..3"..
m THE HIGH €1(}UR'1' op KARNATAKA, BANGAz;:3;:%;=:. "'
DATED THIS ON THE 19TH 1);{;1?'{§}r«~ 2sa;a¥L;2{i§:z3%%A
BEFORE
THE HONBLE MR. JUS'i'"I€::::i§2» A.S.§3ffiPA--§F~I?i}€g_: H
WP NO M1322 _
BETWEEN:
mama.-
M/S RAM-ACéC}I¢;325gN'9§}1.;§£;LI '-M§mEs:éW'ARAPPA 3:»
sons " 2 '}.*b.'' 2'
. V
"D" BLOCK; R.M,"(;'...'1-'»fi£}," QAVANAGERE
REP BY PA'RT}'*~TER " '
H.SIDDAFi?A"S,/C? M-VAH-ESHWARAPPA
Aqgzab ABOU*Ef§€) YEARS PETYFIQNER
{B34 siéj: :§:;;.R§:3I--i}
ANE.
»~.........-um
" , '*:'_3Q_Iv'£MI'i''1'EE
* 'DAYANAGERE
'BY ITS SECRETARY
TI"~iE"A{"3RICULTU}?E PODUCE MARKETENG
V ' "i'i-IE DIRECPUR
AGRICULTURAL MARKETING
NCI9, RAJABHAVAN RQAD
BANGALQRE ... RESPQ£~5DEN'I'S
(BY SR1: H.K.THIMMEGGWDA}
é
THIS W? FEED FRAYING TO:~
QUASH THE ORDER ::.~'1'.4.:n.a&:; 'E*ASE5§E1§ '
RESPONDENT MARKED AS ANN-G Ti? T 3é}E'a5 '
QUASH THE CIRCULAR DT.11j4.~{§8, ‘i:3,suEI>T.”é§§f v ‘4_IV’_.14~ili’§ §2, ‘=.
MARKED AS ANN~D, To me WP;’Sf3, FAR AS*PE’_1’ITION’ER is *
CONCERNEI). s
QUASH THE REsc>Lt:TIG;~i?’ D’i?.2’&3′.$§§’i}8v, PASSED BY THE
RE’E3PQN]I)EN”I’S 0? SUBJECT» NQ15 AS ANNE, To
THE WP, SO FAR A$’~}?ETfF€}E=EE’R i_S_’i;_’:_ON_QEE=ZNED.
THIS PE*rrr1::>::§.* MV.:::;f§=r»§ii:$i;is .é§3.’:r::«;ARING THIS BAY, THE
coum DELEEEREB -..I_*””‘<71_'_}_;'.'Z.'*'E)'.t.3_'_.é'_§HI_\;I.,'i.."}: –
f g§bEn
iH.i'\'*~. Tflifiainevgowda standing 123013118621 for the
F€§§§§)f5§,}{iéi?iS-.i2€;k£i$ fl€i1Zit1€. The learned counsel is ganted 6
' A week-3 ,t-.23 :i°:i§eT'%vaka1at.
If: the instant writ petitimti the petitioners art: cailed in
‘::§g1,1:°:e?;’%i£3I1 the arder dated 04/11/2008 whizzh i3 itzapirzgied at
LL ” “:’&i1nexL33:*e~{3 t0 the petition. By the said ersziar th-3 rfispontiems
hava canmiied ané forfeited the plat Whiiih was ailmtted hi) fhfi
L
*3
petitienars aliegng vioiatian of terms sf g’a:r:t;. O11 sizniiar
orders being issued to cttrtain other ailetees, they
this court in WP N0. 3200/ 111009 and v.:~m1:11eci:(:d 1i”:%1:i:t+c}1jfi.VVL’
court after cunsidering the rival <:01';téf§ii:ii)';*15s
writ pétitififl, isstaing the fuliowijng difegiiazxs
hereunder:
1) The writ wtitions filed .c:eIlor§}§:-3c¥°fVV
2) The impugnertd érrsier éi–a:tgi:3.’L_«?%?¥”£*&’ov§3niber 2008 passed by
first respundeiizt c:i’.’7r*-7-:s.£Ic2.r. ciateti—–1.l”‘i April 2008 issued by
sewnd res;-67:’dez1i;, i$1;z5″~«.ffe:soEutio:2 dated 2933 August
2008 pct:-:s’ed by ih,e%_fi::si’Tre£;;;2oncie12t under subject No. 2.5
and the o;;m;~ orde?§’d§:ie._d” 125′ October 2088 passed by
second resin’-r,>ndenf__ o,r;Eg;…iizscfar as fherse petitianers are
wzzagivtaé, c7::rev;;il ‘}zere;¥.:y set aside:
remitted back to first respoiident for
fr:aé€bnsii:?.er:::i’i:;n*–. cf the matter czfiresh cmci ta take
‘kfipprupfirit-g_ after aficrding reasanable
oppaitunitygafhearing ta these petitiarnerzs and dispase of
_ the $am_fe7 ‘tr: oompliwme of the reieyant provisiuns af
Ai:t and Rules, keeping in view {he waif settlefl
, “£’e.t’t:.r_ down by this Court mid Apex Court, fincluding
=.”:§;e “egrczer passed by the Biwlsion Bench sf this Cami:
_ dated 19″‘ Eeeember 2007′ passed in Writ Appeaé N0.
” 115.16 cf 260?’ ( N11′. Szzrmashekhztzr Vs. The Agziczzitzimti
VT ” -“Rroduce Market Cornmittee and ofhers}
3 Those petitioners who maid in}: ebtmérz Sanctiorteiri pian,
stash petitioners are yerrnitted to file czpplmcztions seeking
samztion, cf the pian to take up ctznsiructzkyri as per the
J
‘O
3. Sincfi the facts 311 the _p1″€:s:€:r;i. cam art: sifiziiar to fl”}fi
facts considered by ‘rIt1is court: in the said writ r3e%’:it.i:)_;:::s:w_jf:i{:h.
were disposed on 06/02/2009, this Writ petgzéiafi
disposed in similar terms. Ac:mrd_i.n.g1y, i:31ii;}i_:gi’1r:ii*~ vé;ré1e:*” ”
dated 04/ 11/2009 stands quashed.
issued in W? N0. 3200/2009 .s;o1n:es%ce:1%:;§;§;té¢x*s..xv;hich%vZ’
was disposed on {)6/02/ 2999 w}1Vic1iV:A’are”‘r;;:trfiCtariAA afibve shaii
also bald good in the §i’wié1t3: conapliance
i111 the same terms.
In té:I*ii3s”z3f t1’1é[$etition $m,:’:_f.f.
No order as t0E(:i:a§§t’s., A
sa/..
Iudge