High Court Karnataka High Court

M/S Satyanarayana Traders vs State Of Karnataka on 14 December, 2009

Karnataka High Court
M/S Satyanarayana Traders vs State Of Karnataka on 14 December, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT E5AI\"'f'?tAI:,'Q_I:iE

DATED THIS THE 14*" DAYDE DEC-Ef»fl.--F3':E~R '$00.9 "  

BEFORE 
THE HONBLE MR.3UsTTI:(;'E,:;-i;.[§:.NAGAMDHAN DAS
WRIT PETITION' 'ND'V;§4§§,§;Qf;:mQO9(APMC)

BETWEEII;I;-I"'_r" I3'

M/3.'?_SATY'ANARA.YANA__I'R_A{)ERS
REPRE-..s'ENTE'D  TTS_ PRDPRIETDR
SR1 SUN-'DAR RAJ;    

S;/O N . BHA-SKARAIAH

TTAGED A_BOUT'62...Y.'&£ARS
A  C-50; .Amc YARD
 IBATAV'»/AQI',---TUMKUR. ...PETIT1ONER

 (BY SRuii:j_SI.;1'tK.JAYA'RAMU, ADVOCATE)

  STATE OF KARNATAKA

REPRESENTED BY ITS
SECRETARY

DEPARTMENT OF COAOPERATION
MULTISTORIED BUILDING
BANGALORE A 560 001,

CL \;¢"x.



2 THE DIRECTOR OF MARKETING
No.16, 39*" RAJBHAVAN ROAD,
BANGALORE A 560 001.

3 THE SECRETARY V     
AGRICULTURAL PRODUCE,MA.-RKFETIYYNG. 

COMMITTEE,TuMI<uR.   ...RESRO,N«DE.LNTSJ*:._

(BY SMT: A.D.\/IIAYA, AGA'-EOR' RI "AND  
SRI: H.K.THEMME GOWDA, A[3.\(OC_ATE TOR R3);

.' *::1«_SR "

THIS WRIT PETE.TIOE\I--./IVS 'EILEDUNDER ARTICLES
226 & 227:.vGE_V"fHEl;CO!\JS.«TITU'T1jOVN" OI: INDIA RRAYING TO
QUASH THE i:T§;;uEF\V.E'«AND LIC,E'NC'E"' FEE NOTICE DATED
14.10.2?3O9,.ViUE'-Y._AN'NfEX'URE--/i\,BYTHE R3, SO FAR AS THE
RETITIVONYER  CCYNCE'R'NED. 

"THIS V\;'YEi*i'fl'A'PE41"--If1:'1O'.N COMING ON FOR PRELIMINARY
HEARING.' IN 'E-'__GRO1.,|~7P THIS DAY, THE COURT MADE THE

FSOLLCQI/\fING_A: --" '

ORDER

~f§%I’..-H..K.T%zimmegowda, ieamed Counsel is directed ‘IO

n j tai<e__ITotiCe for Respondent No.3.

W

._.3._

2. Smt.A.D.V§;jaya, learned Additionai Gove__rnment
Advocate, is directed to take notice for Respond:en”t–.tiiios.1

84.2.

under:~–

“A) ISSUE Writ in’ -the Vnatiure ci~r’7;fi,:i1:r.,i_t
Certioraré to quash the’*,t”eave aii.cj”‘c§cen’ce Fee
Notice dated’ bearing
No.Kru.Uma.Sa(Tait)27′?4}*,2:.OG’9}:1.OA _ Anne><ure–A

Qissued'7'tiy_.__tniie Reseondent, so far as the
on e .

the nature of Mandamus
ivvdérecténig”»the_.resporidehts to execute Lease~
Agreement by receiving the vaéid
in favour of the petitioner in
H of the shop aiiotted to the petitioner.
it .. JVQVJESSUE such other writ/order/direction as
this i~ion’b§e Court may deem fit in the facts and
circumstances of the case in the interest of

justice and equity.”

/fL’r”W

1/

3. In this writ petition the i:3et:’tioner.:has”-t.orayed”as»4’V–.

The learned counsel for the petitioner filed a rn_eiV§fs”o:44cj’s»ta”ting

that the petitioner do not press prayer (A)3!Ethererhtehinof

placed on record. Accordingiy,:”tAhe”writ._petitio’n_ i:s”~h«erieby»7. it

rejected in so far as prayer No.(l3\«)’_.

4. The lea rnerjx cou.ris”elnt.f§}rVV”:.h’e peti’t’i’on’er contends
that as per Rule Agricultural
Produce Ma.rl<.-etirng of Property in
market short the Ruies) the

petitioneriAi's7eVnt_itl«ec1'«ltd-e_onv_ert the present status of ieave
and licence into Vie.s':ee«»_c'Lin'i–sale after compietion of period

of;S3" _rnon.vths_s'Li'hjer;t to other conditions specified therein.

hot :'in,__disput'e that in the instant case, the petitioner

I almost two decades in the status of ieave

and ii,__:jenc:e.

S. The learned counsei for the petitioner submits

-Tithat the petitioner individually and also through their

Association the Grain fvlerchants Association gave

representation on 2-9-2009 requesting the resp-Q’nd_’en’t–s’ to

convert the present status of leave and licenée

cum–sale. On the other hand, the’

respondents contend that the pAi*ovi’sio’nsto-tithe

not applicable to the petiititfllplier. i’3.€._’tT’l?3VtVV The

petitioner is permitted to igiv-e…’fres–~h’ represe.nt.a’§tion to the
respondents seeking ‘rio.n’vee.rs:’i»o:n his’ leave and licence

status into .-:l’ea_se–§f:t:nfi?s.a§e'”fstattjsz. as provided with
supporting; “If sxuch agrepresentation is given

by the pétlitk-:n_erWtphen”‘t.h_e same shall be considered by the
respoindeiiltsii’nAVa:e’co4rd.a’ri’Ce with law and as expeditiously

as ‘possible. a ”

above observations, this writ petition is

to V

*=’.Sri Thimrne Gowda; learned counsel for the

VV”‘re”spondent No.3 is permitted to file vakalath within three

weeks. :

g \~//’V