High Court Karnataka High Court

Gopal Gangadhar Patil vs The State Of Karnataka on 17 August, 2009

Karnataka High Court
Gopal Gangadhar Patil vs The State Of Karnataka on 17 August, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 17TH DAY OF AUGUSTI'C2OSg&:RIS   

BEFORE 

THE HON'BLE MR. JUSTICE  BCC)-1:_v'AA13x3r\.IVI'I1:A:"C'A:..,A.T

WRIT PETITION No.3d8:é'-ISOEAC20T0SSV(CSS:REAS) 

BETWEEN:

1.

'. LL59 "

GOPAL GANGADRAR"RATI'_L j'  '
AGE ABOUT 37 YEARS,   V - 
occ: AC{RIC;I5LTURIS'[""    A 
R/O (_3Hf_3'UD.ALLI\ZI.LLAGE;  .
MUNDAGOD TAI.U_KCf>  A'  
U.,K.S.DI'STRI'CT.._ A. ' ' "

YELLAPRAV ff» ~
S /0' KADA.1?PA_'GU'D__I"  
AGED ABOUT 40 ~'zE;«\RS

_ R/0 ARAS1--z.INAG.ERI
..  MUNDGOD..TALUK
  I2«ISTRIcT""

j  SSAISIN-APPAT
'  S/'o'_~vRAI2_ASAPPA

AGED ---ABOUT 45 YEARS

 R',/AO 'CI--IIGALLI

MUNDAGOD TQ

C' ~  U;K. DISTRICT

 THAJUDDIN

R/O MOHAMED YUSUF MAKANDR
AGED ABOUT 48 YEARS

$

an-'I
"O



l\)

R/O MUNDGOD TALUK
U.K. DISTRICT

GI-IOUSUSAB

S / O IMAMSAB MALLIGAR
AGED ABOUT 48 YEARS
R/O MUNDAGOD TQ

U.K. DISTRICT   . fi..;f_pETITI'ORE-RS  V

(BY SRI ANANT R. HEGDE, ADi,',__,)1"--_TV 

THE STATE OF I<ARIf\:ATAKA. f ~   ,
REPRESENTED BY CI5IIEE.,S»EACRET-gum,
AMBEDKARVEEDI...     A *   ._ 
BANGALORE '

ASSISTANT RE(,'rISTR_A1?_ O-F  H »
CO~OPER}A'1'IVE"SQVCIETIE-S " '
SIRSI SUB D'IIIIS1O.N.__
S.._IRSE~_S8£3,~?rOt1'3V.V . '

MUI;DGOD.,TA.I;U';RESENTED"'I3Y

 _ MANAGE,R

 *SUBHASH'_;WADDAR
'-_rAGEID__ABOUT 40 YEARS

 PEERAPPAOOWDA MAYAPPAGOWDA PATIL

AGED ABOUT 62 YEARS
OCC: PRESIDENT/CHAIRMAN

._ T" MUNDGOD TALUK AGRICULTURAL PRODUCE
" MARKETING CO--OPERATIVE SOCIETY

MUNDGOD
U.K. DISTRICT--581349  RESPONDENTS

IE

‘5:

(BY SRIYUTI-IS VIDYAVATLK HCGP FOR R1 81, R2, I
R.I\/LKULKARNI FOR R3, F.V. PATIL FOR IMPLEADIN,G’~,_
APPLICANT, ADVS.,) ‘I —

THIS PETITION IS FILED II1\ID’EI2 y_ ARTICLES 226 ‘S

227 OF CONSTITUION OF INDIA PR’AYIN»(}’~TC’

IMPUGNED RESOLUTIONS PASSED “BY R’E_SpPONDENTS’–,Vp
D’I’.18/8/08 AT ANNExURE’nS_,’—DT.22’/S/OSAT 1i’I«NN.EX–URE~~..’

C, D’I’.26/8/08 AT ANNEXURJ§¥D_ AND. I13T:15′;f:9/Os AT
ANNEXURE—E.

THIS PETITION oo’M’ING_<3I§I EVORORDERS THIS DAY,
THE COURT MADE THE. FyO~LLOW,1No-:v 'V

Aeltvoeatet to accept notice for
respontietnt i;r1've"rr'IerrIo of appearance within
a period offour' ' ~ " < 2

Tho1;1gh petition is listed for hearing on

applications, it is Seen that by the very

doeI1ment'T;:'I:Ied upon by the proposed respondents which is

at AfInei~xure — R2 namely the resolution (it. 24.7.2009 the

sprayer made in the present petition has become infructuous.

' 'E1: is further brought to the notice of this Curt by the learned

$

,5.»
Q

counsel appearing for the proposed respondents that the

said resolution dt. 24.7.2009 produced at Annexure—-___– R2

aiongwith their application has already been question"

the Deputy Registrar for Co–operative it

which is the competent authority. v.Si'r1cepth7e

same by the competent authorityi':'wo:uldii reisolfiie. the"

between the parties this Court does not propose toi'az3rJert to" V

the merits of the Contention. "questionsiarisingi between
the parties are left open' the appropriate
forum and the"present""pe§tition*.._stan§lis»'ii disposed of as

infructuous.» No __

Sd/.;

Judgei