High Court Karnataka High Court

Shambulingeshwara Enterprises vs State Of Karnataka on 18 November, 2009

Karnataka High Court
Shambulingeshwara Enterprises vs State Of Karnataka on 18 November, 2009
Author: H N Das
1 \'v'_P,328é§:3l(I)9

IN THE HfGH COURT OF KARNATAKA, BANGALORE 

DATED THIS THE 18"' DAY OF NDVEMBER 2og9_"; 

BEFORE

THE HON'BLE MRJUSTJCE H.N.N-AGAMDHEAN_J.DfAS_ ':  

WRIT PETiTION No:328S5/ée.o9TAR'McEE}'-.9" ». T,  

BETWEEN:

SR:.SHA:v:SuLiNSESHwAR.A ENTE«RRR'rSES, 
REPRESENTED BYITS  _ «.  .. 
PROPRIETOR VENKATESH V E
8/0 NANJAPPA,   A 
AGED 45 YEARS,     
APMC YARD, SATAwA:Dz,. . A
TUMKUR. 5' «pvt

% % N % _ ...PETlTfONER
(By Sri.N.SDRESNA,'A_dQ.E;*3.  

AND:

 'V 'T  _ ,0:-T. KARNAT'A'KA

. "REF'.B'HTS'S,ECRETARY,
   DERARTMEN_TjQE CO-OPERATION,
 _ MD%LT:AS'ToR.nT;ED BUILDING,
RANeAL.0R_E>» 560 001.

 2, DTREDTQR or: MARKETTNS,

 D !$iO.16',~--~2ND RAJBHAVAN ROAD,
 BANGALORE » 550 001:

"THE SECRETARY
_£AGR:cuLTuRAL PRODUCE
MARKETING COMMITTEE,
TUMKUR. ..RESPONDENTS

€g_;\f.,/\.,

2 w.I>.32II8sIo9

(By Smt.M.C.NAGASHREE, HCGP FOR R1 & R2 &
Sri.HtK.TI-IIIVIMEGOWDA, Adv._, FOR R3)

THIS WRIT PETITION FILED UNDER’ A-RTICi_E_,S I226 & 227
OF THE CONSTITUTION OF INDIA PRA'”I’!NG,,T(;T3 CALL F.OR°T__I’IE,.
RECORDS FROM THE RESPONDENTS. AND STRIi<E_ DOWN
RULE 10(1)(fl) & (Iv) READ WITH _ SCHEDULE !V.(I~4.)A OF TI-IE"

LEASE–CUI\/I–SALE AGREEI\/IENT__ ""-./\PPEI'JDEID WTHE
KARNATAKA AGRICULTURAL "=PRODUCE~._ I"iI-'JIIAR"r;§ETING
(REGULATION OF ALLOTMENT Ol{I'P.RQPERTY'.I.N !\_/EEARKET
YARDS) RULES 2004, IRRATIOPNALI'-.,AIN APPLICABLE,
ARBITRARY AND OPPOSED KARNATAKA
AGRICULTURAL PRODUCE MARKETING_.~_(REGU'LAT!ON) ACT,
'I966 SO FAR PETITIONER

THIS WR!T_'.IPE§?lTEOVNCOIIIIINCIIIONIFOIR HEARING THIS
pm THE COURT IlI_tA£3I~E–ZIP-IE-._EQl;~t.QWl'NG.:;'

L
In thiswrit" peti"tio:hI,C:tIi.e"petitio'rier has prayed for a writ in the

nature ofpocertiorairi to c;uash"'%he"I'forfeiture orders dated 04.12.2008

{issued oyI':'Re'spovndent No".'3"as per Aririexure ~ A canceling the site

ail'o_tteo'I t:he_petitioner and forfeiting the sita! value paid by

__Ihe Deitit§oher..

L 2, “Since the petitioner has failed to put up construction on

Ititei site. allotted to him in terms of the conditions of allotment,

I*I”I’espo_ridents have now issued the forfeiture orders. In identical

IIT*~matters this court in W.P.Nos.14302~306/2009 disposed of on

C7I\_»W

3 w,:>..22xs5/tit;

10.8.2009 set aside the cancellation of site and granted oneyiyearis

time for the petitioner to put up construction in comptia_noe’ _

conditions of allotment.

3′ in terms of the order in w.i=3=.4;\:o%{.tzivsoéesfileraeroei’i_i;e«rfi–i

connected matters, this writ petitionis:V’a.l§owed’,” flfheytoh’ei’tur’errorders
dated 04.12.2008 issued by E3:lespondyenVt:A’!\lo.’3.._as perufitnlnexvure – A is
hereby quashed. Petitioner”‘~i.s”granted’ time to put up
construction. if the construc::.tiorn:..i:s’v one year, the
forfeiture orders :sta.nds””V:revived. Ordered
accordingly. 2′ V 2 i ‘I .2 V

file memo of appearance
for Rt & FtéiwithlnVfourvyeyetrs’froreitoday.

Sri..H.K.Thi’mVmeg.o’wd’a is” permitted to fite vakatath for R3

‘V Wit_hin weeks’ fromfltodayf

rare EUDGE

ea/~