High Court Karnataka High Court

M/S. Ashwini Trading Co. vs The Director on 23 October, 2009

Karnataka High Court
M/S. Ashwini Trading Co. vs The Director on 23 October, 2009
Author: K.Bhakthavatsala
:1:

WP No.65485 of 2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 23*" DAY OF OCTOBER 

BEFORE

THE HOIWBLE DRJUSTICE K,BHAKTHA'VMSALA  "' V

WRIT PETITION No.55485/2a00s§ (AEOMDQE   O

BETWEEN:

M / s Ashwini Trading  

By its Partner __ '_ _
Bhupal Sangappa Bali," '  '-

Age: 55 years, Occ: Busin'esVs,.."_'V' 

R/0: Munavalli;_:Tq: S.efLVada;tj;i,.'@*-.V_ -  "
    ...PE'I'ITIONER

Dist: Belgaum". 'jg.-

(By Srif  

A N D   . V

1. The .VDireeto.r, ' - 
Agriculture IVi'ar1§:_e_tiI1g,

.  g Rag Bhaxfan Road,

r _VBangg10reV--t536_0 00 1.

2'; Thee 
Agriej.1£tu:*e Produce Marketing

Committee, Savadatti,

 .. D_ist:'=Be1gaum.

...RESPONDEN'I'S

  (~By'Srnt. K.Vidyavathi, Add}. Govt. Advocate for R1

Shri. Ma.11ikarjun.C.Basareddy, Advocate for R2)



WP No.65-485 of 2009

This writ petition is filed under Articles 226  227
of the Constitution of lndia praying to quash""~.the
impugned order dated 15.09.2008 so far as it re'l'at'es'to
Plot No.62 in Munavalli sub market yard vide A~nne>__<:ui'e~1 
A passed by the 2" respondent; and _.A"direAét-Q"-e 

respondents to provide infrastructure in the sub »rnarket” ._
yard Munavalli to enable to the petityionfer t4o”eeonstruct.V
shop and godown. I ” * ‘

This writ petition eonfrpingl”

hearing this day, the Court nradepthe fo_l1oWin_g:”~–;v V
O R D ‘ 0
The petitioner iis._..i:f3efore;pe_eth1.S’~.lCourt praying for

quashing the irnpugnedi.jorder:__dated’.1,§I’5.09.2008 at

AnneX7§iré§iAeA theilrespondents to provide
infrastructure yard, Munavalli to

enable., the petitioner to oonstruct shop-cum–godown.

‘counsel for respondent No.2 submits

the general direction given in Writ Appeal

N5..r:610,/.2o:p7′ (APMC) (N.V.Somashekar Vs. The APMC

00″»-~.i”-»and Others) disposed off on 19.12.,g0O7, a resolution
s 4.,

be passed and thetniaugned order was issued

WP N0.65485 of 2009

to the petitioner stating that the plot allotted to the
petitioner for construction of shop–cum–godo1f;n_:’:isva.s
forfeited on the ground that in spite of ~
period as per the 1ease~cu1n-sale_., not it’

yet put up construction.

3. Learned counsel for fsiibrnits that
respondents have not -proVici_ed;Ve_ infrastructure
so as to put up shop~wc?:i.rn.–g’odoVsrri’v_oprifthe plot which

was allotted, i«.,vin%f:aIvoI.ir_ petitioner. He further

submits’ cas”<':"se,~tihis court has granted
one yeartirne to up'i'con_struction and, therefore, the

present petitio'n rri'ayh?,_5e'diisposed off on identical terms.

.4i"'i'iLeja3¢ned coiinsel for respondent No.2 submits

i'fhaJt_ the13eVpii_isiV.i'V-violation of terms and conditions of the

1ease–o1.1rn–sa}e deed agreement and, therefore, the

impugned order came to be passed and there is no

i iliegaiity or infirmity in t gned order'

WP No.65485 of 2009

construction failing which the impugned order stands

revived.

Granted three weeks time to
appearance by the Additional GQVern’me;1t”A’d5(Qeateford ii”
respondent No.1. ‘

]UDG=Eit