Karnataka High Court
Fisheries Welfare Co-Operative … vs State Of Karnataka on 1 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15* DAY OF SEPTEMBER, 20ifQ:.t
BEFORE
THE HON'BLE MRJUSTICE AJITQK éUi_.\i:4J."A'i.E E ~ 7
WRIT PETITION No.2i3933 oifirzoio P
BETWEEN: E
Fisheries Welfare Co-op'era'tiveL ;
Society Ltd., V '
Piilekerenahalii Viilage
Chitradurga Ta~'iu'i'<T._ai1d ._ V ~
District, Repby44itsV_S--_ecretariyu. :13 ' ..Petitioner
(By Sri ;}
AND
1. State of,_Karna'tai'<a = _.
Rep by its Secr.etar"~»,/
Diepartment 'o.f&Fisheries
"M§S;.."'iBui'i!ding, Béifigaiore.
._,2'.' Ziilla Panchayath
E'chitrati'urga"District
.(;hitrad_ur{.;a
Repby its Chief Executive Officer.
'A *TaheVVAssistant Director of
v .e_Fisheries (Grade--2)
J.C.R. Extension
Chitradurga. ..Responclents
(By Sri S.B. Shahapur, AGA., for R1 to R3) A i
This writ petition is fiied under Articles .
of the Constitution of India, praying to call for'~rjeco'rds and]
deciare that the Government Ordermciated.'2'8i;-$2,006"vide
Annexure-D as illegal and contrary to c_pi=ov.isi.o_ns_ of"'the".
Karnataka Transparency in Pubiic P_r0C:iJ're*:Tiéi¥it'ACi: 1'9,9~9.'<1.i_:
This writ petition comisig'«-on for..pVrelVimiinaryv«-h.eVa.i9inQ,
this day the Court made the fo'i~l.owing:-- '
V o R i3"E iris;
Mr.S.B.ShahapLir, "T-llealmjecl directed to
take notice Wt'
2,. -------- ;;""c»:'l;'~<)u"€,41'.¢l_l'*\:V"tlhe-....rraatter is iisted for
preiimi'n_ary_ hea'ri'ii:j,'r».iiiiiath'V.consent, it is taken up for
final _dispVo"sa|;' matter arises in the following
'. A. H ..... .. V
V"'--..Vl"TheV"."_jc_p'eVt'i.tioner is a cooperative society
registerediinder the Co--operat§ve Societies, Act. Its
V' '{farVea«--..of operation is spread over the entire Chitradurga
District. The petitioner's grievance is that in the first
}
instance, the fishing rights were being granted by
private negotiations. Petitioner was before this Court
in WP.No.26937/2009. This Court while
the ciaim of the petitioner, was of the
fishing rights are required to tie».
the tender/pubiic auction
negotiation. Indeed, this has ratio '' V
in the case of Sri Kri.sfina,..iFish'ermen' Cowopfierative
Society Limited vs.he_ rep.
by its Secretarkr of Animal
Husbarhndrif others, reported in ILR
2009 r1859.' notwithstanding such a an
obseiryaetion by: this Court, the respondents have
rcorne identicai notification at Annexure--F,
Hwh'e--re of tender or pubiic auction, they
propo.se.;to invite applications to lease the tank in
VA "~:if"ciu'e's«tion for a specific period. Apparently, the
V' respondents are required to foiiow the directions
19/
T' v.__"pr'ivate rs-egov_tiatvi'ons.
~.lf"i.ii(rit*~«:oetition stands allowed accordingly.
,4-
issued by this Court. This Court in no uncertain
terms, has directed that the fishing rights in t.liji'@..:'S:ta--te
shaii be by tender/public auction with
Government Order dated by if
private negotiations. Notwithsthandinig
direction issued by this thv.e'----respfonVcients'V are if
granting fishing rig.htS.g_ basis, '"which is
impermissible. HavingV_sa_idl'."sci,v view that
Annexure--F, .i:s':--"|'i'a--b»!'e to be quashed.
Accordingly,
Once again ai;iiandaigm...isis issued fito the third
respondent_vthat"'the fis-hiAngVri"ghts in the State shall be
by"*vtend..e:r/iOub'i~ic auc'ti'on with reference to the
Goy'e.rnrnentf'»--..Q"rdVe.r'.i.~ dated 26.2.2006 and not by
E
4
J?
Rule is issued and made absoiute.
Mr.S.E3.Shahapur, learned AGA is perm_4ivttlecf:'_'~tQ
file memo of apilearance within four weeks.«, " A
.
*ck / 211(-