IN '§'HE HIGH COURT' OF KARNATAKA
CIRCUIT BENCH AT DHARWAB
DATED THIS THE 23KB DAY 01? APRIL 2099 L
BEFORE
HON' BLE MR. JUSTICE _A,.m5_J e~TUm'AI;V. "
WRIT PETITION No_;.627:2?.2 oI?'29§t)9"TTgAP:§fa%c)"'
BETWEEN :
BASANAGOUDA s/0 MALLANAE§o umA PAT:§; " V
AGE: so YEARS,OCC:vCQMM!SSiAQ1'¥A£}EN'f'
R/AT: APMC YARB, BAaAL_Kc}T * PETITIONER
AND
gBY"s*:%i;i-s EV§::3EjjI'E?}E:'$l'r;"'1e4}V3:'i.i,.«I,A AJ:)*{r.,)
THE STATE' mi 'IiAi?:i§rATAr<A
= 'REPRESENTED BY THE SECRETARY
" DEPART CO~OPERATION
1v1.s.¢ BEIELDING
" " . TB5NC'gA;;QRE-o 1
"1.~'35V1i1;E§--'Q1§2§E£;rroR OF AGRICULTURAL MARKETING
2333 ~ BHAVAN ROAD
52u;:GAL0RE~55o 901
' A.GRICUL'FURE PRODUCE
MARKETING CGMMYITEE
' " BAGALKCYI', 1313?: BAGALKOT
REPRESENTED BY ITS SECRETARY
RESPONDENTS
(EV SRIYTYFHS VIDYAVATI K, HOG? FOR R1 85 R2
AND MALLIKARJUN C BASAREDDY, FOR R3, ADV.,)
THIS PETITION FILED UNDER ARTICLES 225 T3§’:..>._V2?
01:’ COSNTITUTION OF INDIA PRAYING TO QUAs.r?:.{j”If£ivE
IMPUGNED ORDER DT. 26/9/2003 PASSED R’:§3′
AS PER ANNEXURE~B. * _ ‘
THIS w.P. comma on FOR z>£eE:AIQMz1NAi§i*T£:.:;§:%;R’Ib¥G.. V’
THIS BAY, THE coum’ MADE THE’ F() I,L(3\k’.IbN’..f;% :’–.. j
Qgufl
Mr. Mallikaxjun Basa1ec£dyVVV:A’s1_1bnu1its .fli3;1″.,_If1tif_, §has been
instructed to enter appeéfancc } \fi?i’;Et_petiti0n. He: is
perxnittcd to file thg infthé’ ” ”
_ is éizected to take notice for
rcspnndérgt Nos.’ ” — ” I}.'<.$v;'ja:£gVt}E:a§e5.V rcasonings stated therein this wzit petition also
' 'A:s°i.1z1.c'_1.s of permitting the petitioner to put up the
f éfiziisfiuction within a mum of six months from the date of
communication of the sanction plan. If the said _
not completed within a period of
order] notice impugned in this «
forfeiture shall stand revived' .;§.utoiiia§icafiy 1 t«J'::c':'; *'
would be forfeited by the APMCX'ui§étition st9;f£1déL of
accordingly. " % "
4. S:g3t””:1:\fidyz$vati to file memo of
V
55/
Iuaqe