” ~ ” mmmem B$’1’E£C’1″
% fix;-s::n.vEEna.PrA,A:sa}
%”3’i’i’EEN
1 rmmnzsrmmnscar. i _
am z>mawARaac.42za»mJ;za T.
a:.mnms:mss;m1me»
agar ST..flI}.”‘.w.-£!.f:1§K£”5._
ga-:31-may ‘i’AI;!_;rz_ A
.. A _ % PE’I’flIO1fER
say sari K rm6aefi;AfiI-mémé %
AHD: ” ‘ ‘ ”
1 ‘mm saw aaxsawamz cu’-* mam?
¢ ; amaxms. Bmvm _ –
_
‘ 035
52.; ¥ caysmvamx cm rams’:
A ‘=.7S;§:iII”s4’£.’.V%”l’t:r«’_K3.’=s’:fu!’£ nzvnsxox
_ 5fl?:£n.”iIp..’3mVAH9GA nmmcr
V 3 msfznsmmrr ccysmvama or poms?
, Sfifiafifl F{3R% DIVISION
%SPOHDE”N’1’S
WE WI’. FEED UYIDER AKHCEE8 2336 & 227 OF “ME
%m . 1: 91? mm mama T0 nmscr ms
%3;P$$EIiE”I’$B’iC1’l’TG 135$’? UPOH ms ‘ITRAHEZSI’ PAES FOR
‘Ifi&HSFfi§%G+ 508? HUT, AHTUWAIA, AND [JAE
I9!” VXVIVNHVH :10 Lanna Llnlu u-uu – —
‘;(ARNA’l”‘AKA HIGH
. ..-.. …….m. vr I\.Mlu’u-\lA!U-‘\ HIGH COURT OF KARNATAKA HIGH COURT OF
‘.%% writ: petitkm,
haarfizg. this: day, me man t1me’fo 33:oué:?,t)gf:_
wkm a the zwpondatm
mt ta ibr israztmportim asap
nut, Bakc Balk’, Kaahaya
Kadéi, as Selmcia Mfiperi or
which have been
Exam the marl-at yard and
authnritfim Exam seizing the vehicles
formg produce.
2% case of the petzzm” rm’ ‘3 that he is a
eiwling with mvwal aomoditxies and formt
R/%
Wwlflklflifll Ir; tuna—- —
pwduazz-ts Ifim snap-mat, axxmwala murga,
Baage @1153 etc. 1: 5:; being used
‘ ta cure ciiabema.
agzwiuémra} land in which ::1uea”£::».1;:f 7 I
firm: pmdzm are
rsfimai ‘_ farmt
meduww. He af thew
gmws meg: lands. Th:
pa-adzm tying it 12::
time as shimoga, Sirai and Sagar
and yards and the mama is
from ‘item. tn the
% thc gggmm issued Anws dated 3.2.1933.
is mainly w’§.t11 the pmduw hmught by
from s:u3’raasu11d’%¢ arms which arc
‘V V _ private Hiduvafi lands whichare 91’ small
– such as 5 to 16 Kg. Impite orf circulars
\x/
……… vr mmmnm n-man count or KARNATAKA I-ISGH cover or MRNATRQA Hiaa com
issuexi E-om time to: timn, the autlmrifim are
a tramit gags fivrn the petitfianar m
f:;vz%€A produms mm the plate c:-if
w&re & waam to sell them
the fmwt. He has judgiiké;’at3..nf;
Ccsuri fiwldim that my anal: 5: and
thfififfiffi, he am
irzaistirxg an u-eamt gm; unim-
law mid
filed a detailed cozxnim’.
Em is a must fiar any formt
ufier the Karnataim Fm-est
msretzzrzder and the said quastion
3 this Court in sesat-zral msea. It is
[Q the patfiifizanx ta may with him all the
V shag with the forest pa-aéum
fa-rm: produce in irazxaft and pm-dues: thc
kf % ‘i.s.=:&z*e the appa-spa-gm aufhocrity when the name ‘a
4Las1:&ci Far at the am cf inspection at the check post.
