1.
to "i '
WP Nos.65000 of 2009
IN THE HIGH C0iI%.:'I' OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAI)
DATED THIS THE 1% DAY OF' SEPTEMBER 2009
BEFORE i V i M
THE HON'BLE MR.JUSTICE AJIT i ii i
WRIT PETIT1ON No.6i500g,L2o'0gj' 4' X
85 WRIT PETITION NOS.65OO1-6500?/2OO€3A(APMCf1'--~_
BETWEEN:
Purushottam, .
S/0 Bansilal Jaju,
Age: 45 years, V V
OCC: Commission Agé1'1"5,.:"A _ I .,
R/at: Iikai,
Tal:
. Vineiyaiiet 8:. ii
Represented by its Proprietor,
Ganesh,"'S/o Mahantappa Gaddi,
Aggef 4-.0 yeeiIs_, Occ: Commission
'-Ageijt, Rat APiviCYard, Ilakl,
ii 'nTg1: _vI~{uV1igund, Dt: Bagalkot.
. ay dais;
iRepre.senf.ed by its Proprietor,
Miaharitesh, S/o Gurupadappa Sajjan,
Ageizwfii) years, Occ: Commission
" 'Agent, R/ at APMC Yard, Ilka},
' " Tai: Hungund, Dt: Bagalkot.
. . . PETITIONERS
Sri. S.B.Hebba11i, Advocate.)
WP l\¥os.65000 of 2009
AND:
1. The State of Karnataka,
Represented by the secretary,
Department of Co--operation,
M.S.Building, Bangalore-O1.
2. The Director of Agricultural _
Marketing, 2115 Raj Bhavan Road, 0'
Bar1galore~»01. 2 V'
3. The Agriculture Produce
Marketing Committee', A
I-lungund, District B'a.galkot,aj_' 1 0' f 8
Represent by its seereiaiygiivsl .L_';.RESPONDENTS
(By Smt. K.Vidy’arya*thi,l__HCCl~P spit?
Shri. M_ah’ante_sh.Cjioctturshettar, Adv. for R3)
These petitit->ns.iyarefiled under Articles 226 and
227 of the”Coristituvtion:_”of=”India praying to quash the
impugnedijoirder. 20.08.2008 passed by the
respondent “i*-lo.3r,Wa copy of which is produced as per
Ann’e;<ure~B in "respect of the 15' petitioner: to quash the
.iV"i1Tnp'L1_gri.é'Cl order dated 20.08.2008 passed by the
'res'p.on-d_e'nt'._No.,_3, a copy of which is produced as per
i'~:AI11'1€XiJf€'.jVC i'n_r~espect of the 2nd petitioner; to quash the
irnpugned-"ij-:or=der dated 02.09.2008 passed by the
res'p_on(;lent..ll'No.3, a copy of which is produced as per
Ar1ne:<;ure~D in respect of the 3rd petitioner.
it ii"-._T'nese petitions coming on for preliminary hearing
*'r._his.day, the Court made the following:
WP N0s.65000 of 2009
petitions also stand disposed of for the reasons" stated
therein and on the same terms and conditions. Thefiiiive is
extended til} 31.08.2010 to enable the petitiogdereLfeiijtpéit-ixiipi
the construction. If, such a co.n'strL1'ctioniv;i"siifriot
within the time specified, the oridefs-iiof
stand revived. i I A it A A L
Petitions stand
Mr. Mahanteshfls.Kot'tn'i*s'h:etta1;–,.i/_iiE§%:}1fned advocate is
granted four K.\/idyavathi,
learned Govetnmiéiiiit _p1eade1' _is"Vgranted four weeks time
u' =
to file Inemo of 5-«av
fife/"
E ‘ESEE
vw-«sf
C
Krns”‘ , i