High Court Karnataka High Court

Sri P Ramakrishna vs The Deputy Registrar Of … on 24 February, 2009

Karnataka High Court
Sri P Ramakrishna vs The Deputy Registrar Of … on 24 February, 2009
Author: D.V.Shylendra Kumar


ZN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATES THIS THE 2475 DAY OF FEBRUARY 2009

BEFORE

“FHE HGNBLE MR.JUSTiCE DA/’SJ!-»1IY»!,_E¥\££3_’t”~”€’/5:’ K{J_?§€:§P; E
wan” PETETEON Names/goe9 (c;s-r:.as)._’ ” A ‘ TWT 5

§.§l*-£!§E.N_:

SR1. P. RAMAKRISHNA
5/0. 9 NARAYANA SWAMY”‘«.
AGED ABOUT 3? YEARS ‘ ” ‘
Rm Ne.1o4,15TMAIN ROAD ” V
DRAJAGOPAL RO_A’D__ %
ASWATHNAGAR ‘
aANGA:_oRE_§sao9:4 ~ V

i > ” PE’f”!T!<3NER

{BY 8RiV.'GA¥éaG!.:.?iE§{iW', A'mi;- a=c;.é%""
zws swam RAO'8.~;.f3§_Z}}<) } %

55:13.;

. 1 ~ ‘5??!-{EA’DEPU;T’Y’RE_G¥STRAR OF

é COQOPERATEVE socxams
» ~ .BANGAL.C3’P;E UREAN DJSTRKET-if
fifiAF:GGSA.RGA{3
~. =.MAi.LE_$.W.AF2AM
‘ BANGAQQRE-560903

%. , 4, é ~ s mg KARNATAKA KSHAMYA

_ MARATA PARWSHATH
€3REi’3fT CO-OPERATIVE SOC£E’?”Y LIIWTED
N016-A, MILLAR TANK BUN8 ROAQ
VASANTHANAGAR
REP. BY {TS GENERIKL MANAGER

rrw*

scope for interference under Article 22? jurisdiction in a §asé.;§f~this
nature.

Writ petition is dismissed.