High Court Karnataka High Court

Arhanth Trading Co. By Its … vs State Of Karnataka on 29 June, 2009

Karnataka High Court
Arhanth Trading Co. By Its … vs State Of Karnataka on 29 June, 2009
Author: Ashok B.Hinchigeri
§N THE HIGH COURT OF KARNATAiiF§w" ' '»  L.  A

CIRCUIT BENCH AT BHARWM3.  V 

DATED THIS mg 29% my o;.~,;zTma;,%% 2009».  ' _v [ 1:'

BEI~7'O._RE  V' V N
THE I~{ON'BLE MR. JUsT1C'EvV.:As:HoK."s.. §'m%ic1§igGER1

WRIT 1r>E'1'1'I*1c>:§% Is:os.M633é3s::;;3t§i 12009: AAPMC)

BETWEEN:

1. ARHANTHVTRADING C0, ._  .
REPREsE:§:'?_,ED' 'BY ITS . PRC%P§<"1b'1'OR
MANQILAL 'N~;§gm\iiA_L JAII~§. ..  
A{3E:46--Y3ARS§,' OCC: BUSINESS,
we .a.PMc'1'AaR'D,GA£aA_G» .

2. M] S v;JAYALA§(M1..'r'RADERS
BY r'I'S"':?ROPR§_E'I':)E'~'
';BASAVARA-.I_ RACHAPPA UMNABADI
 'Acmas YEA1'<:3,...QCc: BUSINESS

'V " ~,  R/"QPLGT No.50, APMC YARD,GAI)A(}

I   ire.-§«:§2AéH-A§3RA?PA BASAPPA JIGAJINNI

. "'~AGE:36;_ YEARS,
._ 0:2: gusmass
; QAPMC Yaxmeanae.

 ".. ~.4'. _sHiéEE TRIMURTYTRADERS

V' --. "BY ITS PRGPRIETOR,
SUBHASH RAMARAO VERNEKAR
AC'vE:6{} YEARS, OCQBUSENESS
R] C} PLO'I'.NO.135,APMC YARD
GABAG  PETITIONERS

(By SR1 MAHESH WG§EYAR, ADV.)



AND

1. STATE OF KARNATAKA   «
DEP'1'.OF C€}--C)PERATION  
M.S.BUiLDING, DR.AMBEDKAR 'VEEDI
BANGALORE-560 om. ' 4-  .

2. THE DIRECTOR OF 
NO. 16, 2ND RAJ B HTe5..VANAV'R'GAD, 

BAGNALORE
3. SI3:cRE'rARY__     "

AGRICUL'E'{2'RAL PIf{OiZ)U§31'3._M~AR_1(:3'7TI«PiG

coMMm_'EE,;::..- ' =  3  

GADAc;--é~:-;a2V1eVz';;§V "      RESPONDENTS
(By slvfzf. K. v1Vt}'¥«.¢s'J.4}\'2'{,"'zV~I:(:~<;P FUR R1 55 R2
SR1 'MAz...L1KA1h_r§; N 'C, i3A.SAREDDY, ADV. FOR R3}

TH1S"%x§z%R;T"PE'1'!TEQ:}'sz IS P'£LED UNDER ARTICLES 226
AND .227 €)F"T.HEVVCONST}TU'{'ION 09' mm; PRAYING TC} (1)

 QU,g.:~:iH_LA'FHE IAAMPIJGPJED ORDERS DATED 24»/12/2003
 'PAVs'sE9"A'jBY"*FHE Raspormgwr No.3 {N FILE No.3 WHICH
 'i§RE--V.PROi)§}CE¥) HERE WiTH as ANNEXURES-A-A3. (2)
L'c;::<fA_:sIT "iNTE._.Ri1%!*'"GRDER 09 STAY, STAYING THE OPERATION

A1'm"%EX:«:(:Lm:'0N OF' THE QRDERS DATES 24/12/2008
PAssEn--._'Bv~3'HE RESPONSENT No.3 ZN FILE No.3 WHICH

«..._j ., '~..ARE FRQDUCED HEREWWH AS ANNEXURES-A--A3 PENQING
 xD'i.'i3I?i)SA"'L OF THE ABQVE WRIT PETITION.

 _    Vrals ?E'}'ITION COMING ON FOR PREEJMINARY
   HEARING THIS DAY, THE comm' MABE '§'HE FOLLOWING:



1&3

ORDER

Smt. Vidyavathi. K, the lea1’nt:d'”HC{}F=’_” také ‘ j

{Lnoticc for the respondent N(>s.f{

Efiasareddy. the learncé advoéiégf 515 (ii:Ar9€C’»./5_ed ‘gwiice fer}?

the rcsponeiem: No.3.

2. ‘§’he pcfifioners thaves the orders dated
24.12.2098 (Annrzxuresjfk ii} 53;’ pgggéd’ vb;§{“i1:¢§ Iesponcicnt No.3

fielding that tit}-9: 1%?’-“::%#=<=~t-i'V*€_ the peiitionexs (plot

No. 153:7"i;:"'i»e;s;§:%z;t §§,%§i 4§1;¢§'p§'1;itiofiéi"No. 1; piot Nos.167 and :58
in mspéét bf fat: plat N£)..2214 in respect of the

petitirmer NE}.~V3;V'p1Q'j'r. No. Vzpixa inirespcct of the petitioner No.4)

" §-1s.._thc gfififiaiiem have failed {<3 compiy with the tcxms

' iixf istter.

A $3 leaxttiecl advocates, Sri Mahesh Wodeyar and

C. Basamdéy fairly submit that the ismze is no

A l vJ;g’:3rri_’..«i*es integra. It is covered by the order, dated 12.03.2009

by mag Court in W.P.No.61847-61850/2009 and

‘W.P.No.61925/2009. ‘I’hese petitions are also disposed off in

terms of the said cavered matter w*ifl:1 the followings-

993%

ORDER

1) The impugned forfeiture orders 3

abeyance for a period of A’

today.

2) The pefitioncrs shali an fgr
ghe sanction “film the
construdion fave

Weeks to(3§a.y.g

Tm’: tf1ii:i:’V-x::éspb’1::§:1€nt’~!§PMC shall oonsixler the
for the pian sanction

‘ ‘V Withjn”fiyé weeks themafter in accordance with

.’ . TI;é:’j_®t§ition£:x*s shall 9113; up the buiiding wiihin

” .. f::sut::’z’ limii of six nzwnths firom the date af

Hfeeaipt of the sanctioned plan.

5) §f the pctitienerrs default in aéheriiag to the

time scheduie stipulated herein abave, the

98%

5
impugned forfeiture orders shall stand”

automatically rcvivcd.

4. Wztit yeafions are disposed ofi’ —

order as to casts.

5.516