IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18""" DAY ()1? NOVEMBER 2010
BEFORE
THE HON-'BI.I£' MRJUS TICE 5. ABDUL NA I
WRIT PETITION N0.10961/Zf:."0.I0y I¢s;~I:I5S) I " 'V
Beiwccn:
Sri Kere Kenchamtna Meenugarara
Sahakara Sangha, .D0ddz1bat.i__(Regd.)..,...
By its President Sri H. Gi1'iI'a__j,'=.,_ .. .
S/0 Hanumanthappa, * -. '
Aged about 44 years, _ .
Occ: President, Sri Kare KenChViI11;IT;a O'
Mcenugararzz Sah{1k'a'1'§l_bSang:hg1, g A V u
Doddabati (Regd. ._' r/E) _D0dd,ab&atE.,,. V
Davanage-re T5,'. » Pctiti0ncI'.
(By Sri LG.AGagsmhm:zniaI§A1I,.--
And: V ' "
_ I V. State c)!" I5,
f)'ir§:C~*mr 0fFisi1cry,
Iii Fioor, Vishweshwariah Towers,
A, y Dr. 'AI"nbedk2-11' Rozzd, B:Ingai(.>1'c*l.
3 The Managing Director,
Karnataka Cowoperative Fisheries
Federation, No.37/12, I" Stage,
Industrial Town, Vish veshwa.rnagz3,r,
Mysore w 570 004.
4 The Assistant Director of Fisheries,
(Grade-2) and District Nodal Offizcer
of Fisheries, Shamanur Road,
Near Ashraya Hospit2.i',~..V_ in
Davanagere Tq. & Dist-._ __
5 The Assistant Registrarief-Co--operéz,tivie 1 "
Societies, Dav:m3'gere ~
Davanagere:--.Tq.§& _
6 Kutigiwad' MeenLigai*ara"8ahaka1'a Sangha,
By i ts .Se<:--retary, Suiro.s_!i';'«
S/0 Hafieiimanvtappa, iiurzdjaiad,
Davanagere '1fq.'&v"Dis't. Respondents.
-‘(‘,Evy Nzz.gashree;iii}iICi’GP for R1, R2, R4 and R5
_ . Si’i.,Maha2:;te:.sh_ S. ‘Hosmath, Adv. for R6
S’ifi_Sai1d_eep ‘PatiiV,VjAdv. for M/s AH. Law Firm, Adv. for R3)
V ” T1:’i’ i’.’0r’*
short), Mysore and for quzIshiiig””r«s:jic c()iiséquériiiiil rjrder at
Annexurc ‘J’ dated !8.3.2(}’1(}..&iss:i’e3ri b’y’—ifjr:eVV’it’ii.ii*d rcspcinrient and
also for striking down coiiditionNofiiiaii :h.;e._VGdiz_cr1i–1ncn: Order at
Annexu datcdi’28=…l” L2€)0’6._g1ii’ci t”oi’ce1’tz1in other ieliefs.
The pctitioiicirv is a’ Ccmipcimivc Society l’CgiS[Cl’€d under
Iiic.pif(3i.risi’i>f1s; _Oi7._;_Eic Kai’iiaI’aka CO~0pCl’£l[iVC Societies Aci, 1959.
