High Court Karnataka High Court

M/S Madeena Traders vs Director Of Agricultural Produce … on 28 July, 2008

Karnataka High Court
M/S Madeena Traders vs Director Of Agricultural Produce … on 28 July, 2008
Author: D.V.Shylendra Kumar
in 'mm HIGH C0831' ca" mnmrmm, 
nmnzzs mm mm 23" DAY aa .::rr.15.5.o3, vmz
mm-1-:.  x A =    

THIS  ivssfiwicén'  cm FOR mama
mums  s 'm:x*v,VVv' mm cotmr mssan '1'HE

WEA.'L.=§J 9'5:-'::.?i.:'t*.£';i.i.fV:vx1 by a pets-:>n who is is; xrmxket

'"-«iE1;';1§3?.=§:on¢a:'yV__A&:within the notified men of that
 ., ' V . _ H  xreapondani: Agricul tuxal Pzoduca
 Committee {'APM('." in shcaxt),

 «:..'Vf£e%'V:1wanthpur. Bangalare, whoae action in

tiec1:€.m'.ng the ranawaj. of 1:119 Trading Licensa

 .  

5-noun: 5 u_nn.:nu.:nI\nu_nn nan manna;-5-n. I ¢…znu…::u_an 11:11.11: :45 nu-54;;

challanged by the petitioner in an

under Eectimz 74 of the Act, be2o,«;-;€~}
raapsndent Bixector of
Na.2Ei’2CtG5 but the appeai’1«AVa£§§af’a*i$
diamiaaed in tum»

16 . 5 . 2868 czapy pgzq-ducgad. 42:3′ ‘»_._J!n.::11’ei:4£LtV,A1faa’:-ii, the

yr-went Writ Pm;it; i«:;;1A 35.23:.’ quashing of
both the arszifiga fligféfition to the

Iviarkat ‘t.§g._t;_:§a;1aw .i:i.can3a ate”

H§¥c¢§;Lc;€.4§ta§”«~.:i,aaun§i’ to the zeapcndanta.

‘.5 2:1 8- . AI}-., .

The first V ;zta;ais4’p«:i:~x:ciV§.:i:;.V;-:fjtV:V. §;§”‘4’.*5epra3ante<i by the
High Gen;-mt LA Vfiiaader. The alwand
.. """ 'ia zaspreaentard by Sri
zraapondant mason is by

market committee

tfilefl .'$1__f&temant at csbjections.

:4; bI.IaLA|..dh. . can.-. –

g-,. I have heard Sxnt. Shalini Eatil,
V. ‘–._l&’&iVZi.§. éd counsel «apps:-aring for the petitionaxr,

‘Agni fiximregawda, learned czzmns-al for the APMC,

II\1\nI\ I gnu : I_n|.II_tII_I|n|.In.:|l -A uuaAn – -4-. . I..J|¢I..J¢I..1n nun…-

Learned High Court Government Pleader.ntffior

is a formal party and Sri at Erakash;°learned
counsel appearing for the §”[responeent}:F

5. With the consent of fltheh3counsei
appearing for the tartiegg ghg matter is taken
up for disposal. “W A L 9v >A

6. Taafig5_ the tiearneah*eoonsel appearing

for thee I-£{t_a;:ke215.’ as well as the

learned egfinsel for the 3′ respondent lessor,
have tried to defend the orders passed by the

Market Comfititee and the Appellate Authority’s

° order passed b§ the Director, I find that the

kIX¢raeraasqr:¢r from a basic defect namely that

the market committee which has a right to

h”xregniate the trade in the market yard at
h,Yeshwanthpur, cannot at the same time totally

_fieny a right to trade in the market yand by

refusing to grant or renew a license, as that

could amount to denial of a right to trade

Va,

dent Pppellate AutheritQ”wLiChn”

#*f\§9im’W| amen: mfixamnenuresmn ndsntma-ca mmeamm m…….. ……….-fl,…,–_ _

decline renewal «of a trading license jwithin

the nerket area. I am of the vieWathat_the_’

objection raised by the lessor for renewal ie

an irrelevant consideration},in the matter cf’.

renewal of a trading lieense in favour of a
market funetionargf by? then Qarket ifienmittee.
Whilw it ieV open _te ithe'”35hjreependent to
independentlfeeorh opt its rights and remedies
as aqainstfi the ‘petitioner: the proceeding” of
the {na§ke£;%g§fim:§£§eeii$V the context of a
renewal of a,tredihd licence cannot be used as

a devise te come in the way of the petitioner

i”earrying on its fundamental right of trade or

rvthe Vnarket, committee taking note of such

objection to deny renewal of license which can

d’aifect7the fundamental right of the petitioner

d,to_Carry on trade of her choice.

d. One another reason as to why the
impugned orders require to be quashed is that

the petitioner if independently enjoys any

gfi//WW

f’!§§I§? fig %’§.§Qq§fl’!fl§é”& ijfiflm fiflzenw mew Eéwavasanaznsi. Mm xcsnaasa-= ……… mm.” .._

protection under any existing rents ¢@fifi;¢1

iaws operating in the area, an_or§erE§y_rne_’

market committee to ioenyrj renewals- van

indirectiy deprive a tenant of the”§roteotion°;

extended to the tenant fihé@F fine renfiscontroi
provisions. The fmafitet ioofimittee ioeing a
pubiic authority snonid not aot is a manner so
as to ae:eé$§ ta. €os§eet iofw:any protective

enactmenfi.5e

9. It is for tnesekreasons the impugned
orders Annesqres–J 45¢ N are quashed by issue
of a writx of [oertiorari and the market
to consider the

application k§orf,renewai independent of the

s,objeetions raised by the E” respondent and to
“oass orders on the same within two weeks from

W the date of receipt of a copy of this order.

“* Rule issued and made absolute.

Sd/–

Judge

Wéfifiififi figs,’ §._é”&$ai«Ea$P:a axvm ks-‘ammo: M nO–. n-1-11r1.–