High Court Karnataka High Court

Sri Sudarshan vs Deputy Registar Of Co-Operative … on 27 June, 2008

Karnataka High Court
Sri Sudarshan vs Deputy Registar Of Co-Operative … on 27 June, 2008
Author: D.V.Shylendra Kumar
1 WP} 14 17.07

m 111:: max comer or KARIATAKA AT mumnnoaz
nxrnn mm 'rm: 271'! mm or JUIE. zoos
microns: j 'E .
ms Humans nan. JUSTICE n.v. SHYLEHDQEL 
Writ Petition No. 1 141 7 of200'?  " 'A f    ' 

Between:

SR1. SUDARSHAN

s/0 LATE CHELUVAPPA,

AGED ABOUT 30 YEARS,

NO. 16, arm MAIN ROAD,

sun CROSS, MUNIKARIAPPA

COMPOUND,

AGRAHARA DASARA!-IALLI;   --   
BANGALORE-~560079.   ;    PETITIONER

[By Sri. K:1_1ma:' " rV.', PxL'(jv;"]

1. DEPIJTY RE:31s'_I'*EAR«vEQ'E..__ -- .
COAQPERATIVE' 'E.o'c1_
MALLESWARAM'; CIRCLE, MALLESWARAM,
 E "8Ai%§3fi};ORE..C!TY,
 3Ai¢GA.Lc>.i2E -- 560 003.

 _ 3. "-44..BAEUJ.tL'§Eous1Ne CO--OPERA'I'IVE

SQC!.E'I'Y, BAPUJI NAGARA,
 A MYSSRE ROAD,
A 'BANGALORE - 560 026,

V' »  EEP. BY rrs SECRETARY.

   BAPUJI HOUSING CO--OPERATIVE

SOCIETY, BAPUJI NAGARA,
MYSORE ROAD,
BANGALORE - 560 026,
REP. BY ITS PRESIDENT.



2 WP1 1417.07

5. sm. VISWANATHA

s/0 M.V. NAGARMU,

AGED ABOUT 35 YEARS,

NO. 73, Sm MAIN ROAD,

cuss: STAGE,

VIJAYANAGAR,

BANGALORE - 560 040.

6. SR1. B. MUNIMARE GOWDA

s/0 BOLE GOWDA,

AGED ABOUT 5? YEARS,

NO. 106,! STAGE,

SARASWATHINAGAR, T

VIJAYANAGAR,  _  '_ ' 
BANGALORE - 560 940,  _    "1¥ESPONDENTS

[By Smt. Asha M. Ku1fibargé:i1i1a;th,"HCGPVibr R1 65 R2;
Sri. A. Nagarajsppa, Sri.;M.--'S. Riidraiah,
Sri; -.J.M.  Adjvs. F01: F56;
Sri. Mahésh  =:Shctty,AAd'v...f<23: R3 6:. R4;
_. «Vi-iri,  Adv. for R5]

THIS WRIT5.PETf"iFI'ON"IS'FILED"UNDER ARTZCLES 225 85 227
OF' 'f'§~IE'-._CQ2'£-.  "§'I,!'1_'}GN 'O_Fn._{_NDIA PRAYING TO QUASH THE
ORDER rxr. 29.é.2Gf)7. mssgu. BY R1 ow THE IMPLEADING
APPLICATION FILED. BY"THE_PE'TITIONER VIBE ANNEXURE --~ 12)
AND ALLOW  APPI_.ICA'I'i'O..N AND E'I'C.,

»»?:fH1s*PE111?iora.cQLr:1Na on FOR PRELIMINARY HEARING 'B'

 V' 'GROUP, 'l5'H3S"DAY, THE COURT MADE THE FOLLOWING-

ORDER

‘A petition is by a person who had filed

application. in a pending matter before the

A Deputjz Regstrar who was arbitrating over same dispute

t between the society and its members and which

‘ app1ica.tion had come to be dismissed with which the

petitisner is aggrieved.

9/

3 WP1 1417.07

2_. Sri. Ranjan Kumar, learned counsel _4for..3ithe

petitioner submits that during the pendency_–of

petition, the dispute itself has it ” it

resulted in an Award.

3. If the matter in which get
himself impleaded as a an nothing
remains in this Writ petition. the merits of

4. dismissed as having
become Kumar, learned counsel

for the.petitionerVsee1{s tietmission of the court to permit

question order passexl by the Deputy

‘ v ” ~ . V _}~

T5. uiwliile isio permission as sought for can be granted by

it is open to the petitioner to avail of any

i’ which is available to him in law and in a manner

V fknown to law and that independent right, if any, is not in

any way affected by dismissal of writ petition.

5/

4 WP11417.07

6. Writ petition is dismissed as having become

infinctglous.

An/~