High Court Karnataka High Court

A R Lakshminarayana vs State Of Karnataka on 2 August, 2010

Karnataka High Court
A R Lakshminarayana vs State Of Karnataka on 2 August, 2010
Author: S.Abdul Nazeer
_.1_.

IN THE HIGH COURT OF KARNATAKA AT EBANGALACRTE

DATED THIS THE 02% DAY OF AUGUST,_..2_(3"lV('):'  ~ V.

BEFORE

THE HONBLE) Ix»IR..ILIs'I'ICI%:'S'§AE?2l§«L   

WRIT PETITION I\%0.224I35a O__F *2:(A) lO {AI?I\xIc) «. " 

BETWEEN:

A R I.AI.BA'I?AwADI; " _ _  - 

TUMKUR       _   PE'i'I'I'IONER

{By :és:~I IsI'L':3I3I"2'I~:sHAV§A'i'AI5\A)':_;  

I s'I'ATE:IoF KAR1\IA'.l'A'f£A
REP BYI"1'3 SI: 'I"<,1I:*I"A'II2Y
; ' "DEPAR'1'i'=.'I,EN'I.' OF' CO»OPERA'l1ON.
'  MI; {T1 S'I'O'RI.E£I). .E3UI1.£)I.NG.
BANGALORE»56O 001

   --  OF §\AARKE"l'ING

« I\3'O;'_'I~6__  RAJBHAVAN ROAD.
I3A,N<;:AI;oI<I3-560 001

3 ~.'I'II;_I: SECRE'I'ARY
A£§RICUL'I'URAL PRODUCE
"  MARKE'I'11\EG COIVEMI'I'I'EE._
: TUMKUR  RESPONDENIS

gay Sri R. B.SA'I'YANARAYAN sII\IGI~I. HCGP FOR RI & R2

SR1 B. RUDREGOWDA, ADV. FOR R3}



,2-

THIS W"RI'E' PE'l'I'I'ION ES FILED UNDER AR'I'iCLE QQGAND
227 OF 'I'HF.C COi\iS'l'I'I'U'I'ION OF iNDiA. PRAYING TOW 
THE FORFEIYIURE ORDERS DATED 4. 12.2008,'  .4"JIDE

ANNEXURE-A. ISSUED BY THE THIRD RESP()NDE§N'iI {?X{_XR.

AS THE PE'I'I'l'IONER ARE} CONCERNED. 

THIS WRi'i' PEZ'E'i'i'iOi\i Coi\/EING... ON FoIi:"':3:r%1:€1§i'MI?;Aey"'*

HEARING THIS DAY, 'n»1i«:, comm' PA SSEi)"I'i5Ik; F'e:.1uu--n.'a  

 I  heard the learned counsel for the parties.

S.  iiieamed counsel for the petitioner submits that the

'  ;;>e_i'.ii;ioner could not put up construction on the said site in

éiceordance with the terms and conditions of the lease cum

sake agreement due to the reasons beyond its contro}. He

i.

g



. 3 _
fui*ther submits that the petitioner will put up construction

on the said site in accordance with the terms aricl confiii't»ii()ns

of the lease Cum sale agreement within 21 period  A' 

4. The submission of the _i!..(::,a»1fneci_7e6iL:'nisel'"fr)i'..th-e 

petitioner is just. and reason;-ibie. {Iii i;'deI'1tii(.'fa!_ in_dé*_eVr.éi;'--..At.Y'1?:;_<s'

Court has granted an years time_Vto thev.petiti0if1_eArAVs'theVrein to -. i

put up Construction on the sit.es.V:eii!Qtt.ed"by the fAPi\/EC in

accoiflance with the t'e1*4In}3 _a1'1_d ;:j;onditini'is_c)f the lease cum

' sale agreement. The peti..ti0n'er is ayls(j"ei1ti'ti:1ee1 for the similar

O1'd€1'_

 In  petition succeeds and It 1'3
accorc11ng'i3§_ E'1']1vC)VV'.V/'VE'.C1.'.'VAA'  hotiee dated 4.12.2008 as per

An1fiejXt1i'e-A isV"he1V'eby'qL1ashed. The petitioner is granted

Viene yEE't'1'. i"I',(')il1.. today to put up c0nst':ruet.ior1 on the site in

"'.:;;1'e__sti()'n liberty is reserved to the respondents

to “1-:21kr:j”‘a§3pr()priat.e actiori. against the petitioner in

“‘aAA<x:c)z~da1'z3ee with law. No Costs.

sell-

IUDGE

KLY/