WP Ne.62633~35/2009
: I :
[N 'fI»-D3 HIGH COURT OF KARNATAKA
CIRCUYF BENCH AT DHARWAD
QATED THIS THE 22"" DAY OF APRH. -~ 4' ji ;_. A'
Emma _ _
"rm }~ION'BLE h#E..JEIS11C?E ;éLItT';.r::Ur~IJAL.AJ " _
WmPETITIONNo.62533§35;2t9§'tA1=>Mc$' - . «. "
BETWEEN:
1.
AISAPPA,
S/O VEERAFPA NALV';$THWfiD, " '
AGE:5O YEARS, -- ' V
OCCBUSINESS,
R/O TAVARAGERA
TQ:KUSHTAG!
DIS'F:KOP.P£«L.
isAr~r<:«API%A; » 'k *
sxo :»aAHANTHALP?A.;§cxy':;:,
smog ascmasm syngs LR
SMT.HAGP.vMMA, p ..
V xv/0 SANQAPPA ccwzii,
AGE:5O YEARS,
<. Q(;C;3_{_:S1NEgg; ..... .. W
R;: 3- «Bog
"' «.<%:§iA.RAisI:.;;k3UDA,
. Si{3"AMA~REGOUDA 01,1,
A AGE:'»=i5_Y2;:ARs,
Q(3C:BI5SINESS,
R/Q -Do-- PETITIONERS
" (Bi? SR1 P.G.MOGAL.I, ADV.,)
THE DIRECTOR OF MARKETING
NQ16, 2"" RAJ BHAVAN ROAD,
BANG1'-lLORE--560 O01
AGRICULTURAL PROEDUCE MARKETING COMMITFEE
xv? No.62633--35[2009
KUSHTAGE,
BY ms SECRETARY,
A'I'8sTQ:KUSH'I'AGI ._
D'iST:KOPPAL __......._._.RES?'ONDENTS'
(BY SR1 R K PiA'I'I'I, HCGP FOR R1 Am: . _ ' '
SRl.MALi..iKARJUN C.BASAREDD__Y,*A_DV FOR R2; =
THIS PETITION FILED U?-.¥fY'E1.R AR T}CLES ':22u6-.522'? 0;?"
COSN'I'i'I'U'I'ION op INDIA PRAYIHG To QUASH THE ORDER
PASSED BY RESPONDENT N03_V1'DE.._ANN'EXfiFeE4A DATED
10.2.2099 ANNEXURE–B ‘DATED 10L;-2,2009. AND ANNEXUREC
DATED 3.0.2.2009 AND – ..
THIS WP. coMING.oi~#_ Fore p:;E£;t’;;:i:é:§§R*§ HEARING THES
BAY, THE coU_m*_maE::THE gmpowxwe:
‘
notice for respondent
No. 1 find’-Mr; ; Basarcddy, learned counsel is
cfirected fox;1.eé.pondent No.2
the petitioners is dirtzcted to serve
copyftif petition to the counsel for mspondents.
‘ though the matter is listed for preliminaxy
‘ consent it is taken up for ma}. dispose}.
H 4. All the three counsel submit that the subject
” fxiatter of this writ petition is covered by rating of this Court
in W P No. 31098 of 2008 disposed of on 18.2.2009.
WP No.62633~35/2099
:3:
Foiiowing the masonings stated therci11, this
also stands disposed of permitting ihcic pCfifiQ§lE2ZT::S Q
the construction within a period of-:
of communication of the sanction If thég_5aid ‘~c::n’Vc:=;’.1*c’;~3′.:s5c=:i~.VV
is not completed withm’ a (§f—- t3:1e
order] notice i1npugn:~.§I..Vjn %A.._pe1:i«fii<51'1A wilating to
forfeiture shall stand and the site
would be forffritégéi gtands disposed of
accordingfiifl ' " AV
1 Mallikarjun C. Basamddy
within four weeks.
….. .. V ;