1 \--'r',P.35(T5«\'--(i E/U9
N THE HIGH COURT OF KARNATAKA, BANGALORE._'j»-_:\_
DATED THIS THE Def" DAY OF NOVEMBER 20159 ;..f .. E
BEFORE
THE HON'BLE MRJUSTICE H.N,N'.AGA'MOjHA.DA:
WRIT PETITION Nos_25s5aEv--256B1'/2009 (APMG'.A ''
BETWEEN:
1 STLSHAFIULLA sHABE'E.£:; _
S/O ABDUL BEHEMAN,
AGED ABOUT 59 YEARS; _ - _ v_ 'V "
CHANNABAsAB;=>A.wATEBIAN.;<"B'_:jDE, 5
SULTHAN TH.viPF{A'S.ANDR/L3'. KOL.A;B.'
2 Sri.SYED G.OusEVPEE'B., ._
S/O S':"E'D.TBA.KSHi%,:JAVSAB} "-
AGED ABODT,39aY~EABs;~«.,V_ G A
APMGYARD, KO.LAB.,
3 sra.NIssAB AHEMED..KHALN,
S/O.GHOLJsE_KHAN, '
AG_%.ED ABOUT 4:? «YEARS,
Mxs;KH-.AN-~\(EGETA'B'LE COMMISSION MANDJ,
. 'NO.40_, i<ATAF{lPALYA, KOLAR.
4 " ._S%i_.R.D.S_H.Ai'»-JKAR, 3
A 8/0 DABAEPAAE AGED ABOUT 28 YEARS,
RONU-RU;vSRIN¥VASAPURA TALUK,
7 PETITIONERS
"(By STi;»--S.:T'K.JAYARAMUg Adx/.,)
W"
2 w.P. 3.:'(I)58"(_3 l;'(.J9
1 STATE OF KARNATAKA
REP. BY ITS SECRETARY
DEPARTMENT OF COOPERATION,
M.S.BUELDiNG, BANGALORE580 001
2 DIRECTOR OF MARKETING
NQ16, 2"" RAJBHAVAN ROAD,
BAN(3ALORE--56O 001
3 THE SECRETARY
AGRICULTURAL PRODUCE MARKETING
COMMiTTEE,KOLAR.
I ,_ »..__.'RESPONDENTS
(By SmI.M.C.NAGASHREE, HCGP .POR"RI aI».R27I&
SrI.H.K_TI-IIMMEGOYYDA, AcIv'.',"PO.R F.{3«)_j._. ' .
THIESE WRTT PE*TI,,TIO'I'«IIS{I,S"FILED'UND'E'R ARTICLES 226
& 227 OF T_l--!E._ INDIA PRAYING TO SRII<E
DOWN RULE uIo(jIIIPIIIVS}.(.Iv';I__R,w SCHEDULE M4) OF THE
LEASE-CUM--SAL--E - AG._RE.EME1TN APPENDED TO THE
'i'<VARNATI-§EK'AT*. AG'RI..C:ULTURAL PRODUCE MARKETING
'-'II_REGULATIO"N ALLOTMENT OF PROPERTY TN MARKET
YARDS):"vRUI,;ES"I'.,2o--Q4 AS IRRATIONAL, TN APPLICABLE,
ARSITR'ARY,"'.",IA_ND" OPPOSED TO THE KARNATAKA
,3.'"AGRICULTURAL, «TPRODUCE MARKETING (REGULATION) ACT,
1. 4196-6 SO FARPETITIONERS ARE CONCERNED.
WRIT PETITIONS COMING ON FOR PRELIMINARY
" .H:E'AR'ING THIS DAY, THE COURT MADE THE FOLLOWING:
oiw»
_altotrnent;§; it
3 \'v'.F'.?..'i(aSh'--{a HG')
ORDER
in these writ petitions, the petitioners have prayed–1for a+r\r:ri’t-iiiirr V’
the nature of certiorari to quash thev.:forfeiture7_:ordiersi
22.07.2009 issued by Respondent–3 as per to
canceling the site atiotted in favour iofytlte petitioners ar1d’tor’fteiting
the sitai vaiue paid by the petitioners.
2. Since the petitioners construction
on the site allOtted:IQ~:}:ftiFtt in of allotment,
respondents havertoiw. in identical matters
this court in of on t0.6.2009 set
aside the cismcelléationiv’of-~site.’viarwddgrianted one year’s time for the
etitioners to utu iic.onstructior3irj;’ com liance with the conditions of
F’ P i 1 . P
A _ :”lr}:terrns “qr the order in W.P.Nos.t4302–306/2009 and
ii”-.,.Vconnectedi mat.t’ers,5:these writ petitions are allowed. Order of
j:<._._fo'rfteiture 'dated 22.07.2009 issued by Respondent No.3 as per
to A4 are hereby quashed. Petitioners are granted
years time to put up construction. it the construction is not put
0""
4 \R=’.!’.L’5(358A(> H0′)
up within one year, orders of forfeiture as per Atinexure-Ai4..to’~.f:\§Lt.V_
staeds revived. Ordered acoordingty.
Smt.M.C.i\iagashree is permitted to fire memo.ot.a:opea-ran«ce ”
for R1 8. R2 within four weeks from today.
Sri.H.K.Thimmegowda is permitted to~A.fii’e vakyaiatiitdfor t-‘ts.’
within four weeks from today.
dh*