High Court Karnataka High Court

Ekantha Traders vs The Director on 10 August, 2010

Karnataka High Court
Ekantha Traders vs The Director on 10 August, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BAN _

DATED THIS "rm; Iqw DAY OF' AUGUsT_i0'    .

.BEFORE 

"ms HONBLE MR. JUSTICES. A.-B3;)fU1 ;-- I.\fAZEl3'3'I1 f'*---._ 

WRIT PETITION 5101354/2C:A1 _0 '{Ap1v:Lj3}'    'T;

BE] WEEN:

Ekantha Traclers

N0.107--B, APMC Yard

Batawade, Turnakinru

Rep. by its Pari;r1é:i'},- ._ 2:   

TL. Ekazztha   "   V"    PETITIONER

{By Sri.  _Pi*a_éaf;1::1_a._Kuh;ai'. " Am).

AND:

1. The I)ireU..Q1" ~ 
V, .Agri(2u.]t.L:1'aI' PIOC1 urge
 '-._"Nf&12;'k6'L'i.flg C0z1ii'1'1"i"tt[ee
V ' V. 3 Y6:shwa:1tha])L1ra
 Bet':-ga1QO':ju "~ 560 022

2. 'A T116 SeC:ifef';11*y

"'4;/:Xgri__C:LI}-1.t1'1'al Produce
1VIaI"K.eti11g Corimiitiee

 AA [ APMC Ya1'd.'FuI1'121kuru  RESPONDENTS

&  T['"'y"S.m..{'. E'/LC. Nagashme. HCGP, for R-1

 «...:31*i}'§'I.K. Thirnmegoxvda. Adv. for R-2}



>K***=F

T his writ. pei.i1,i0n is filed under' A:'Li<.t.les 226 and 227 of
the Constit:uti01'1 of India preiying 1.0  aside {he i.r1'1;)L»ig11gc1

eiidorsemem. CIE..4.1.2.2008 vicie A1'1nexure--B and etc.  » "

This petiiioii cr()ming on for Preliminar

Group this day. the Court". made iiic? f'ol10wing:_.--~----. . __ =
ORDER 

The petitiouei’ was al1c)Li’.e<iIV2'i'a.isiif: be}1}*i1jixg'No.V}:§O7~B at
Tumkur APMC yard a11ei;:éiV..IeasVé Qiini.._;;.;iie..ag1"een1eni as per

AI1I1€XL1I7C"-'I31'd,£fi'L€(1 7§.;4;1_Q~97- W8-S.."éXé'CLii6d in its favour. As
per the Saiti 4ag'1'C(V3Vl1.lTt?I11.I'.fi}Tt3" fj§:1'.i*£'iO1'1e1' ought. to laave to put.

up c0r1st1'11CiiQn.o11 'i:hé'.Sa1'iad7sii;e wiihin a period of one year.

Sirice'-iihexpei,i'Li0rié:r«.[ai_1r;~d to put up (,'OI1SU'LiCLi()i'} above,

"1_V1'<:$Vpoi1cicrm«.N«QV.2vhas issued 3. notice daied 4.12.2008 as per

AII}1(§XL1I'€;B-.v.IPO}"f€iVtii1g the site in quesiioii. The petitioner has

— cI1z1i1eu:uf;ge’Ei&ihé:validity of the’: said r10i.i(te dzfiecl 4.12.2008 as

per .+%I.i1ie:s{iir’e–I3 in this wrii petilion.

‘4;

xi

2. I have h€d1″C1 the ieeimed counsel for the pairt’Vi,eVs-_

3. Lea.1’neci cousnei for the pet:itione1* sL1bn1iis._i

petiiiiorler eouid not put. up C(mst;1’L1ci.i0n on the”:3aid::_issi.t’e in

accrordance with the terms and contliiiohzg aohii the .iea.se_e’ii1n

sale E1g1’€€E11€1″1f, due to the I’€£lSO11S b5§y(3nd its hveoriizrcal. He ”

further submits that the peiiti0’i1ei’i-wiil ]3t;i~'[. up _”c0IfsiifV1iVCti0n
on the said site in aec0i~dance x§.*1i’Tt1*Ai{_:I*ieVi’ei*r11s afi(I1″C’0i3C1itiOI1S

of the lease cum saie agi*eefne111′ Wi7tk1i.n_ér.peVi’i’t:–d of one year.

h’Tfi’e.. :’:3L1bI.i%i:1;’§3i(‘)’i3’V”‘()f thue””1ear1’1ed Counsel for the
petitioneifiis’ jL1S’i..Eltid”TV€§EtSdi’1ab.}€. In identical rnatters. this

Court has grémi’ed,a1a_ time 1.0 the petitioners therein 1.0

‘”~,_p’ut (‘fillS”i.1’L1Ci,i’C)11~~-{BIT the sites allotted by the APMC in

ac.edid.arir;e’ixéviiith {he terms and conditions of the lease cum

f order.

saie éiggreeiziemiii’ The petitioner is also entitled for the similar

is

Cs

5. In the result. lhe writ pe1’1t.1′(m sucteeeds anc_i..__ii is

ac:e01’dir1g}y akloweci. The notice defied “94
Am1exure~B hereby quashed. The pet:itic)ne¢1*:*–is ‘
one year from today to put. up C()I_1S11I’1,._i_C’,1J’OIi ‘six-je,m_

question in accordance with the fertile”e:éi”1dVeOr1_ditj0Lis_éié:

lease Cum saie agreement at A: 1_riexu1’e–A flailing .urh§ieh..§eiberty
is reserved to the 1’esp011de1’1t.s___{ij3 ._1.a1.<;e appiflpriaie action
against. the petitioner in e1e§f;o_rd;1r1:;;;ev\x}ii}f1-A i;iv.:_. N0 crosts.