WP No.60873 of 2010
IN THE IIIGI-I COURT OF KARNATAKA
CIRCUIT BENCH AT BIIARWAD
DATED THIS THE 24TH DAY OF FEERUAEO" _
BEFORE T' T T4 1
THE I-ION'BLE MR.JUsTIcIEM"SIIEIOIAS§1A.'E.:.AnI}:_T'V;I
WRIT PETITION No.6G_S73/"2oflIe T'
BETWEEN: 1' V V T 'T
RAMESH, S /O VITHAL A _
AGE 31 YEARS, occ: AGRICULTURE ~_
R/O YARAGATTRTQ: SQ_UND_ATTI:_ ._
DIST:BELGAm.-ij.' = - PETITIONER
(By SR1 SH1V'$RAiiP'.M'U_D_fiQ_L,:Ai§VOCATE)
A N D ;~ V
1. THE'-.RETU'RNING GRFIE.(:ER
SRI D'HA'NALA)_(I\'--!I'C0---:O'PERATIVE
SUGAR EACTO RY'LT'Dz,.."KHANAPETH
TQ:-A RAMDURGA AND ASSISTANT
GOMMISSIONER,___I3AILHONGAL
. A "EIST':'.BEI,GAUM.
COMMISSIONER
. BAILHONGAL, TQ: BAILHONGAL,
' I;IST:V.BE1;¢.GAUM.
3. SRI; VDHANALAXMI CO-OPERATIVE
" : SUGAR FACTORY LTD., KI-IANPETI-I
. T'Q:RA1\/EDURG, DISTJBELGAUM
T T<'E'.P BY MANAGING DIRECTOR ...RESRONDENTS
....(};-13y SMT. KMIDYAVATHI, AGA FOR R1 85 R2)
WP No.60873 of 2010
This Writ petition is filed under Articles 226 85 227
of the Constitution of India praying to quash the
impugned caiendar of events dated 16.02.2010 i-ssued
by the Ft respondent for holding election to the I3.oard.._of
the 3rd respondent Sugar Factory Schedule to’–be’.h1e’d
on 21.03.2010 vide Annexure–B. V’ ”
This Writ petition coming on for pr’e1i:nivna’ry”this ”
day, the Court made the following: ._ .
0RDER:”V
Srnt.K.Vidyavathi, Aozs.._’ta1ges for
respondents 1 8:: 2. it i
2. Petitioner has the calendar of
eventsi1…pub1ish\edf-.on.Li’6;_0’2 .2010 as per Annexure–B in
respect oifreispoinde’nt” ]\iio.3–Co–operative Society on the
p_ __that th’e–‘said.caiendar of events is pubiished in
‘¥.tioiation”~.o;§.,i:’Ru1es 13 and 14 of the Karnataka Co–
operative ‘Societies Rules.
Learned counsel for the petitioner submits that,
liefore the calendar of events was pubiished, no
as
‘ of ‘ within four weeks.
W? No.60873 of 203.0
provisional voter list was published nor defaulters list
was prepared and no identity cards were ..
4. The Returning Officer has ‘found “~
of the Committee has expired
years, election is not held direeteid the’ to he L’
held. In this regard, the i been
issued. Annexure–B requirement has
not been complied. I dispute as
regards petitioner has
an a1te,rnative;i’re’r;3’_edy_joiraisirigan election dispute.
Writ ‘ sitand-s:i.disposed of.
AGA is permitted to file memo
Sdf-4
JUDGE