HIGH COURT {}1E<'K;§RNATAKA
CIRCUI T .BENCI:I AT D11-4R WAD
DATED THIS THE 25" DAY OF JI)'LY 2003;: "
BEFORE
THE HON'BLEMR.JL=iS'TICE S. = K
W121?' PEm'I02vN0.3e21 ?:z§:§"z?0s (C"é?%'/1'-.I?;*':*.2's'Vhi'_= "
Bemzeen:
Ryatar Sahakarii'Sa;kRaxé '
Ranna Nagar, 1I;__ 3 ~
Eu Post: Ti;:1i1*fiapL1;f Li»; 587-I 1i'.2;'~, "
Mudho1Tq., Baga1kG€.B_iV§trict,<-._
Rapid. Bj;i'€s;Cf:airn1an;«. ~ Petitioner.
{_B'§-' Sri §\yia§hes1§L'$'a?Q{iey;;j--, z§®. f6r SS. Haialii, Adv.)
Sf;:creiar3:
._ " I.'7_)_c:~pi.'.' 9{7_{Z'_cizj1fierce & Industries,
' ,_\fika,$a.So*;;dI1a, Bangaiore ~«~ 560 001.
2 '1'hé: Cénnnissioner for Cane Devekspment
H 'A s The Director of Sugar,
- _ V. _»C§.:ouga}e Builfiing,
(,'Irescent Road, Bangaiore ~» 560 99}.
j The Beputy Commissiener,
" Bagaikot District. Respondents,
(By Sri KB. Adhyapak ASA)
seccsnd respondent has recommended far aiietrnent of ac§dii’§’§§i:a1- * ”
viiiages in favsztur ef the petitienermsngar Vfaiimry’. fnfir S§.lpi?i§?7_ 9%”
sugarcane. Therefore, I direct the first .resp0Ai1{1ei;t_ £0 cc§i3s.iEierV the’ n
representatism at Armexure ‘F’ on its naeritsand ih ac:fcr;¥,.zig1cér= witi”i ‘
iaw within a period of three marqths fitiéfix iiatg of I”é::¥Crt;*ipt* (‘1*f a
copy cf this order. Writ petitioéf ‘ N0
COSTLS .
5. :J¢a:’:ié’af- T%giddi:i5gaz %e;;gg:. ;x¢§»:’sc7m is gamed eight
weeks time t«;>}”1ie hig n3.¢1i1€{‘0Vf appeam,-nee.
Sd/-3
‘ V VB?»-mi}’2:”Sf?Q’V2fi€}8 % ‘ 1 T: Judge