in 'mm HIGH C0831' ca" mnmrmm,
nmnzzs mm mm 23" DAY aa .::rr.15.5.o3, vmz
mm-1-:. x A =
THIS ivssfiwicén' cm FOR mama
mums s 'm:x*v,VVv' mm cotmr mssan '1'HE
WEA.'L.=§J 9'5:-'::.?i.:'t*.£';i.i.fV:vx1 by a pets-:>n who is is; xrmxket
'"-«iE1;';1§3?.=§:on¢a:'yV__A&:within the notified men of that
., ' V . _ H xreapondani: Agricul tuxal Pzoduca
Committee {'APM('." in shcaxt),
«:..'Vf£e%'V:1wanthpur. Bangalare, whoae action in
tiec1:€.m'.ng the ranawaj. of 1:119 Trading Licensa
.
5-noun: 5 u_nn.:nu.:nI\nu_nn nan manna;-5-n. I ¢…znu…::u_an 11:11.11: :45 nu-54;;
challanged by the petitioner in an
under Eectimz 74 of the Act, be2o,«;-;€~}
raapsndent Bixector of
Na.2Ei’2CtG5 but the appeai’1«AVa£§§af’a*i$
diamiaaed in tum»
16 . 5 . 2868 czapy pgzq-ducgad. 42:3′ ‘»_._J!n.::11’ei:4£LtV,A1faa’:-ii, the
yr-went Writ Pm;it; i«:;;1A 35.23:.’ quashing of
both the arszifiga fligféfition to the
Iviarkat ‘t.§g._t;_:§a;1aw .i:i.can3a ate”
H§¥c¢§;Lc;€.4§ta§”«~.:i,aaun§i’ to the zeapcndanta.
‘.5 2:1 8- . AI}-., .
The first V ;zta;ais4’p«:i:~x:ciV§.:i:;.V;-:fjtV:V. §;§”‘4’.*5epra3ante<i by the
High Gen;-mt LA Vfiiaader. The alwand
.. """ 'ia zaspreaentard by Sri
zraapondant mason is by
market committee
tfilefl .'$1__f&temant at csbjections.
:4; bI.IaLA|..dh. . can.-. –
g-,. I have heard Sxnt. Shalini Eatil,
V. ‘–._l&’&iVZi.§. éd counsel «apps:-aring for the petitionaxr,
‘Agni fiximregawda, learned czzmns-al for the APMC,
II\1\nI\ I gnu : I_n|.II_tII_I|n|.In.:|l -A uuaAn – -4-. . I..J|¢I..J¢I..1n nun…-
Learned High Court Government Pleader.ntffior
is a formal party and Sri at Erakash;°learned
counsel appearing for the §”[responeent}:F
5. With the consent of fltheh3counsei
appearing for the tartiegg ghg matter is taken
up for disposal. “W A L 9v >A
6. Taafig5_ the tiearneah*eoonsel appearing
for thee I-£{t_a;:ke215.’ as well as the
learned egfinsel for the 3′ respondent lessor,
have tried to defend the orders passed by the
Market Comfititee and the Appellate Authority’s
° order passed b§ the Director, I find that the
kIX¢raeraasqr:¢r from a basic defect namely that
the market committee which has a right to
h”xregniate the trade in the market yard at
h,Yeshwanthpur, cannot at the same time totally
_fieny a right to trade in the market yand by
refusing to grant or renew a license, as that
could amount to denial of a right to trade
Va,
dent Pppellate AutheritQ”wLiChn”
#*f\§9im’W| amen: mfixamnenuresmn ndsntma-ca mmeamm m…….. ……….-fl,…,–_ _
decline renewal «of a trading license jwithin
the nerket area. I am of the vieWathat_the_’
objection raised by the lessor for renewal ie
an irrelevant consideration},in the matter cf’.
renewal of a trading lieense in favour of a
market funetionargf by? then Qarket ifienmittee.
Whilw it ieV open _te ithe'”35hjreependent to
independentlfeeorh opt its rights and remedies
as aqainstfi the ‘petitioner: the proceeding” of
the {na§ke£;%g§fim:§£§eeii$V the context of a
renewal of a,tredihd licence cannot be used as
a devise te come in the way of the petitioner
i”earrying on its fundamental right of trade or
rvthe Vnarket, committee taking note of such
objection to deny renewal of license which can
d’aifect7the fundamental right of the petitioner
d,to_Carry on trade of her choice.
d. One another reason as to why the
impugned orders require to be quashed is that
the petitioner if independently enjoys any
gfi//WW
f’!§§I§? fig %’§.§Qq§fl’!fl§é”& ijfiflm fiflzenw mew Eéwavasanaznsi. Mm xcsnaasa-= ……… mm.” .._
protection under any existing rents ¢@fifi;¢1
iaws operating in the area, an_or§erE§y_rne_’
market committee to ioenyrj renewals- van
indirectiy deprive a tenant of the”§roteotion°;
extended to the tenant fihé@F fine renfiscontroi
provisions. The fmafitet ioofimittee ioeing a
pubiic authority snonid not aot is a manner so
as to ae:eé$§ ta. €os§eet iofw:any protective
enactmenfi.5e
9. It is for tnesekreasons the impugned
orders Annesqres–J 45¢ N are quashed by issue
of a writx of [oertiorari and the market
to consider the
application k§orf,renewai independent of the
s,objeetions raised by the E” respondent and to
“oass orders on the same within two weeks from
W the date of receipt of a copy of this order.
“* Rule issued and made absolute.
Sd/–
Judge
Wéfifiififi figs,’ §._é”&$ai«Ea$P:a axvm ks-‘ammo: M nO–. n-1-11r1.–