xx THE HIGH couam or KARnA£AKA Ax a§G$$§ég7.
DATED wars wag 29" DA3 or JuL¥}}2a§§, Kf
$33 HON'BLE MR.Jus:xcE K L.MAg&$NrH ;u
Amp _ ',2'_A; ::~w'
TEE HON'BLE MR.JU8T£$E_R§V§-§ALIM@mH
whA;fio.1é7a:bE;2Go§(cs§2és)
BETWEEN: A_ ,W -, «
1
sax N sA§3y§NARArAfiA"R§b7«-,7
5/0 QNR&¥3flH$A R§, ' '
AQEBVABQU? 6?'¥£AR$'~
RXA No;6$/1; 2nb,cRoss,
2&9 m&1N;VEI$,ELoux;'III smaan,
3AsAvEswngA3&aA3gwaanaanonz 560079
"2 " ' :'."= . APPELLANT
{By ski ; 3 K sganaxa KUMAR 5 ASSOCXATES son
5 "A2PELLAxT¥,
AEn,E1 \ -
1,
' w
JTHE~$§1fiT REGISTRAR OF CG--0PERA$IVE SOCIETIES
REGION-I, PAMAMAHAKAVI ROAD
CfiAHARAJPET,EABGALGRE 560018
:TBE ACCOUNTANT GEHERAL'S OFFICE HOUSIHG
CO-O?ERA$IVE SGCIETY LIM£TfiE
RESIDEHCY BARK R0fiD,BANGALGRE 560001
sum A.ANDALAMHA
uo.1s12, 31am cnoss, 12TH umln ROAD,
zun amass, BAHASHANKARI,
EANGALGRE $600?O . RESPONDENTS
mats wax? wym Eznw I}/S 4 or *¥*A§<A
men comer ACT mmyma To smr .A.sm2__ % flak
msszn IN THE WRIT PETITIONW§l0.13ai§'@–[;é§OG6
29/8/2098 .
mxs APPEAL czozasnxe ‘cm ‘~!1.’1:-:I’;é””*§:zs.*:r,
MANJUNATE .3, QELIW ‘1*t31:z?:4…_}ré*01:.xac:t¢I2;cs;j~’v_ ”
Since the .vL”::;oi;..%A’§«r:%,.;1:.ng to comply
with the offirle of granting
sufficient. and the way in
wn.-;.c,h tijg only shows how the
appeal :'”c-{.j’>u:nse1 fer the appellant
in a calléaignesé igent znanxexr. Therefore,
.–fare c1_<:5,n9t to adjourn the matter.
' –.v'v19x£:c.*:§Veit1:i,ng3.y, the appeal is disI::'1.ssed. afar
n§1:§eons§1i';f.x:¢;é"'a£ the office objections.
Sd/'FL
'Judge
Sd/-
Judge