High Court Karnataka High Court

M/S.Halyal Oil Mills Traders vs The Director on 21 August, 2009

Karnataka High Court
M/S.Halyal Oil Mills Traders vs The Director on 21 August, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED TI-HS THE 21st DAY 01:' AUGUST, 2"1):()9jVf: "' 

BEFORE
THE HON'BLE MR. JUSTICE }i..__ST"I_§OPA1i--3_\TA»v 2 " 
WRIT PETITION No. 647§:'s:_12069--E¢AI!;v£E)V"'*-[T  

BETWEEN:
M /S. I-IALYAL OIL MILS, TRADERS  
BY ITS PARTNER   '
SRLNURESH MALLA-}?PA.   
AGE: 54 YEARS, Qéi:c:;1:3L1S:1\--*E$;_s'   " 
R/O. RAMADURG, I}1S'Fv;'7%3ELG-AU~M   ' T

..  5 ' ' .  .   PETITIONER

(BY SR1. Bfy. s_02\J:A::U}§",'AT:;xf;')-.,___ -- '

AND:

   E?IfR:':'TCTOA1§'V  ..... .. -

" «AGRICULTURE MARKETING
 :RAJ_BH»AV'AN'ROAD
 ._BA1mA.LQRE';560 001

 THE s,.EC1éE;TARY

 AGRICULTURE PRODUCE MARKETING COMMITTEE
V' AARAMDURG, DIST: BELGAUM
V "  RESPONDENTS

_(B5′; S31 EK. HATTI HCGP FOR R1 AND
E _SRI,,MAHANTESH c. KO’i”I’URSHET’I’AR, ADV., FOR R-2

1′ ‘ (VAKALATH NOT FILED)

.1»

av

THIS PETITION IS FILED UNDER ARTICLES 226

CONSTITUION OF INDIA PRAYING TO QUASH THE;’_jIMPutiNED«
ORDER DATED 7’/12/2008 VIDE ANN-A PASSEVDi_i’BY’:T}:IE3

RESPONDENT AND ETC,

THIS PETITION COMING ON FORi’1«PR–E_’.Ll’MINAvRYi:

THIS DAY, THE COURT MADE THE’12*OLLO”w_1N'<I; *

4.-

.__oRDERi.iII

Sri R. K. Hatti, learned’Govt.’Ad:-i?oCaiteIii_’toii ‘accept notice for

respondent No.1. ~Sri-_ Mahant:es11._ii’C’.jA._Kotturshettar, learned
Standing CO1,1I’1SE’~,’£i”ft_iW:_1′..VAPNI_¢ for respondent No.2.
Learned counsel file their memo of appearance /
Vakalath Within. at period ‘OfNf0uI=-Aiifeeks.

2. ‘petitioineris seeking for issue of writ of certiorari to

quash: the 07.02.2002, which is impugned at Annexure

— A aradiaipsoii’forv_v.thei.:”direction as sought in the second prayer. The

case Of the petitioner is that he has been allotted plot No.47 in

Ma”ri<et Yard by the 2nd respondent. By the present

Order dated 07.12.2008, the plot has been forfeited.

it The-raiiegation on which the forfeiture has been made is that the

3

av-

petitioner has not put up construction as per the terms of the

allotment. The same question has already been considerediibyithis

Court in several petitions, more particularly”*iift’—I:WP}

No.61126/2009.

3. Since the petitioner herein is placedil

the petitioner in the said writ petitiouiiysimilar orderis«.._req1.1i.red to- ‘

be made in the present petition as hereiundeir.

4. The forfeiture order,¥_noitiee’ impugned at

Annexure–A shall iatpieriod of 9 months

from this day. ._ Thei’pet.i:tion’e=ri_Tshall apply for sanction of the plan
for shop to be said land within a period of five

weeks utoday” the second respondent –~ Authorities

empowered ztoisarr-.:_tion the plan shall consider the application filed

by the foprsanction of plan in accordance with law within

five weeks. petitioner shall construct the shop as expeditiously

it ipoxssiblegbut not later than the outer limit of six months. it is

i11ad.e”clear that the entire exercise shall be completed within a

J

fia-

period of nine months and if the same is not completed, the order

impugned wouid revive.

In terms of the above, the petition stands disposed of, No

order as to costs.

gab