1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO.1849 OF 2009
PETITIONER:
Aai Tuljabhavani Matsya and Zinga Vyavsay Co-operative Society Limited, Tuljapur
(Mh. Forest), through its President, Shri Dilip s/o Jagram Jadhav, age 33 years,
occupation : Fisherman, resident of At & Post Tuljapur (Forestd) Taluka _ Patur,
District : Washim.
VERSUS
RESPONDENTS:
1] State of Maharashtra, through its Secretary of Animal Husbandry Dairy
Development and Department of Fisheries, Mantralaya, Mumbai -32
2] Commissioner of Fisheries, Taraporewala, Acquarium, Netaji Subhash Road, Marine
Lines, Mumbai.
3] Regional Deputy Director (Fisheries), Amravati Division, Amravati
4] Assistant Commissioner Fisheris (Tech)/District Fisheries Development Officer,
Akola District : Akola.
5] Morna Matsyavyavsay Co-operative Society Ltd. Patur (Town), At & Po Patur Ta.
Patur, District:Akola
===============================================
Shri R.B.Dhore, Advocate for petitioner
Shri D.B. Yengal, AGP for respondent nos. 1 to 4
Shri S.D. Chopde, Advocate for respondents no.5
==============================================
CORAM : A.H. JOSHI & A.R. JOSHI, JJ.
DATE : DECEMBER 04, 2009.
ORAL JUDGMENT
1. Rule. Returnable forthwith and is heard by consent.
::: Downloaded on – 09/06/2013 15:22:47 :::
2
2. Heard.
3. Petitioner challenges the allotment of tank for fishing to the Respondent No.5.
4. The notification calling bids for allotment prescribed that the bids be furnished on
or before 15.4.2009.
5. Petitioner society was registered on 10.6.2008.
6. On the date of furnishing of tender, the petitioner was not born as a legal entity.
7. In these premises the petitioner has no locus-standi.
8. In the background that the petitioner cannot have any grievance towards allotment
which was done before it was registered, it is not necessary to discuss all other points in
details.
9. Thus the petition is without any cause of action and is rejected.
10. Rule discharged with costs.
JUDGE JUDGE
SMP
::: Downloaded on - 09/06/2013 15:22:47 :::