High Court Karnataka High Court

Prathamik Krushi Pattin Sahakari … vs The Deputy Commissioner on 15 February, 2010

Karnataka High Court
Prathamik Krushi Pattin Sahakari … vs The Deputy Commissioner on 15 February, 2010
Author: Subhash B.Adi
" ~ .RE..I=§REsENT_ED BY ITS SECRETARY.

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 15th DAY OF FEBRUARY; _

BEFORE

THE HON'BLE MRJUSTICE SUBHAS_uI§I:~."_B'.:AD1A I
WRIT PETITION N0.603596/20IOAIGM-I-I§D:3I  '

BETWEEN:

PRATHAMIK KRUSHI PATTIN SAHAKAR
BANK NIYAMIT, NEJ, AT__ NEJ,   
TQ. CHIKKODI, DIST. BEL-GAUM, ' I A
REPRESENTED BY ITS s~EcRAETAI%:Y; _ I 
SUNIL, S /0 KADU cHENcH.ANE-«AGE:   . f 1.

    " ,.'*.;PETITIoNER
('B-y_sau:_ SI-LIVARAJ R, MUDHOL, ADV. 3

AND:
1. THE DCEPLETY CEIMIISSSCIQNERIEOODI
EELGAIJM, DIET. BELG_AUM.'

2. THE TAIIAsILDAR,'A'c.I{I'IIcVI{DDI, DIST. BELGAUIVI.

3. 'I/'E1'I1.{ATES"I.1[ARIVIV1DHA UDDESHAGALA
 sAIIAI:ARI SANG_H..P4IYAMIT, NEJ,
'I"TQ.'~*.cHIKK0DI, DIST. BELGAUM

    ...RESPONDENTS
' '(By SMT. KVIDYAVATHI, AGA. FOR R-1 AND 2 )

TI.-ISIS "WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF TI-IE CONSTITUTION OF INDIA PRAYIN G TO DIRECT THE

  .IREsPO'NDENTs NO.1 AND 2 HEAR THE PETITIONER AND TO
'» CONSWIDER THE OBJECTION FILED BY THE PETITIONER VIDE

  ANNEXURE--C, D BEFORE TAKING DECISION.

'- I __ THIS WRIT PETITION COMING ON FOR PRELIMINARY
I HEARING THIS DAY, THE COURT MADE THE FOLLOWING:



ORDER

Petitioner is the existing hoider of fair pificefshogp.

He alleges that the second respoi1dVs\iit:»p:.__

recommended the name of the¥’3W1–.respon.dent Without i

there being notification calling”«for-_iapp1icati’on«.anidnforu

which he has filed objections, }”ie«..subi:1it”sT”tE1at his.”

objections are not con_side1’ed”aindmthere isliiieiihood of
granting authorization to

2. Eidfztiiftedty no-v:au’thoriza.tioin is granted to the

3rd respondent.” objections, the
authority Wilt’ _ta_k_e ‘ ivcoinsideration and pass

appropriate orders. ‘V V.

thes_e”observations, petition stands disposed

Srnt.””iVid§/avjathi, is permitted to file memo of

A _ afspearance wi.th;in four weeks /s

EEEBGE