectee as f\e’iee;Preeiden1; { The term of the Vice President is -.2 512
W M
V. 1:59;
2. One: the. elecfion is over, the I’€I’1i€df,’:’i!.’? pf:;r$<3n"
aggriemzd by the same is to miss a c1i:sp1;;te.
9f the Karnataka C.o-opc;rativ¢:' fz?-¢_:)
samtit. When the pc:::i:ii:i-{mgr hag légfficacious
remedy, it is i:1appropI’i£i% “:1’x3r §::nt¢3;iA;ai¥1 this writ
petition. Accordyggzy, dismissed,
reserving thc alternative
remedy, to him, in law.
Sc1/-
Iudqe