WP N0.65888!2009
1
IN THE HIGH COURT or KARDEATAKA
CIRCIHT BENCH AT EEARWAD .
DATED THIS THE 29th DAY OF OCTOBER,
BEFORE % 'V 'L 'T %
THE I-ION'BLE DR. JUSTICE K. 3 "
WRIT PETITION No.65Ss::8E/2§§694"EI§ELC§ 4' ':1, X E. E Y'
Between: A " 'V '. V A
SMTJOTHI N.SREEN1vAS GowDA.._ ' _
w/0 N. SREENIVAS GOWDA
AGE:4o YEARS 5
SREE VENKATESHWARA MANDL
R/O KOTTUR " , j'
DTBELLARY. I EETITIONEH
(By Sri.(}ang:a1:I'i'tia;_1_r1:AI;I#,;.}_L*_f£.", if}
And:
1. THE S'1jA*1'E OE KARNATAKA
Rl3_3PRES'['.N'I'ED E'; ITS SECRETARY
.. «DEPARTMENT OF' CO--OPERA'I'ION
._ V. M.S-H.VBU{LDING; """ '"
' v ., _B.A_NGALO RE.
._ frHEi"L\.:REfC§'oR
_ AGRI.CULTURE MARKETING
BI-IAVAN ROAD
B;§NGALORE--560 001.
A 53. A. SECRETARY
V AGRICULTURE PRODUCE MARKETING COMMITTEE
KOTTUR
BELLARY DT. RESPONDENTS
WP No.65888/2009
(By Smt.I{.Vic1yavathi, AGA for R1 and 2,
Sri.Ma1likarjun C.Basareddy, Adv for R3)
This petition is filed under articles 226 and 227′
Constitution of India praying to issue a writ in th;e”‘najtu__re’ _»_0I’~.
certiorari quash the resolution dt.10.06.2008 videj AnVn.eXure:A’g V’ ‘
issued by 3″‘ respondent so far as the petitioner _i_’S~.C()”1′,1:l.’J\’3._I’I1€d’
and etc., –
This petition coming on for pre1i’inin–ary”fVhearing;
the Court made the following:
onnrikif e
The petitioner is thins ip’r=aying foruvquashing
the impugned orderV_dated_1_ “A” on the
file of the 3″‘ in favour of
the petitioner; 2 if
2. iearried’oo«unseiIi’–foir…the petitioner submits that the
petitioner pure.hased’._sit.e and also executed lease cum sale
“Vdeed 1__1/1998′. Since respondent No.3 has not
provided “i_nfrastructure inasmuch as road, drainage, water
supp1jf’tetc,ithe__ petitioner has not constructed a shop«cum-go-
‘down. if £.)nA.;the other hand, respondent No.3 has passed the
iiirnpugiatedfiorder forfeiting the site allotted in favour of the
lgjfgetitioner. It is contentteithat the impugned order has been