IN THE HIGH comm' OF. KARNATAKA
CERCUYI' BENCH AT DHARWAD A' J
DATED THIS THE om E}AY_QFJ_ULY_.,' Quééij
BEFOREY, _ ' u " 4 __ V
THE HONBLE MR.Jus'r1cE,:vzQ_HAz§'s1§ANrAmAC;§>i;_15A§ V
'WRi'1' PETITION No.6 i'%'1§§fi,r2oo9'iAém¢'3
Beztweeni '
ws. SANGAL PRMARY AGR1c;ULTU;?E
CO-OF'ERA'I'IVE BANK L'I'D.,....._ V ..
BY1TSCHIEFEXE(3UT1VE;,' _
SR1. VENKAPPA HAI~i'}U.IdANTHAP?A * _
NINGARADDL. V.Y.EARS, . V
occ: BUSINESS,_:R';{o.sANGAL,
'I'Q: RAMDU_RG;~.Dli's'F;.,BEi,._(§AU'9.4;' ...PE)'f'¥'i'iONER
(By sn'.B,'s:,S"o.MAPUI§';' ,, " _.
And: ; ' 'V
?i'H»E=DI§?.ECTOA1?,' """
x " -{fly 'B'I".fi. R.vIV§"..I-{A"l"'E'I, HCGP,
= .. _ A<31:21c:.1'L*i*URE MARKETING,
_ 225;; ._Bf=!A'«{A*1§.'f ROAD, BANGALORE --- 560 001.
2. A' THE SE€1R'ETARY,
A{3r..E€I'CULTURE PRQDUCE MAFEKETING
C.OM.lV£f'T'I'EE, RAMDURG, D3315 BEELGAUM'
V " .,.R'ESPONIf)EN'FS
=s;:::__m§;HAbrrEsH KO'I'T'LII-"-";a;*£.;_f':5;;'g..
COURT MADE THE FOLLOWING:
ORDER
Office objections are over~r1i:L1efii’.V_A’
Kottur Shettar, learned advoea’i:§is di1§e:’:t¢dV.tfo
on behalf of res190I1den$;;::1’¥€?.2._” _ ‘Q
Sri. RH. Efiaigti, Government
Pleader is reefiondent No.1.
2. “*:*1rge p¢1;ii1c;neM§%ee is allotted certain site by
= Razradurg, Belgaum, for the purposes of
ehop cum godown for its businws purpose
on lease cum sale basis. The copy of
V ghe 1ease-‘–{2fim- sale ageement is produced aleng with the
”
3. The 1ease–cum~sa1e agreement entered into
V U between the parties clearly reveal that the allettee shall
V’
construct the shop Within one year form ‘A
alloment. However, if certain uI;fore_seer1″ei1=ei;;1fistoooes” ”
intervene, the APMC shall extend the for
for a further period of one i_t31eV I§i’iiZ;ii§i0fl€f;WhO” L’
is allottee of the site dict. not cpné;euc¢.em¢ shop the
stipulated period, the Aiforfeitme is issued
against the ‘ “of forfeiture is
questioned in” I-w:5it”pet:§i:ion;–‘” ‘
4; appearing on behalf of the
petitioner’ inaction on the part of the
petitigtinezj is ‘V z1ei_ther ‘intentional nor mala fide, but is
the facis and circumstance of the case. If
eight months’ time to eonstzruet the
_ hui1tii.t.1g,»..’: ‘ii; ‘jiweuld be eonsmaeting the building after
H H K sanctioned pian fmm the resmndent-APMC.
5. Writ petition is opposed by Sri Mahantesh Kottur
ujfshettar, learned advocate appearing on behalf of the
APMC, and the lmmed Government Advocate by
\~./’>
contending that no Ieniency can be shown
petitioner, inasmuch as it has violated me *
contained in the agveement entered’ V’
petitioner and the APMC and eeneeqnently
relating to forfeiture is _just.ified» facts” V L’
and circumstance 0ftI’1t_?.C&Se.VAn——
6. It is not’ in dispyfite the ‘ ‘netifioner has not
consuncted the of one year or at
least 173:3 in the Iease–cum- saie
ag1’eement..eii£e1’ed’ii-ite the parties. The petitioner
is pa}fhxge..mei’ket{ fiaving regard to the same, it is
petitiener does not have the intention to
” alletted to it to 3!” parties. Under
V V’ _ it cannot be said that the intentien of
H H ” petitiener in not eonstnxcting the building was not
fide. It does not have any intention to alienate the
T ‘site allotted to it to thin} parties in whatsoever manner.
3 Having regard to the totality and facts and circumstance
V’
of the case, this Court: is of the opinion « _
justice will be met if the petitiggzer is ” ” V»
months’ time to construct the 3.1%’; it.’
Accordingly, the following 0r(il=_;r–.,’g§ rr1edei~ V A’
The forfeiture orflerf in
this writ petrltion is period of nine
months from shall make an
application for the shop to be
allotted to it within a
Period of we date. The respondents-
V ‘shall lime epplication filed by the petitioner
of plan in accordance with law within
The petitioner shall construct the
_ shofi on’: sites allotted to it, as expeditiously as
K eut. not later than the enter limit of six months
fiend the date of commmficatien of the sanctioned
T It is made clear that if the entire
exercise is not completed within
V:
a period of nine months, the _
impugwd in this writ petition relatigg to foIi’ei§:;1t*”e; r<:vi1%e"~ 2
automatically and the site would fcg'I'f.eitév;i. by?
It is made clear that this ordéf £0 *
petitioner only.
Writ petition is
Kmv