1»: THE HIGH COURT OF KARNATA§?;A ' ijf
CIRCUIT BENCH A'_l'..DiF£AR\§IAIv):~.'::
DATED THIS THE 17TH i34AY;'GFf'A4f3R1IL'
BEFQRE. i _fl _ .
HON' 31,1: MR. A,:_rrL.j'
WRIT PErIT1c*}._§_i'j ~1.(3s%%'gr_)o9 (APMQ
; V
SHRIGAN.GA'.D_HAR7_V ~
s/0 RAN(}.AR;A_()_ KU'm«:ARI~:1'_ "
AGE:
OCClvJPAG'I'iG}'_{: Bsisiwss M
RESIDENT OFi=§?xNAGAL=_ ~ '
TQ: HANAGAL,' DIsfr:_ HAVERI
* V 2 V' , PE'1'I'I'IoNER
3 (BY SRIT r: 1?>A'rI L, ADV.,)
X 'r$§'1'e:%»V%Di.i§ie:sicroR
A(3r<:'miL'ruRE MARKETING
RfAJvB'HAVAN ROAD
~ BMGALORE-550 001
V' }f_* THE SECRETARY
AGRICULTURAL PRODUCE MARKETING COMMITTEE
HANAGAL, DIST: HAVERI RESPONDENTS
(BY SRIYUTHS R K HATFI, I-ICGP FOR R1 AND
MAHANTESH C KOTFURSHETTAR, ADV., FOR F22)
THIS PEYFITION FILEE UNDER ARTICLES 2’267_&’.=227
oz? COSNTITUTION OF INDIA PRAYING To Q8-!_X’SH’*«.T%i’E
IMPUGNED ORDER/NOTICE ISSUED DT.1/;7’f{lE3._.__V£}_)E’.
ANNEXURE-C PASSED BY THE R-2. _
THIS w.P. comma ON FOR..PRELIMI¥§AR”%–fHi§fARiNG_ K “S
THIS DAY, THE coum’ MADE ‘l’Hi£’. FC)A1,L§)i=’!(IF+!C§:.__ * V ” ~
oRt3E;3
Mr.R K Hatti is “notice f5r Respondent
Nos. 1 and Mr. Mahamcst; is dirmtcd to
take notice fqr V’ V
u ‘ pcfitiozzzcr is directed to Serve the
copy of tile counsel for nespondents.
‘ “3. Vflvtjnthouvgh the matter is listed for preliminary
% SSS-Qfigfh ‘.s=vTi12.h_.co11SS’fifA it is taken up for final disposal.
” S. three counsel Submit that the subject
Writ petition is covered by 1131111″ g of this Court
in w ‘P;. No. 31098 of 2003 disposed. of on 18.2.2099.
‘ .,._’ Efiiigwing the reasonings Stated therein this writ petition also %
/!
/-T–T«–
stands disposed of permitting the petitioners to put the
construction within a period of six months
communication of the sanction plan. If ejéezoise’ is
not completed within a pefiori ‘ ‘ nine -1′
0I!.’1CI’]IlGtiCC impugned in 31113
fozfeiture shall stané 1″evives§1’ve«e.;z1:tom.h’:11iic:_::V§1lj’,r site
would be forfeited by APMCL ” smfiés of
accordingly.
5. M; Mr. Mahantesh <3
kotmrshettar ézre __ memo of appearance
within fourweek$«.a_ . ' W .
sd/-
IUDGE
ms ” T