WP 190.4990 of 2008 2 1 : IN THE HIGH COURT OF' KARNATAKA CERCUYF BENCH AT EHARWAD DATED THIS THE 1213 DAY OF JANUARY zoos; BEFORE THE HONBLE MR.JUsT1c§H.B1LLA:>15;g wmr PETITION M4990}! 2003 'g<;s.1ms;%% 4' * T-- T T EETWEEN: 1.
,0} ”
Rudrappa, S/o Rachatcppa
Age: 55 Occ: Agril., . 3
Rio: T.C}.Road, Hanagal E
131;: I-IVR. * =
. ShivV§§11afidaf§ya,A 6 étirunath,
Age: “50 ‘years, Agii
R] 0 ‘¥’c;”Dt’EfI§3;vm”i.
.Manikap§{,”
Sfjp Basavantappa Dxmdannanavar,
Age: 6-3 years,
” ~R_;n.~ :3a1in1jx:d,Tq: Hanagal, Dt: HVR
sf 0 Valasangad
Age: é’;i7’years, Occ: Agril,
R/oz: Vifiyanagar
.. Haveii Tqfis Dt: HVR
.’ Préinanathgouda,
; S/0 Virupaxigouda Havanagi
Age 29 years, (Dec: Agril
Rfo Havanagi, Tq: Hanagal, Dt: HVR
(By Sri. Vcemsh R.Budiha1, Adv.)
‘ 7 z ‘ mar, V ” ‘
. . . Petitioners
“{ZI:1en1_i&’i.mE6_{)f.’.VM_034. H ‘
V” ‘ . _ By” its Msa51;~:3gi11g”«l;1iz1ector,
AND:
I. The State of Kamataka, ;
by its Secretary to Government,
Department of Cooperatiazmn, ‘
MS Buiiding,
Bangaioreml.
2. The Commissioner of–Cane Devéipfifiiant
and Director of Sugazg K=–a11>;:taka,’ _
Chougale House,
Cnmccnt Road,
Bangaiomml. __ _ . _ V_
3. ifi ‘
Kharkhsine Niyan1’ita., ‘ ~
Sang11r-581.14&L._: H V
By its ”
. M] 3 Shnec J
No.112, Uthaniar ”
Gandhi. Eldcrado 5″” Floor,
. .S:.1gars Ltd
havimgéis xvegi.*s¥i’:%ra.**d names at
BC 10iSi,_Have1o<ék Road,
Cam , fieglgaum.
‘ ‘ jv ‘ ~ [ Managfing Director.
Iabomtories Pvt Ltd.
2; Pamadi Towers, 2″” Floor
,,_1§z Road,
> 4_ ” __Ba21ga1ore – 9.
By its Managng Dizwector
39/
WP NQ4990 of 2008
WP N0.499{) of 2008
7. The Administrator and the DC
Kamataka Sahakarl Sakkam
Karkhane Niyamita,
Sangur-58 1 148.
Haveri. é Resggondents,
(By smt.vidyavati,, HCGP for R1, Hi”-13;
This petition is filcd undcr._a_1fic1&_s 226″ 227 9f the
Constitution. of India to Aq:1g:zs.Ei’~–Annexu1e~C3 dated
10.01.2008 issued by the. R1,; qusiééiz tI:;::'”:c sQ1utio11 alicged to
have bean passed by the membéts _r::f E3 by virtue of
A1111€X11I’€*-3, and etc. ” A. 1 .V V’
This gi xy hcazm’ g this
day, the Court 31:1ad’€:”th¢ 7 .
.-…._._uu…_.m
E R
A % 2 . _ marsrvzr _
There :3 no mpmaeniauon uni’ the petitioners. Even on
= ._thc er-:;<::asi;c$i1%'–E–,–t£1s11e was no representation. The
interested in prosecuting the matter.
Thcféfdm; petition is disnlisscd for nomprosecution.
Sc!/-3
Judge
j