" ,_ $121 P s RAMESH KUMAR RESHWANI 1 WPI0682.08 II THE HIGH 0003'!' 0!' KARHATMEA AT BANGALORE DATED THIS 11% 6"' DAY OF AIIGBBT. 2008 V. asmnuz: um HOIPBLE HR. JUSTICE
Writ Petition No.10682 otjeoda Q – = h ”
Between: V V ‘_
1 mom FOOD SUPPLY
N.G. 9/ 16, APMC YARD.
YESHWANTHPUR _ .
BANGALORE-22 ‘
REP. BY ITS MANAGWG. P;:EJ2 ‘
sR:. SH£VAKUMA_R N; ‘~
2 RADHA Es’C’Q.,1,_._f_ ~ _;
No.15/22, cm?. MG CGI\é.PL£:1X
APMQ_YARD;”fF£SHW.A?fF¥IF’JR
BANGALORE»2:?’ §
REP. BY.%I1’S:$*,AA?1*NEi2._ — ‘
sR:”P_Ar’«;K.A;: SURA3*-lie’ ” _
3 JAIN ENTERPRISES. ”
Nix 21/22′, 0133*.’ M G-COMPLEX
APMC YARD, ‘YESHWVANPHHJR
‘A _ __ …. H.
, ~ . 3 REP. 3′(_r2*s PARTNER
– sgz”*JEERENr3AR 9 NAHAR
4 K §(UBER!{‘TF’Ai)iNG ca,
-1510.7′ ,* ~1)6.f..i’\l G BLOCK,
APMI; YARD. YESHWANTHPIJR
BANG;%LORE — 22
* : .REP.”BY ITS PARTNER
N014/16, APMC YARD,
YESHWANTHPUR
BANGALORE – 2’2
REP. BY §”I’S PARTNER
SF?! C M SOMASHEKHAR
I 111″»
2 WP10682.08
MIS AND SONS
NO.l0/ I6. N G COMPLEX
APMC YARD, YESHWANTHPUR
BANGALORE — 22
REE’. BY ITS PARTNER
SR1 E S MURALIKRISHNA
BHATARA TRADING 00.,
NO. :31 16, N G COMPLEX _
APMC YARD, YESHWAMHFUR”—
EANGALORE — 22
REP. BY ITS PARTNER
spa K BALAMURUGAN
SR1 BIHARIJI COMMERCIAL CO3,
No.15/30,MGB COMPLEX», ,
APMC YARD, Y’ESHWAPf!’I-I§’L¥R_
BANGALORE A ‘
REP. BY Yrs-..i°A§’g1_$p§E1?g_
sR1ssPU’ri’.ARMai , *
MANGALDEEP ‘-2:; ”
PULSES&F0_0D . ‘
GRA’iNS’-WHOLESA’LERS-___ ”
N0.5f16.*APMC Y.%,R.DV,’ ‘~ ” 2
YEsHwm;_r1*:~1Pu;2_ A – ”
BAN(,’uAL0REV-32.’– V.
REP; BY ITS FA_R’I’NER
SR! RQGRNA SHAFJK ‘
‘iigmfsons, mpusrarms
_;NO;3./ i«.1,”S VGVGOMPLEX
~. APMC ‘1’Aff~2D;:=YESHWANFHP{JR
‘BANGALORE — 22
RF-P. BY ITS PARTNER
SR1 MO}-IAMMED HUSSAIN
V ummzso TRADERS
‘ -:m–.:2.a, s G cozupmx
APMC YARD, YESHWANTHPUR
H BANGALORE – 22
REP. BY rrs zvammzn
SR1 ALMAS
13
14
15
I6
3 WP1068’2.08
I-IIRA TRADERS
NO. 17130, MGB COMPLEX
APMC YARD, YESHWANTHPUR
BANGALORE – 22
REP. BY ITS PARTNER
SR1 MOHAMMED SIDDIQUE
SREE GANESH TRADERS I
NO.MGB«-21/30, M G com’-max
APMC YARD, YESHWANTHPUR
BANGALORE — 22 * _V
REP. 13? yrs PARTNER
sm JAMEEL AHMED
POPULAR TRADERS «.
