IN THE HIGH COU§?'I' OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 213: DAY or APRIL 2'€§§9 . "' '
BEFORE:-' ~
THE HOBPBLE MR.Jus'r1c1é=AJ:?i'J';'G13mA:§'_
Wm' PETITEON No.62:'%$$8;525§4/éo09(;~;::5§$;§:;«»
BETWEEN:
1. M/S SR1 B. MAHARUI5«R£;GO'1JD.{;=
BY ITS PARTNER ' .
SHRI B.MAHARUDRAGQ.UDA, AGEDV49 Ymres,
3/0 E. DODQANAGOUDA.' - L - '
2. 3121, GURUL:;*x'GANAGQU~DA TRAIDNG co.
B? ITS PROPRIETOR, ' -
SR1 Gr3RUL1Nr~3A*Nj_A<3o:;DA4,
AGE 49=YEARS;-- .
S/O SR1 i\1ARP.YA'IS¥A7RAi'3'SI.
3. ,_Ai»'.*sDfLiL MAZEUEDVSAB AND sons
« BY PARTNER,
V' 'SRE NG.O'R AHAMAD, AGE 45 YEARS,
S}_A i_£AMED.
4} ,s"1i21vAs}9gi¢f:AT§e.<3ENc1Es,
BY rats P?0PRIE'I'OR,
sm.B;;<.c;op1NA'rH,AeE 44 YEARS,
AA Ts/0-mars SR: B.K.KRISHNA MURTHI
.,'1:iI:v.MADHAvAYYA AND COMPANY
--' BY ITS PARTNER,
E am D. KRISHNAYYA, AGE 55 yams,
s/0 Sm D.V.MADHAVAYYA.
6. MANJUNATH AND COWANY,
BY ITS PARTNER,
sm AKALYANAGOUDA, AGE 49 YEARS,
: 2 :
S/O SR1 A. BASANAGOUDA.
7. VISHWA TRADING COMPANY
BY ITS PROPRIETOR
SR1 M13'. SHANTH MANJUNATI-§
AGE 38 YEARS,
W/0 M.P.MANJUAN'I'H.
ALL ARE GENERAL MERCHANTS AND'
COMMISSION AGENTS Y
APMC YARD, BELLARY.
{BY SR1. CHANDRASHEKAR PA'!%IE;.{&DV;}'v- V
AND:
1. THE STATE 09' KARNATIEKA
BY rrs SECRETARY S
Dspsgfiwmfimfr 512:, SO#€§PERAT'E'0?I
M.SVIBUILDIHQ,_BANC.*A1;QRE_. _-
2. T1-IE"D1REc?ro:3;'é;§31éic:i'L*I'URAL
MARKETINGVIQAJBHAVAN. ROAD,
BA_N_GALClRE'56Q';001_.
» . 3. ._'r'§'zE:$EC,RETAi2Yv.. ..... .. ~
* 'COMMYFFEE, BELARY 9131'. BELLARY
(B?-s:RiL' ié"!';:._H;§*i*f1, HCGP FOR R-1 ANB R2.
PiC3RIC'iJL'P{}RAL PRODUCE MARKETING
...RESPONDEN'I'S
SRI.__Ia€ALLEKF&If£5UN BASAREDDY, ADV. FOR R3.)
I FETITIOND ARE FILED UNDER ARTICLES 226
' "AND 22%')? THE CONS'i'I'1'U'E'ION OF' mam PRAYING TO QUASH
.ROi)ERS DATED 6.9.08 PRODUCED AS ANNEXURE F} To 7
* mssgzs BY RESPONDENT 3 arm ETC.
THESE PETITIONS ARE COMING ON FOR PRELIMINARY
-HEARING, THIS BAY, THE COURT MADE THE FOLLOWING:
,..1=>E?1f1*ri0N’s:1a>:s”‘* I
Mr. R. K, Hatti, 1ea1’:1edj.Gove1;nnfi}t P1ea.£:1t;r:is
to take notice for respondent N6s..:iand.2;*~ «V
2. Mr. E;asaereddy’,vve ‘Adivocate is directed
to take notice forAzespo13de1:it’–No.v–3.:.,L V V.
3. for 1j:fiee”_-g:-<f:i:i'i:i'<:a11VerV"is directed to serve the
copy of _c-:3-I.V1VV:eI,s.eI for respondents.
E*Jc;:f 3f1e ..t"hdi1gii"'.. these matters are listed for
* consent they are taken up for finai
All the three counsel submit that the subject
V' of these writ wtitiona is covered by ruling of this
' in Writ Petition No.31098 of 2008 disposeci of on
" 13.2.2009. Fenowieg the Ieaaoning stated therein, these
writ petitiona stand disposed of permitting the
I
/
A
:4:
petitioners to: put up the construction Within a
months fmm the date of communication of H
plan. If the said exercise is not oergzpieted of V’
nine months the order/notictt this ._
relating to forfeiture shall “and ” L’
the site would be forfeited by th¢%ApMe%._V}
Petitions stand. dis’pVo$§d’
Mr. R Basaxeddy are
pcxmitied filéifisjgmt; four weeks.
sal-
juflge