IN THE HIGH COURT OF KARNATAKA AT BANGAIJOKRE DATED THIS THE 19th DAY OF NOvEMEER,'iéVOI"IjOD... EEEORE I I I. THE HONELE MR.JUSTICI3S;ABDUL BETWEEN: M/s.MOHAN BHANDAR APMC, BANDIPALYA MYSORE, BY ITS PARTNER PRAVEEN KUMAR, I _ -_ ; ~ I AGESSYEARS ...PETITIOI\IER [By srI_EsfR ' I I DIRECTOR OE";/IARKE'I'ING _ APMO NOJ6, 1'=1_THRAJ BHAVAN ROAD " BANGALORE: 560 001 I E'T}IEIS.ECRE'FET2Y ., --A'OPR1«CULTORAI, PRODUCE MARKET * ..(:OI\I::x/II«'IfI:EE. MYSORE RESPONDENTS £139.} M.C.NAGASHREE, HCGP FOR R1 'V sRI H.K.'I'HI1\/EIVEE GOWDA, ADV. FOR R2} THIS 'WRIT PETITION IS FILED UNDER ARTICLE 226 AND _ _I THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE DT. 10.12.08, VIDE ANI\E~A ISSUED BY THE R2. THIS VVRIT PETITION COMING ON FOR PRELIMINARY HEARING 'ITiES DAY. THE COURT PASSED THE F'Ol..I.¢OWING: WRIT PETITION No.3é§"'1V15.A_AO'I?' 20'I ._ _.2_. ORDER
The petitioner was a110t’.t,ed a site beariiig No.I-‘3- at
I’3an(‘Eipa1ya APEX/IC yard, Mysozfe. ‘Hie pe.t.iti()r1e;1″‘oilighii’V.T
have to put up {f()I’iStI’1..l(_?U(‘)I’1 on. the said sitewithina.Tpe:’1od”
of one year from the date of e:><eoL1i;ior,1To.f"lease*.c'11:i:.._Sa.}_e f
deed. Since the petitioner faile(1toVp1,1t"1.1pco1'i:s'trnetioi;1 as
above. respondent No.2 hae*.._xi'passed'-ah'"order dated
10.12.2008 as per A;;gf1je,x1i_1§es;Ai"-«iprfémng the site in
question. The petitiorier_.has-,oh.alien§edV'theivaliciity of the
said or:.ie1"v.1AO.12V.:2.{)£)8'–.»:.i:s pe"r"~~Ahr1ex1.ire-A in this writ
pet..it:ioI1.''-_ '
2. I have §t’i’3aJ;”».’._i t.i1e’ie’arned counsel for the parties.
-.I.,ea_rned xeousxiel for the petitioner submits that the
_p€titiO.13.(Ei7_ ‘not put up Construction on the said sites in
ao’corda11_oe’Wiéti the tcrrns and conditions of the scheme
V._n1ade “u:1A(‘1ie.r the provisioris of the Act (“me to the reasons
his control. He further submits that the petitioner
V will put up <:o:1st:"ucti.0i1 on the S:jt§(1 'site in ;-1coord.';u1c:e with
E
-v
»- -uiiwiwwimmmwmw
.. 3 _
the terms and eoriditioris of the said scheme within af1$£2ri0(i
of one year.
4. The subrnission of the Iearried eouh-seI–._t.fo.r the
petitioner is just and re:1soi.1abie. izlh ic_iengtit:_2iI.*r.n:3,tter3,
Court has; granted an yea:.r’s time? to «t’Ii=1Ae’ petit.iorierAtfhereiti to
but up (2()I1StI’l1CtiOr1 on the in
accordance with the of tease cum
sale agreement. petiti9:nAe r for the similar
order.
H Writttttgietition succeeds and is
a.c(:0r(.1iIig1_y_’ 4′ order dated 10.12.2008 at
Anne_;s:ure–A v-hereby V(‘;’ua.=’sl’1e(1. The petiti()ner are granted
itone”‘yeeir’°£re’1n¢_ today to put up eonstruetiori on the sites in
A’–questi.i)1i.’i1<1Vtaeeordance with the terms and eoriditions of the
saicia. schezne failing which liberty is reserved to the
h "i'eSp0r1de–r1t:s to take appropriate actiozii against the petitioner
' . i''.Y_1V'c'i;{.1{f'()I'(i£'3.I1(t€t with Iaw.
Edi:
Eufige
KLY /