High Court Karnataka High Court

Baramappa Parasappa Madivalar vs Vyasaya Seva Sahakari Bank Ltd. on 21 January, 2010

Karnataka High Court
Baramappa Parasappa Madivalar vs Vyasaya Seva Sahakari Bank Ltd. on 21 January, 2010
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAI)

DATED THIS THE 21" DAY OF JANUARY 2010

BEFORE

"ms HON'BLB MR. JUSTICE KL. I\/IANJ_{..11xI../,5tft5I;»§ 7T{j  C    C 

AND

THE HON'BLE MR. JUSTICE_ARz'-YVTICND K[1.§§kL{SR "    

Between:

Baramappa Basappa Madivalar, C _
Age: 40 years, Occ: Business,   _  '
R/0 Balehalli, Tq. Hatzgzg   

Dist. Haveri.

(by Sri B.V. Si0_ma.par_.}3§tiyécate'}.3--~.. ' ~'
and

I  - V. '_ Vya_V"sayaCA 'Sex/a Sé1'r1aka_1ji. Bank .Ltd.,
  VSamfi1as;:§g'i, fef. By its Chairman
V'  Ya1Iappa..Per;3p§5'a:- .AraleshWar,
"A,g'e':__ 3.8"yé'a:fs, 15'/V'c>"'Se1vekeri,
Tq: }51anga1;'Bist. Haveri.

~   "The Deputy Commissioner,

" :'s.Have;'i, Ijist. Haveri.

 C C  =   'Tehasildar, Hangai,

   Hangal, Dist. Haveri.

gy...

W.A. N0. 643 1/2oo9(:§M*PDs)     s

Appellant



4. The Commissioner for
Food & Civil Supplies in Karnataka,
Cunningham Road, Bangalore-52.

(by Sri F.V. Patil, Advocate for R1,
Sri KB. Adhyapak, A.G.A. for R2 to R4)

- Respondeiiis 4 

This Writ Appeal is filed under Section, 4 c;r:1~;e l{arniatal{ail*Iigi'1Vr_*i
Court Act praying to set aside the order passediin the _Writv Petition 0'

No. 65738/2009 dated 29.10.2009. "   

This appeal coming on for prelina_ii:na.ry'--.hearin'gon day,

Sri K.L. Manjunath. J, delivered fol'lowin'gj_'udgrnent.

1. There is a delayiioif  Accordingly an
application in_Mi'sc--...i  ii's""filed to condone the delay.
Being satisfiediiwiith  by the appellant, delay of 09

days in filing the iappveal.i.s condoned. Accordingly Misc. W. No.

62Si0.7z'99Viis~allowed..._

2. 5_i_I'h'ot_1gh  listed for preliminary hearing, by consent

 iéyfrall the partiesvtheiifaatter is heard and disposed of on merits.

  appellant herein is challenging the legality and correctness

 orderiipassed in W.P. No. 65738/2009 dated 29.10.2009. The

er'



aforesaid Writ Petition was filed by respondent no. 1. According to

Writ Petition averrnents the Writ Petitioner being aggrieyfedlilb-yt’

cancellation of licence granted to him, he has filed an

the Commissioner for Food & Civil Supplies iniKarnataka,i.l3angal’ore3

in appeal no. 22/2009 on 14.09.2009 Alongllwith irheappeai:ianlt=»y

application had been filed by him for _iVnteri’m border stay of
the cancellation of the licence the appeal
the Commissioner did not interiim’liiordei’;..”l’lTherefore first
respondent had Single Eudge
after hearing the interim order had not
been granted, the iiiist respondent would become
infructuous granted an of stay and directed 4*”
res.pondent’:p_t’h ti1e….appeal on merits and in accordance with

law.l’–7¥.”hi’s orcle’1’»is’called’-in uestion in thisa eal.

heard’ learned counsel for the parties we do not see

‘ reasons to interfere with the order passed by the learned Single

V the order of learned Single Eudge is an equitable order.

6~*'”‘

As rightly pointed by the learned Single Judge if an interim ordelf had

not been granted by the Commissioner for Food & Civil in

Karnataka, Bangalore, the appeal filed by the first respondent

to become infructuous. So in the interestt’lofijust_ice .SingIe”.

Judge has granted the order. Therefore we do not see,a;ny”nierits.”in

this appeal. However, we direct the Cornirrrissioner-.fo’r & Civil
Supplies, Bangalore to dispose”:p«–of appeal”«.filed the first
respondent within a period of three.:rn’onth.s

5. In View of the oftne. appeal,’ application in Misc. W.

No. 62499/2009 rs sta§r_visldfi’s1n:i$ed as rising become infructuous.

Sci/~
KFEQE

sd/A—

EEEBGE