.3 HQ.” \-I\l|-IllI|iu|…n- -A .–A — –
Em eo:ut1*aci2’3rs are ta in
the tandsar cum auc1:iaz3. sale in he held
pmadvmc aafi the aumwafu} mmmxztor the K
mmact far :2c:§ec&@ the
natifw: fnrwt arm which_§5 _
fmmg pméueas. am
surmtzfiw mixzmr for-at
pa-Muazm $3.; the said. forest
arms. V an-Emmi who are
activitim. Em collecting
the mm’ I’;VVfI}:;’%5:t V5}53x.*::.:§4V:3;t1a%’.’ % J fmm the farest area
it in the markat. It is 2::
activifiea. ané ta rquzlam the sake at’
the rules pravide fiar B. tr-emit pane…
pass is not imisted in rwpact of the
hem a zmzrcham is bound to take tramit
ifhe has in izmmpari finest praducaaa fium cane
.. \u\J\Il\l ur .\…..w…u. ruun t.uugupr mxmmm men COURT or KARNA’§’AKA HGH COURT or KARNATAKA HIGH caouzr or KARNAIAKA HIGH COUI
pfiane ‘w awthm: whiz: pammg threugh the fewest.
\/
.._ . ………. ….- ….m…..M rzmm LUURT or KARNA’fAi(A HIGH COURT or KARNATAKA HIGH” cou:
fin, I have heard the barfi caut_3{é’i”
parfies. They bmught ta my thse_’~
ms:-t: “E1 the cage of
caassmvamx ore’ FoREsI*s_ %
in 19% (23 §{a:.L.J. 413.
5″ IQ ham held.
au.tI1:::it’i&:§_ in man what:
fmwwt finm market yard is
the H by prczduxzixlg meessa:-3;
ham held, 5: ‘ n
the pct-ivam baa awners for
gzf auah mm, tlm-are is no» mmsity far
m chm mm from the fluent
% the mm: as: and the Rules franmd
& & , 5:. is am; ifan amcmmfi: who
j A ma fsxrwt pmaum in his ffidumli land, if 2»
3 in hamwcrt thme krwt wwusm ‘be: the zzearast
market yard, thme is m mccaam fox: him to abtain an
\/
I”‘I Ll£\ll..l Lnn..n-1. …- .. _ —
……… NI!’ .\.-.m.u..m ruurt ;.uugu._u:- mmnmxn men COURT or KARNNAKA HIGH coulrr or KMNATAKA HGH (SOUR! or KARNAEKA 1-«cu cou
tramii: gags. But if the mcmm pumhases ‘i’s;r¢et
_mad1..mm fivam the fiLPM=C.’§ yard K in upon
‘ the €1)$’ Ifpon mash fireduzztiari
aafisfizfimn of the
requwxit Howwmr, if that is m
these fsreat pradmam,
irzaamzg tzmmnlz :9 that
:3 faci. Sacfizm 2*: gr dank with it.
Ruk :44» Q: all the ram:
pruduam fr; ‘these rules and Rule
£45 or mm} «sf forest
gppiiriaficn fir pass and
Ru31:§ i%8 Pass. Rule 3.44 states
prosriclsed under Eula 154 ard
shall nurmptzart er move at atbmpt or
‘ . V’ akéi tirémpart $1′ mewnt «cf any fem: produce
and in ammnoe with law mm a pass
% by a Farm: mm duly auum-“med in this behafi’
tar sjradm’ these mix is 7351.25 such a. pass. Rule 149
msridw autmrmnfion to #531142: way-pgrmit. The mm-
-. w.r”Ir’IlIT’I I an!!! I \-n\llJI\l Iull” I\:P\l\!’.f’\I:I’\l\F’ l1l\7I”‘I
sf amt farm: prwaducae er his agmt. may be autPmri§¢£i.for
a sgmfififi per-ind mt a year,
Farm Nafifi by an aumarw a$ccr_.to’v _:iaus7i2§ L’wag.~. .,
pa.-zrmiias in §’::z-1:1 R’m31 on his
mm}: umfi Rule 153. A’
mwarisians mm ‘3 clear, to be
has mgzlata ordcr no
pamaant ‘ The
Lmder the
who gmws these
fares? from his Hidmmli land
12:: the §§r:*Lt1’1out a farmt pass. But if a
1:& mid fiareat pz-odusze fiwom
yard mm km in also emnpmd from
paw subject as his tk
% aafi:mt:,;¢.a pnoaucm the receipts showing the
cf such mm: pzrnduxze from the AFMC
yard. , if the mwchant were. no
thaw &rmt praducrves ifmm any other source
ft’varmt11efar%tl’1ea,tot:rax1sportths5
\/
%.%.l