Citation : 2024 Latest Caselaw 19310 Kant
Judgement Date : 1 August, 2024
-1-
NC: 2024:KHC-D:10872-DB
WA No. 100493 of 2022
IN THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 1ST DAY OF AUGUST, 2024
PRESENT
THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT
AND
THE HON'BLE MR. JUSTICE VIJAYKUMAR A.PATIL
WRIT APPEAL NO. 100493 OF 2022 (CS-EL/M)
BETWEEN:
RAVINDRA S/O. SIDDANGOUD PATIL,
AGED 54 YEARS, OCC. PRESIDENT,
THE MUNDGOD TALUKA
AGRICULTURE PRODUCE C-OPERATIVE MARKETING
SOCIETY LTD, MUNDGOD AND AGRICULTURE,
R/O. KOPPA VILLAGE, PO. KOPPA,
TQ. MUNDGOD, DIST. UTTAR KANNADA-581349.
...APPELLANT
(BY SRI. VISHWANATH HEGDE, ADVOCATE)
AND:
1. TIRUPATI S/O. TIMMANNA VADDAR,
Digitally AGED 38 YEARS,
signed by OCC. AGRICULTURE COOLIE,
JAGADISH T R
Location: High R/O. CHIGALLI, TQ. MUNDGOD,
Court of
Karnataka DIST. UTTAR KANNADA-581349.
Dharwad
Bench
2. ALI HASSAN S/O. BUDANSAB BENDEGERI,
AGED 49 YEARS, OCC: AGRICULTURE,
R/O: MUNDGOD, TQ: MUNDGOD,
DIST: UTTARA KANNADA-581349.
3. MANJUNATH S/O. BEERAPPA PATIL,
AGED 46 YEARS, OCC: AGRICULTURE,
R/O: TATTIHALLI, TQ: MUNDGOD,
DIST: UTTARA KANNADA-581349.
4. THE STATE OF KARNATAKA,
REPRESENTED BY ITS SECRETARY,
-2-
NC: 2024:KHC-D:10872-DB
WA No. 100493 of 2022
DEPARTMENT OF CO-OPERATION,
M. S. BUILDING, BENGALURU-560001.
5. THE UNDER SECRETARY,
DEPARTMENT OF CO-OPERATION,
M. S. BUILDING, BENGALURU-560001.
6. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
ALI-ASKAR ROAD, BENGALURU-560001.
7. THE MUNDGOD TALUKA AGRICULTURAL,
PRODUCE CO-OPERATIVE,
MARKETING SOCIETY LTD, MUNDGOD,
REP.BY ITS SECRETARY,
TQ: MUNDGOD,
DIST: UTTARA KANNADA-581349.
8. THE RETURNING OFFICER,
THE MUNDGOD TALUKA AGRICULTURAL
PRODUCE CO-OPERATIVE MARKETING
SOCIETY LTD, MUNDGOD, TQ: MUNDGOD,
DIST: UTTARA KANNADA-581349.
...RESPONDENT
(BY SRI. SHIVARAJ P. MUDHOL, ADV. FOR R1 TO R3;
SRI. M. M. KHANNUR, AGA FOR R4 TO R6 & R8)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING TO SET ASIDE THE ORDER DATED
19-10-2022 PASSED BY LEARNED SINGLE JUDGE OF HON'BLE HIGH
COURT KARNATAKA BENCH AT DHARWAD IN W.P.NO.101649/2021
(CS-EL/M) BY ALLOWING THIS APPEAL AND CONSEQUENTLY
W.P.NO.101649/2021 (CS-EL/M) MAY KINDLY BE DISMISSED IN THE
INTEREST OF JUSTICE.
THIS APPEAL, COMING ON FOR PRELIMINARY HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT
AND
THE HON'BLE MR. JUSTICE VIJAYKUMAR A.PATIL
-3-
NC: 2024:KHC-D:10872-DB
WA No. 100493 of 2022
ORAL JUDGMENT
(PER: THE HON'BLE MR. JUSTICE KRISHNA S.DIXIT)
Learned counsel appearing for the appellant in all
fairness submits that by efflux of time, the cause of action
on which this appeal has been founded has withered away.
The other side does not dispute the same.
Appeal is disposed off accordingly, costs having been
made easy.
Sd/-
(KRISHNA S.DIXIT) JUDGE
Sd/-
(VIJAYKUMAR A.PATIL) JUDGE
RH/ct-an
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!