High Court Karnataka High Court

Syed Jalal Khaki Shah Moula … vs Government Of India on 16 September, 2008

Karnataka High Court
Syed Jalal Khaki Shah Moula … vs Government Of India on 16 September, 2008
Author: D.V.Shylendra Kumar
IN THE._eHIGH,._CQU,RT.,OFJCARNATAKA
AT BANGALORE   

Dated this the 161*: day of September,  1'      .

 

Wu': Pgtition No. 26919":-f;2o_o.5 [Q.l!F~RES) 1

In wnto. 13905    .,
B H  _  _

sv ED JALAzLaKziAK:'; SI-{AIV-I9 M-Qt.'¥L_A_
SHAR-E-AM £;:z«1A.a1 Ami) VILLAGE 
:NDuSI*R1Es'Asé3oc1A1_10N  = ' »
NAND1'{;AHALeIALL1 >903? A  

C.HINTANEANI_TALU~K 

K{1}LA--R I:>1s'rRji.t:fr    

REP. BY ITS 'SECRETARY 

SR1. '2::_.MRoc-D PASHA;  PETITIONER

[By s_f£.'t3.1§'. Lakehmipathy Raddy, Adm]

  '1"   c3:):\z.§;§<'$ar.s%£f1g¢'r or mum

'-.SECR'E--'I'ARY TO DEPT. or
'  AGED RURAL INDUSTRIES,
 NO. 263$, UDI-IYOGA BI-IAVAN,
NEW'. DELHI.

~ 2}: 'T «.TI~iE CHAIRMAN

  ,aKHADI GRAMODYOG
V' NO.3, IRLA ROAD
VILE PARLAY WEST
MUMBAI-400 O56



2

3 THE CHIEF EXECUTIVE OFFICER
KI-IADI GRAMODYOG
NO.3 IRLA ROAD, VILE
PARLAY WEST
MUMBAI-400 056

4 THE DIRECTOR K P M
KHADI GRAMODYOG
NO.3 IRLA ROAD, VILE
PARLAY WEST
MUMBAI-400 056

5 THE STATE DIRECTOR ,   -. «. 
K1-LAD: AND VILLAGE 1NDu$I'Ri S.COMMiS3i£}N ;
N0.6.DR.DVGROAD   " . u   "
BASAVANAGUDI ., "

BANGALORE»560004

6 THEJOINT mREcro1%=;_ ._  V
COMMERCE ANI) IND1IS'f'l'é:E;S' _ _
KOLAR DISTRiC'i'     "
KOLAR.     _  RESPONBENTS

 TV " a .['.By ShE3.VA. Padnmrabhan. CGC for R1;
 _ . '  $ri;VR.'P, Saniaahckaraiah and
  B, Na"mahnha,. lvmxthy, Adv-3. for R2 to R4;
'  Sim. Sorcjirxi Mutharma. K., AGA for R5-R6]

T313 931111919'. zs«._Fii;E9 UNDER ARTICLES 225 AND 227 0?
THE.;'COi%iS'I1'IIf?!ON OF' mum, PRAYENG TO cw. FOR THE

 .._Emf1RE;RE<:_oRDs' 'mom THE FILE 0? THE Sm RESPONDENT

‘PER’i’A1N’1N€3 ’30 THE GRANT OF LOAN TO THE PE’m*1oNER’s
‘AssocL~mo_m_uNDER T}-IE sussmv SCHEME AND ETCL,

‘2n tér&§;”§§91:§”§:2ws gm:-nu;

.. , _ smb JALAL mm SHAH MOULA
ESHAR-E-ALI Ki-[ADI AND VILLAGE

V’ — ..*INDUSI’REES ASSOCIATION

NIMMAKAYALAHALLI VILLAGE.
NANDIGANAHALLI POST

CHINTAMANI TALUK
KOLAR DISTRICT
REP. 83′ ITS SECRETARY

SR1. zamaooa PASHA ”

{By sn. 0.12. Lakshmipathy Raddy, 316.-§

1 GOVERNM ENT OF’ INDIA
SECRETARY TO DEFY. OFT’
AGRO RURAL INDUS’I’RIES;, ”

NO. 265A, UDHYOGA BHAVAN_,”»
NEW DELHI.

2 THE CHAIRMAN _ .

KHADI GRAMODYOG .

