-1-
IN THE HI€vH counr or KARNATAK4§V.:A.." 1,i j: ~
cmcuxr BENCH AT DHA!3-V9'A§?.V i %
DATED THIS me 4"' DAY = %
BEFO£V2E'";.:._'"' % "
HONBLE Mf-{JUSTICE
Between: Q
MOHANRAO BALVA}§~I1″R21;Q Di:’.SHPA}-II;-E.
AGE 73 YEAR,S’,”* 3- ’22: –
occ BUSINESS _ « ‘
RIO WARD N05 = V
OPP me GARDEN,’
MUDHOL 587313,’: *
DIST: BAGALKOT. 4″‘ -. V .. PETITIGNER
{By&_Sri.: LABIEQCATE )
i TH£?.uAGRICU_Lf’FURAL PRODUCE
. MARI-CETENG COMIVHTTEE
W._MAHAI;IN’G?UR 58?332
” 3 4.” ‘ — V M3 Tsscgmaay
~DIST:~13AGALKOT.
‘ ‘ V .. .. biwacrox 0:2 AGRICULTURAL MARKETING
V NO IGRAJBHAVAN R0 ,
” -~93 NO 5309
V’ _ BANGALORE 56000}
. V. Tfic allotted certain sites by the 1″
a As the petitioner was in need of
_. jv»-v’€~1’§itiiftiona1″ sfiiace due to incre:.=;1se in the business, he purchased
situated at AI-‘MC Yard, Mudhol, fmm the 1st
—-fié};p;V’§iade:nt-APBGC, Mahalingpur, through registered sale deed.
ffhc copy of the Sale Bead is; produced along with the writ
3. STATE 0}? KARNATAKA
REPRESENTED B Y
SECRETARY TO GOVE
DE?ART1’v[ENT OF AGRICULTURE
BANGALORE 569 001. T ‘V ~ _
(BY sMr.vmYAvATm, HCGP FOR R-3 _ 1- ‘ ~ .
SR1 MALLIKARJUN C. BASAREDDY, ADfVOCA’E’.E -r , *
FOR R–1 & 2) ..
on-an-
This Writ Petition is mad ur1′:;l»:=,:I;V”vArticiV.r.3:3′–.2V’.’. 8~:°. at the V
Constitution of india praying to quash “the Igotice “dated 21}§IO.2008
at Annexure-F, –.
This Writ P¢:tiiiQfj_’*oor1:1ing hearing in ‘B’
group this ciay, t};¢’–__Co:_i;rt gnade t}15flfVf0I1_f:’JiI:?;;:1g : V
élppcwing on behalf of both
sides anti vtljé on mcord.
in which, the petitioner is
3/5
5. The documents produced by the pefifiofiéf’ .
revaals that the petitioner has ptuthascd the c:1’t2:é::s¥:§o;3,L 4
and he has alrcatiy running a petroi Tfht; .«
paying market cess also. In mew’ V. ” pf thé’ gijnvc,
order is liable to be quashcrgi. order
is madm-
The forreitme'”9§&:1ar;¢u;;;~1io::ie§” tiara! 21.10.2003 vidc:
Am1<:xurc–'F" {Em étands quashed.
WI'i1: pt:titio nVV
….. Iudgg