High Court Karnataka High Court

Shankrappa V.Mugad vs State Of Karnataka on 15 October, 2009

Karnataka High Court
Shankrappa V.Mugad vs State Of Karnataka on 15 October, 2009
Author: K.Bhakthavatsala
WP N0.63861 Of 2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED TI-IIS THE 15TH DAY OF OCTOBER 

BEFORE

THE I-ION'BLE DR.JUSTICE K.BHAKTHA$rATégA1.AE      

WRIT PETITION No.63861 ,5 2009L(CEs~%DL/Emkk  E  7

BETWEEN:

Shankrappa V Mugad,

Age: 42 years, Occ: Agricxu1tu1*é','A 

R/0 Shivalii,

Tq & Dist: Dharwad, . 
Director Of Dhanvad Miflc» - if
Union, Dhamfad " r -.

(By srj." 'Fix/.?;:t11,EEji:aa«§cgte) E 

A N D  E « A

I . The _Staté " V Kai*ne{'ta1<ié1,
R6:ptd~by its 'S.eOret£~;ry,
I3-epz3I"€1I1'e1f1t of Cdéoperation,

 A jjMVu1:1 :3tO1fi'ec1 Building,
 -136I1g%'3:Eo01'¥'~t_.?~~

2.  Miik Union,
Dharwad,

 AA v12epta:1"by its Managing Director.

E  V ...PETITIONER

.. RESPONDENTS

(.I3y– Sm. K3/idyavathi, Addl. Govt. Advocate for R1)

i 2 -having ibecome infriictuous.

WP No.6386i of 2009

This writ petition is filed under Articles 226 85 227
of the Constitution of India praying to prohibiting the
R1 from making any nominations under Section of
the Act, to the R2-Mi1k Union; and direct the-‘~.R’2_’~to
permit only twelve Directors to participate..jir.1:i’the
President Election and also in sending noIni’1ieesi’to”
K.M.F. pursuant to the meeting notice vide_iA-nne_iXure~C’*-1:.:’ia
Learned counselkfor the isiibtnits that

the Writ petition bec.oi’m¢-3″ infruicttuous. Learned

Additional ‘Grivv_erii7i1ient»fxdvocate aiso submits that the
writ petition heeoiri_iesii’nffuctuous.
_.In vie’w_:iof..’the”. ahove, petition is dismissed as

Sd/=4
IUEGE