High Court Karnataka High Court

Venkatesh R S/O Ramaiah vs The State Of Karnataka on 2 December, 2010

Karnataka High Court
Venkatesh R S/O Ramaiah vs The State Of Karnataka on 2 December, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF DECEMBER 2010

BEFORE

THE HON'BLE MR. JUSTICE s. ABDUL NAz1r;"r:§{..'   ;_. A' 

WRIT PETITION NQ21949/2010(cs--EL.,/m._'*V.T.:: _ Z

BETWEEN:

1. Venkatesh. R
S/0. Ramaiah
Aged about 59 years
R/0. 15, 8'1"' Main RO_ad_
Vasanth Nagar  ~
Bangalore -- 52

2. Ra'::Jik'um1e1f.;'VS '

S/c')-., Sozéappa'?-~   ~
Agedabout   " 
R/0.  8 B Cross 
NC----1I'iH1H18[ T_emp1'e Road
..Vfasa11t.hnaga:: ¢ V

,.  fly'   _ . . . . .. '

  V _ReVa:_11M1a "  " u

_ " /0".' 1.fi1'i:e_ 'iV.[i1"ggann.a

' __Aged_a;1b0_ui 58 yers
'R/0; No.20, Anjaneya Temple Street.

 Vasaitth Nagar

~ .TL_Ban}._"§a1o1'e « 52  PETITIONERS

  _ {By_VSri';:Deviprasad Sheity, Adm}



AND:

The State of Karnataka

By its Secretary" to Government _

Revenue Department
{Registration & Stamp)
M.S. Building
Bangalore

District Registrar
Bangalore District z 
Office of the Registraifof -_
Co~operatiVe Societies P

No.1, Ali Askar Road"   B

Bangalore ----!=

'V  ;tje.titio1e1 is filed under A1"tie1es 226 and 227 of
the'.Constit.uti'on3' of India praying to direct R-1 and R~2 to

 appoint an adrninist.1'ator to R3 forthwith and etc.

B Thisfpetition coming on for preliminary hearing 'B'

B  day, the Court made the following-



ORDER

The 31″” respondent is a Society registered unde_rVvt’hc_V

provisions of the Karnataka Societies Registration i it

The petitioners are its rnembers. As per byewla.w–N_o;6 the ”

Society, which is at Annexure-B. elepctionptjo

committee has to be held every’ yea1*.i”y_Si’nce .eie¢’ti¢i;§'”~

were not held to the Society, Sri’:,j’CiopalaV’T2apoe.{i’avt}a1* and
others had filed a writ petition 1.5134]. The
writ petition was allowed District

Registrar was dii’ecte_d_’to c_._orr_iplete'”theelection process on or

before Sm1:s.’s’~,-Stlpervision or by appointing any
other qualifiedoffi.c.er.:’attached to his office. This Court

further. .directed_:V Disitrict Registrar to receive the

V’;’:1en1bersl1’ip a-pplicatio’ti”filed by any persons who are eligible

to ‘be_corne._men1b’ers in accordance with bye~laws up to

_a’n.Sd.V_t:herea1l.e1′, to consider their e1.i.gibility’ to vote

‘in the election. Feeling aggrieved by the direction, only in so

fai’_as'”~receiving the rnenlbership application is concerned,

.___'”:the’;Society filed WA. No.47?)/2008. During the pendency of

%,$flpi

E

the writ appeal, the District Registrar held the election on

31.3.2008. The term of the elected office bearers wasorie.

year as per the bye–1aws, which were in force at

the election. Thus, the term of the managing com_rriVittee”‘.Vasll

from 31.3.2003 to 31.3.2009. Since ‘a.e¢tio’n–

held after 31.3.2009, the petitioners iil.ed’..a rep:1.5esAeritation”ill

before the District Registrar to “the elec_tion,”‘.= ‘i;1vieHbye–
laws of the Society was,_ 13.12.2009 by

increasing the term of the office oflthe committee

to three years.:, approved by the

cornpeterit It is to be noted here
that beforethe aIneridr_r1er1’t*~ into force, the term of office

of the Aemanaglingl eornnii.ttee has come to an end. The

gave yet”””ar1othe1- representation as per

lP_nI’i’e)T;i1r.el¥’K:.t 15.6.2010 to the District Registrar

reqtiesting to hold a fresh election to the managing

lc.or11.m.itteelR;–1s per the amendment: to the bye~Eaw. The

il)_’istrict.,Registrar as per his communicration at Annexure–L

6.7.2010 has directed the 3″” respondent to hold

election in accordance with the amended bye~law. Since the

3rd respondent did not comply with the said directionflthep

petitioners have filed this writ petition seeking the

reliefs:

[a] Issue a writ in the nature
directing the respondent. Nos.i to appoitit «. it
an administrator to th_e”*~.,..respora,dent
forthwith. V’ 2

03) issue a Writ off-.mandlari11ils
directing the respondent ‘l”–tQiE?3l.::l to hold
election to 31¢ C’ of the

respondent ll€io.’8 Society a’s_p’e’rv–.the existing

‘V p
(c] Issue .ot’11e’re..;;ppropriate writ, order or
direction has i+ion:9i;y:é Court deems fit under
tlm. circnlrneitances of the case in the interest of
and eq”1iity’;”‘lV
V * _ he’ai’d the learned Counsel for the parties.

it ‘It.”_’~i.sl’eVlidei1ti from the materials on record that

.pu1~st1a;nt the order of this Court: in WP. No.18134/2007

2

E:

2;;

disposed of on 20.2.2008, the election to the managing

committee of the Society was held on 3l.3.2008.M

obvious that the term of the office of the

Committee was one year as per the byewlaws i1-!_:’i’orce.”‘

The bye–laws were amended on \>ii’Al”ie’.1:’el:)_’\,V?,V:y’t111V§

tern1 of managing committee oi’, the was yliincyreaseld to
three years from the date of th’e’e«..e:le.ction.V”
does not come to the .respondent;Society
because its term had already 31.3.2009.

That is why, the, Ifiistifict the Society to

hold the election. asl1p’er*.:htsv cornrnunication at A111:1e>s:ure–L
dated “£fhe:.jf3%-%–~._respondent ought to have held

election to the rhanaging committee in accordance with the

.0 0′ “said “ldii’ect.ior1.n Sir1ce'”t.he 3″-‘ respondent has failed to hold

°e_lect:io11._.:”the”i2’;.:2ts”–:..fespondent has to hold election to the

ntanagirlg of the 3″* respondent. Society.

Tltierefore, I direct the 2*” respondent t.o hold the

:e.1e’ctii0_n to the managing committee of the 3″” respondent in

;

s
i
2

fig