High Court Karnataka High Court

Sri K Bindumadhavachar S/O Late K … vs The State Of Karnataka on 25 September, 2008

Karnataka High Court
Sri K Bindumadhavachar S/O Late K … vs The State Of Karnataka on 25 September, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH COURT OF KARNATAKA

AT BANGALORE

Dated this the 25*" day of September,    is &

my-01211;:  %

THE H01-PBLE MR JUSTICE e«vfisjrri'L1Ezina§A 

Writ Petition No 9#85..qf20U5:lGM--f§§,EfS}_:"*  

BETWEEH

I

SEE KB£NDUMADH~A_VACHAR;».   '
S./O LATE K NARAYANACHAE' 
AGED 54 YEARS VVVV  V _ ,V

SR1 K P s;R1IT_r}i*i*V.:"_'
AQE1:+4e YEARASA  'V  V
S/Q R«UDRAPPzx._ ~ '

SR1 1;: 'S. RAMARA Q_ u =._ 

; mgr) 65'-YEERS
~ [53 sHANxm:.>.,._RAr3

 _V s.zé2'«;<-s, mNGU RAD

' T:x_:;z?;r3»v6'2T.Y'§;ARs

"sHA~g«KAR RAG
 AL,'LAR:f: ALL R/O KABATUR VILLAGE

SORABA 'I'ALUK'

SHIMOGA DISTRICT PETITION ERS

{By Sri K Sridhar, Adv. for
M] s Vagdevi Associates]



1 THE STATE OF KAFQNATAKA
F\'EI"F BY ITS SECRETARY
AGRICULTURAL DEPARTMENT

2 THE DEPUTY COMMISSIONER   ._
SHIMOGA DISTRICT 1
S}-IIMOGA

3 THE SHIMOGA [I)IS'I'RiC'PCE--£\_iTRAL-.,
CO--OPERA'I'IVE BANK '   '
SHIMOGA, REP'? BY ITS
MANAGING DIRECTOR

4 SR1 CHANDRAHASA'vmv;-m_sA.Y:.A SE13/A '  _
SA}-IAKARA SANGHA   i  
KUBATURVEI.LAGE/"  *
SORABA_TALU"_i{ I   ~ :
SHIMOQA     

5 NAT1oNAL.A;GR1c%JLTU.§eAL~*
ENSIJ-RANGE EEQMFANY  
$.HANKA§%ANAi-zAYANA BUILDING
M._.G. 1.RoA1:)£3is3~;GAL'oTRE..-- 560 001
REPT BY yrs 'MANA<3_E;i2_ 

5 THE D'i'RECT(f)'R cs' ECONOMICS AND
; STATiSTlCS  '
_~ "1,GQVERNM E'r:T._Q_FA KARNATAKA
 BA"mA;,oRE  RESPONDENTS

— ‘Di-Bjy V Manjunath, HCGP for R-1, 2 85 6;

‘ A N Krishnaswamy, Adv for R-5;

. Chandrshckaraiah, Adv., for R-3]

TI’-E13 PETITION IS FILED UNDER ARTICLES 226 AND 227 OF

A ¥F’rHE”~~.coNs’rmmoN OF’ INIDIA, PRAYING TO QUASH THE

ENEQRSEMENT DATED 12-7-2005 ISSUED BY THE S!XTH

‘ RESPONDENT VIDE ANNEXURE – H AND ETC. .

THIS PETITION COMING ON FOR’ I°RELIMiNARY HEARING,

‘B’ GROU? THIS BAY, THE COURT MADE THE FOLLOWING:

O R 3 E R
Writ petitioners are person who elaimfl be

agienlturists, also claim that in respect of _._of

their crops for the year 2003-04, loss if any-,. ..’§x2′:as”–eovere’d -«..

and to M compensated under an agxieeiiiltzzrai

scheme for the year :20O3-04.7

2. While it is the Ve1ision’»etoi”et,1;eVV “”petitione1’s”‘Vthet the
Crops did fail for the tyjeg:,» psa1¢icu1ax1y for

gowing paddy; respondents «-~

first “govern1:nent and fifth respondent

national egrictn1tnra1.VA’iz1st1rance company — which, it is

e1aiIned” had the risk of failure of crop and the

——- Shimoga district central cooperative

society agency for implementation of the insurance

-Vseheifne ?–_ the second respondent Deputy Commissioner

it it ‘ respondent being local agicultural society and

respondent director of economic and statistics —~

“”.oVVVfieve not responded to the pleas of the petitioner to

«ii-

eompensate them in a proeer manner and contending’-that
while in the very area other farmers whose
had failed, had been compensated, only ,

have been discriminated

.iI1terfereI1ce in Writ jurisdictiQ11.4_

3. in the staternentv Q1: of the
respondents 1 and 2, are denied
and the petitio:11ets’:- The version ef
the fifth is that there is a
iivhose paddy crop failed
and wiiio iiadv: and that of the

petitioners. °’ ~

V-‘:e..i’?:£f12en the miattervwas heard for some time on such

“p1e:=;eii11gs4 respective stand of the parties, Sri

Siidher, , eounsei for the petitieners seeks

to Withdraw the Writ petition, reserving liberty

A petitioners to pursue the remedies elsewhere in

vV.a.c_:e§erdanee with law. A memo is also filed to this effect’

5

5. While liberty is granted to the petitioners to jfiursue

the matter eisewhere in accordance with law.,«’~thiS__’_

will not entertain another writ petition on_th§§_’ gzaujsa ‘V

of action again.

6. Writ petition is dismissédfias wit1F1dravqf1′.: