High Court Karnataka High Court

M/S Siddalingeshwaraswamy Krupa … vs The Agriculture Produce … on 29 May, 2009

Karnataka High Court
M/S Siddalingeshwaraswamy Krupa … vs The Agriculture Produce … on 29 May, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2931 DAY OF MAY 2009

BEFORE

THE HONBLE MR. JUSTICE AJIT J.GUI§{iA1;«:'V:    '

WRIT PETITION NO.1231:2']2~0Q§§(A}35Is{§1CiV':  Ax

BETWEEN :

M / s.Sidda}i11geshWaraswamy L. 2 " .

Krupa 'I'raders, Merchafits,

N.R.Road, Davangere, V ' 

Rapresentt-3d by its 

Pmpritztor, '- _ Q

s1~i.N.Ma11ana Gowgia,   ;  .
s    A. 

Aged about __49"'jg¢z}11ts', " _:      .

R/0. Door No.2:';2}.~/2;"' »  " .5 V
N.R.Road,-VD2iv*aI1gt2m.   '  ...PE'1'ITIONI3R

{By sr1;R,L._?am;~%%Aa§. for
,  2M/S.'iPa_tAi1 & Patil)

1v.{ark_eE'.3ng.~ Committee,
Davangere,

V x By it$_.f?}ec1*ctary.

' Ag'r1cuItura1 Marketing,
__ ? Bangalore. . . .RESPONDEN'FS

(By Sr1.H.K.Th1mmegowda, Adv. for R1,
Sr1.H.K.Basavaraju, PICGP for R2)



This writ petition is filed under Article 226 ef the .,
Censtitution of India with a prayer to quash     _
dated 4.11.2008, passed by the respondent marked as -- 

Annexure ‘G’ to the Writ petition. V –. ‘-

This writ petition coming Tier
hearing, this day, the made the_f($11ow’in»g;e’ . 2

ORDER?”

Court

Government Pleader amepffs fiirvvfeependent No.2.

2. ::«’,_’1ea_med ceunsel is

directed .tG”‘t.1i§§3j;;i<;fi§:e respondent No.1.

3. for the petitioner, to

V serve 4;-ga’ Set, of papers on them.

‘ V’ the matter is listed for preliminaxy

heeiflfig, it is taken up for final disposal.

a 1″t. is the case of the petitioner that he was

a site bearing No.3–155, measuring 45′ x 120′

” the 13* respondent and possessien certificate was

aleo issued on 25.1 1.1997. A lea.se–cum-sale ageement

~oC–W

T “‘–4:wV}:5etitioner submits that the site allotted by the

-3-

was executed in respect of the site in favour of the

on 03.04. 1998.

petitioner It appears, the

.~’33’d

respondent, by a circular dated 1 1.04.2003

upon the respective Committees to forfeit M

site and submit a report. Thereaftciifttie file?

passed a resolution dated 29.(}8.2Ot§8A A.forfeit__t1f1e ”

allotted and the same was’V”=;appmved_V_ mint’
respondent on 01.10.20’§}8«_. to the
order dated 04.11.2008, has forfeited

the site of the 13?f’V~’34t’1Vt§rv¢’1v’IV1~’.”.r;.:-_ Questimvnet :”t’ Arne said forfeiture

this

€>._ WIVten theV’ma’£ter.e_”-is taken up, iearned counsel

$01′ the ;yeti..t.ioI1er as well as the respondents

tvtmbxiiitee ‘-subject matter of this writ petition is

fi1!1’ng of this Court in a batch of writ

%t – .. 4, _’ ‘petitioxaat “1.

‘7’. Mr.R.L.Pat:i1, learned counsel appearing for the

J;

K

Agricultural Produce Market Committee cannot

identified.

8. Mr.H.K.’Fhimmegowda, learned t}:”1ed ”

13* respondent submits that they I.’ T

allotted to the petitioner.

9. Apparently, in Jidentieai ttie”imp:ugned
forfeiture order is quashed is remitted to
the Agriculture} for fresh

eonsideratioo. _’31;ii” ‘i*:oW’eSj(-e’f,* present case, the

questioii-__of »t.14if£e__:ii3::~ttiier to the 15* respondent

and v.t1te1_ede._te.:_”.i*eeonsider the ease of the

would be an exercise in futility.

V.”-,I;’:1rjVeed_, cases, I have ruled that if some time

is tej__ti1e allottee to put up eonstruction and if

‘the eaid_v’eonst:1’uetion is not put up within the said time

“the order of ferfeiture wouid stand revived.

10. Hence the following order is passed:

(3) The 13* respondent is gamed a week’s time
from the date of receipt of a copy of the order to
identify the site allotted to the petitioner.

\§sb

(b)O13 such identificatien, the petitioner is g’ar.1f€d

a year’s time to put up c0nst111cti0I1:..__”EfV¥;’.,

censtruction is not put up within ‘

order of forfeiture would revivedf . ‘

Writ Petitioix stands A

10. sri H.K.Basavarag1i, :%¢g.mea% fact}?
for mspofident No.2 f1flé;”‘I13:3i:11o of

appearance within four Weeks.’

11;’ “”” ‘:1; learned counsel
appeazcinvyg for 1. is permitted to file his
power the four Weeks.

Sd/*9
Judgfé