Bombay High Court High Court

Aai Tuljabhavani Matsya And Zinga … vs State Of Maharashtra on 4 December, 2009

Bombay High Court
Aai Tuljabhavani Matsya And Zinga … vs State Of Maharashtra on 4 December, 2009
Bench: A. H. Joshi, A. R. Joshi
                                                  1


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                    
                                  NAGPUR BENCH AT NAGPUR

                               WRIT PETITION NO.1849 OF 2009




                                                                     
                                                                                                                          
    PETITIONER:
          Aai Tuljabhavani Matsya and Zinga Vyavsay Co-operative Society Limited, Tuljapur 




                                                                    
          (Mh. Forest), through its President, Shri Dilip s/o Jagram Jadhav, age 33 years,  
          occupation : Fisherman, resident of At & Post Tuljapur (Forestd) Taluka _ Patur,  
          District : Washim.




                                                      
                                          VERSUS
    RESPONDENTS:                    
    1]    State   of   Maharashtra,   through   its   Secretary   of   Animal   Husbandry   Dairy  
          Development and Department of Fisheries, Mantralaya, Mumbai -32
                                   
    2]    Commissioner of Fisheries, Taraporewala, Acquarium, Netaji Subhash Road, Marine 
          Lines, Mumbai.
    3]    Regional Deputy Director (Fisheries), Amravati Division, Amravati
    4]    Assistant   Commissioner   Fisheris   (Tech)/District   Fisheries   Development   Officer,  
            


          Akola District : Akola.
         



    5]    Morna Matsyavyavsay Co-operative Society Ltd. Patur (Town), At & Po Patur Ta.  
          Patur, District:Akola
    ===============================================





    Shri R.B.Dhore, Advocate for petitioner
    Shri D.B. Yengal, AGP for respondent nos. 1 to 4
    Shri S.D. Chopde, Advocate for respondents no.5
    ==============================================

    CORAM  :  A.H. JOSHI & A.R. JOSHI, JJ.
    DATE      :  DECEMBER 04, 2009.

    ORAL JUDGMENT



1. Rule. Returnable forthwith and is heard by consent.

::: Downloaded on – 09/06/2013 15:22:47 :::
2

2. Heard.

3. Petitioner challenges the allotment of tank for fishing to the Respondent No.5.

4. The notification calling bids for allotment prescribed that the bids be furnished on

or before 15.4.2009.

5. Petitioner society was registered on 10.6.2008.

6. On the date of furnishing of tender, the petitioner was not born as a legal entity.

7. In these premises the petitioner has no locus-standi.

8. In the background that the petitioner cannot have any grievance towards allotment

which was done before it was registered, it is not necessary to discuss all other points in

details.

9. Thus the petition is without any cause of action and is rejected.

10. Rule discharged with costs.

                                              JUDGE                         JUDGE
            


    SMP
         






                                                                       ::: Downloaded on - 09/06/2013 15:22:47 :::