Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prathamik Krush Pattin Sahakari Sangh ... vs The State Of Karnataka
2024 Latest Caselaw 25661 Kant

Citation : 2024 Latest Caselaw 25661 Kant
Judgement Date : 29 October, 2024

Karnataka High Court

Prathamik Krush Pattin Sahakari Sangh ... vs The State Of Karnataka on 29 October, 2024

                                                -1-
                                                              NC: 2024:KHC-D:15813
                                                          WP No. 105888 of 2024
                                                      C/W WP No. 105889 of 2024



                                IN THE HIGH COURT OF KARNATAKA,
                                        DHARWAD BENCH

                           DATED THIS THE 29TH DAY OF OCTOBER, 2024

                                             BEFORE

                            THE HON'BLE MR. JUSTICE C.M. POONACHA

                           WRIT PETITION NO.105888 OF 2024 (CS-RES)
                                             C/W
                              WRIT PETITION NO.105889 OF 2024

                   IN W.P.NO.105888/2024:

                   BETWEEN:

                   PRATHAMIK KRUSHI PATTIN
                   SAHAKARI SANGH NIYAMIT,
                   SASALATTI, A/P SASALATTI,
                   REPRESENTED BY ITS PRESIDENT,
                   GURUBASU HUKKERI,
                   AGE:48 YEARS, OCC:AGRICULTURE,
                   R/O:H NO.SASALATTI,
                   TAL: RABKAVI - BANAHATTI,
                   DIST: BAGALKOT - 587 315.
                                                                      ...PETITIONER
                   (BY SRI PRASHANT MATHAPATI, ADVOCATE)

Digitally signed   AND:
by SAROJA
HANGARAKI
Location: High
Court of
                   1.   THE STATE OF KARNATAKA,
Karnataka               DEPARTMENT OF CO - OPERATION,
                        BY ITS PRINCIPAL SECRETARY,
                        M.S. BUILDING, BANGALURU - 560 001.

                   2.   THE ADDITIONAL REGISTRAR OF
                        CO-OPERATIVE SOCIETIES,
                        GOVERNMENT OF KARNATAKA,
                        NO.1, ALI ASKAR ROAD,
                        BENGALURU - 560 001.

                   3.   THE DEPUTY REGISTRAR OF
                        CO - OPERATIVE SOCIETIES,
                        BAGALKOT, DIST: BAGALKOT - 587 101.
                              -2-
                                         NC: 2024:KHC-D:15813
                                       WP No. 105888 of 2024
                                   C/W WP No. 105889 of 2024



4.   THE ASSISTANT REGISTRAR OF
     CO - OPERATIVE SOCIETIES,
     JAMKHANDI, DIST: BAGALKOTE - 587101.

5.   DUNDAPPA NAGAPPA PATTANASETTI,
     AGE: MAJOR, OCC: AGRICULTURE,
     CHIEF PROMOTER, PROPOSED PRATHAMIK
     KRUSHI PATTIN SAHAKARI SANGH NIYAMIT,
     DHAVALESHWAR, A/P: DHAVALESHWAR,
     TAL: RABKAVI - BANAHATTI,
     DIST: BAGALKOT - 587 116.
                                                  ...RESPONDENTS
(BY SMT. KIRTILATA R. PATIL, HCGP FOR R1 TO R4;
SRI D. RAVISHANKAR, SENIOR COUNSEL FOR
MS. RANJITA ALAGAWADI, ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA, PRAYING TO, ISSUE WRIT OF
CERTIORARI OR ANY OTHER WRIT AND SET ASIDE THE IMPUGNED
ORDER     BEARING    NO.RCS/CRD/CAB-2/90//2024-25    DATED
27-9-2024 PASSED BY SUBMITTED BY RESPONDENT-2 AT VIDE
ANNEXURE-C IN THE INTEREST OF JUSTICE AND EQUITY. ISSUE
WRIT OF CERTIORARI OR ANY OTHER WRIT AND SET ASIDE THE
IMPUGNED ORDER BEARING NO.AR-8/RSR/RGN/CR-28/2024-25
DATED 01.10.2024 PASSED BY SUBMITTED BY RESPONDENT-4 AT
VIDE ANNEXURE-D IN THE INTEREST OF JUSTICE AND EQUITY.
ISSUE A WRIT OF MANDAMUS OR ANY OTHER WRIT DIRECTING THE
RESPONDENT NO.2 AND 4 TO PROVIDE AN OPPORTUNITY OF
HEARING TO THE PETITIONER IN THE INTEREST OF JUSTICE AND
EQUITY AND ETC.,

