High Court Karnataka High Court

S.M.Shiva Kumara Swamy vs State Of Karnataka on 18 November, 2009

Karnataka High Court
S.M.Shiva Kumara Swamy vs State Of Karnataka on 18 November, 2009
Author: H N Das
1 W.P.32880/(}'}

IN THE HIGH COURT OF KARNATAKA, BANCAEO_REV"-7Cjjf*.,,

DATED THIS THE 18TH DAY OF NOVEMBER-'é§09:AA.V,; A  

BEFORE

THE HON'BLE MRJUSTICE H.N.IvAGAIAEAII'OHAAI\I"I3.As..A  

WRIT PETITION NO:'ég83.Q/2eo'9IAEIIAQ»I  

BETWEEN:

S.M.SH|VA I<uIvIARA SWAMYI  A   

S/O S.R.MAHADEVAPPA,

AGED 65 YEARS, ..  

APMC YARD, GLJi3Bi,fT' _ .
TUMKUR DIST;RfC'I7., 

 PETITIONER

{By srI.N.SVuRES'ITE:fAi AC:Aé'I.fV.", 

AND:

1

STATE OF I<_:ARAIfAATAKA':
R_iEP.BY ITS sE.cRETARY,

'-DEPARTMENT OPCO-OPERATION,

Vi' a.,MuLT'I.sTORIED BUILDING,
 V _EAN§2:ALORO_E'g.¢ 560 001.

7 IjI'RECTO'R.'OF MARKETING,

'Ix!O.I.._5','2*."«-9 RAJBHAVAN ROAD,
BANGALORE W 560 om.

 'THE SECRETARY
'-AGRICULTURAL PRODUCE

 MARKETING COMMITTEE, GUBBI,
 TUMKUF3 DISTRICT.

 RESPONDENTS

JLIM”

2 WC I”-‘.33.’i.’§()/£1′)

(By Smt.M.C.NAGASHFtEE, HCGP FOR R1 & R2 &
Sri.H.K.Ti-IIMMEGOWDA, Adv., FOR R3)

THIS WRIT PETITEON FILED UNOER AFtTtCL.ES’.22=0:’&..227″

OF THE CONSTITUTION OF INDIA PRAWNG TO’ CA4LL1.._EOR.T;HEI.. A
RECORDS FROM THE RESPONDENTS VANS ~STRiI<.E'~.I3Ow,N_'
RULE 10(t)(ii) & (iv) REAO WETH SCHEDULE 'I~\I(4).,QF~

LEASE-CUM–SALE AGFtEEMENT_ AP-PE'NDED_~11.TO' 'THE

KARNATAKA AGRICULTURAL'. "=.F'ROD-UCE '..,MA'RI–<ETfINO 'V 0'

(REGULATION OF ALLOTMENT "*PROPER_TY—IN MARKET
YARDS) RULES 2004, AS |RR_AT'iO_t\$A_L; lN".A_PPVEfiCAE3LE,
ARBITRARY AND OPPQ_SED'AV TO, VTTHE KARNATAKA
AGRICULTURAL PRODUCE. .IMAR_KE)l"iNG.TREGULATION) ACT,
1966 SO FAR PETITIONER ARE COi'»iCER_.E\.{ED}f.ETC.

THIS wRIT.IéET_:T:OI\I "FOR HEARING THIS
DAY, THE COURT MADE THE E_OLLOIA.I;I\IO:'w'

IIII _ ftjA. ,I;GH5ERtR,

In this writ 'peft'i'§:O'.'3_,RAtheA"p§§ti't5OI1.er has prayed for a writ in the

nature of certi'O_r_ari .toTq.ua'S.h" forfeiture orders dated 27.06.2008

.__tSSUed,'VRBSpOnde'R.T'NO.3IaS per Annexure A A Canceling the Site

V"v.va;t¢fiedE':irI faxrouzjof the petitioner and forfeiting the Site! value paid by

the pe't.ition"er«."_~v…_

2. ~. A ‘Since the petitioner has failed to put up construction on

Aisitet-..’atEotted to him in terms of the conditions of allotment,

“respondents have now issued the forfeiture orders. in identical

Wrtptattiers this court in W.P.NoS.’i4302*3{}6/2009 disposed of on

:f}’~>”‘”

3 W. P. 328:-§(i/(39

10.6.2009 set aside the canceiiation of site and granted o_ne:yeia:_’s

time for the petitioner to put up construction in compiiarioewit-hi _

conditions of aiiotment.

3. in terms of the order in

connected matters, this writ petitioh iséaiixowed’; r”__fiiVeVVf1qrvfe’it.;;,ire’ orders 0′ 0

dated 27.06.2008 issued by i3espond_erit”No;8_yas oer’A.n_hexure — A is
hereby quashed. Petitioher”‘i.s”:,’oheifyear?sV time to put up
construction. it the oohstrugttiorriisy one year, the
forfeiture orders :;stahuds”‘V–revived. Ordered
accordingiy. . n i in 0 V
oe’rhii_tted_’toVi’fiie memo of appearance
for R1 a R2 viii’thir1’four
Sri.H.K.Thiirri’megorvQdaA’isAioermitted to file vakalath for R3

yiriithvin four:Cvve.eks from toda’y’;” ”

sa/-r
woes

V 0 di*._*