IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 15th DAY OF REBRUARY}20ii'I0Ef
BEFORE S_ "
THE HON'BLE MRJUSTICE. SIUB131A'S4RET.ETAD:;. ,
WRIT PETITION NO60460/:20:OTGB/I.--E£_'"l§i'=_,,.,
BETWEEN:
THE BENADI GRAM SEVA SAHAKARI_SA_NGH "
LIMITED, BENADI, TQ.. CHIKKCJIDI " I V T'
DISTRICT BELGAUM, REPRES'EN'{'EVD ITS,
SECRETARY ANIL , S /0 BALAGOUDA 1.={ATIL,
AGE37. A_ .m,j»'.u '*."pf
" ....PET1TIoNER
{By SHEVARAJ P.'MU'DH~3VL, ADV, )
AND:
1. THE' DIEPETY CEIMITIIISSIONERIEOOD)
EE::,GAUM, DTST, BELGA'UM.'
2. THE TAIFIASILDAR,IA'C.--I4II'KKDDI, DIST. BELGAUM.
3. I3E'P1ADII€IAL"U'UTPADAKARA SAHAKARI
~ 'SANGH VNIYAMITEETENADI, TQ. CHIKKODI
_ A' "~p1S'T: BELGAUM, REPRESENTED BY ITS CHAIRMAN.
A ' ...RESPONDENTS
_ gBy’—;3MT. K.VIDYAVATHI, AGA. FOR R-1 AND 2 }
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
2275? THE CONSTITUTION OF’ INDIA PRAYING TO DIRECT THE
RESPONDENTS NO}. AND 2 HEAR THE PETITIONER AND TO
“CONSIDER THE OBJECTION FILED BY THE PETITIONER DATED
29/I/2010 VIDE ANNEXURE–C AND D BEFORE TAKING
DECISION AND ETC. ”
THIS WRIT PETITION COMING ON FOR__§’REI,IP§1jihI,%It?*{A_
HEARING THIS DAY, THE COURT MADE THE FOL’L.QW_IIaIGn: h ‘ ‘
Petitioner is the existi.ng.s_hold’er__ tshoptft
He alleges that’ fiche respondent has
recommended the respondent Without
there iiflltion and for
which he? .-He submits that his
objections’ there is likelihood of
granting authori:{ati’onA_tAto. 3rd respondent.
‘V21 Adrnitttedly no authorization is granted to the
‘ ,respondent_. If the petitioner has filed objections, the
authorityflfjwill take into Consideration and pass
approfirjate orders. %
With these observations, petition stands disposed
of. Smt Vidyavathi, is permitted to file
appearance Within four Weeks. £4’: ‘~’ ‘ ‘
kmv