-ruurf uuulu Ur mmmmua men AU;J_uR1 os KARNATAKA man count or KARNATAKA HIGH Col}!!! on KARNATAKA HIGH count or xAaNA7Ai}}§W;Ww"V
IGH
at THE HIGH com: 01: EARNATAKA AT AL %
DATED TI-IIB 1m am my QF..hlAR<2ii"'2v"0€§.9'
THE HONBLE HRJUaflcEV1}3--.§f.sI§YLiEi€D1{§i€§3l!&1%
93:: late
Prop.
(By Aciwmea
1. m.mmo;¢}
F;:a;:u1,%'E:y im V
_2.
The A.Pf.M.C.
" ~ 'Road
-- 5'75 001
%% Dzrac.to' :-
' The A.P.M.C.
Ne-.15, 1131 Raj Bhutan Fbad
Bangalore - 560 001 .. R.-qaonderzm
of which the marknt committzec had propoafii
some penal action in terms of the 'A 'V
G!' mn-oomplianne on the part
ma.1:!aer of putt1ng' up :::::i:3'*r4 in 'V O
quamfiou.
3. It is the: that such
Proposed ' ' in terms
afa of which has been
-IIGH COUR3 OF KARNATAKA HIGH OF KARNAYAKA HIGI-'I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH (
case of the petitioner that an
ndvurae notice at Aware.-B dated
had aha issued a Q1 rmtitze
:9 mg «;.r§:ponde:nt- ' 1 Produce Maxkautng
A x * Mangalore and the 3rd respondent--D:irectn:r
micultural Produce Marl-mug caznmitnee.
as pm the legal notice dated €J5.G1.’20{}3, a
eopyofwmc:hhaabeenproducedaaAmure-Cto the
I
nun \–‘h.llJ’l\I ur nnnwnlnnn. rlturv \–\,-I’-.§I’I ur IV-IIKNHIRIKH FIIUH LUUIII ur RAKNAIARA HIUH LUUKI UF KARNATAKA HIGH COURT OF KARNATAKA H§GH C
bcatian of the siiae I–N0′.–18? a
Bailmmpady Market Sub-yard ._
in the pefi’tianecr1’1:1thayear
repliad by the; their mums!
as per 3. mpy of which
has The M9′ mfim
having had been rrmumxad by the
mat ,.a ‘foi”- inactian on the part of the
petition is filed seeking for a
– an er any new appmpriate writ
V _ dn’eetmg’ A ” respondent ta show the mast location
35.15 in Black-K of Eailmmpady Market sub-
to demamasc the bofindarica of the achedule
V’ with uni put the petitioner in posaaemsixzan ofthe mm.
/ ..
§/
-IIGH COURT OF KARNAFAKII HIGH OF KARNATAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CODE? OF KARNATAKA HIGH C
6. Nation had been iaaued to the
the 2″! respondent ia mPT$e1:fi:€&’
Gowda, learned counsel and AA
State and the Dinecmr ” O’
Marloeting Comitbas; O’ A9118
7. Bhat, mm
learned counsel for
Sri Emm mm, leanud
A petitiaxmr ‘m an: the reply nc1:i::e
earns further adverse actzionwimt the
1 sf certain action taktm behind the back cf
petitioner and that unless the rmptandaents had
3 A. taken care: to indicate to tht: petitzomr’ the exact loeation
oi’theuitawhichhad’naenal1otted?m£awu:rofthe
P9-titionet. “me was no cams for tak1ng’ fllftheif
acacia’ as the penile’ ‘ ner was not ever} 0″”&z1t1e
up the eonatrucfion and therefore 0-f
as prayed for should be issued». V.
its statement or afia averted
mm that the part of the
pe0ti0ne:- 05 of the ham»
cum-sale following the procedure
contsarxlgzl.-3.*l;ed,””” ~ committee has not only
dc” jégife: has §or£e1taad’ the site value.
is in cenmrmlxze with the prowrisiozx of
IIUI1 LOU!” UP’ RRKNAIAKR Hiufl Lutmi ur i\AKNA!Ai\A I-nun Luulu vr HAKNAIAHA rm.-.-I-I LUUKI Ur KAKNAIAKA ms:-I count of xAgNA-{AKA H|GH C
T’ _ etc. A copy of tha ‘ 0f
cnmmittee held an 03.07.2007 is pmdtwad
to the stmmmc 01’ objectians and it is
thardn tmt as per the raolutinn on subject
3 U 130.8(2) the market 00mm.-ittec had rwolvead 1:0 rwuxnc
sites which had been allatbed in favour of such pmuarm
“HG!-i COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR? OF KARNATAKA HIGH (
who were net balding licanoes and the.
such and that in spite at' the K V' petitiomzr hmrm' not taken carry on the in the 'V to mums the site such
the situation. Ofor the sit: by
O O ofthe fund of the
learned eounael for tha
also drawn atttetnzinn 1:: earlier
R to the at.am::ner1t
_ of point out the numb-ex of cpportum”1:iea
O W given to the not only 1:: obmin
but also start eonstrucfinn etc. Attenticm is also
ax-fawn m atha earfim pa-mwzmgs of the market
O ‘O mmmwm and also of Directnr <31' Marleeting Armexurw-
R3,R4andR5asahaanm.z-lieu-DivisionBm1chn21ing
§
or the Court data! 19.12.2001' in Writ
af 2007, copy of which has been
R5 to justify the forfeiture etc, X T % %
10. It is not ciiiaputcd
anpecm ofwrit petition that this is
at writ lac-hes for the
relief for in thfi writ.
petitioxzn. not kmrw as to which
is the in the year 1993 and
apprqachea for issue of a mandamus to
‘ the aim, is a person
nt but the writ pe’t1tw’ ‘ :1 Shelf is
% may amym Iachea. ‘While a re.hef’ arm namm is
this Caurt is requ1red’ tn gamma’ an»
a site afletted in favour at’ that: petitioner,
such a cause in hopelmsfy barred by delay and
% ” rm-erare, the writ petition is dismissed only on :1»:
Huh uuuxs ur IKAKNAIAKA mun :..uu_:u ur anxwmauuw. mun uuuuu ur amxnmmsn mun LUUKI Ur KAKNAEAKA HIGH COURT OF KARNATAKA I-HGH C
ground of delay and Inches witkmut prejudice to the
/ikx /~v”‘//1 I
V}
L ‘
%$§;W;%% %% % %
Eifiégé-I
fights of thc pemomzr to pursue other *
‘ hie inlaw inrespectafhis A 2 ‘
Pmgl
vI0=.._ 3.3455. “.0 :.._du 29:… §<»<2u<x no _..~=._OU 10:… 5_<._,<zxS_ …_O ..uDOU 1.0.2 $.<§z..5. ".0 983.9% 102.. 5.S<zu<…. ".0 Enou 10:.