IN THE HIGH COURT 012 KARNATAKz§M'" ' «
CIRCUIT BENCH AT__I)HARW;iU H C "
DATED THIS THE rrm my QR ..§;P§IL " T'
BEF? ORE
HON' BLE MR. .Jt;s'r©E:'-. J C+u:NgjALi1
WRIT PE.?'I'I'I'I()'l*wE...l.."J"r1')_.t:':2_2_§_€_?_.;'. APM
BETWEEN: V i '
M/S WEMIYAM':§:%frE:€--mssi§s A'
GENERAL MER_"SH!x?§'I' AND _ * ' A
COMMISSION ;'.iC-EENT % '. "
APMc:,YAR9;~:i.svmAG:AR, BAGALKOT
BY 1'rs'=$-=R0PR1E':*bR" '
SR! RAMESH sxaaxgamadvm PATIL (R. s. PATH.)
AGE: so YEARS, RJODR. Lama BUILDING
17TH cnoss; xmsmerm, 'BAGALKM
* PETITIONER
,/ QIHANDRASHEKAR PATEL, ADV.,)
1. THE STATE OFKARNATAKA
Bvrrs SECRETARY
A. DEPARTMENT 09 CO-()?ERATION
"~.M.S. BUILDING, BANGALORE
2; THE DIRECFOR
AGRICULTURE MARKETING
RAJBHAVAN ROAD
BANGALORE-560 001
3. THE SECRETARY
AGRICULTURAL PRODUCE MARKEPING..€JOMNB.TTE_E _
BAGALKO'I',DIS'i':lf-SAGALKOT "
RE:-'%Pt')vN1}.EN'TS--A
(BY SRIYUTHS R K HATTI, H1,CG§>E{§'oR,R1. & RQ "V-5:42;).
SHIVRAJ PMUDHOL,ADV.,71?'GR R3) -. «. "
THIS PE'i'I'l'ION FILED 'BNDER AE'rE.";LEs"~--226 E 227'
OF COSNTTPUTION OF ENDIA"=«_PRAYING' fro' QEASH THE
ORDER OF FORFEI'I'URE DATELD :2§.9.2o'o8.. PASSED BY
THE RESPONDENT 3--._P?ROl)UCE1}.__AS"«ANNEXURE G AND
THIS w.P;”coM§;I$i(§’ div 1é::>fR.;>§§EI,i39i1NARY HEARING
THIS DAY, THE ‘§.:o;_rR’r _TIjIE’FQLLOWING:
notice for respondent
Nos. 1″ 2% P Mndlwl is directed to take
noijiesc for
* ” V’£’,§1insel for the petitioner is directed to serve the
of petition to the counsel for respondents.
Hlzzeaxfing, with ctmsent it is taken up for finai disposal.
3. Evcnthough the matter is fistw for preliminaxy
4. All the three counsel submit
matter of this writ petition is coveted’ by ” ”
in w P No. 31098 of 2008 di§.pos;:d..
Foliowing the zeasonings stated ibis ;
stands disposed of permitting ,;p the
construction within a £he date of
communication 91′ the exercise is
not completcfiié months the
011161’/I10fi<':%. petition rciating to
forfeiture shall ' the site
véoum be raidatecimf tzag dandsdisposed of
acconiillgly. .. VV . A V'
5; and Mr. Shivamg Mudhol are
with1ni' our weeks.
Sd/-
IUDGE
ENS