IN THE HIGH COURT 0:2 KARNATAK_A__ ' : ~
CIRCUIT BENCH AT DHARWADK:
DATED THIS THE 213? DAY 2):? AQPRIL:
BEF0RE 7__ A
HON' 311: MR. .:US*r1:(':5:%Am' a.Guh_a,,rAL,' "
WRIT PEITFPION Nos.5g299§ 6f;32§9_oF 2009 {APMC1
1.
BETWEEN :
SR1 GURU”RAGHAVia:N§3Rfs..CQT'”f’G:N”
JINNING ‘A2333 PFeEss:–NG ‘FAC3’i”O–R’.ér’
BYYFSP5RT,N’.ER .
SR1 B MQULALI .S]{);B’ FAKIRAPPA
AC’?ED 53’Yg?,ARi’3., – ‘ ”
‘1£;?IARAT£VC}{>’!?Ai;R}’~.~C_}’&s sons
3:? YES PROPR’§E’i’QRV..4
SRLM G RAa}ARAO ‘–
s/0 M. GOPALRAOV’
; ‘AGED ABQUT 53 YEARS
.B7b?r}i ARE GENERAL MERCHANTS
« ” ” AM; GONE-MISSION AGENT
‘APM(_: YARD, BELLARY.
PETITIONERS
(B”{_SR1. CHANIDRASHEKAR PATIL, ADV.,)
. ‘ HATHE STATE) OF KARNATAKA
BY ITS SECRETARY
DEPARTMENT OF’ CO~OPERATION
M.S.BUILDING, BANGALORE.
THE DIRECTOR, AGRICULTURAL MARKETING
RAJBHAVAN RAOD
BANGALORE-560 001
THE SECRETARY I
AGRICULTURAL PRODUCE MARKETI
BELLARY, DIST: BELLARY ‘ «–
”
(BY SR1. R K I-IA’I”l’I, ace? FDR’-R11 s;Ré’A:s_:D…
MALLIKARJUN C BASAREDDY, mg sADv.,
(VAKALATH NmjF1LED))___
THIS PETITION ‘FIxLE.I)-_ 1};j’i)EuI’x’~3DIV’;’&:I?TICLES 226 65 227
OF COSNTITUTION OF INDIA’ =PRAY”i!§’G’TO QUASH THE
ORDER Ii)A’1’EI}< 5.9.2003' jPReD1;cEDjr«.s' ANNEXURE-F–I
AND 2 PASSED'«§3jr* THE 12E:s*s19c2ND;EIn;frWHo.3 AND E'I'C.,
OIVI PRELIMINARY HEARING
THISFIBAY, THE FOLLOWING:
' K! .:{§.:RDER
" I' Mr. Bésamddy submits that he has been
enter appearance in this writ: pctifion. He is
A the power in the regstry.
2;;
Mr. R K Hatti is directed to take noficc for
‘A.VV’rt2..€IDondcnt Nos. 1 and 2.
3. Eventhough the matter is listed for preliminary
hearing with consent it is taken up for final disposal, “H1 as
K’
four Weeks.
much as these Writ petitions are covered by ruling of this
Court in w P No. 31098 of 2003 disposed of on 13.2}-11:19.
Following the Ieasonings stated therein this writ
stands disposed of permitting the
construction withm’ a period of six” of
communication of the sanction __ fhc
not completed within a of ” the
order] notice impuged – .pctit5;o’n- zeiating to
forfeiture shall stand and the site
would be forfgiteiij by tt;eV§§P1xm[V*’I%et:fi¢n«:;iands disposed of
I.\Vr1r; K Hatti is permitted to file memo of
Sd/*
“JUDGE