High Court Karnataka High Court

Suresh Hegde vs State Of Karnataka on 28 August, 2009

Karnataka High Court
Suresh Hegde vs State Of Karnataka on 28 August, 2009
Author: Ajit J Gunjal
 £2

 ed

 (By Sri. R.K.Hatti, HCGP for R-1 and 2.

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 28m DAY OF' AUGUST 2009 ~_'  1.

BEFORE
THE HONBLE MRJUSTICE AQIT J.GUNJz-'jg E 

WRIT PETITION No.6314.Q/2E0§;ivs'§R) "    

BETWEEN:

Suresh Hegde
S/0 Devappa Hegde __ _ .  «
Age 58 years, occc superir1t'enrlent:';--. }
R/at 'Rashrr1i'Vidya Nagar " _  1
11 Cross, Yellapuriload, Si'r"s"i*,.V'&
District: Uttara~vKa«nr=.ada=._   

   ~ g _     , PETITIONER
(By Sri. M . I\/f.Pa_L-ii V afici'=B.. Sctii =., 7 AdV.s.)"

AND:

1. State of~Karr1afa.ka', ' ,. " 
R / by its Secretary t0,th'e"DepartrI1ent
Of ;C0 -op Societies '
\{'1d<har_ia Soudlria',-Bangalore 560 001.

. 'I"'11e "Regisirar,--._

. C-o-()p.eratV1vec'Societies
" N0; 1, Ali  Road,

Ba_nga1~0re £560 052.

. Sirsi Taluka Agriculture Produce
. A' Cojop. Marketing Society ltd.,
 <R_/ its chief Executive Officer,
jSirsi 581 402
?Dist. Uttara Kannada.
H . RESPONDENTS

Sri Hegde Neeralagi, Adv. for R–3))
This Writ Petition is filed under Articles 226 an’d”‘227
of the Constitution of india praying to quash the -re’1-ievingp

order issued by the third respondent dated
bearing No.268/ 2009-10 market at annexure-F’ arid e,tC’.-Q’ ‘

This Writ Petition coming on.:fo»r».pre1i.:niin’ar§i’he’ar_1:ng;._,
this day, the Court made the following: j. 0’ ‘ V. t
_.0 R Dies 0
Even though the rriattereeis» listedfor

hearing, with consent “is te_;Ii<'eni fo1=.fina1 disposal.

2. The facts are not,di:s3putedtinasmuch as the

petitioner icierk in the 3*”

respondent_ promoted as a senior clerk
and eventliallyi ‘as”~o11,_’th_e”‘date of superannuation, he

waspgworking ‘as_VVSuperintendent. The first respondent

Viissuied aiinofitiifieation amending Ruie 18 of the Karnataka

iSo’eieties Rules, 1960, and substituted the

agehof “retirement from 58 to 60. A circular is aiso

it’iiiilviissetleci te the above effect on 25/09/2008. Petitioner

— inakes a representation to the 3″‘ respondent to extend

“the benefit of two years but, however, relieving order g\

mi

was issued on 29/05/2009 on the petitioner attaining
the age of superannuation. Writ Petition
questioning the action of the respondents .

on attaining the age of 58 years. _

3. The learned co,1_iI:.s’e1 “ithe * it
petitioner submits that the writ
petition is covered biz bench. He
further submitsl’th_at fact that the
petitioner relieving him is

required to should be reinstated.

4. i1i’e_airne’dijfcounsel for respondent No.3

_ A subinitspiithat as it iarnounts to a dispute, it is required to

dispute raised under Section 70 of the

Ka.rr1Vatakai–“.j’j_Coi§operatiVe Societies Act. Hence, 3″‘

‘.v.respo11.der1ti not being a State, writ is not rnaintainable.

5. Learned counsel for respondent No.3 is right

in submitting that 3rd respondent is not a State and a

dispute is required to be raised under Section 70 of the

Act. But, however, that is not the question..V:h’_er.e.

Present petition is filed practically to

Government notification / circular ‘which–‘ is ” = on ” ”

25/O9/2008. Thus, the quésptiqnA.301*’s.dr{§i:ig[ilsers.:iiee.j

petitioner to raise a disputeilnizder Section i”ojf”‘th..e–‘lAct = i’

would be 21 exercise infutility,.:rnoren._so regard to
the fact that the said by this Court.

Consequently,”

Petition is lilihe irri>piign’ed»»Vrelieving order
at Annexure v_J’_-l’e’titioner shall be
reinstated with as applicable.

‘?_Ri’11eA iss’uied_ and made absolute. ;

Sd/-

JUDGE