High Court Karnataka High Court

The Mulgund Urban Souharda Co-Op. … vs State Of Karnataka on 26 August, 2009

Karnataka High Court
The Mulgund Urban Souharda Co-Op. … vs State Of Karnataka on 26 August, 2009
Author: Ajit J Gunjal
WP No.6485l of 2009

IN THE HIGH COURT or KARNATAKA 
CIRCUIT BENCH AT DHARWAD A T
DATED THIS THE 25TH DAY OF    ~
BEF0RE»~-« w% # '
THE HON'BLE MR.JUsT1é'E_ 

WRIT PETITION N0.'E3'4;:8 '51/2.0V('3.q_ '(AF-MVC)

BETWEEN:

The Mulgund Urb.an f_3ouh'a.rda"~.,"'~.._
Co--op. Bank' Ga-_§;dag_Brai1eh,    
Sai Leela €."(§1r;'pIex,?'.._Tar1ga"Kobt;'?_:  '
Gadag--582-3,VO'!..;f_     ..  g
Represefieteci "by iféa 'Manager; "  '  'V
K.C.Ji)Sh_i.. V    ~ ' ...PETITIONER

(By sri.1H,r{TKana.bi_jéaa}.§:~,r'%Aévocate.)

   TTTTT 

    

_ "Rep."  Secretary,
A Departmjcnt of Cooperation,
Ni.S.'3E3uiIding,
Dr;A,p::bedkar Veedhi,

 , " 'Bangalore-56000 1.

  Tlie Director of Marketing,

 No.16, 2nd Rajbhavan Road,
Bangalore-560 O01.



WP l\'o.64851 of 2009

3. The Secretary,
Agricultural Produce Marketing  
Committee, Gadag--582 101. 

(By Smt. K.\/idyavathi, HCGP for R1 85 2      
Shri. Ma11ikarjun.C.Basareddy, Advo_cate'*».fo1<_R3_)   

This petition is filed timer At-tteiee 225  
the Constitution of India   Rule V
10(1) (11) and (iv) to the KariiataiszaivAgrictilturaijProduce
Marketing (Regulatioriiiof  Property in
Market Yards) Rule as-in applicable,
arbitrary a:id'i';:je.eoppd-sea"   Agriculture}
Produce {Resgttiet1"en}ieiiAet, 1966 sofar as the
petitionerso    

   for preliminary hearing this

day, the Court rr1ade._the}~fo11owing:

ORDER

._ iiidfiravathi, learned Government Pleader is

V –V directedéto ‘take notice for respondent Nos. 1 85 2.

WP N064851 of 2009

Shri Ma11ikarjun.C.Basareddy, Iearned Advocate is
directed to take notice for respondent No.3. Copie_’s.i_toVVAbe

served.

Even though the matter a
hearing, with consent, it is,ta1«__:en V

2. The learned counseifivjipigippearing-férftheifgpetitioner
as weil as the respondents that the subject
matter of this writ the ruling of this

Court in Writ Pté§ti:t.:;oni’:Nci.-é;V.1Q_9$-/éobéii disposed of on ism
Februtarjfl . it xfi ‘ it

3. Since ia1.1.’4Vithe.:’:C;ounse1 submit that the subject

matter is covert”,-«’.’1a,._.’F.},p1t3′..::*. writ petition stands disposed of for

re.gvsor1sii”‘stated therein and on the same terms and

cond’itions;:_ time is extended till end of December,

2009 ..tou;er1ab1e the petitioner to put up the construction.

A Inf,’ii”such a construction is not put up on or before

/ 12/2009, the impugned orders stand revived.

WP No.64851 of 2009

Petition stands disposed of accordingly.

Shri Mal1ikarjun.C.Basareddy, is
permitted to file “power within
K.Vidyavathi, learned Government to ‘

file memo of appearance within foLt1rv_v{reeks;””

Kms*