High Court Karnataka High Court

Sharanabasaveshwar Traders, vs State, Apmc on 19 December, 2008

Karnataka High Court
Sharanabasaveshwar Traders, vs State, Apmc on 19 December, 2008
Author: S.Abdul Nazeer
IN THE HIGH COLYRT OF' KARNATAKA

CIRCUIT BEIICH 3.1' GULBARGA

DATED THIS THE 19TH DAY OF DEcEMBERV_u:%«§Q'sA.J.::' _ 3

BEFORE}

TI-{E I-!0N'BI.-E MR. JUBTIQE 3. Lawn xg2;§:{EfR" V

wan' mrznox H0. 4o5«4g12oo8'-;g__P;s§::1   
BETWEEN:   '" V'

M] 3. Sharanbasaweshwar Tra{ie'3:*s7' 
Through its Proprietor   _  ' --
Chan'~¢  V   " 
Age: 28 yams; " *  4. .    »

O-cc: Bu3fi1ETS$T' _v  _  _

(By Srti. filadagbuéiéi, 

AND: g 'V

  'V W  Eéalnataka

 " =I)jepa,'1'"$:I_m:A;t1t._-Lrf Agxiculturai Marketing
 (A1*r~«m  %
. "Is/LS, Eifilding
"'4._Bat1;galo:"t:
Rtftpfihjg its }"}ireCmr

' 'The: Secxzttaxy
"  _Agricultura3 Produce
Marketing Kmfommittfie
S11ztzhapw: Dist Gu;{b:3rg:3  RESPGNDEZNTS

Jay Szci, Mallikaljun --f
the Constitutian of India, praying to quash. the cancaflafimg 

of the allotment of site allotted to the petifioncr   3

at A1mexure--!:i am} cite:-?.  __

This Writ Petitiml cusming on for Qzfcie-.rs   u

Court made the following;
GRDER

The saconé. respondent  aliottéd V sit£::  

No.14? mgasurzing 30′ X 3.20′ in fa§£nj,1* –u::_f péfifiofier as
per the erder at An13.eXuré*–..?i’ (_1Aai;c:d;_31.. ii); Thereafter,

a 1ease~c§;i1n–éa1::ffdecé1:’fVdatééifi.3.2068 was ext;-tented by the
End respeiident said site in favour of the

pefitionet. ‘I’31£’.”‘ ~fi1St.r¢spC»:1(ic€$it has cancelled 1111:: alletmfint

A sites Am1exure~B dated 17.04.2008.

§??¢’titi}:§:15r”1f1Qa s:V(:*aj1ed in questifln the said cazmellatiorl 91:16:

in t§:§s ié~%rit
.. ; L2.’ fhétze heard the leammd Caunsel for the yartiesw

The allotment of the afaresaid sits in faveur of that

~. j::ét£iioner is not in dispute. Similarly’, the fifxfifcflfiflil 9f

V a visage-cum-sale deed by the secaud mspmzdent in faveaur of

the }_3€’?iEi£)I;l£3’I” iii» 8.13:: not in dispute. Hawcvfir, the fast

E

2

‘M5.

“M1

an

respoadent has cancelled the allotment of the aforesait:1Ve:3ite_V_

as per its order at Annexure ‘B’. Learned Coun$e:i”‘fe?r_’

petitiener submits that petitioner was not iSSh’3£1.:’:§33i;[iI1w::8}}Y a

Show cause notice nor was it hearii in-..T1;t?:’ ma-itter :bei5a_reVV:., .«

eanceflatien of the allotment,0f__ tl1eV”:~§§,t€i in

perusal of the order at An11exure’V’VL’BE i:;.e1iee{:ee Show
cause notice was issued “r;.g:rr heard
before cancelling the egiiestion. E am
of the View that” have granted
an opperfilfiigy the petitjeaer befczre

cancelljsjig tiieeeeite

4. «lizéthe ies{1!:i:,Vpetitien succeeds and it is

V aecorcifiiiigly a11oixe’er;i§ The ereier at Annexure ‘B’ issued by

iesge-“ndent in so far as petiiioner is concerned is

}i’c:.1_’e”:Tis_’g.TAq1ie;3§;ee{V;vV”HeWever, liberty is reserved {(3 the firsi

_:res;3€i:1e1e:;.”t’ take appropriate ace’-an against the

fjetitienems for eaneellatien 0f the site ifi question in

eaeeerdanee with law. Ne casts.

3d/’ 1?

Iudgfi

Cs