High Court Karnataka High Court

Basheer Ahamad S/O Penabaiga … vs The State Of Karnataka on 2 March, 2010

Karnataka High Court
Basheer Ahamad S/O Penabaiga … vs The State Of Karnataka on 2 March, 2010
Author: Ajit J Gunjal
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.