Karnataka High Court
A Bhojaraju vs The State Of Karnataka on 11 August, 2009
IN THE HIGH comm' ox? KARNATAKA,
nxnzn THIS um um DAY or Aueus-E
BEFORE
TRE HoN'BI..E me. JUSTICE _
WRIT PETITION N0. 1. (SF
BETWEEN
1 ABHOJARAJU
EVA 58 YEARS, RR0PR1E1f0R«,. ._
SHARAQA E2_.I.{'3F: 1e.1.1L;L,"KoLLE'GALp;--TQ.,
CHAMARAJANAGARA --.1)Ir:¥r.w«« g V _ »
.... " PETITIONER
(By S13; T BAS}ixf3,:§AJ ,"%n._:_:Dv' ' )
AND :
- _ 1 S'rATEf CFKARNATAKA
.!3vY1'FS"&';ECRE'TARY.,
_ T.1:)E.t_;r-'r'... '0_F"gto.oPERAT1aN,
.."%.~i';s;_E;p:;pE)1NG BANGALORE
2 'i'I»:IE .':C)"I'RECI'()R
{)Ei;f-VI'. ma' AGRICULTURAL MARKETING,
.. N0. 16, H RAJBHAVAN ROAD,
'RBANGALORE - 1.
is THE SECRETARY,
AGRICULTURAL PRODUCE MARKETING
COMMITTEE, KOLLEGALA
CHAMARAJANAGARA DIST'.
RESPQNDENTS
M
(BY SMT: M C NAGASHREE, HCGP FOR R1 ('35 Rzyy f
(BY SR1. THIMMEGOWDA, ADV FOR R3)
was WP FILED PRAYING T()....Q1;As.HW*1fHAi+:, V'
DT.8/18.10.97 133012213 BY THE 123; VID_AE'.-'§N~l§I--B' ANIf).. J j
THIS mrmon, c0M:1S:c*;_oN%1=*i1:: ' %
THIS DAY THE COURT MADEEHE FOLLOW:-NG:§:
The p€titj()l'IC§j' \x.ffié:z1V a by the 3rd
Committee,
'APMC', did not put
up the building within the time
stipulated with the notice dated
. A18. 1f3t;§'()'7E<:a11cel1ing the allotment Hence,
V ' V _ 'wrxfit petitibil. _
A counsel for the respondent ---- APMC and
” ésubmit that the contmversy brought before
I is squarely covered by a decision of a ieamed
Judge of this Court in WP. 14302-306/2009 and
1452:/2009 in the case of M/s. KARIBASAVAIAH 85
M
SONS, RMC YARD, TIPTUR 85 OTHERS VS. THE STATE
01? KARNATAKA AND OTHERS D1). 10-06-2eo9:[ g’.~:d
that this pefition too, be disposed of in the A’ %
3. Recording the submi$siO11« . of 2
counsel, this petition is accordingiy. . 2 V’
Sri. Thimmegowda, “::’~Lan(iifig_ for
R-3 is permitted to filé uWi?§:.’.1:i11.,’four weeks.
Sd/-
JUDGE