High Court Karnataka High Court

Sri Hazaratsab Asadullasab Chuha vs The Assistant Registrar Of … on 24 November, 2008

Karnataka High Court
Sri Hazaratsab Asadullasab Chuha vs The Assistant Registrar Of … on 24 November, 2008
Author: N.Kumar
W? 17941 of 2066

EN THE HIGH comm OF KARNA*rAKAg~~---- I   

CIRCEEET BENCH AT '3}?-EARWAD  '  F.

DATED THIS THE 24% my  N®x3,M«3E:i§- :_i:0'Q8. ' ' _ 

B§',1:fe1_§E . V
THE HC)N'BLE MR.JUé§'iCE- §I.';<:§j:~es:£':2  3
WRIT PETIT1GI§'~~N_<:3. 11r:*é};é1 ,?' «;'"

   {.E?3:_SziV§i2..M.Kz1B.<a1°,ai my

. _ G. shna S},1a.st1y, Adv.)

'  I-$13:

.-.__._;..

1. The assistaflt Registrar of
C30-oparative Societies,

Dharwad. 



WP 137941 of 2986

NJ

2. Sm'£.Jaibu1misa,
W] 0 Babajan Basari,
Major, Vijayanagar,
Hubli, Dist:I)h.arwad,   
Pin 580 032. 

3. Smtfihdul Razak Babajan. 4_Basa'1i, 
Major, R/Q Hali Road,   _ "
Danéeli, District North 
Pin 531 325.  .  

4. Sri Riyaz I~3aba§a1:2 Bam,_  }
Major, 1.'/0 Vijaya;1aga3;_V .V '
Hubli,    -- ..j
[)ist:Dhe1IiW;{};4:38(3._ 032-5

5. Sri.Ré:ha;;iaihui1a B::ii}ajaz1.V--Bas:a1'i,
Major, RV{QVTVijayéfi;ggar,   " 
Huhii, c.iist;Dhaiwad_;[ " ' '
Pin580Q32_.~  =

5. SI}}.t.Sha3'1fifl&ij"S1l17.l}]éi3L'Y'i?i1ii§.€€3I°3hB1€{i Des:-iii,
C/0 M_=M.DeS.ai{v *   

V Static-jn "C}!}"icer,  .. _ V

" V'   "  ..... .. V

 }§n.?ia1joIT§'iit»f-:AStét7i_on,

 M11mbai,..4Mahamshfi"a State.

    Ah' Basafi,

Majfir,   _
 '  R/o 35, $001' Fig.2,
~  ' --. 'fihanfijeefién Nishan,
- ' V. Vid§?an«agar, Kaiina,
" _ 'Mixmhai-400 O98. ...Resp0z1de:1ts

   SI'i.§§§Vidyava'ti, HQGP far 33.,

 < Sri.J,S.Shv::tty and

  ~  ~ Sri.{3.$ha11€irasfiekar, Adv for R2 and 4 ta *2',

R3 3(1) 1
M



WP 1?94§ cf QGG6
: 3 :

This petiticn is filed under: articles; 226 and.«227 V<3:f'1:h:%
Ccnstiratioaa of {néia praying '£0 quash .$__thé'=f _
dt.ZCI.{}4.2O06 passed by the Asmstant Regi:%;1:;*a;':'<:-i"  V' 
operative Societies, Ehazwad Vida Annexurw-A'ar1dj*sté;V,   

This petition coming on foi-'i_v   t1'=,;';' 
Ccurimade the foiiowingz 7  '  « V-  "

0 

The petitione1'sV'"i;ave this Kx?I*i"4:,'  petition
chafiengiug Annexure--A,H  bay the 15'
respondent accéftiingiz'    prosecute tha

petitioner iii” r:ju:>n–cemp1ia.nc:e of the
iawfui i3I'(ifi_iI”Sn % *

2. The; g3′”iE’3\;2;~;2I§léz§:’;'{;’L§.’V petitioners is, aftsr a notice was

iss1.;;éd1’Vca11ing tzpfifi thtf gxetitioners to Show {,’3.”£1SC2 as is Why

se21;§$’§i;r3_;*’.:: 110i 109, accmded to the respondent 1103.2 to

pzmeeéiflgs against the pfititioxgsrs

f<)r""'-.zcx<:s3f;#ci<31A:1li}§1i:a11ce of the Lawful arciazra passeé, the

VV ??rrs§id s::=£.. ef the fiocimy aypeared ia pcrscpn, fled his

, ' 's:ta»i-aszflneat sf objections painting 9:11.: that {here is no ufllfui

…(:§s0beCiience of the: lawful elders passaai by this Ceurt. It

V' was also ceateméefi that the authoriify has 30 jurisdictiaazx to

W? 1794i cf 2806

entertain such complaint or to ac(:9r<:E sanction. H
Cause Shawn in the objections raiseciyy the
rtzferred to and not considered f}i1:_41§::T§i::14g'3:'a;e¢:€i"V
Thércfore, there is no applicatimigu of by ;

As such, the impugned order is to bé qIfi§§sI:1ed:§:§

3. i have heard tiié fag’ the pmiiesg E

have gone through; ‘chi: «. 2 VV ”

4. The”. objections filed by
the pefjiidziersi ‘Sh:€§w;:{2ausu§f VVii(§tice issued ‘£0 them. The
i1np11gnE(3.¢<:'$rt:1ei" r:1si3t:':;§ «;:§:i of T. tfiti

objectia-as fileci by the pefitionuiéfi.’ Thcrfiibxiég ‘ not an
order in the eye of d»?}es§.1::;bt..Va$?$’@n my reasons. In
that Vi€W of the ma.ttA;::;’ tmiler requimS
interference. péiss f<§i1($§v§€in'g:……

(a) the impugned
order—.at Sc’: aside;

(b) the _ matter ‘is_’rei11a.:1:);d£:d back to the 1’5’:
re:;fiQn§;ent~aiith3:f§t§;¢.for fresh consideration in
aCéoré’a§:c e”«._with law and on merits. Such
‘V:i2:.¢Vi2:i,s§C».._sihéii1 done withm thms mcmths from
§i}1<§'€1até t}f'j_z'€.[i:1':ipi: 0f the mtier ané appropxiate

c;1~§'r3ris"–}3e péissefi.

Sd/’=¢
Judge

3 ‘ ‘Km$*