High Court Karnataka High Court

Bhaskar Gajannna Ajarekar vs The State Of Karnataka on 10 September, 2008

Karnataka High Court
Bhaskar Gajannna Ajarekar vs The State Of Karnataka on 10 September, 2008
Author: Anand Byrareddy
...g---

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 10'?" DAY OF SEPTEMBER goes

BEFORE

THE HON'BLE MR. JUSTICE ANAND ee¥RgaREDD&' V e ~ x 

WRI1' PEHTION NO.59:44l2§J08f"(CSg:D;§S)'  R 5

BETWEEN:

1.

Bhaskar Gagezzrina Ajarekaz  ' ~ . ._  
Age 31 years, _ é_    .__ , 
Occ: service as Seeretmy,e__  A} V V
R50 e/0 BharatCyeleV'i'»'I3.1'£,V__ 1'

Satwai Re--gag;pf.

. .,  eC}i3éiedrakant sic: Ganapati Jasoed

 E3 Etyears,

"  -Business & Vice Chairman,
  Shiisee Ganesh Sweet Mart,

Near Bus Stand,
Clhikod Road, Nipani,

'T «.,_TaIuIs: Chikodi -~ S91 20}.
" -- _ ..=District Belgaum.

Shri Narayan sfo Mahadev Pawaie
Aged 51 years,



, 3, u»
Rio Padmavati Transport Ofiice,
Taiuk Chikodi --- 591 201.
District Belgaum.

... Appellants

(by Shri Sachin S.Magadum§ Advecate)

AN D:

1. The State of Karnataka, .V 
Represented by £ts Secretary, 
To Cooperation Department.

2. The Ratnadeep Miniorities 'iigdpcrafivc.  ' "
Society credit Socicty LimVit::d, v '  A '
Gurawar path, Nipa_rii;«  , .  "  _
Taluk Chikodi ~ 591 231 .            
District Belgaum.  _    ' "
By £ts Sc_cr::.t;;1f§,1. I _

3. Marut=i£ saha:;a;a%kpa:'-s;;;zgaaa%Ltd 
Nip_ani,"'Taiu§: :CVhi1-:_O'd_i ->~ 5912[0%3.
E}'istri¢'t [A.'3fe1Vga1§:n". § ' ' ' * «. "

133' its Secr€'di3'§'f;'A   '

4. Shri Dgfiatzaya Sig Bljfinarao Chotzgala
Aged 35 ;zea1's,* '
 » =i()c6: Businészag. .. ..... <4 .
_ A  RfG"'1\1jm'_1i, Taluk: Kagal
'  V' " «. {}Evstf§c§~Kb!.hapur.

5,.' . : fife Parzdzsrang Shintre
""----Agi3d 35" years, occ: Business,
Rio Songs, Taluk Kagal,

 'A 4_Dist;*ict Kolhapur.

  'Sfint_Ranjana sic Panduyang Jadhav

Aged 30 years, occ: Housewife,
R/'0 Manik Bhavan,

3



..--* Lf -
P.B.Roe.é, Nipani,

Taiak Chikodi 59120!
District Belgazzzn. ...Respondents

(By Smt.K.Vidyavati, Govemmezit Pleader for
respondent Nod. 1,

Shri.R.M.Kulkami, Advocate for respo:2dent.~}>~Io;::)_i’_iiif ii

This Writ Petition is filed of’ it i ii

the Consiitetionof India, praying to quash €the..iorder~~.._da€:ed

13.3.2003 passed in EP.No.34/2007’«Voz3~._Vthe mes er t«he–:.Ciséii~.VV

Judge (Sr.Dn) vide Annexere-E’.

This petition coming on the Court:

made the following: ‘ ” ‘ ‘A ”

u-m¢——-nnuu

The pries_ie”1′:.t on for orders, the Counsel
for the ‘”1:ietitio1’iérs _fi1e;i’Counseil for the respondents were

heard. v i

i :Thie~.f_acts are that the petitioners are the directors of

On a dispute having been raised

_ under theilfiaihataiia Co-operative Societies Act, 1959, by the

respondent against the third respondent before the

« Assistant Registrar of Co-operative Societies, an award came to

‘ ii passed. The petitioners, in turn, had ehalienged the award by

%

Kg’,
way of an appeal before the Karnataka Appellate Tribunal in

Appeal 110.752/’2006. And the petitioners having sought for an

interim order of stay of the operation of the award, the Tribunal

had passed a conditional order requiring the

furnish a bank guarantee for a certain amount of within ., V’

a certain period. The petitioners havingioifailediito”–de~

order, which was conditiozzalgspent i:seii* out ;.»ie$ma

respondent having taken out 6X§.t{:ll.1{l:()l}¢ _v_thei.present petition is

filed.

3. Given ciretzihstancesg ‘the.–petitioners have not
complied the;c.onditi.oéi~’:,whic;li were obliged to satisfy
as impesed for one reason or the other. The

petitioziershaviiig” do so, having regard to the

siibeifiission, Counsel for the petitioners, that the

;wetitioners’~ai*eViev.e;3 now ready and willing te comply with the

coni.d’i’tioni,i imposed by the Tribunal, and that if the

iv._petitioI;evrs’;. are placed on terms, the petifioners would comply

the same and that the interim relief of stay of the award be

considered.

5

,6 _

-4. The admitted circumstance that an appeal is pending

before the Tribunal would not enable this Court te entertain this

petition. However, given the facts and circusmtancesigjthe

petitioners may file an application before the Tribunéllé’

the present circumstances and the fact that are” i

ready and willing to comply with the i

was default on the earlier occasion a.ed._if the its

discretion is inclined to consider___flze_ grant efreliefiion such
other conditions which tlzei’Tribu:§1a_l ii*xliay_i’iinpose, the relief

sought for by the 4§3et§_tioiiers”m;iy by the Tribunal.

With is disposed of.

. ….

Sd/-e
Judge

_i –..fliV_V