High Court Karnataka High Court

Sri Devadas Kini vs The State Of Karnataka on 5 March, 2009

Karnataka High Court
Sri Devadas Kini vs The State Of Karnataka on 5 March, 2009
Author: D.V.Shylendra Kumar
-ruurf uuulu Ur mmmmua men AU;J_uR1 os KARNATAKA man count or KARNATAKA HIGH Col}!!! on KARNATAKA HIGH count or xAaNA7Ai}}§W;Ww"V

IGH

at THE HIGH com: 01: EARNATAKA AT      AL %
DATED TI-IIB 1m am my QF..hlAR<2ii"'2v"0€§.9'    

THE HONBLE HRJUaflcEV1}3--.§f.sI§YLiEi€D1{§i€§3l!&1%

 

93:: late        
Prop.    

(By  Aciwmea

1. m.mmo;¢}    
F;:a;:u1,%'E:y im   V

  

 _2.  

The A.Pf.M.C.

" ~  'Road
  -- 5'75 001

%%  Dzrac.to' :-
'  The A.P.M.C.

Ne-.15, 1131 Raj Bhutan Fbad

Bangalore - 560 001 .. R.-qaonderzm



of which the marknt committzec had propoafii  
some penal action in terms of the   'A 'V
G!' mn-oomplianne on the part  

ma.1:!aer of putt1ng' up :::::i:3'*r4     in 'V O

quamfiou.

3. It is the:   that such
Proposed  '       ' in terms
afa  of which has been

-IIGH COUR3 OF KARNATAKA HIGH  OF KARNAYAKA HIGI-'I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH (

   case of the petitioner that an

ndvurae notice at Aware.-B dated

 had aha issued a Q1 rmtitze

 :9 mg «;.r§:ponde:nt-  ' 1 Produce Maxkautng

A x *   Mangalore and the 3rd respondent--D:irectn:r

micultural Produce Marl-mug caznmitnee.
as pm the legal notice dated €J5.G1.’20{}3, a

eopyofwmc:hhaabeenproducedaaAmure-Cto the

I

nun \–‘h.llJ’l\I ur nnnwnlnnn. rlturv \–\,-I’-.§I’I ur IV-IIKNHIRIKH FIIUH LUUIII ur RAKNAIARA HIUH LUUKI UF KARNATAKA HIGH COURT OF KARNATAKA H§GH C

bcatian of the siiae I–N0′.–18? a
Bailmmpady Market Sub-yard ._

in the pefi’tianecr1’1:1thayear

repliad by the; their mums!
as per 3. mpy of which
has The M9′ mfim
having had been rrmumxad by the
mat ,.a ‘foi”- inactian on the part of the

petition is filed seeking for a

– an er any new appmpriate writ
V _ dn’eetmg’ A ” respondent ta show the mast location
35.15 in Black-K of Eailmmpady Market sub-
to demamasc the bofindarica of the achedule

V’ with uni put the petitioner in posaaemsixzan ofthe mm.

/ ..

§/

-IIGH COURT OF KARNAFAKII HIGH OF KARNATAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CODE? OF KARNATAKA HIGH C

6. Nation had been iaaued to the
the 2″! respondent ia mPT$e1:fi:€&’
Gowda, learned counsel and AA
State and the Dinecmr ” O’

Marloeting Comitbas; O’ A9118

7. Bhat, mm
learned counsel for

Sri Emm mm, leanud

A petitiaxmr ‘m an: the reply nc1:i::e
earns further adverse actzionwimt the

1 sf certain action taktm behind the back cf
petitioner and that unless the rmptandaents had

3 A. taken care: to indicate to tht: petitzomr’ the exact loeation

oi’theuitawhichhad’naenal1otted?m£awu:rofthe

P9-titionet. “me was no cams for tak1ng’ fllftheif

acacia’ as the penile’ ‘ ner was not ever} 0″”&z1t1e

up the eonatrucfion and therefore 0-f

as prayed for should be issued». V.

its statement or afia averted
mm that the part of the
pe0ti0ne:- 05 of the ham»
cum-sale following the procedure

contsarxlgzl.-3.*l;ed,””” ~ committee has not only
dc” jégife: has §or£e1taad’ the site value.

is in cenmrmlxze with the prowrisiozx of

IIUI1 LOU!” UP’ RRKNAIAKR Hiufl Lutmi ur i\AKNA!Ai\A I-nun Luulu vr HAKNAIAHA rm.-.-I-I LUUKI Ur KAKNAIAKA ms:-I count of xAgNA-{AKA H|GH C

T’ _ etc. A copy of tha ‘ 0f
cnmmittee held an 03.07.2007 is pmdtwad
to the stmmmc 01’ objectians and it is
thardn tmt as per the raolutinn on subject

3 U 130.8(2) the market 00mm.-ittec had rwolvead 1:0 rwuxnc

sites which had been allatbed in favour of such pmuarm

“HG!-i COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR? OF KARNATAKA HIGH (

who were net balding licanoes and the.

such and that in spite at' the    K V'
petitiomzr hmrm' not taken 

carry on the  in the    'V

to mums the site    such

the situation. Ofor the sit: by
O O ofthe fund of the

learned eounael for tha

also drawn atttetnzinn 1:: earlier
R to the at.am::ner1t

_ of point out the numb-ex of cpportum”1:iea

O W given to the not only 1:: obmin
but also start eonstrucfinn etc. Attenticm is also
ax-fawn m atha earfim pa-mwzmgs of the market

O ‘O mmmwm and also of Directnr <31' Marleeting Armexurw-

R3,R4andR5asahaanm.z-lieu-DivisionBm1chn21ing

§

or the Court data! 19.12.2001' in Writ
af 2007, copy of which has been
R5 to justify the forfeiture etc, X T % %

10. It is not ciiiaputcd
anpecm ofwrit petition that this is
at writ lac-hes for the
relief for in thfi writ.

petitioxzn. not kmrw as to which
is the in the year 1993 and

apprqachea for issue of a mandamus to

‘ the aim, is a person

nt but the writ pe’t1tw’ ‘ :1 Shelf is

% may amym Iachea. ‘While a re.hef’ arm namm is

this Caurt is requ1red’ tn gamma’ an»

a site afletted in favour at’ that: petitioner,
such a cause in hopelmsfy barred by delay and
% ” rm-erare, the writ petition is dismissed only on :1»:

Huh uuuxs ur IKAKNAIAKA mun :..uu_:u ur anxwmauuw. mun uuuuu ur amxnmmsn mun LUUKI Ur KAKNAEAKA HIGH COURT OF KARNATAKA I-HGH C

ground of delay and Inches witkmut prejudice to the

/ikx /~v”‘//1 I
V}

L ‘
%$§;W;%% %% % %
Eifiégé-I

fights of thc pemomzr to pursue other *
‘ hie inlaw inrespectafhis A 2 ‘
Pmgl

vI0=.._ 3.3455. “.0 :.._du 29:… §<»<2u<x no _..~=._OU 10:… 5_<._,<zxS_ …_O ..uDOU 1.0.2 $.<§z..5. ".0 983.9% 102.. 5.S<zu<…. ".0 Enou 10:.