High Court Karnataka High Court

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

Karnataka High Court
M/S Somanatha Traders vs State Of Karnataka on 14 December, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT  _

OATEO THIS THE :4" DAY OF OEc.EMII3';;.g' ';fOO.9 " --.. 

BEFORE; 
THE HONBLE MR.JO5TI"C'vE H,.N,NAOAMOHA;\I DAS

WRIT PETITIONA_'NO;.3fi3V87Oé'OF»..2"OO9(APMc)

   

M/s. sOI«IANiAT'_HA 'TRIAOERS"" 5

RERREISREMIEO .IT5_ 'f§ROP'RIET'O R

Sm, RI;sHI>A.IIAVTa-I,A,--.T%  1 ;

W/O'-:-A'TE, 'DA'E1{A~N E:\;O-RA'IAH

Ac;EOA_B'O_uT 53  "

S-19, ARMC -YARD  '

BAjvTAvvAOI,V-TLm;<uR. ..,PET1TIONER

 ,_('B\? ORI:j'%'E.I";<.3AYVA'RAMu, ADVOCATE)

 ,._s'T.A.?T'E OF KARNATAKA

.. REPRESENTED av ITS
VSECRETARY
DEPARTMENT OF COOPERATION
MULTISTORIED BUILDING
BANGALORE M 560 OO1.

2 THE DIRECTOR OF MARKETING

No.36, 3*" RAJBHAVAN ROAD,
BANGALORE « 550 OG1.

(%Wx,'--'/V



3 THE SECRETARY 
AGRICULTURAL PRODUCE MARKETING "

COMMITTEE, TUIVEKUR. ..._F%E»S.P:ON"E5:ENAT S," A-. 

(BY SMT: A.D.\/IJAYA, AGA EORLRI    
SRI: H.K.THIiVlME GOWDA, ADVO«CA"-FE, EOR._R3.,'I «. '

A W.

THIS WRIT RETITIoN~--IS_;'--FILED UNDER ARTICLES
226 & 227 OF THE 'CONsT--'II'L,,:T,IO~N.o'E, INDIA PRAYING To
QUASH THE LEAVE AND 't.,ICENCE..,'rE.EE. NOTICE DATED
14.10.2009 VIDE ANA,i.E.xU.REAA..,B\*' THE R3', So FAR AS THE

RETITIONER Is CON{:ER:N_:ED,_ "~J'_:._u

THIS ¥;i'_¢.RIrTr':R_ET'4IiIiRI_O'A:__C'Oi%4_jIN,O ON FOR PRELIMINARY
HEARINGGROEEP'-T'H1SVD#%Y, THE COURT MADE THE
FOLL;C)\r'i:'~I.['t.',Gi:i~    

 'In thi.s"»--.v\:rVr'it '§:€t|--tlAOF"! the petitioner has prayer} as

. 'C.r]de_,r¢'-=.M  

 Writ in the nature Of Writ of
C__erti.0"rari to quash the Leave and Licence Fee
'mpiitice éated IA/I0/2009 bearing

it  No.i~<:;re~A

A issued by the Third Respondent, so far as the

petitioner is Concerned.

8) Issue Writ in the nature of
directing the respondents to execVute~..:.L’eAa’s.e–%T

cumvsaie Agreement by:~ire’ceivi&n5g’
consideration in favour of pe’t_it’io.:nerV’

respect of the shop allot-t__ed tditiite petitior};8:F.;’VV Q’:

c) issue such’~~..y_oth_ermyvtirtijt/oirder/direction as
this Hon’bie Courttniayt-d.eem__fi’t facts and
circumstamses ofthe: cases in’. interest of

justice 3._andii’ee:qu.iVt’y.’5_ ” ”

The pettivtioner filed a memo stating
that the «petitio’ri.er._’d’o..:noi…press prayer (A). The memo is

placed ori*record’–. A’Acc”ording|y, the writ petition is hereby

in so fMa’r””a’s’vprayer No.(A).

iearned counsei for the petitioner contends

that” per Rule 12(2) of the Karnataka Agricultural

it Proiciuce Marketing {Regulation of Aiiotment of Property in

__§marl<et yards} Rules, 2084, {for short the Rules) the

petitioner is entiiled to convert {he present status of leave

wix

and licence into lessee~cumAsale after compi_et"io'n.v'o-fl:

of 55 months subject to other conditions~~spefc~i.fVield: t.her;e'inJ"~–.

It is not in dispute that in the :é,{1sta.ntf}ca–se;._'t'h'e''pet.itwl:.evunéer ''

has completed almost two' decades_ {in thel"s'tVatus of leave;

and licence.

3. The learnedV”c’ou”r:sel::’petitioner submits
that the also through their
Association’1″%_««.,tifi:e–‘:1_V_’ Association gave
representa.t’io’n:;o§n”-2¥il¢x2:tjd’9″‘i’eq’uesting the respondents to
conviertohf leave and licence into lease~
cum–sale’;.._VOvnrth_eA’o_tt’i«e-r hand, the learned counsel for the

r_e’sI:pondeVnts c’oi=’ite_nrl that the provisions of the Rules are

‘ to the petitioner. Be that as it may. The

“.petitione–éfj_lsv1’ permitted to give fresh representation to the

respondents seeking conversion of his leave and licence

ist’a.trus into lease~curr2–sale status as provided with

“supporting documents. If SLECH a representation is given

by the petitioner then the sarhe shall be considered by the

i,/

respondents in accordance with law and as;””e~x.p’e.d’itiotzsiy

as possible.

With the above observaiti.ons ;

disposed of.

Sri Thimme’ counsel for the
respondent No.3 is Aper:”n1.itt’e_d :»tL:o”.i”‘iv!e”;Jia-iialath within three

Weeks. H

|ea.ir’ned ‘Advd-it’iona| Government Advocate
for dresporid:e’et”st.:i is permitted to file memo of
appearantev wit~hi:é..Vti’h’reite weeks.

sai-

3UDC-BE

‘Risk/–