IN rm I-116:5 came? 0? I{ARI%$ATa;£'A :12' A ' k
aamn ams 23%' 27:" aavfizév;
am HGMELE mwsfiss
-pun.--u..4-ou-sa.-»-w...u.
S!€> %
AGE-D mam 53
RiAT";!{CJ%.15'§,_4~'¥T?% mm
aasrwamzmaag
"v!5AI§€§P;E.£.}RE~2'I"" PE'1'I'1'IC1EER
{sky Bzam ma Mf3,FA".{'iL Am Pam }
" _a-unsd-Vi-Qdui-Us
% * -»Sii&TE as' Kgmsxamm
. .............. AV; Mmmnm mun count or |<AnNAm<A Hen COLRT or xAmAwcA men cmmr or mmnwm me:-: coma
may EFS sscmrax?
T §EP RT SF' €§--QP@RfiL'§QK
Misgummmeg xsmmma vmmg
351~zGA1.mE-:
2 m Raaxsmm ms £=G«§PERfifI"§vE
smmms
.uuau ur awmwnfinitn Hits?! C3OUR':li_Q!":?':KARh§ATAKA HEGH CQURT $1' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT
§QvERH1'~wvT Q?' KAWATAKA
ALE ASKAR RGAB
BANC}.§sL£:}RE----1
Aamaam weamassa
HQUSE anxmnma cs»~mmmTra=E,% A
mm? 13:13.,
RG25, 21% §RQ$$,.--,.13"§' P2~ié;$Ek%%
AWABAVARI
sax RAGER, crmfiiagwrsgzwmzzx k
mmsmxg §~IGELI__
BAHmL::2RE £¥_3Rf_'m"}1€:.L{3I{."~.._ %
E} BY f3EVE.L-i3*F*E%.$I€T
QFFiGER, R?C}-.v-iiéfi,'-§£§?"3¥&§EIi'._:
i'<":{}.&3";::=.,' s';%'??\«m}z'.";s;,'s;
BA::i:§mg2RE#E£® @633
B&HG$¥;0EE»...H{}%-TALXJK
3 H£i§;"3$.FP=.AJ;%;.A
SIC) D SiEE'I$IfA.Ifi.Ei'€§E'?I'Y
'$7 ".t'EP.RS-
% 5.R'?':K_.--I}E.~V?A 'flirraz STQRES
. Hgwmm
064
' X
fszc: mm VWHm? er-mm
a<:a«:%:2 man? 41 YEARS
* = H#Q.';ms, ma E15, 28% (mass
- Pmsm mmwm mw mm
B&m~&.i,0RE-55$ am»
V fl RE»Bm&?P'.é $3-E«'1"I"'¥'
SIC? LATE 'E VEHE{A? CE~E'Fi'Y
,?sGE§ ABCFUT 55 YEARS
30.6'?! C1, 23% Iiéfifi, 3% BLGCK
353 STAGE, BASAVE SI~flA%E.&C§AR
B£1"¥t3A.LsGRE;-35$ G'?Q
Mum W mmammmsn mun ¢.;Uuls'.'I ;os_mmAmm may CGURT or KARNATAKA HIGH COURT or KARNATAKA men COURT 0? MRNATAKA men COURT
'?
«.16
N S€3M§s.SEKI-{AR
S1 :3 B.V.£€ARAYAN.AS'§J!a%;iY
may mm}? 4% YEARS
BQ.4t':':, 4T3 mass; 2% Ivzgm {
Alwaai-IAVAKE "£"EI@LE RGAQ T 2
sax NAGAR, C1~mmB§~'.:§TAHALL§kL
BAR'GAI.GF<'.E~56§ we '
Gsnmwasmu
S! :3. LEE G.SUB &§d
AGED IKBQUT 52 ,
Q3, W BLGI3K, fi43'«.s*'ERE¥__£».&'-.E;ivB'I" _
GFF'I€ER'S qummga,
ARAIDq§;B1;G':;¥'£' 44 mags
"%%§G;52@;p§-gm mm
LV .§i:JAi'A;F{AG.&R
Ewémmkg-5&2 mi';
3 rémmazam
= fife: mmm 1-§ANz3m:--§
AGEB ASCBUT' 3% YEfi.R$
33.1012, 2.3%: caassg 2 $129.33
12
KU§a{A%SWAB§"i" LA§'fiU'§'
%HGflI;.$RE-55{3 {$8
T F I"§AP.fiSEGGW'§A
$3 Q.P'£3TT
AGE}? .5;BQUT' 25 Ygfifig
Efiliég E Mfifi, ':'§T?fi§&I'{fi§3%
LOURT OF KARNATAKA i-HGH COURFAAQE-_3K%RNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAICA flifii-I COURT'