NO.3,IRLA ROAD ‘

VILE PARIAY was?’ ‘ _ –

MuMBm+_4oc:;;n’56 ~_

3 THE CHIEF’ ‘£1XE<3?LFTi'+!I=3, 0F'FfECE.R
§<HApIc3RA§s~:;)DYQGV ~
No.3T'1R1,a;,R0A,:i)', VILE
PARLAY .

M’Lr_MBA1a4oo~G56_ ”

4 THE [}!.REC’I’C:!i’ K. P 34:

_ KHADI Gs§Ars;0DYoG’
.. N013 IRLA ROAD, VILE
‘I ._ .. ….. ..’
v. 3 MUMBAi-._-300 055

5 [ THE’–~srA{m–”D:REcToR
‘ . xmbij-AND VILLAGE INDUSTRIES COMMISSION
NO;t3,. DRDVG ROAD
BASAVANAGUDI
BANGALORE~56O 004 RESPONDENTS

[By Sri. RP. Somashckaraiah and
Sri. Sampath Anand Shetty, Adv. for R5]

THIS PETITION IS FILED UNDER ARTICLES 226 AND 227 OF

” W”l’ l-IE CONS’I’I’!U’}’ION OF’ mam, PRAYING TO QUASH THE LE’I”I’ER

4

1:31′. 11.3.2005 BEARING NO. ISSUED BY THE R5 THE ANNEXURE. –
T AND E’I’C..

THESE PE’I’l’I’¥ONS ms comma or: FOR PREmisi.i€A§*;
HEARING. ‘B’ GROUP, was DAY. THE comm’ .w1:xn1;;_.___T1«:_E
FOLLOWING: _ l-

Writ petitioner claims
which waé keen on
with a fond hope of gettixig under a
scheme iaimvxi of bank finance

version petitioner had borrowed

certiam for running an industry for

” village pmducts and had sought

Afar of this scheme.

2. The griavanoe of the petitioner is that

W thé director of khagii and village’ industries

had recommended the case of the pet1tio’ ncr

of the communication dated 1-12-1998

5

addressed to the director, khadi and village industries

eom1:aission,_Mumbai, recommending that the petitieiaer

may be extended the _benefit__un<_ier the

director of district industries eent:fe,HVIf{e}ar',* " 'V

discordant note by apprising bf it

communication dated 18-} "

the writ pefition] that _:_1ot.entit_1ed3 for any
fmancial subsidy for already more
than six years $i£:t;e__ the ifiiizlctioning. It
is for the present writ

3. Stibmiseioii elf-._Sfi_ Lakshmipathy Reddy, learned

” the petitiener is that when the petitioner had

for claiming the benefit under the

by the khadi and village industries

– -.«.4_c::)}:amiss.ie1:1, a uniform scheme throughout the eounay,

‘ director of this eommission having opined that

. tipetitrioner is entitled for -such benefit, the joint director

V

7

are not normally determined in writ jurisdiction, but
jurisdiction is meant for conserving or
existing rights, the petitioner has, K
rights or statutory rights. Neither at
present case no need to examilie -.iAs;~:q.A.1es L»
petitioner in writ jurisdiction as V
sought for is declined, is 1. to
workont its rightsend accordance
with law. Writ so

5. In the petitioner has sought for

a like relief, case, but the difference being

“for of:a.w1itAofm-andamus to dixect the respondents

to ‘gee of the promised loan amount which

is 31.00 lakh minus R 7.16, as the m.1t1a}’ ”

of Rs 7.16 Iakh has already been released

petitioner has utilized it for the purpose of

h H ing the industry etc.

s/

8

6. I have heard Sn’. G R Lakshmipathy Roddy, learned

counsel for the petitioner, Sri Somashekaraiafmié’

counsel for the respondent-khadi and K

and Sri Paclmanabha, leamed

first respondent

7. While an agreaemorfiz 5- in one
which cannot be before a civil
court, in a matfiefiof there are
several ‘thoWrespondent~board
is of the has notlavailed of the
facility frame and in the manner

provided fo1:,L’*–:jeith’er Aa, v’v:r’it of mandamus nor a writ of

” be However, it is open to the

:.’W:’or1§out its rights and remedies in a civil

other forum. Without prejudice to th1s’

J p0ssibflityu,_”:l1is writ petition is dismissed.

Sd/-

Judge