High Court Karnataka High Court

Vyvasaya Seva Sahakara Bank Ltd vs The State Of Karnataka By Its … on 31 March, 2009

Karnataka High Court
Vyvasaya Seva Sahakara Bank Ltd vs The State Of Karnataka By Its … on 31 March, 2009
Author: D.V.Shylendra Kumar
IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE 31st DAY OF MARCH, ~ 

BEFORE

THE HON'BLE MR. JUSTICE 

WRIT PETYFION No 495.29 0152099 (cS,.;3L/ M)"  ' 

C;'WST.T A X  
W.P. Nos. 4505/o9=u3y¢s43/T09 (CS) 

WP 4929 [ O9
BETWEEN:

1 VYVAS,A¥A.ASEVA1«BANK LTD
UMBL:i3BAI_L' S' ,     T
TQ: AND DIST: SMMQGA'
BY ITS  T  T
K. P. DUGGAPPA (3rO'~ii_V"§3A' S /0 PUTTE GOWDA
AGED ABOUT. 46 YEARS

. .. PETITIONER.

(By'S:i'«TE'SJAYAI::3'w»§2 S PATIL ASSOCIATES

  DE23/IPRAE§AIET';SHEI*FY &
 Sri ABFHNAY 2>;'PAT1L. ADV.)

  THESTATE OF KLARNATAKA BY ITS SECRETARY

-  IIEPARTMENT OF C.O---OPERATION
 '"M.S.BUH,DING
' BANGALORE-560001

S  2 THE REGISTRAR OF CO-OPERATIVE

SOCIETIES IN KARNATA

 



NO. 1, ALI ASKAR ROAD
BANGALORE-560 052

3 THE JOINT REGISTRAR OF
CO~OPERATIVE SOCIETIES   
BANGALORE REGION 1
BANGALORE

4 THE SHIMOGA DISTRIxC1T'~ V A O A  
CO--OPERATIVE CENTRALBANK LTD"   
SHILMOGA DIST:__ SHIMOGAA    
BY ITS MANAGINGVDIRECFOR 

5 THE ASSISTANT REGISTRAR 
CO-OPERATIVE SOCI."£?.'TIES__ : 
SHIMOGA' SOOB-OMSIONA  '  A 
SHIMQGA'  A    V
%%%% H  ' V _% A  A  RESPONDENTS.

(By S11i1;. A$fl}§’K’dMBA§GERIMATH, HCGP FOR R 1.3 & 5;
SR1 M. RAViINDR’A1§E4A’FI:Ia;’-ADV. FOR 12.4,)

THIS WPOFHEOOO PRAYING TO QUASH THE ORDER

ANNr«€} D”P.17. 1.39, PASSED BY THE RI; AND TO DIRECT
‘THEVA-AR1?.,”O’.T0..AR3 R5 TO HOLD ELECTION TO THE
(‘».’.CVV)’i’s%¥I\V/1’I’.,IV’_’i’«’£i’E’.._VL'”,’-.I3_.’ R4, BANK FORTHWITH.

WP 4505;’ 4i9O.A&f WP 4543/09:

~ A BEPWEEN

E3 s APPAIAH 8/0 A N SOMAIA}-I

DIRECTOR, KODAGU DISTRICT CO-OPERATIVE
CENTRAL BANK LTD., MADIKERI A
R/() NELLIKAD ESTATE

PO:POLIBE’l”1’A, SOUTH KODAGU

‘ _ A49$h29/’€39′ by a Private Co-operative Society is
legality of the Government Notification
1 V’ dat:fiéd.__”:i7. 1, 3. copy-of which is produced as Annexure-

. .. G-Ste the petition.

S In WP 4505/09 and 4543/09 petitioners are the

§3rivate Co-operative Society and its member, who

5 THE ASSISTANT COMMISSIONER
MADIKERI SUB DIVISION
MADIKERI I

DIS’I’:KODAGU 1
_ .. 12EspQNiDEN?I*s%. %

THIS WP FILED UNDER 226 227 OF
THE CONSTYFUTION, PRAYING’*”i’oj QUASH TI-IE ORDER
ANN-E, DT. 17.1.09, PASSED’, Bi? ‘1*HEjR1, so FAR AS

PETFTIONERS ARE CONCERI$iEi;);’

DIRECT THE R}..T0~_R3§;HA;l\H:§ 5jk”:ioS.}$o:,13 ELECTION TO
THE commnfma R4,. BANK ,F()R’!’hWI’I’H.

THES1-L=3vvbN FOR PRELIMINARY
HEARING; IN ‘Bv’v_gG:.ROU?_ ‘THIS; DAY, THE COURT MADE
THE FOLO_WIN(}:_ S

vvSgRbER

happened ta be a Director of the society and have

5. Accordingly, these writ petitions are _

observing that the order passed

disposed of on 13.3.2009, holds ma %

present writ; petitioners also, V’ =

Writ petitions disposged of-afiéprdingly’.

vge