BAHGALQRE-5&5} M3
13 T ? nwmmgava J
sic. mfimmawa *
AGED ABGUT 28 YEARS
1m.s,1pHAsE % A
mama mmmwm
xzma QUARZERE
BAH(':&LQRE_-56$ em
14 B R , .
s{0.R:mR.a;x-zma.mz;a.:-1% 'L A '
AG-EB mm? as *1"'£g§§J£?£_$ ;
Nmsgv, _ % %
KERGEEE
HEAR E63?'{:%F£?ICE;~,_K.F;Vfi'GE_RIV_ A
EANGA;'--.§.'.")R?;j:V L msmxnawm
(By Sri HCGP FQR R: as Ea
sri §;y.JaYAP5zfis1caSH;,fi,?mv0CATE ma R414)
érmawé mm Hymn ARTICLES 296 mm 227
'I%§>ERm gym E:sQ2§m¥ s::>FFm as pm ARR-L.
TE-fifi %'I'}ZTiQEi Cfikfifi G1'? FGR FEAL
EEARBVG EHIS RESY, TEE €3fiUET MADE WE
FQLIQWWG:
-Mum w mmmnm mun wmu mt munnmm men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA man comm
QQE
Wfit Patitiamr daim 1:0 be 3;" czrf
res-pun.dent--Soc:iety azfi if n
and madam am am be at .it$z~.V1fE_a'c.-E; a
nxembm." with': is vm-5; nf he ia
a memlm S}'i,t:':1.3.}.(U::§¢ remain an
2. is amribad as
a Society ard app-eam to
have thge lam! ta diatxfiute amerg
Ai»*or'§:3r;.=s--t*;*:1::'b'::r1 cf kuaew after efiecfim
in the ham sa amuima.
?efi§am:z" 3m tha garb cf 8; %ber has
' re§f&:~
1.
“$33 ugam ‘rim 3% rmfmndamt ‘ac:
§md&.me 33 the afizfnai &a ‘Es sf
membership, fiat of mambm,
subscriptian mikted, fiemik sf the
mm amuirad azfi the pawra re3at?m
6%/..
A 2Lé..2%’? wswfi E3?’ the
‘ééfimmmk in fig E€s£I%&W:24:GAP:2€3@? (C993!
..’uUK’i Of’ fifia?%’.NATflKfl H¥G§-E ¢’20l§R:I’A KARNATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COUR1
ta allatmnt sf Siam if, afijf, f:
11% membfia fiam. the ._
2. {@213 a writ in the
the
passed by the 1-2 r:a:V§zi’;;§:aec{§:nt”ii’:
Re.CMW:24:if;AP;2fI)§?”V’ _ as
fiI M
3. m é1 §:«..?¢fVfii5e«.§:a$?j§éi¢Ly as
4. zw, ted by gas
Swmmry, fIaepafifiV:1:t§i§,L.V_é;§:.”~i§¢-aparafisfi fm arrayefi as»
” ghkion. The Rfikkar sf Ct}-
J is armyeé as aawnzi rmpondm ta
whiia £3113. kicty itself is thg third
Patitinrger Em fw quashim gm csréer
af
pmduwd at m if ‘m the Wzfi Eetiticzrxfi,
whereumicr the GG §nE if: azxamiim af fig fippeliats
– -~ my warwwun-uut’ VIrn_griV’-:l\l’§l\l’I\!l\l\uF\ ntu:-I LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
pawn’ has sat asiée tha ssrém datfi.
by the aemzxd :m§cnd@~§€%%f;’3*aar4’af’_”‘AVV
Seem’ tiaa, ordesrizig tha liqufiw
some 1; in exarcme’ % efhia wwae 1u:a¢+ the
Karrxamka Ca-e§erafigg..g§eie::iees»V:égctgV” ‘ 3
5. Writ a. gaming:
cf the V' eithar bcforc me befczre
the Sta,né~{_ iwsmzm of Samiety and its
aafias * _
% aim as:-:2 Patitien mm that thc
came Ear afismwe obamatiozrz. «cf the
wrfiéer ané it was mt thus firs’: time that
” A hafi a an $26.32′ under the gsmvxubizzrza
:72, but such aar&r amz» me: ‘am; act aafia
apwg} rassiainnfi and writ peziams at the
kmmxwe fif am Secziety am& the mafia}: theugh bad
srigfimtai far suztzh pufisaes, pars-mm. w an
undear wction 6% sf fix: amt, lmé amfiesé finality with
vwnu ur nmmvmuann rsmvw uUmfi QF..’:KARNATAKA HIGH COURT OF KARNATAKA H169! COURT OF KAHJATAKA HIGH COURT OF XARNATAKA i-IGH COURT
um Eieputy Regazxm, ma baa izxitiataé
aceeptzm the vex-am of the gar
datufi ‘?.1.2G00 (Cfiapy
Statefit af sf
3. While such he irierred on
a, wmhanw. of
.__ ” tmpcncietzt-
Society, mt nmwaarily
I-em: my r~:;f§’Ie’;jIe1:i’ti:3z1a’ himezf alum’
time
% — on the othm’ band has new mugm
: my amllate arém sf the Goverrmmnnt.
