,.g »
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
BEFORE
THE HON'BLE MR. JUSTICE _
WRIT PETITTQN'N_$_};:464§f2{§_@ k %
BETWEEN: % A %
1. Primary Agircultflml
Ujjani, V '
Taluk Kundalagi _ j '
Dist: Bellaxy _ _ .
Byits Secretaryfi'
2, Primary Agircaimal Cdébpcrafive Baffié Ltd,
'fa1ukKufidaIg_i-- ' '
Dist: Bellary. _ --V
By its Presidezfi, * V V'
3. _Sh1'i.M.,Ci'¥;Irusiddas3ag0t1<i;;1 __é ,
siuM.Ma'm:anagouda,
Age:
R/0-.Uj,i_ani; Talukz Kudaiagi,
: V Dist:'Bei'!~3ry,'
'})irector,~._ ' -.
_ Piimary Agricgalture Co-op. Bank,
' H " ' vUjjeL1;i its Authoxised Person.
_ ...Pefiticmers
U ._3hr_i;~.Iayakumar S.Patii Associates, Acivocate)
DATED THIS THE 4"' DAY OF SEPTEMBER; $2003 f f _ V'
1. The Assistant Registrar of
Co-operatrive Societies,
Hospet, Dist: Bellary.
2. The Returning Ofiicer,
Beliary D.C.C.Bank,
Hospetfi Bellaryi
3. The Bellary I).C.C.Bank, A
Belalry by its MD.
4. K.Lokappa Sic Siddappa,
Aged 53 years,
Director, Primary Agricultural
Co-op Bank Ujjani,
R/0 Ujjani,
Taluk: Kudalagi,
Dist; Beliary.
...Resp0ndents
(By
Smt.K.Vidyavathi.,. G0i;{emrnent'iPii'ca&er for Respondent N051! & 2
R3—Served-It “”” _
This Writ iiPe:titi01i Articles 226 and 227 of the
Constimtionof _{_ndia,”‘-préiyiszig ti: qlish the order Annexure-F in dispate
No.2OV7/07-Ofliédated 18.3’;20Q$passed by respondent Na] and etc.
(in for Preliminary Hearing this day, the Court
. made $fie.tb1_3.ewi1ig;_ v ”
The counsel for the petitioners would submit that the Writ Pfiijtisn has
become infructuozzs and that it may be dismissed as not pres.srsd«..’ A’ V
2.
having become infructuous.
3. Smt,K.Vidyavati, Govemmenfifi f{5r~ iflégppéhdent Neal
and 2 is permitted to file memo of f;w?itBiLi’;:.:’§\¢rqVweeks.
The memo £3 taken on record. Thaw-rit aéj’. AV