High Court Karnataka High Court

N V L Enterprises vs State Of Karnataka on 27 July, 2010

Karnataka High Court
N V L Enterprises vs State Of Karnataka on 27 July, 2010
Author: S.Abdul Nazeer
IN' THE HIGH COURT OF KARNATAKA AT BANGAL-0_RE '~V.v

DATED'1"}-IISTI--IE 27'"! DAY OF JULY 20 1..r§) " ' " jj  *- 

BEFORE

THE HON'.'BLE MR. JUSTICE s;A'ABni;fL iw§zEER'»~  

WRIT IDETITION No.21J'9.25/20'}_Q;1;xPMgj7   

BETWEEN:

N.V.L. Enterprises
Rep. by its Proprietor
N.L. G0palakrishna   :  _  
S/0. N.V. Lalishrziiaht.%S{?i.iY~. i   _  
AgfidEIEJOU1.45_y€E!}'S3A:__.':'. " '    »
APMC Yard. E3ia.i21wé1gii 
Tunlkur   

&&&& M % "   PE'I'I'I'IONER

(By S1'i_  ' '

AND:

 1 J"Vof.--.f{a1'i1at:21kz1 """ H

_ .R<~§p,u by its S¢ci':7e_¢211~y

 ,._'I)3£:;)ai'{r1:ie.m" 0fT.CoN:)4,a;fii  ~   "

{BySm1'. M.C. Nag.=3.sh1'ee. HCGP. for R-1 and R--h2__ "-._   "
Sri. A.C. Baiaraj. Adv. for R~3]     " "  "

*****

This writ. petilion is filed A1*iiEt’le$
the Co11st.1’Eu1.ion of India ;31’ayi11’gj..V&t(; quash the’ I”o’z:fei1.u1’e
order at Annexure–A dated 4. l2.2VQOS”E1I1’d_v6LC. ‘ ”

This petiiion co1I1ing’– for1P;’eifr’:fi:2»C1r’gJ1_ Hearing this
day» the C0Lu”{, made the f01lowi.1_”1§’. – :

I4ee1_1’11ed_A c§.ifé«ciV’_Lj.er:¥ 10 take noiice for R-1 and
R-2. S1-i. Balafj,~–j.]eé’i*n.(§éi”‘Counsel. is directed to take

nc)tice E’c:’..R–3.

‘ pt:fit.iQne1* was allotted a site bea1’1’ng N0.99–A.
Clas-s~G.7’c1t. “I’5L::–11i’§=:L11* APMC yard and 3 162159 Cum saie

r;1g1’ee111é:11V”:-1&3 An11cx1Jm:–B dated 27.3.1997 in its favour.

pe1’..1i1<3 se1.id aL;g1'ee1[:1e11i, the pet'i1'io1"1¢:=.r ought. £0 lmve. to

._p1'_:,4:t,'7–t.1p "(:0nst'.:'u(:1.i0n on the said site within a period of one

i'

accordance with the tflerms and czoncfiiions oi" the Eczase cui'i.1

sale agreemem. Tlrie petitiorier is also entitled for {.i'1e~~si'.;1':i'i'a,?fi~

order.

6. In the resuii”. the writ ctiiibn s”u«3w;:eéL3.s”21fid
P . . . ‘ .

accordihgiy aiioweci. The di-itetijii
Am”1exure–A is hereby quashed. one
year from today to putv the site: in
quesiion in acc:0rd-mice at
iease Cum sais “i’a;ii:ing which Iiberty
is reserveci appr0p:’ia1e action

€ig’c1iI1SI, the 13Lf1,_iEiV(‘)’I’1’tv’.1T._iI”i<,§}.(1C(5I'd'E111()¢ with Eaw. N0 costs.

7. Learned ~CO::1i’1′:1e’1 for the respondents are

” ‘p§m1if.’j1Lé:d f:.__O file 1,h”éi1=.I_1’_1smo of appearance/vakaiath. as the

Cjas-3 iimy b{é;~iVv’ii.hi1} 2:1 period of eighé weeks from today.

Sd/-‘3
IUDGE