NO.4/il.SGCOMPLEXy-
APMC YARD, YESHWAN’l’H_P’UR ‘
BANGALORE «~22 ”
REP. BY n§s:=.»u_e1*NER g
sR1TAYUE,VHL§’Ss_suN’.
M/S.AMBER ‘i.’RADERS”5f ..
No, i~=A,._NEAR ‘M, G COMPLEX… ,
AFMC YAIQEE5. Ymnwarerrzwk
BMIGALORE -‘j’:-:2″ ‘ ‘
REP} .B”1″~I’I’S ~PAR’I”N_ER __ ” ~ ,
SR1 Ams imJI’–HA:2RQ1~:–
13HAGYALAKsH’n§1 1501-IA INDUSTRY
3 £10.12 19,” KAVERI QOEUIPLEX
“Am<3 YARD, YESHWANFHPUR
% BANcALor<E~22
R;%.'"'P;"!3Y" ITS PARTNER
~. '-SR! BM£A_G'ARAJ
_1'7
""sm':–E miizsaml mavens
NO.?f_ :4, s G LANE
APMC YARD, YESHWANTHPLIR
n 'T LBANGALORE – 22
V " I§'i§'.?. BY ITS PARTNER
SR1 M N SATHYA PRAKASH
M s MANJUNATH TRADERS
No.3/22, 091°. M G commsx
APMC YARD. vmsuwawmwa
BANCMLORE – 22
T on lease-cum-sale basis by market
idotztzscl petitioners would vehemently
: jjut a note or pass order of the nature at
t dated 23.7.2008; that it has virtually aflected
in going ahead with the utilization of the
.:'_4'$ho£)s and for further ixnpmvement; that the petitioners
"being bonafidc market functionaries furlctionm g within
5 WP10682.08
9…13._12__E_._g %
Writ petition by several persons who
be licensees in the Ag-icmtmfgg ~
Committee, Yeshwanthpur mt
further claim that the .!§e.*:n L’
committees and also .4 are now
aggrieved by the. ;10t§””P’t1f[; Istirfister of the
Govcmmcnt marketing and
sugar on the allotments in
favour <$ftI1e'* ' '
'2. Appgaréfflgivpilt tat' the petitioners, Sri. Bhagwat,
Minister has no competence or
the market yard are entitied to such allotment; that there
. 3/
6 WP10682.G8
was absolutely no ofision fer the Minister to
that the Minister acting in personal _
have passed such orders; that it "Lacks =
bereft of rwsons and is liable to
3. In this regard, learned fox’
would draw attention to’ tee 126 and
126A of the Marketing
{Regulation [for short ‘the
Act’] the in the note under
Minist’.cr cannot act on
behalf o «mat the State Government
always “ehe executive power of the State
the name of the Governor and it
is who can act in his personal mpacity
etc.,A.
« I The “note at Annexure–~A indicates that it is issued by
described as the Minister of Government of
in charge of the Agricultural Marketing and
Sugar. The State Government definitely acts through its
Q”
7 WP10682.08
Ministers and Secretaries. The power of the State
Govermnent is in reality exercised only by the Minister
and to the extent provided under the rules T
Secretaries also. I do not find
exercise of power nor the Mi1Ii_eterV”1a_e’ks “to L.
pass orders on behalf of the
5. There is no occasi<;2:1:1"'::o' oetition at
this stage, '::e<',*t'Vi.ion has been
taken V' put on hold the
further i:§GVovernm.ent wants to
exercise terms of section 126 of the
Act.
6. $’»j’ri’£epetifion_V_is ‘dieinissed.
Sd/-r
Judge