High Court Karnataka High Court

Shri Gangadhar S/O Rangarao … vs The Director on 17 April, 2009

Karnataka High Court
Shri Gangadhar S/O Rangarao … vs The Director on 17 April, 2009
Author: Ajit J Gunjal
1»: THE HIGH COURT OF KARNATA§?;A  ' ijf   
CIRCUIT BENCH A'_l'..DiF£AR\§IAIv):~.'::  
DATED THIS THE 17TH i34AY;'GFf'A4f3R1IL' 
BEFQRE. i    _fl  _ .
HON' 31,1: MR.  A,:_rrL.j' 

WRIT PErIT1c*}._§_i'j ~1.(3s%%'gr_)o9 (APMQ

 ; V 
SHRIGAN.GA'.D_HAR7_V   ~  
s/0 RAN(}.AR;A_()_ KU'm«:ARI~:1'_ "  
AGE:   
OCClvJPAG'I'iG}'_{: Bsisiwss M
RESIDENT OFi=§?xNAGAL=_ ~ '
TQ: HANAGAL,' DIsfr:_ HAVERI

 * V  2 V' ,   PE'1'I'I'IoNER

3  (BY SRIT r: 1?>A'rI L, ADV.,)

X  'r$§'1'e:%»V%Di.i§ie:sicroR

A(3r<:'miL'ruRE MARKETING
 RfAJvB'HAVAN ROAD
~ BMGALORE-550 001

V' }f_*  THE SECRETARY

 AGRICULTURAL PRODUCE MARKETING COMMITTEE
HANAGAL, DIST: HAVERI  RESPONDENTS

(BY SRIYUTHS R K HATFI, I-ICGP FOR R1 AND
MAHANTESH C KOTFURSHETTAR, ADV., FOR F22)

THIS PEYFITION FILEE UNDER ARTICLES 2’267_&’.=227
oz? COSNTITUTION OF INDIA PRAYING To Q8-!_X’SH’*«.T%i’E
IMPUGNED ORDER/NOTICE ISSUED DT.1/;7’f{lE3._.__V£}_)E’.
ANNEXURE-C PASSED BY THE R-2. _

THIS w.P. comma ON FOR..PRELIMI¥§AR”%–fHi§fARiNG_ K “S
THIS DAY, THE coum’ MADE ‘l’Hi£’. FC)A1,L§)i=’!(IF+!C§:.__ * V ” ~

oRt3E;3
Mr.R K Hatti is “notice f5r Respondent
Nos. 1 and Mr. Mahamcst; is dirmtcd to

take notice fqr V’ V

u ‘ pcfitiozzzcr is directed to Serve the
copy of tile counsel for nespondents.
‘ “3. Vflvtjnthouvgh the matter is listed for preliminary

% SSS-Qfigfh ‘.s=vTi12.h_.co11SS’fifA it is taken up for final disposal.

” S. three counsel Submit that the subject

Writ petition is covered by 1131111″ g of this Court

in w ‘P;. No. 31098 of 2003 disposed. of on 18.2.2099.

‘ .,._’ Efiiigwing the reasonings Stated therein this writ petition also %

/!
/-T–T«–

stands disposed of permitting the petitioners to put the

construction within a period of six months

communication of the sanction plan. If ejéezoise’ is

not completed within a pefiori ‘ ‘ nine -1′

0I!.’1CI’]IlGtiCC impugned in 31113

fozfeiture shall stané 1″evives§1’ve«e.;z1:tom.h’:11iic:_::V§1lj’,r site

would be forfeited by APMCL ” smfiés of

accordingly.

5. M; Mr. Mahantesh <3

kotmrshettar ézre __ memo of appearance
within fourweek$«.a_ . ' W .

sd/-

IUDGE

ms ” T