IN THE HIGH COURT OF KARNATAKA AT
OATEO THIS THE 14" DAY OF OEcE.M§ER'2T.Q0.9 '
BEFORE
THE HON'EsL& MR.3uST1-r,;E H;ru.._N'Ac3Anr:OR..A;§J' OA;S"T
WRIT PET§TI*'Q.N NOT.A3A5.'f'_;76;O_F 20O9'<1AR.~§1BYiTS
SECRETARY
»fOERARTMENTcm=cO--ORERATn3N
~~'MuunsTORHx>BOnLuNO
'~8ANOA:ORE-56O001.
THE:xR§cTORRA3BHAvAR ROAD,
BANGALORE-560001"
{;;NfMV
3 THE SECRETARY A __
AGRICULTURAL PRODUCE MARi<ET1;\ief'---- _
COMMITTEE, TUMRUR, ...RE.S,_Pj®.AiD.EN_TCS' i
(BY smt: A.D.\/IJAYA, A<U2RE;A--. er SO FAR As THE
RETITIONER IS CORCEVRREV0.I ' ._
THIS W?{I'f:.PETT.TI(}NRCONijIRi(3~(}i;\i FOR PRELIMINARY
I«:EARIi\ie_.I'i~.s'»4e*-..G.ROURT:~<i_Ie-.."DA~v,VTHE COURT MADE THE
FOt.LOWIi~i_G:.& ;.V_ " » '
ORDER
iA?r*.i’tA*,”.jetitui’i0rI the petitioner has prayed as
…… ..
Writ in the nature Of Writ Of
‘*’___.CV’ert’i*0.rar;”i'”tO qtiesh the Leave and Licence Fee
F\J(2ti’C.e.i’~~’ dated 14/10/2009 bearing
i\’O_;’KrLi.Uma.Sa(TU)2774/2009410 Aanex0re~A
AA “=.,_iss:.:ed by the Third Respondent, so far as the
— “petitioner ig CO¥”ECEiT1€3d,
aI-~«»~
B) Issue Writ in the nature of Mar;i*d-a.’rji}:,l_s”I’av”
directirig the resoondents to execute’._g:Leasel¥–‘%
CiJi”flrSEl§€ Agreement by .rece_ivAing1_’Wtvhlel./I..3;a’iir4l’_j_
consideration in favour the..:’Qeititi’o’n’er”‘Vih._”*1″
respect of the shop ailotted to’t_he=petitioV-ner:. ‘ it
C) ISSUE SLiCl'”l .__oirier'””w;?_ir,r§”ra;3i–/diréctidii as
this l~ion’ble Court’may”de:eiEn ltitvilmgdtihe facts arzri
circumstamfges of~~th.e’- case inhlinterest of
Justice
The fo’r«..:tlie-peltitioizer filed a memo stating
that press prayer (A). The memo is
placed on”recVoi’d:.’– Accolrciiiigly, the writ petition is hereby
‘ re3.e{‘:te’cl iriso farvalslléwayer l\io.{A).
learned counsel for the petitioner contends
that per Rule 12(2) of the Kareataka Agricultural
§3ro§<tice Marketing <R€giyl§€§tiAOfl of Allotment of Property in
___i5narl<et yards) Rules, 2004, (for short the Rules) the
petitioner is entitied to convert the present status of leave
011%»
..4w
and licence into lessee–ci_im~sale after completio_n'~.of«..oe.riod
of 55 months subject to other conditions
It is not in ciispute that in the ins.ta_nt ca'se',""t:hfe iifjet'ition_er"»o4
has completed almost two cleca}:les;'_'i'i'.~'ithé»._st~a_t'osu
and licence.
3. The learneo’~~..co:,ifiise_l”:t’h..g petitioner submits
that the petitioner indii-\JiVi_d1i’a¥;lvV through their
Association ‘t£:.e:.’– Grain =7Mevrc’i:1a’ntS._f’ Association gave
represeir”irt.atAi’cfn oh;{*9-;2′{309ir’equ”esting the respontients to
Convert the’;:>res:en.t’rst_ai’t.i4is._.of leave and licence into lease~
coin-sale.”-.._VOri the o.rh’e.i-7hantl, the learned counsel §or the
re’sie.on__der}ts co’r’atte.n{é that the provisions of the Rules are
‘ hot.japp’i~iieai.§le–._to the petitioner. Be that as it may. The
“pe’tiitionierfi_si.’?’piei’i’riittec;l to give fresh reoresentation to the
respondents seeking conversion of his leave and licence
iistattis into Ieasectgrnwsale status as provided with
iV’supflporting documents’ If Stédi a representation is given
Ruby the petitioner then the same shall be considered by the
2-
respondents in accordance witi: law and as .e~><p_e.<:'f_h'ti'o;}'s»,IAy
as possibfe.
With the above observet:i’ons1flt’nis2’~w’rit”»petVitJt’iojn7.:i.s
disposed of.
Sri Thirnme Counsel for the
respondent No.3 is ;3eVr;jréitte*td_’Vto f.;’E~e.’voftv<_e'–iath within three
Weeks'
~'3%"'}"'I'E._A\.A/'ij_}ayVE':i::_,fi.; i'ea"rne–€% Ad"dit'i'o"nal Government Advocate
for respo4nde;2VtsTf-,1 permitted to file memo of
appearance within t'nree7weei<s.
Sd/*’
JUDGE
Rsi</–