'2. ;Fh.c'xl)iIecICr«.ef'4II§gI{iCultu1a1 Produce
Rajbhavan .Roej1 (fi,A
. 3. «..13angaloré«--560 00 1.
' .._T'o Gevernment,
V' Bangalore-560 001.
W,P.N0.81764/2009
IN THE HIGH COURT or I. R
CIRCUIT BENCH AT GULBARGA '
DATED THIS THE sow mayor K x
BEFOfiEq e
THE HON'BLE
w.p.No. A8.1764_0'f" [Arm
BETWEEN :
Aged about 'y'e,e; I's, =: _ --
Resident 0f4YL3,I1g=JjI.1_da'vV.i318§g§3, .
Tq. Auraxld (B;.;'--I)ist;v..B1dai;~._ :
Kalidas S/o Latc'--Shan.kef"RI{o K V'
' _ ...PetitioI1er
(By Sri. Ravi'B;'VCPatuiVL
1. The Ag;~1cu1t{1m_1%
Marketing Committee Aurad
-- v
I Thzpugh its"Ad1z1I'nist1'at0r.
Maxketirig '16';
P. B. No} 5307,"
_Rep.. Bjfits Secretary,
,uI'_)tip3I'tIDCDt of Agriculture,
.. . Respondents
‘£3?
W.P.No.8I76-{H2009
(By Sri. Malljkaxjun Sahukar, Govt. Pleader for R32″
Sn’. Vilas Rao More, Advocate for R-1.) ” ‘ -« ” ”
THIS PETITION COMII¢.d”‘t.ON P”OI?”eI35RE;LINIINARY
HEARING [N ‘B’ GROUP, THIS DAY me cousrr MADE THE
FOLLOWING: _ -A ” ”
on D”
….____.
ej
The petitioner order dated
by Respondent No. 1
M The site allotted to the
petitioI’1er”s conditional sale deed dated
17.05. 199’53e4e:f”v.;fiich is produced as AI1nexuIe-
for the petitioner submits that
the father died in the year 1998 and the
‘i.n1pugIied3 action at Annexure-‘C’ is taken without
an opportunity of hearing to the petitioner who
the legal heir of the deceased Shanker Rao Pati1–the
W.P.No.81764[2@9
original allottee. As the impugned action at Ann
‘C
e5″{ure~
‘ is not preceded by any issue of notice
heirs of the deceased allottee, it is liable .,
Accordingly, I make the foHowing”ei~der_j.V
The impugned dated ‘V
(Annexure-‘C’) is quashed. Vflewever, the respendents
am at liberty to the LRS of the
deceased allotteein accordance 2 ‘
Petition” V
V
sd/-
JUDGE