IN W.P.NO.105889/2024:

BETWEEN:

PRATHAMIK KRUSHI PATTIN
SAHAKARI SANGH NIYAMIT, DHAVALESHWAR,
REPRESENTED BY ITS PRESIDENT,
MAHALINGAPPA S/O. SHANKAREPPA PATTANSHETTI,
AGE: 34 YEARS, OCC: AGRICULTURE,
R/O: DHAVALESHWAR,
TAL: RABKAVI - BANAHATTI,
DIST: BAGALKOT - 587 116.
                                                    ...PETITIONER
(BY SRI PRASHANT MATHAPATI AND
SRI SHRIHARSH A. NEELOPANT, ADVOCATES)
                              -3-
                                           NC: 2024:KHC-D:15813
                                       WP No. 105888 of 2024
                                   C/W WP No. 105889 of 2024



AND:

1.   THE STATE OF KARNATAKA,
     DEPARTMENT OF CO - OPERATION,
     BY ITS PRINCIPAL SECRETARY,
     M.S. BUILDING, BANGALURU - 560 001.

2.   THE ADDITIONAL REGISTRAR OF
     CO-OPERATIVE SOCIETIES,
     GOVERNMENT OF KARNATAKA,
     NO.1, ALI ASKAR ROAD,
     BENGALURU - 560 001.

3.   THE DEPUTY REGISTRAR OF
     CO - OPERATIVE SOCIETIES,
     DIST: BAGALKOT - 587 101.

4.   THE ASSISTANT REGISTRAR OF
     CO - OPERATIVE SOCIETIES,
     JAMKHANDI, DIST: BAGALKOTE - 587101.

5.   BHARAMAPPA S/O. CHINAPPA ULLAGADDI,
     AGE: MAJOR, OCC: AGRICULTURE,
     CHIEF PROMOTER, PROPOSED PRATHAMIK
     KRUSHI PATTIN SAHAKARI SANGH NIYAMIT,
     SASALATTI, A/P: SASALATTI.
                                                  ...RESPONDENTS
(BY SMT. KIRTILATA R. PATIL, HCGP FOR R1 TO R4;
SRI SHIVARAJ P. MUDHOL, ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA, PRAYING TO, ISSUE WRIT OF
CERTIORARI OR ANY OTHER WRIT AND SET ASIDE THE IMPUGNED
ORDER     BEARING    NO.RCS/CRD/CAB-2/88//2024-25    DATED
27-9-2024 PASSED BY SUBMITTED BY RESPONDENT-2 AT VIDE
ANNEXURE-B IN THE INTEREST OF JUSTICE AND EQUITY. ISSUE
WRIT OF CERTIORARI OR ANY OTHER WRIT AND SET ASIDE THE
IMPUGNED ORDER BEARING NO.AR-8/RSR/RGN/CR-30/2024-25
DATED 01.10.2024 PASSED BY SUBMITTED BY RESPONDENT-4 AT
VIDE ANNEXURE-C IN THE INTEREST OF JUSTICE AND EQUITY.
ISSUE A WRIT OF MANDAMUS OR ANY OTHER WRIT DIRECTING THE
RESPONDENT NO.2 AND 4 TO PROVIDE AN OPPORTUNITY OF
HEARING TO THE PETITIONER IN THE INTEREST OF JUSTICE AND
EQUITY AND ETC.,
                                 -4-
                                              NC: 2024:KHC-D:15813
                                          WP No. 105888 of 2024
                                      C/W WP No. 105889 of 2024



     THESE WRIT PETITIONS, COMING ON FOR PRELIMINARY
HEARING - B GROUP, THIS DAY, ORDER WAS MADE THEREIN AS
UNDER:


CORAM:      THE HON'BLE MR. JUSTICE C.M. POONACHA

                          ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE C.M. POONACHA)

The present writ petitions are filed calling in question

the order bearing No.AR-8/RSR/RGN/CR-28/2024-25,

dated 01.10.2024, by the 4th respondent/Assistant

Registrar of Co-operative Societies, Jamakhandi, District-

Bagalkot and the communication bearing

No.RCS/CRD/CAB-2/90/2024-25, dated 27.09.2024,

issued by 2nd respondent.