Rft?Sf)’O’i_’:(i’fA:n{? :’i”V.I.,Q.(:5′.V:1.5″Vi:1 Fishcries Cowoperative Society. its area of
()pCl.”¢Ki'{?)n c.piripri”scd of Kuiidawaida. Hosakuiidziwada, D()dcEzib:ttlii,
. 4″—Sii;1.ma1mr,”:Nag2’1iiur, Halcbzitlii and Shirzimag0nd;.iii.ahz1lli villages
ii {if *.Dii’v’;’iii21ge1″c Tzifuk and District. I: is the case of the pctiiionei’
§
society under the pi'(wi:si.ons of the Kz11’11a1.aka C.()~(ipera1ive
Societies’ Act. 1959. it WEIS ziwawded fisiiing 1’ighi.:d.§iE€;i§ ”
3.51.2009 at Doddabauhi tank of Dzavziiizigere VI1£.lVi_’Lliii”(“.~.VVrI”i]’C.i’*Xiifliii
petition fiied by the 6″‘ 1’e.«_;pondent eliziiiezigiiig tvhieregi~s;.tiaiipijiii(5f__
the pe£iti0ner–.s*0eiety was dismissed by 111is’;.CCm’i on »2′;2.6L’2.€)()9ii’:ini”i
W.P.N0.i2I98/2006 reserviiig 1ibci?1’ye._io the peii.t_id11ei* iheieiii to
chalienge the impugned uf(:i’e..ij i)(§i’i(.)l'(*’3iAi’h:’C:’-,i1ifJ~{)i'()pl”iEi{Lg éiuthority
within 30 days from the date O-f_tl’ie”e1’Zie1f–;~.Iii’–iEhe,.i.inean1i:ne, the
District Nodal Oiff’ie’:<:{:VLhz1s zigziiia pi:iss"ed.A 'i21ni'0r<1e:1' at Annexure 'F'
dated 19.'2,20.n3 ;.i$xi;.~.rgii;jg ._fi§'hiiig fights in the af01'esaid tank in
favour of the,__ pe§i£ii(5i;ei"..i'C;z1:_ii..:i period of five yeaixsx In the
Ci!'CEJl3].§sIi.'§'£il1Ci(£i\'. the F'8fiCH1'Zli.i'()l} has resoived to award the fishing
'=_1'igh1"s–.iI_3 the t:.1nI<_ihvquestion in i"zw0uroi'1he 6"' rcsponciem without
n01i';:e"to'the'p¥é:i1ii01ic.1". This is I'0il0weL'E by an order passed by me
-third 1’esp(5ii1:;Eeii1. awarding, fishing rights in fav0m’ of the 6″‘
ije»:;p0i’it:Ee111 in the said tank. The 1″es0Eui’i0n at Amiexure ‘H’ is
questimt 213 it has not completed one ye.’_.t_1.1…f:,’_(_)m the d2iteV;of°thetV
registmtiori when it mztcie an application f'<)&<;4z1\v:g1'rd.. of '{i'is'hi':ig' rig,ft1..t'st_ '
Thus, the ()rde;~;_1t Annexu;-c -9' ci21t.eed-3:11.2i(}€_)9'urzts
is why the District Nodal Officer oifiier at
Annexure 'F dated 19.2..2.0ii)~~..in(1ci_i'i'§'iVtig':'ii'teTi;r§1er zttvvifiiiinexttre
In Annexttre 'F' order, theVD'iA$Vt1tiiC_t:iii$iodttiV has eletirly
S[£11Cd that the thirgi. activity with
the ztssistanee sot' ;1"—.l'(')'"e'z-it-t__ beCa-go-pei":I.ti':\teit-soeaiety. The order at
Annexure does. riot'Stt1te.t!iat_tihe third respondent has to carry
on fishing actiéity with the :tss'is;t;t.i'iee of the petitioner. The order at
_vAnnext1,re 'F"'~is not 'unde1' challenge. in pu1'st121nce of the order at
.7AE1IT1C'.'§Ei1"!(; Eh{3«.._1hiI'd respondent has passed :1 resolution at
AI11]C.X"tlI":3.' ti ¢:'–e,$(')I.x;1ng to grant iishing rights to the 6" l'CSp0ft('}C!'1E.
V' The saiti«4._1'es(_§vititio-n and the consequential ordea' an Annexure 'F' is
' '«p_ei-feetly in ate-;'<:)1"ci21a'1ee with law.
T2
9. The petitioner society was registered as p_e:’Wthe.j_’or_det.;___
dated 17.1 1.2008. which is clear from the re.gist.r’a_tii~t.>nv–eertitieateA at
Annexure “A”. The competent Z1U[i1()lfT_lty.-iltigljr ctitfetited [ii’tl’§:”‘–..’_(.)Ll:ii’.v’.’
