High Court Karnataka High Court

The Anathalaya (Regd ) vs State Of Karnataka Rep By The Secy … on 24 October, 2008

Karnataka High Court
The Anathalaya (Regd ) vs State Of Karnataka Rep By The Secy … on 24 October, 2008
Author: B.S.Patil
 Muwomynds _ 

' VV   2.   of Societies,
" " ..s;;g:;.sax£)jini Muthenna, AGA. for R-I & 2)

" __ "Contstitution of India praying to declaxe vide Annexum--A dated
 '33.,G3.2000 as invalid, unocmstitutional and ultravires of the,

V  powers of the State Government and quash the saint and direct
  the 2"' respondent to refinxd the sum of Rs.S,(}O(}/-- paid to him

._ 1 _
:1: my; man COURT or KARRATAIIA AT naxeamnn
mrrzn ‘mm mm am: my on OCTOBER.
mm
mm rxorrnm 1uR..rus*r1cm B.8.’PAHifi;._ 7.]:

war: PETITION l'lo.3795    'V 
nzrwsxx: A     ' = V  "

The A.nat11a]aya{Rcgd.), a

registerd undcr the Karnataka Sgcicztic’-:a_

Reg’stra1:ionAct, 1960, hasnhxg its ” :4

Registered Ofice at 1530.604, .V1*¥amy.<a{;t1a

Sastry Road, Mysore –~ 570 024, " " .

Represented by its . '- _ «V "

Sn S.I_.akshmmaxas;mha.;; _, V' mwrxormn
(By SrLPadubi:iir1 Réghzfanéga Rao7&;~ '

Srl P.R.Moha3; Advs.;–'n1ot_presc:1t)

1. State o£K_a’m’ Mata’ gm ” V.
Repxtzscmiexgl “by the to the
Govcmmeni’ af Karnataka,

Rcw,:nue~ ,

My;<:orev«..'Dis£:t'i1ct, Mysore. .. . RESPOHDEEB

% " Writ Petition is med under Articles 226 65 227 of the

" ' ~3ir:%¥<S .. 7

…..2….

by the pctifionc1:~–Anatha1aya towards the filing fees, under the
receipt as per Anncxure-F.

This Petition coming on for final hearing this “dé_;’y,. “t11c
Court made the following:- ‘ L’ S , ‘

01. None appears for the petitzionerig . 3 A

02. It is submitted by the ‘ %’
Advocate that similar .’ the
amendment introduced Registration
Rakes, 1951 has Bench has
aflirmed the Judge in Writ
Appeal N9._1§zfiatmm disposed of on
01.09.2006; is not present. I do
not propose The writ petition is

d_isn1isse3d_;jf<ir £1011-pf\}$V;tV3:§'1113i():;[1.

Sd/-.

Judge