the am passes by the Emma: far
% r the Sacisty *3»; his mpacicy as a mmbar and
& :m-m::mine party m tha wfiw ‘IE3
A ‘pefifian a1m~mcn’ is aim indicate that the Writ petitfienfir
had {arm eariier appraaxzhsfi tfim Gaul’: by
W.P.§@.35-S52i2fiW 3.2% that ?S’§’,it§fiI1 %md hm:
$/%
pm-mama ta be mm-am ma aimmwa as _
at {M request :1? the very Writ ” .,
and 12 at’ the Writ: Peazsxm
under:- ‘V V V.
":1. chanmgirag .]Tm1m<~ mmmm-M, the med '£V.P.R'e.3.5352f same formai in Via 2131110 wax Court in withdraw flab
AHNE§iIJ”RE-R..__z::i rmra and
tm petftirsytzfm figs» fiéfthdrawfi, eapy
é;s?A:¥§H}3iXURE-P,
fa amigmgf ‘
the M, and
_ rm et B¢rVa2b$~mtis.ve remfly gvovfied
fa fixvniee the –
. x
ef this Hazfhle $03.11′: an the
_ amng afhcr §”O”uI1d3. Pefitfmnw
‘ EM any atiimr pefitixtm an the gamma
fiset mi” fasm aeewm the mma reliaf; ‘%c ia
V…” vs nnmu-umua rtwm hIJUKl \.8F:__:l\AKNHIF\5.A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
rsasz3ther1@alpro%§x1@pe11ci?m¢=n tha
OUR’? 9? KAMNEATAKA MGR COURT 0’F.:-KARNATAKA HYGH COURT OF KARNATAKA I-liGi=i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
:18:
saw subjaet manta” ef thim pétifiazi f .Ij ~
any sthar Ceurt err femm.”
Indicam clearlytltfim gvasifion;-A iv A
9. Wm; an thma, it is.Vfi:’:u§é1<a"fLv':o1fi$; eé tn
the Writ Pefitybn tlm wfal-éj :::i'.'fiV1e:2»L cmder.
1:3. ".'&?i4§.'£ V».E5?.e%Al':%'i:i'§4§*;;r.3g V ' 'raga and Ifiw '
Qrder a§ayi:ig th'e. Q3' G¢ ta Order
had But ii has meme ta: ha
vaaatafi inatama at' same at' the
'S't.:I::ie1y, whs had. gs: themmhves
._ R14 m ti} *5 mm' ' n.
A ~’ifi?§€f:i¥:V;Peh’.ti0m;e:z” abviausly apwrs ta he mare
‘ ” than a mam}? wim is awfim to ventihta
Enfa4:.:t,t3:15mi£a
may Azmie” 2%? cf the carmmmaan of India
‘A ‘rim Eirfi: Rtitimrzexr im 21:)’: mean a may m thfi axrdem
and thva kfara tiw lmver aufimfifiasg which
E aeught tn has qufifismé in this writ psiiticsg, ‘Em
F
OUR’? 0? KRRNACYAKA HIGH C0{§R1iQF;f%RNATflXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HlGH COURT
:12:
14. While it is mt nwmsazy 13¢
fixrtlmr m $
petzitiomsr ia pram: befsre this
fin’ the petifinneafg R rmuwt
Counsal whe has mafia.’ a rs:.p§§%;»e:ii*éa;,fd4s:.£:”‘t1**~a.tvvf§}1c is
aubcznitting on fir the
pemcm that. imam 12::
withdraw thté may he takml up at ' ' 15, £5 more an abuse cf
_. £.*sf?i’1ia by a green, win is net anly a
but 3. busy bcay. ‘F2-m-arm, the
mat cf Ra¥1fl,%O{~–
4 an ., payablc 13:: tha third rwgwmmnt-
%
35. Iftizeamzzmimnatmfimtkzefiombty
within fsur wwlm mm itasday, it Tm aspen $5 the S0-::iat3.r no
mmpiain in the Eefisuy we awly ta §aek fir iasuas of a