2. Heard the submissions of learned counsel

Sri.Shriharsh Neelopant appearing along with learned

counsel Sri.Prashant Mathapati for the petitioner, learned

AGA for respondent Nos.1 to 4 and learned Senior Counsel

Sri.D.R.Ravishankar along with learned counsel Ms.Ranjita

Alagawadi for respondent No.5.

NC: 2024:KHC-D:15813

3. The primary contention put forth by the learned

counsel for the petitioners in these writ petitions are that

the petitioners have not been afforded an opportunity of

hearing prior to the order dated 01.10.2024 passed by the

4th respondent. Although various contentions are put forth

by both the parties, having regard to the judgment of

Division Bench of this Court in the case of Bhatkal Urban

Co-operative Bank Ltd. Vs. State of Karnataka1 and

the order dated 19.07.2024 passed by a Co-ordinate

Bench of this Court in W.P No.138951/2020 C/w W.P

No.147407/2020, it is expedient that an opportunity of

hearing be afforded by the 4th respondent to the

petitioners.

4. It is the contention of the learned Senior Counsel

for the 5th respondent that, only prior to registration, an

opportunity of hearing is required to be afforded and the

communications dated 27.09.2024 and 01.10.2024

(Annexure-C and D) have only enabled the collection of

ILR 1994 KAR 2525

NC: 2024:KHC-D:15813

share amounts and hence, if an opportunity of hearing is

now afforded by the 4th respondent to the petitioner before

the registration is done, the interest of the petitioner

would be safeguarded.

5. However, learned counsel for the petitioner

relying upon the judgment of a Co-ordinate Bench of this

Court dated 14.12.2018, passed in W.P Nos.102487-

491/2018 and 102570-589/2018 C/w W.P

No.20375/2018, submits that unless Annexure-C and D

are set aside, the 4th respondent would not get the

jurisdiction to hear the matter.

6. It is relevant to note that having regard to the

judgment of Division Bench of this Court in the case of

Bhatkal Urban Co-operative Bank1 and noticing various

conflicting views taken by Co-ordinate Benches of this

Court, the Co-ordinate Bench vide order dated

19.07.2024, passed in W.P No. No.138951/2020 C/w W.P

No.147407/2020 has framed questions for reference and

NC: 2024:KHC-D:15813

referred the matter to a larger bench. The said reference

being pending at the present stage, it is not expedient to

express a view on the contentions put forth by the

petitioner.

7. However, in view of the fact that the 4th

respondent is required to consider the contentions put

forth by the petitioner and is required to provide an

opportunity of hearing in respect of the same, if the

communications dated 27.11.2024 and 01.10.2024

(Annexure-C and D) are not quashed, it would in some

manner prejudice the case of the petitioners.

8. In view of the aforementioned, the following:

ORDER

a) The writ petitions are allowed.

         b)The            communication                bearing

         No.RCS/CRD/CAB-2/90/2024-25                       dated

27.09.2024 passed by the 2nd respondent

(Annexure-C) and the order bearing No.AR-

NC: 2024:KHC-D:15813

8/RSR/RGN/CR-28/2024-25 dated 01.10.2024

passed by 4th respondent (Annexure-D) are

quashed.

c) The petitioners shall appear before the 4th

respondent on 08.11.2024 at 3.00 p.m.

without requirement of any fresh notice being

issued in this regard and its response shall be

filed on the said date.

d)Pursuant to the appearance of the

petitioners, the 4th respondent shall conduct

further proceedings in accordance with law.

e) The 4th respondent shall consider the

objections of the petitioner and dispose off the

same as expeditiously as possible in any event

within four weeks from 08.11.2024.

SD/-

(C.M. POONACHA) JUDGE

PMP

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter