INTEHEHKHICOURT(H?KARNATAKA
CHRCUYFBENCHJKFGULBARGA
DATED THIS THE 2ND DAY OF MARCH,__ _
BEFORE
THE HON'BLE MR. JUSTICE Ag'.1«Tfi'J4'GiJ.NJ}XL' 7
WRIT PETITION NO.8o5S,S OF 2.,_() 1-0' I
BETWEEN % AJ : V
BASHEERAHAMAD, _ . ,
S /O PENABAIGA INAMDAR, <
AGED ABOUT 76. YEARS» if
OCC. AGRICULTURE,
R/O SAKAF « j V
BIJAPUR D2TS'I'_?<}C'I'§"«A ...PETITIONER
(BY SR?:' C}mG' I, A.IjV.',)
I . THE ,STA"4l"E OE ~KARNATAI{A
_ BY ITS
I 'DEPT, OF COOPERATION,
3M ;E3IjI.LDI'I'*JG',v BANGALORE _ 1.
2". *TH--E ASS~3r:jSTANT REGISTRAR OF
COOPERATIVE SOCIETIES,
I USUB--DI..V1SION, BIJAPUR,
" BIJAPUR.
VTIIE MANAGER,
DECCAN URBAN COOPERATIVE
BANK, BIJAPUR.
4. THE ASSISTANT REGISTRAR
OF COOPERATIVE SOCIETY AND
RECOVERY OFFICER (N441),
BIJAPUR.
(BY SR1 SHARMA 1\/U\LLIKARJUN,'S':tC}2Pi 2;"§oR IE2':-{R2 =5;
=s:=a==:==:=.w5= K _
This writ petitionds fi1etd"u1f1'dei*'.nArtie1es 226 and
227 of the Constitutionof _In'dia;,' pi-ay:n"g.,to issue a writ
of certiorari quashing the "irnpu_.gn'efd, notice dated
16.12.2009 issued byV.th=e.:seeond_ respondent in case
ABN No.JRD/–UBF/-éL_80€5/.2006>O7___…f produced at
Annexure D and e;t(i._,_ . «
This petitjoi1:\O~1.;g:Qmi.ng.::Von ‘ –for ggreliminary hearing
this day, the Csoufjt rriadeéétiae following:
Shar1néi”” AM_a}likarjun, learned Government
AVP1_ea.de*r.stakVes ‘notice for respondents No.1, 2 and 4.
2 ‘i5}”12.20o9;s 2’ _
2:44__Pet_ition’ef is seeking to quash Annexure D dated
3. Mr. Chagashetti, learned counsel appearing for
the petitioner submits that a perusal of
does not disclose as to the amount
petitioner inasmuch as it is siient~.on.A mo_st«.’ofv”‘the’.
aspects.
4. Indeed Mr. I am of the View that D nothing
has happened ar;Vdv’noth’i’np Indeed
th€ Writ P€t_it–?<:i?_ to be noticed
that per Annexure A
proposingto; of petitioner for recovery
of Rs.1.O3,4'14/-..V pursuant to Annexure A
_.also has hap_p_ened. I am of the View that the
Vw_ritV:VVpet1t.iont premature, as and when the sale
V prociar1"}ation'V'V'igSissued it is open for the petitioner to
'question .the_ same before this Court, but as of now the
gLiestio"I1«.of quashing Annexure 1) does not arise. It is
afso open for the petitioner to request the bank to-.__g1've
him the copies of the award as Wei} as the
before the arbitrator. With this observatieih
stands rejected.
5. Mr. Sharma Maliikarjgn, iear11ed °i::?d:§ern.Vm3enf = L’
Pleader is permitted to file _1_r_iiVs..:_n1ve_rn0..q.{.appearance
within four weeks.