...g---
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 10'?" DAY OF SEPTEMBER goes
BEFORE
THE HON'BLE MR. JUSTICE ANAND ee¥RgaREDD&' V e ~ x
WRI1' PEHTION NO.59:44l2§J08f"(CSg:D;§S)' R 5
BETWEEN:
1.
Bhaskar Gagezzrina Ajarekaz ' ~ . ._
Age 31 years, _ é_ .__ ,
Occ: service as Seeretmy,e__ A} V V
R50 e/0 BharatCyeleV'i'»'I3.1'£,V__ 1'
Satwai Re--gag;pf.
. ., eC}i3éiedrakant sic: Ganapati Jasoed
E3 Etyears,
" -Business & Vice Chairman,
Shiisee Ganesh Sweet Mart,
Near Bus Stand,
Clhikod Road, Nipani,
'T «.,_TaIuIs: Chikodi -~ S91 20}.
" -- _ ..=District Belgaum.
Shri Narayan sfo Mahadev Pawaie
Aged 51 years,
, 3, u»
Rio Padmavati Transport Ofiice,
Taiuk Chikodi --- 591 201.
District Belgaum.
... Appellants
(by Shri Sachin S.Magadum§ Advecate)
AN D:
1. The State of Karnataka, .V
Represented by £ts Secretary,
To Cooperation Department.
2. The Ratnadeep Miniorities 'iigdpcrafivc. ' "
Society credit Socicty LimVit::d, v ' A '
Gurawar path, Nipa_rii;« , . " _
Taluk Chikodi ~ 591 231 .
District Belgaum. _ ' "
By £ts Sc_cr::.t;;1f§,1. I _
3. Marut=i£ saha:;a;a%kpa:'-s;;;zgaaa%Ltd
Nip_ani,"'Taiu§: :CVhi1-:_O'd_i ->~ 5912[0%3.
E}'istri¢'t [A.'3fe1Vga1§:n". § ' ' ' * «. "
133' its Secr€'di3'§'f;'A '
4. Shri Dgfiatzaya Sig Bljfinarao Chotzgala
Aged 35 ;zea1's,* '
» =i()c6: Businészag. .. ..... <4 .
_ A RfG"'1\1jm'_1i, Taluk: Kagal
' V' " «. {}Evstf§c§~Kb!.hapur.
5,.' . : fife Parzdzsrang Shintre
""----Agi3d 35" years, occ: Business,
Rio Songs, Taluk Kagal,
'A 4_Dist;*ict Kolhapur.
'Sfint_Ranjana sic Panduyang Jadhav
Aged 30 years, occ: Housewife,
R/'0 Manik Bhavan,
3
..--* Lf -
P.B.Roe.é, Nipani,
Taiak Chikodi 59120!
District Belgazzzn. ...Respondents
(By Smt.K.Vidyavati, Govemmezit Pleader for
respondent Nod. 1,
Shri.R.M.Kulkami, Advocate for respo:2dent.~}>~Io;::)_i’_iiif ii
This Writ Petition is filed of’ it i ii
the Consiitetionof India, praying to quash €the..iorder~~.._da€:ed
13.3.2003 passed in EP.No.34/2007’«Voz3~._Vthe mes er t«he–:.Ciséii~.VV
Judge (Sr.Dn) vide Annexere-E’.
This petition coming on the Court:
made the following: ‘ ” ‘ ‘A ”
u-m¢——-nnuu
The pries_ie”1′:.t on for orders, the Counsel
for the ‘”1:ietitio1’iérs _fi1e;i’Counseil for the respondents were
heard. v i
i :Thie~.f_acts are that the petitioners are the directors of
On a dispute having been raised
_ under theilfiaihataiia Co-operative Societies Act, 1959, by the
respondent against the third respondent before the
« Assistant Registrar of Co-operative Societies, an award came to
‘ ii passed. The petitioners, in turn, had ehalienged the award by
%
Kg’,
way of an appeal before the Karnataka Appellate Tribunal in
Appeal 110.752/’2006. And the petitioners having sought for an
interim order of stay of the operation of the award, the Tribunal
had passed a conditional order requiring the
furnish a bank guarantee for a certain amount of within ., V’
a certain period. The petitioners havingioifailediito”–de~
order, which was conditiozzalgspent i:seii* out ;.»ie$ma
respondent having taken out 6X§.t{:ll.1{l:()l}¢ _v_thei.present petition is
filed.
3. Given ciretzihstancesg ‘the.–petitioners have not
complied the;c.onditi.oéi~’:,whic;li were obliged to satisfy
as impesed for one reason or the other. The
petitioziershaviiig” do so, having regard to the
siibeifiission, Counsel for the petitioners, that the
;wetitioners’~ai*eViev.e;3 now ready and willing te comply with the
coni.d’i’tioni,i imposed by the Tribunal, and that if the
iv._petitioI;evrs’;. are placed on terms, the petifioners would comply
the same and that the interim relief of stay of the award be
considered.
5
,6 _
-4. The admitted circumstance that an appeal is pending
before the Tribunal would not enable this Court te entertain this
petition. However, given the facts and circusmtancesigjthe
petitioners may file an application before the Tribunéllé’
the present circumstances and the fact that are” i
ready and willing to comply with the i
was default on the earlier occasion a.ed._if the its
discretion is inclined to consider___flze_ grant efreliefiion such
other conditions which tlzei’Tribu:§1a_l ii*xliay_i’iinpose, the relief
sought for by the 4§3et§_tioiiers”m;iy by the Tribunal.
With is disposed of.
. ….
Sd/-e
Judge
_i –..fliV_V