High Court Karnataka High Court

Mallanagouda vs The Agricultural Produce … on 3 April, 2008

Karnataka High Court
Mallanagouda vs The Agricultural Produce … on 3 April, 2008
Author: Ajit J Gunjal


iC:5H COURT OF KARNATAKA H!GH OF KARNATAKA I-HGH CQURT OF KARNATAKA HIGH CQURT C3!’ KARNATAKA HIGH COURT OF KARNAYAKA 1-HGH C

HI T’!-E ffifiri-i CGURT GE’ KARKATAKA AT BANGALORE

35.3% THIS Tm gm my 02? APRE. 2008

BEFORE

rem HGWELE Mr. Jzssncs Agrra mmaim, 7] . _ T V

Wm’ $11393 Z¥a.5;’?5 BF’ g 7′

E

Maazmmuma M ‘
am mmnarya
mm aemm, V = .

fiwmasama
age: mmas-fauna z?a’:uz.g..§.p11v.a{;c«:=Imr£zn”– ‘-
man I

sga §D§?_a£:§L€%SE’Efi _
.&€§£ I!»:3€} ‘ ‘

Sm
man 3.; 3mm ,. %

assmmm’ ~ –

539 mam KS¥1?E£&3)

” V’ é a;.:m:s’.$s%-yum,
V

._ ‘-sga mm.

A ,&GEfi_ ;3’2’Sri,”EA&

§I&&”§'” V

_ TSEfi’v?fiB§fiCfifiHBRfiPB%
V «B3 YEAE

1′ ‘éamgsammrra
gm Tmaxaym mamw

.ekf3’rEIlJ ‘F2 33.93%,

1* ‘” fig -: _

3,63% UKFPA JEMKR
flaw 45 13%

U ‘- ‘5

JQH QQURT OF KARNAPATAKA MGR CGEERY 0? KARNATAKA HIGH CQQRT GP ICARNAYAKA WQH €05.38? OF KARNATAKA HIQH CQURT 0? KARNATAKA HIGH C

ifi

IE

12

13

$3 32-5. 1? as mm.§..a.fi.’§£3–

[EH5

3

. . * _ “:2I$:ts;r¢;::f:’»r:a_avE:m

me”

E}


$3?’ Q Efififififififlfi H&LEA.PPAGE)U§A
fiafirfifi 151;? ‘

F§ABEUImG}\PPA
Sjfl GAH{}.&.TJII.fiaRhF.Pfis AR§HA1i'{}0R{}’
@1335 35 Yfififi,

Ja1:m=a
35%: G%UfiA BAEAEAE :

man -=55 mam,

ms Famnpm c.mms~Em._
mm 3&3 mam .

mafia _ ” –«
£50 agassmz, -!3w.E£31aI;rR _ > . _
.’ ‘V V :

mgsgm21¢:~1:rL*1’iz’;2AL–»3?’£ec:I:!3m.,,_
&.aja.&mw:%:e;t:m.e.:a.g,.~t:_f:’*,.’2.:g .
as*&%1{.t3;. &:mEa”:33n*a,
Em Lszwrs

vymflm V
fixzsiztémm ‘ ‘
;~a~?M;:_; »

FOR R1 & 23

1i_fi–as. .w..;:9T13 E”E.E§ UIIEEER &R’I’ICLES ma Am)
$33’ :::ma’s’x’rnJ’1’1cm CZIF {Ema PRAYIHG TO
~…j’j -‘«._Cg§JA3§-5: D1aEc’&’§01§ 1331.723 BY THE R2 VIDE Am:-c
* 1::*:*1:.=g5..maa,s. Am mw ‘ms Hf.)’I’IFICAT£ON}PAPEYR
P%I.8.L”£:?.§.-‘a’E*§;:;}B¥ xssum 31* ‘rm R1 Arm 2 mm. 13.3.2003

%% émamnmn w wmvnmnmmm 35% nmv
zeamza rsrm. 21.3.2993 VIBEA1§i~D.

E%$%’.Pmmingmffiy hm&gmE’
Group this §£~z§!, thee Cmzrt made the foflcewmz

RESPOI{I3%’I$

9 R D E R
Fm a nwnt dabafi Zflfififlfl was

in \i’7:j:aya Blmnamka naawspaper an _

Ear xenam. gm ammam af 2 mm: :;:: F%

smafl ata& fez’ allebtirg the aam¢.1′:ax;_ 1¥Aifsi{«;e”‘*:9,i:1i45i’

s flap? asf 12% T31: aef .

gmiam arid amen; m1hpu:a§;a h¢xac:;%»13;::;;é.%2%oos is at
§a, The _;:i7 is that the

xmmwmm, witlfxz at $313; ~=.§;§.1t}¢%it§~-. “f§:-tmflerim,

pa3.bIi&§”wé :51 . The said

3» appearing fcrr flu
the Chairman who has

-. ..f:>r rmivim {kw applimmna for

is, wit&:ut any authority uf

a§:,:h§aEu?ts. that mm mm: am pubfmhead ‘m the

auctipn rwtécze “W2-;., 25-.t33.%,

the East fiat: far rmezvmg’ ‘ the applicatziom.

awe COURT 0!’ KARNATAKA HIGH CAjC}l.’!fZT OF KARNATAKA HIGH COUR? OF l(ARNA’fA§(A MIQH COURT OF KARNATAKA HIGH (SOUR? OF KARMATAKA HIGSH C

was must? 0; xammmm mm-I c_<w.g'r 05: KARNATAKA Mme mum as mmmmm men CGURY or mnmmm mm: come: 05 mmmam Hm: c

h§r. ¢wda, mm mammal appczaring

£33: the RFMC submits» that under Seatbn 44 of

the Cilafisxwatazi Ems gut ample powar to axttend _

%'2 1% law rciatzixg ta the

beam xmat as: rest by this Sung

mcmmm mam mun; vs;

cm’ mmswma 42:4
: »- Ema-me’
sf” $pex*’zninsibh undm -~
?a=§.,£é:§=’ 9_s*h%?e the decisfic:-n (if ‘the
aazthafity ‘is. a pelicy maxim’, unkma it
1:3 sfirwffl. t’.'”t:._aVt;_ is beyond the wk: of
criummenable, the exercise of

. _ Artixzle B26 is %k.”

Is. Tm, me said mung that it as
:31′ the autmmim m sat dawn the graunscl
finn in the mas:-.

Cr.zur§.,§amsa#ftI1svi$w*thattl1et:xt¢r1ai9n0ftimaatc:

IGH GQLJRT OF KARNATAKA MEG?! OF KARNATAKfi HHGH COURT OF KARNAVAKA HIGH COURT OF KARNAVAKA £*’EiGi~¥ COURT OF KARNATAKA HSGH Ci

reycaeiva Ehfs temfiar apphkratzien cazzmt. be fiauitmti. Even

o ? fiend he tbs fiat that
‘wry; mists-:2 in rm petition and ahme it is pomm
that *é§:m’*a are gmmrxi ruimi, I am tin ”

qumtimn of i2’:terfm’¢11m «flaw mt .. 3 A
Fwzifitzzrz in

%G£hmfimmha§@