IN THE HIGH COURT 01? KARNATAKA, BANGALQRE
DATED THIS THE aw DAY OF JULY, 2009.: _
BEFORE A 9 V” V’
THE HON’BLE MR. JUS’I’_ICE,__AJI’_§”J’G£Ii§I§}’AL V
WRIT PETITIGN No 11065 0?2€3o§»g’C$}REi$’;j”-A…’
8 EM _ _ .. _ _
1 s PARAMESH
s/0 D s SHIVANNA
AGE 41 YEARS, % __ V
CHIEF PROMO’I’ER ‘ J
SREE BANASHAN1«:_AR;..MEE.NUGARARA
VIVIDUEDESHA :sAHAjKA.R’I’~.sANGr5«:a
ANUGQDU ;v;:,.LAc_}E;_ DAVANAGERVE TALUK.
(By sx£”H.v.RAJ5″iéAL&;« – ABSENT)
AND_ _
* _ 1’-if Aé~.,§sisTAN*f I3~hfi::cToR OF FISHERIES
ROAEI, DAVANGERE.
A I3;é’Pmé?V-D’IRECr0R op’ FISHERIES
DEPARTMENT OF FISHERIES SHIVAMOGGA.
3 ‘ ..r5’I§gEC:r0R OF FISHERIES
.A 3RD FLOOR, V.V.’I’C)WER
” AMBEDKAR ROAIZ), BANGALORE.
H STATE GQVERNMENT OF KARNATKAA,
BY ETS CHiEF SERETARY
DEPARTMENT OF FISHERES, VIKAS
BHAVAN,BANGALORE.
5 THE ASST. REGISTRAR OF’
CO~8PE3RA’I’IVES SOC{E’FiES
PETITIONER.
DAVANAGERE SUB DIVISEON,
DAVANAGEER.
(By Sri rm. BASAVARAJ, HCGP. )
THIS w.P. FILED UNDER Am*1cu§S f326″}’\ R’=13v««227–V3OF ma
CONSTITUTION, PRAYING TO QUASH TI~i—-s«.;_ ORIDER mssxza BY
THE R3 REFERENCE NUMBER 1220.3,/33/’zaps DT. 24.3.2005
AND VIBE ANX–O BY WM’ 0%’ sv’RiT.j0F”c§:RrJoRAR1.
DIRECT THE R3 ‘rd A.€;t”?§(3’R5D:’ Pxfimiixssgon TO START THE
SREE BANASI»~IA_NKARI_… ._F:sHER1Es”ii VWDUDDESHA SEVA
SAHAKARA SO(3IE’I’Y_ c£::NTE;§_.:ATVAN1;Go:3U VILLAGE.
ISSUE,”3I4R1§£*ifI()N_–..__fi’QV .325 TO REGISTER ‘ms
SOCEETY BY’ WAY’ :01? \m2:1*..oF MANEQAMHS.
Tms P£:,%r1′:’1(A)Ti’¢v;i.;Q;s_.A:i«r~%:ce%.(§’N..%.E*oR PRELINHNARY HEARING IN ‘B’
GROUP m1’s% DAY; ‘!?}Il3’*C_Q-‘d’Rf£’ MADE THE FOLLOWING:
‘a\dkDER
‘~’;1.’h§_LA’mattefA “<;a7i.'_£e_r..iv twice. None appears and there is no
' Vm1v:) I'fiS¢3I1.tVa'i1'OD,, Fkitition éismissed for nomprosecution. ;
Sdf.-_g
4= Iffifi
.__ a2ge E
" '.';.' "I5;'i§?S POI§.DENTS.