High Court Karnataka High Court

Sri Karibasavaswamy vs The Deputy Registrar Of on 3 November, 2010

Karnataka High Court
Sri Karibasavaswamy vs The Deputy Registrar Of on 3 November, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANOALOREVJ2

DATED THIS THE 3" DAY OF NOVEMBER 2G1Q~~~-i.' 1,: " 

BEFORE

THE HON'BLE MRJUSTICE S. Ai3DULiNAZEER=..: "   J, 

WRIT PETITION No.m@2010'(C:5'-'RES;_,,;if: *  M

Between:

Sri Karibasavaswamy,

S/o S.M. Umapathi, ._ 

Aged about 50 years,   '
Ex--Secretary,      
Hadagali Road, x3t.wa:;d,_. . 2  it  * 
Harapanahalli  9   _     

Davanagere D_iVstrict."* '.:__ _'  ~    Petitioner.

(By SriGurufiatiit'AtiV'.)'4'-C'----., ~ ~

And:

.- V1A_ _T§he Deputy Regibtraréof

. V Co--o'}iera"ti.\/e Societies,
' . i"Dtavanagerei"District.

  2 WhHareipEii;:ihéi1IiiVT.A.P.C.1\;1.S.,

"'Hara_p'anahalli,
Davanagere District.

   V "Registrar of Coop. Societies,

V  Department of Co-«operation,
Ali Askar Road, Bangalore.



4 Deputy Director of Audit,

Department of Cooperation,
K.T.}. Nagar, Opposite K.E.B.,

Davanagere. . . .. Respondentsj" 

(By Smt. M.C. Nagashree, HCGP)

This Writ Petition is filed under oi’uthe” _
Constitution of India, praying to quash thenotpicei dated”9,4.20~i(}_’*-I

issued by RE vide Annexure ‘G’, etc._. _

This Writ Petition coming on fo:v:iPreiimin’aryi’Hearing this
day, the Court passed the foiiowing: ‘

i’Ri3F’Ra s i

In Ease,.. chalilenged the validity of the
notice at rXnne’xure- ~9;’4.2010 issued by the first

respondent under Section “69i'”.of the Karnataka Co–operative

sej”‘soci¢tig_§’Ac; “1959.Theiiiipetitioner has adrnittediy filed his

.i§i1ne,xure ‘H’ on 26.7.2010.

i
is

2. Learned Counsel for the petitioner seeks permissiVon.._of;_

this Court to withdraw the writ petition with liberty to p1ii’s’u–e’_~t.h:e5 ;. 4′

matter before the competent authority.

3. The submission of the learned c:’o£in’se1 for the p¢Lt:;one;4«’

is placed on record. Writ petition is disnaiissetiwith ii»b’e.rt’yv to the. it

petitioner to pursue the matter before”‘tth.eicompetent”author:;tyV.VVA11

contentions are kept open. No ‘c.o_sts._«°

BMM/–