High Court Karnataka High Court

Subhash K.Lad vs The Registrar Of Co-Op. Societies on 24 February, 2010

Karnataka High Court
Subhash K.Lad vs The Registrar Of Co-Op. Societies on 24 February, 2010
Author: Subhash B.Adi
WP E\Eo.60862 of 2010

IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT DHARWAD '

DATED THIS THE 24TH DAY OF FEBRUARY    _
BEFORE  C H" i  A
THE HON'BLE MR.JUsTIcE s:i3HAst:t%'B.}An1t:'i 'V: E if
WRIT PETITION :\:o.6.'ex3_62/izaic (cs-E;§::si'_vi'  C'

BETWEEN: H V V C    

Sri. Subhash K.Lad,  

S/O Krishnaji   :

Aged About 47 Years,   _   A  V

Director, Sri.f}'u1garazIi; CQ~Qip   2 _

Credit Ban1'g_}I;,tc1';;'E;i Si1aha'p_ur,_ ,BeIVg'a1irn' .

R/At     C

Vishnu __QalEi',aVa€1a_ga3_n, vBe1'gai.1m_§v .. PETITIONER
(By Sri.,ASL:ni1..HSiD'e.s4ai.,»"1'or"?./1/  Goulay Associates)

AND:

 , A_ 1. v'!'F:1Vei __C.0-Operative

'Soci'etie"s,¢ Urban Bank Department

 E  --I<ar='1Eata1:a",v No. 1, Ali Axar Road,
 ».E3a:1vgalg$I'e?5.60052

2.i D.ep1T;ty*.1i2~egistrar Of Co»~Operative Society
CAME. Belgaum

 .;S1*«i Tukararn Co--Op, Credit Bank Ltd

 "Rep By Its, Manager Sri.B.A.Jadhav
 Age 57 Years, Shahapur Belgaum.



WP No.60862 of 2010

4. Sri.Prakash Appaji Margaie,
Age Major, Occ: Business, M  
R/O Patil Mala, Beigaum. ...RESPO3\_'

(By Srnt. K.Vidyavathi, AGA for R1 82; R2)

This writ petition is filed u:.'ider'Arti.c1e;s 226 pa-227st
of the Constitution of India ipraying 'to '..dire«':t-sa..__tiiet
respondent No.2 to dispose "xof tvi_1.e"~ 

No.DRL/ABN/29(0) CR.37/08–.-.~Q9 flied by theigpe.tiVtioner
vide Annexure-A by taking the”matter—- days to day basis
and within March 10 2010 pass appropriate and
suitable orders. ”

This writ preliminary
hearing this day; the Court:”rnad.e’_the foliowingz

Iearned AGA takes notice for

respondenstsiil_8ri’2.i1. ” .

_ ii23:7″Pe’titioner””has sought for a writ of mandamus

No.2 to dispose of the application

/”0;8–O9 produced at Annexure-A.

a1ie’ged,__” have been pending No.DRL/ABN/29(c)

‘IA
‘ ,
r { _

W? E\Eo.60862 of 2010

3. Since no relief is sought against other
respondents i.e., respondent Nos.3 and 4, I find that
notice be dispensed to them, hence, n_otice_:ii~.r’to

respondent Nos.3 and 4 is dispensed with.

4. If the application is
respondent for consideration,
required to consider the eiarijfi In
View of the same E pa.g§.,t.he V

vjfiiii i$ir«.i.iipia11oxs}e’d. The 2nd
respondent._ is _ dispose of the
applicationgin Noi;DRl.g/Al3N/29(c) (312.37 /08-

09 aseaifly as possible.

AGA is permitted to tile memo

V of ‘appear§a.nce”wit1’iin four weeks.

Sd/9
IUDGE