High Court Karnataka High Court

Sreesail S/O Channappa Biradar vs The Presiding Officer on 10 March, 2010

Karnataka High Court
Sreesail S/O Channappa Biradar vs The Presiding Officer on 10 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 10"" DAY OF MARCH, 2010*}

BEFORE

THE HON'BLE MR. JUSTICE AJIT J K  I 1 D

WRIT PETITION N080"/58 oi?' 20«10§.(C.S  .
& WRIT PETITION NO.80792w94 GF :.:;0I0_ (cs 

BETWEEN

1. SREESAIL,  
s/0 CHANNAPPA BIRAD_AR.~"'W *  
AGED SBYEARS, - I I  I I
occ. AGRICULTURE, V

R/O KUPAKADDI,   

TQ. BASAVANA'EAGE'4wAI)I;  D D'

DIST. I3IJAPLII*:?Iw    D
2. SHIVAEENGAFI§A',.    

s/0 GIRIMALLAPPAAABI 
AGED45 YEL;ARS,._=  
OCC,'.._%.AéAGMCULTURE,_

~ . 3/0"Km_§m{ADDI'  ..... 14
  BASH.'/14LNA_ BAGEWADI,
" DIST.' TBI;;£.APEJfR;%=" 586 210.

3.' SfXNGAP15£:;:;

 -- S/O"i{AI\H\/EIINTAPPA BIRADAR.
~   AGED '4,5'iYEARs.
 " I--(:>Cc.._AGRIcULTURE,
 T R/'~Q KUPAKADDI,



id

TQ. BASAVANA BAGEWADI,
DIST. BIJAPUR ---- 586 210.

4. BASSAPPA.

S/O MALLAPPA BIRADAR,
AGED 45 YEARS.

OCC. AGRICULTURE,

R/O KUPAKADDI,

TQ. BASAVANA BAGEWADI,

DIST. BIJAPUR M 586 210.   . A_  V

{BY SR1 M G BHRUNGIMATH & LAKDHM1 _.E;~ADV{;:';}~

AND

1. THE PRESIDING OFFICER,------  
PRATHAMIKA KRISHI .S'1'~'s HA'KA_RI' ~  
BANK NIYAMIT KUPAKAD, L    A
ACCOUNT AUDITOR OF'.__    
COOPERATIVE--SOCIEfTIES',.: . 

  
2. THE D--EPIJV'IYV  FOR

COOPERATIVE SOC'II*3TIvES BIJAPUR,
TQ. 5; DIST. '131,JAPUR- -- 586 101.

-   3, V P}€ATr1A1v;1KA  SAHAKARI
 EBANK NI YAMI'T._KUPAKADDI.
'REP. BY Dis SECRETARY/MANAGER

R;'.O"KUPAK;_AE)DI,
Tg.*BAs;AvANA BAGEWADI,

 A  ' A DIST. BIJfAPUR--586 210. ...RESPCNDENTS

**$****



La.)

This writ petition is filed under Articles 226 and
227 of the Constitution of India, praying to issue a Writ
of mandamus, directing the respondents to conduct the

election proceedings of the said bank after ‘giving
SU.ffiCi€I’1t opportunity to the petitioners as ~jperf–«,th¢
mandatory provisions of law and etc., L” 5 ‘~

This petition coming on for pre1imin.uaiyv.,VV
this day. the Court made the foiliowiligiz A =

oRDE§e7d
The petitioners No.1d» ‘of: the”

respondent No.1 soczifity. dcisapimd ‘th’at~”they are
members since 10 have right to

participate iI}:.v’tf}€VT_e1€C:§;’i01:1 of the”s.ociet3n

d “petitioner is that without

foliowinguthe prov_is’1on=s:-~of Section 20 of the Karnataka

C0._o}}eratii.r,e Soc’ievt.i.es’Act the election is due to be held

Indeed it is to be noticed that the

e1ection_p1’o.c-elss is already set in motion. Hence at this

‘*.,stage” relief sought for by the petitioner for

V”:V’_Apost§;;onement of the same on the ground that

mandatory provision under Section 20 is not followed

does not arise. It is aiso to be noticed that eleftion

process has Commenced on 22.01.2010.

only when the election date is coming nearer; Reisertving

liberty to the petitioner to raidsded tans eo1eeti.o:fl«._disi5ute

petition stands disposed of. . _

YKL/-