High Court Karnataka High Court

M/S. Parameshwara Oil Mills vs The Secretary Agricultural … on 26 July, 2010

Karnataka High Court
M/S. Parameshwara Oil Mills vs The Secretary Agricultural … on 26 July, 2010
Author: S.Abdul Nazeer
 

IN THE Hum coum" OF KARNATAKA AT 

DATED THIS THE 26'"! DAY 01%' JULY 20'I--é"  ' "ff  "' 

B E1-"OR {C

THE I-ION'BLE MR. JUSTICE s?,ABm:§L .  

WRIT PETI"I"ION NOs.225:28f531V/2_0 1Q {A§3M-!f;f:} _ :;

BETWEEN:

1. M/s. Parameshwara Oil Iviilirs  

Home Industries "' . V

Beiagavi Compicix'  '~ _   
Behind Cha1n1;1rfij'ji?F:t.  =i   _ 
I)ava1'1z1g'e1"7 _  "     ~
By its Pr0pi'ie10-r" _

Sri. H . N _._ M _f_isfi1i1¢i';

2. CB. Ch"amd:fas1'1--eka:f".V ' __ 
Chelndrashekax' Er"1'dL1 s1:1';--.F:Vs"' 
Door NO. 2 / 'r -I 9'/2,' Hon_da'c;1"a Road
M13.' ;Kex-1. cross .. 

-" '~  iL')a'..;"::?11'»":218§r€..M_ ' '" """ " 'V

 'Da;\iaz.1z1'nda _'Fr;1t}s31's

"Nogi 13 1.,/fix, RI\ /IC='Yard
'B".I3E<')ck. If}é'\j_-'a1.id21ge1'e
By  PlT_C)'}fz1Tf(;?'i"{)l'

j G. J'a1g:-;1c!'":%L%s}[1

 V 4  Ir1c:iL15u*i«3s

j "£'Tf'Ii:{F,i.I1§%iI' R0z;1d (E-3.13. Road}
-  D:wz;111a1g€x"c'



By its Prc:rp1'ie10r

Sn'. M. Ka1ma;.)pa-z    

[By Sri. D2-111:'11i)pa P. Pz111ibhat'C. Adv.)

AND:

I. The S6(,'1"et.a1'y   .
Ag1'iCu.!1ua'a1 Produce Ma:11*ket. Co1i2.1'_11'it't:ee
Davan age1'e  " .. " ..

2. l')irect0r     
Agr1'cultu1'ai Marketing CoII'Lr1}itt:{3e  . iv ._ 
Bzlrlgzllom *   ' V '  R-EISPVONDENTS

(By S1111. MC. N;1ig;;s§;fije'e.~:--j_c_¢9, 1'01'  .
Sri. i~I.K. ThirI1§:11<3g,;<'i'x§gcI21;"--AcE'V;--fj'm"EL}J  

 W=z;a<'aea=_4<'

These W1f_i1" pc3t i'i.1'_0 1;..~'~:. "'.-1_'I:'{'f"' flied un<:ie1' Ariicles 226 and
227 of the Con"sii1.uti0:'1 0£'.l1idia praying to quash the order

_daE.ed 1_Q.6.2009 bj/"E{--&l e11j(.i etc,

V , *.Tf1<;-s_é .pet i'1'--i.Qns Corning on Preliminary Hearing this
day. *E:he" Cot: _1f1A m'as_:ie': the followingr

ORDER

77116 Vp'”e1i%.i(‘>1’1e1’s were a1II011.c-‘(I sites at APEVEC yard;

I)Ta\r9V1ié1gé1’e and %ease (“EH11 sale ag1’ee1’11e1’1I.s as pea”

is

zxccordancc with acc0rda1’1c:c wil1’1 the terms and conditichs ‘(iii

the 1632159 cum s-a}e ag1*ecn1cms.

4. The submission 01′ the Ie;:i1’iie’c!«.c?c_L111s.r:IVib:’ I

p(3ti{i0r1c1″s is just and reasonable. 111:’ide1–1_tical ri”1:.11tC.1f£-;«.,

Ceurl has iranted an car’s time -1.Q”‘EI_1e )e”t,}’t._i0’m31’s_ih~a§i;ééiI’1 310
put up COI’1SLI’Ll(‘,1.i0I’1 on the silegs—-21.Ai.i(3.1i'(:–;1’ by at1″ic…Ai3’MC in
accordance with the te1’111s4″a’11Ci- ‘c_Qf:r.dvit.i{)’1iSAco?»the lease cum

sale ag1*ee111c1’1L. ‘_§”hr3__ p<:'?.;ifi{))'1eij:- 'z-J.«1f:'c:._aIsc)«._c1'1Li.E1cd for the

similar order. "

5. I1’i-_thc_resL111;V”the*’a.{1’i*in;5ctiiic)1″1s sL1ccccd and they are

accordingly ;1″,E1c’«…r;5V1’der datcci 4.11.2008 as per

“A.r111cxu3:fcs{B–} to B’–4.___;;_L_:ic hereby quatshcci. T110 ])(°,UUOI’1t”,1°S

“:.1ri: gi”a.11i.erf;Vac11<yéz;1;f's time from today to put up co1"1sLmcti011

on i;I?'\*'-.SiteS Cj__{1€St,iOI] in accordance with {he terms 2',-mcl

r,:<)r1ditio2'1.S1'::12E. lease cum saic ag1'cc1'a1cms at A13I3t'XL1I'(:'.'./\~l to

V' fai1_i11g"\.vi'1ic11 iibcriy is; r-cscrvcd 10 the :'c=spo1'1clc1h1ts'1o

Eake z1[.3p1'0;:)1'ia1Ee action alga-111151 the [)t'.L§iiO:'}f;'.I'S in z!1c:<'()rVcu14.u_1{'E<?_
with law. N0c'c'):':-315. « »

rig