1_ c . Jr.' DATED THIS THE 16TH DAY OF NOVEMBER, IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD BEFORE THE HON'BLE MRJUSTICE H.BILLAi§PA:ACt.: 2 W.P. No.66195/EOUQMICS-DIAS};«E1' V Between: 1 57_yr';=., The Badami Sugars Ltd' Ramadurga Road, Badaini' _ Rcptci. By its Managing"D.i'fcct0r Balappa Chimmémak7attj.. . * Ba.'12i1jp.a 1Cvii:iVrI1En3:a-nVéi}<at't_i ' S/QV.Bh_i1?:1appa ._ E M ' occf 'CEi;..air1"£3a1: .&;~Managing Director Baclami' 'Siigaf E' / 0 %cha.1u1<yVa riagéir Badami, Baga1kout.'CDistrict. .. PETITIONERS S M nCi1a,r;_qta.3hekar, Adv) ' :'»Ex_,N1:7.':-. Ivédfiaging Director Batg-;.a1kot District Central CO'--"0p. Bank Ltd " _ Pradhana Kachcri '"BasawCshwara Circle Bagaékot 2 The Asst.Registrar Co--op. Societies and Recovery Officer, 11/12 441 The Bagaikot DCC Bank Ltd Bagalkot .. (By Sri Dinesh M f0i*._R~:1 V' _ H ' Smt K Vidyavathi, A.,GA;'for'R-2}_ V _ This WP is filed unde1=.o:.}3i--:fticle.s'*~226.8; "of the V Constitution of India, praying to-_isst.,1e a ix/1'«--i.t_ of prohibition against the respondent authorities "'exercising the power
under the_ Karnataka Co’-op;eratii.re”Societies Act, which are
the result of initiation” o-f,.i”recoV’e1fy. proceedings by
exercising the power u.t1de.r S_ec.tio’n’v.70~. of ” the Karnataka
Co–operative Societies Act and_etc’.–,_._ ‘ ” ‘
‘i’his”WE? for preliminary hearing this day,
the Court tn the” fol_lo*is)_in_g:’–‘i’
-i’;J?:tD E R
in this writ ipetitiointiinder Articles 226 81, 227 of the
Clzitiassiitt.11ion._of’india; the petitioners have sought for writ
‘ oi. tJ1’i}’i1ib’i¥;i()§1 andmialso called in question, the auction
n.o13:ii”ic::i.§ic>ni dated 7-1 1-2009 i.e., Annexure–A.
auction notification dated 7-11-2009 is
iss u&;*-ti pLiI’SL18.1’1i’. to the award passed in
DDS,/67/2008-09 which has been challenged
i§’:3e{o1′-e the Karnataka Appellate Tribunal in appeal