respondent to amend its l)ye«lawsun_de1′ Seiet_io1’1 E1’/..((~.V)”ofAhe_Aetigbyii
deleting Doddabathi and Héllflbéltill’~.iil’lil£1vgt3Sin ‘its area of
operation, which is €Vid€l’E£wIl”l”.()1Tl at A1ii1e.i<u1'e 'G'
dated 4.11.2008. It is also oeeasion, a
similar order hyigthei registering the
petiti()ne1'~s0c_i::_ty pill2.8.9';12()4(l(}i{fTlji'svACotirtiidismissed the said writ
petition cm 22.6i.A2Of}9…_With li.he'rt._y to the petitioner therein to avail
the alternative i'em.edy_ e"?'.~e.§~'pondei;a was granted 30 days time to
file an ;appeal ehttll.e_n§ging the impugned order therein. It appears
tihatthe 62'":r'e.spoi1dent had filed an appeal before the appellate
aiutlitz-i'fityi and'..tl1evi.iap'pellz:te authority had returned the appeal with
_lil)erty"*–to .1t1i1;:-.6" respondent to challenge the order before the
i"-{;QI1.1l}f3'l(2I1iii£lLli'h()l'l[y. Thereafter, the 6"' responde.nt filed it revision
-pie’tit’iio:’1″it1 l\lo.C()/ l5CAP/20 10 under Section 108 of the Karnataka
M
iespondeiit deleting I)(_)ddt1l:)21tlti and Haiehathi villziges fI”orn~,it..~;–V
area of (‘)pC1’E!1l()11 ltas been stayed in the revision petitieii. If’iEi}it~–is”7–«–.e ~
so, the at’oresaid villages continue to be _i_n…th_e 21i’e.:1 ()li:l(“)B.¢Vif-‘L’Elell()ll” of
the 6″‘ respondent. Therefore. the petitioner cgttmot h£i~ve”an’y fi
right in VlCW or [he interim t)i’de;~”§j%iit.tecl lit}!/lit? cli:tt\”‘/4)1~l(;V?\\&:y1AIVV€1\:,f;C”v{i5’il()I/1
petition. The petitioner inay;__h2we l'(.7 E.l.kEi)l;ETl:):(321’l’ inthe til’oi’–es;iicl,ievision
and seek. modifieziti(>11/vaeaitiorll of V215 it may.
IO. As per l;l£’i.”,3 {)1~{iC):r~-“‘£1″‘K», .A:’1′]11lC’?{‘1′}.’:;jQ’ Nodal
Offieei’ had gifanteti tel/ihfe.lf*lenleli9nti<):i after availing
the sei*vi.ees__otifltlieV-petitioner'v.h_erein. The said order has been
modified 'lay: E-IS per Annexure 'F' (fated
E9.2.20l(). Perii"i'e.;2tVlll ol"_tl':e. "'oi'cler would clearly indicate that the
it ' «.Nod;t'l._§3ffi–eet has gr'¢inted'iishing ifights in favour of the Federation
'Q tltifoiigh the ' ~21; ..
iétzinee of {my local fishiiig e<H)pet';1tive society.
Thatisfilmw titre if-';'=etlei"ati()1t has passed the resolution at Annexiire
'H7 :ii%'airclvi.iig '[:'i".§l1ing rights in the tank" in question in f";1vour of the
toil". ifesp(.)ti'de11I. The petitioner has not ehzilleitged the order at
3.
5′
A
15
Aimexure ‘F’. The fishing season starts from E” 0’1″ Jttly4″c:.f”::t_”‘–
pmticulztr year and eonies to end on 3()”‘ of June of ri1e_.i'{extye21i”.’= H
which is 21150 clear from clause 1?, of (lie»uGm»’eI’I1_nr1cI1it”‘G:’t;ici”
Annexurc ‘R1′. Tiiereibre, though the “p&etiiti_i0ne1′ iktrtis’ _g[‘£1’l1{C_d’._.
fishing rights :15 per Annexure ‘B’V,>v.i_i:”§.(x)Ui(i 1’i€Ji_’
operation because in terms ozftthe Gt)xzciiii’1’i31et’i»t,prciei; *it.,.ez-wig only
start its operation from 1” Jul)i.”éi(h)*l-[}i§* the order at
AIIIICXEHC ‘B’ hafl Invlciiiif ght has been
awarded by thei.thii’1″i1_Vfie;p{inLEen_t:_in 6″‘ respondent.
There1’0re, Petifievnier ithat-itv’riz:s invested huge sums
of money iitazf without any merit. Since
the petitioner iizas. faileti._td;eii;i1_i~enge the order at Annexure ‘F’
4.-vz11(udif’yvi~’:’§g the’eujde:’ a1t”Ai11.1_e_2<.Ls1"e 'B', it is not necessary to consider
'i'11.Ve'c),ii}':'e1'vee.ntiein1i.o£1's:.._The petition is devoid of meriis and. it is
V ;:ee()i'ding}y Liisn-ii';~;s'i:5'(.i.
16
I}. Since the writ pctiiion is disxnissccl as 21i}dvc.
1.A.N0..I./2010 filed for vacating stay does not ;S’l’1~I’~’.–‘..i.:\.”‘G.: _fC{}’
cc):a:_eiderati(.)n and it is zuzcorcfingiy dismissed.
BMM/–