High Court Karnataka High Court

M/S Bostani Traders vs State Of Karnataka on 11 February, 2010

Karnataka High Court
M/S Bostani Traders vs State Of Karnataka on 11 February, 2010
Author: L.Narayana Swamy
m4m.

B2, B3, B4, B5, B6, B7, B8 AND B9} ALL DT. 13.3.2009
ESSUED BY THE 3RD RESPONDENT MARKET
COMMITTEE, ALL ESSUED BY THE THIRD
RESPONDENT MARKET COMMETTEE, etc.,  

These petitions Coming on for Prelimin_a"1'y5

this day, the Court made the following-
O R D E R

The application made by:athe_-~petiti.oners4L’i?ir___ tire

renewal of licenses to Elireva,

Mangalore came to be rejected:-.’oy–..an endorlseprvrient and
the amount deposited’*tjy.rtrLe also returned.
The endorsementv__ A1
to A9. aa@ted”‘é4.04.2009 issued
rule stay of operation of
Annezirurewlil in so far as it is adverse

to the interest of t_he._vpetitioners. The Market Committee

is of the…_i_nterim order of stay granted in writ

pV€’:f.1.’t~i._{)1’1′:’l§\:_(‘)’;£45813/2008 so far as the petitioners are

eon’eerne(i’r:’i_;a:E1d liberty was reserved to consider the

applications of the petitioners individually on their

LI?

2. In View of the said interim order an_d.__the
observation made by this Court, the
considered the case of the petitioners V’
licenses and since then they aivr’emd’cit}g.¢
View of the same, the prayet

does not survive.

Accordingy thg” ~53 Wis ‘ jédiismissed ‘ as having
become infmctuous. _ ‘

akd*V