A . . V " ?i*r~f':i:.' D'ii2EcroRW
-V 2 'AG'Ié;C':}L*rURAL PRODUCE MARKET
» _EtEP.BY ITS SECRETARY.
T -- "(BY SMT: M c NAGASHREE, HCGP FOR R1»
(BY SR1. THIMMEGOWDA, ADV FOR R2)
IN mm HIGH comsrr or KARNATAKA, %
DATED THIS THE 12TH DAYJ9F_1§.U;§ti§'§'1;.~S3;{ l.99 _i'A~ A "
mesa'-'oxen; X L % Vk %_
mm Ii0N'BLE M12. mor;Azw%'€IfV{E1)1iY
wnrr PETITIONJIO. 1%%;??i%acm2o69(.a.m»ic)
BETWEEN ; " ' '%
M] S. VASAVAMEA
R'EP.BY ITS NI!iN15§'{}ING:3PA§7€TNE'R _
SR1. VASUD}.'7'i$SHVE_'i"FY V_V._ - v
AGE 78 YEARS '
R/AT at 323, fé.A'RA¥(ANA.SH}§i3T}2SfVV_
ROAD, :MYscR; ::._ ' "
_ i T V PETITIONER
(BY SRI. Rs R.«w1"& ..<f:H A':§DRAsHEKAR, ABV)
AND :;' ~ 'V ' V
.. KP-5R1"~5A'2'?Ai§~iA MARKETTING DEPT'.
V' RA,J3HA_*§(Azs: ROAD
"BANG-A_LC?RE ~-- 1.
. COMMITTEE, APMC YARD, BANEHPALYA
" 4_NANJUNGUIf) ROAD, MYSORE '
RESPONDENTS
{E
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION 012' INDIA PRASHNG TO
QUASH THE ORDER DATED 10.12.03 PASSED BY THE-,R2
VIBE ANNEXURE-D AND ETC. Q
THIS PIEYFFFION, COMING ON FGR _
THIS DAY THE COURT MADE THE L"
ORDER
The petitioner when anew: site t::yj the »,g”na ‘
respondeni:«–Agricultura1 .Marketing jhihfigfiinee,
Mysore District, for ._ a:.’l ‘i”d.I1ot Q up the
construction of the buildixfiig fiiile stipulated
and he;1e¢%[w¢g:v:s;:¢a thgiititice dated 10.12.2008
Annexufe«-V”‘D”Vcafjfi£§1fif1g. fi’iéV~”aHotmenL Hence, this Writ
petitjgn,
»A -V ‘counsel for the respondent — APMC and
that the conmzaversy brought before
‘ this igsquarely covered by a decision of a learned
Sihgiegduidga of this Court in W.P.14302«306/2009 and
“=%–.,_ .?14:32i/2009 in the case of M/s. KARIBASAVAIAH &
% ‘ 3 “‘«.V,sbNs, RMC YARD, TIPTUR 83 OTHERS vs. THE STATE
\
OF KARNATAKA AND OTHERS 13.1).
that this pefition too, be disposed of in tbs; L. ‘
3. Recording the submiissiaifi ” of .’
counsel, this petition is accdrfiiqgly
Sri. Thimmegowéfa, :« for
R~2 is pennittcd to tile withifigvfaur weeks.