Karnataka High Court
Tarapur K G S/O Gangappa Tarapur, vs The Director, Apmc, Anr on 19 December, 2008
And:
{N THE HIGH COURT OF KARNATAKA
CIRC'L?ITB.&'NCHATGULBARCE4 F" M
DATED THIS THE :97" BM 0:? "
BEF{)R_E_
THE HQAPBLEMR.JLrsT1C£*«$§';43.oUL
WRIT P.g*__T1?1arswo.¢4m§922:1oeé"g:4fia4Cg'°
Between:
K.G_Ta:apu1:
Sfolate Gangappa " 2" »
Aged about 52 j;*ears,", ' ' '
Occ;busi11ess., "
Rio Si;1dgiTI'aiui§"~_V % _
Bi_§aPl11'Di$f:?it2I;. ' V V' ' ' Petitiouei'.
(By Smt. Hetnaig'
» ; Th¢ :')Virer:t£:f;"'v ._
_ Agriciiihué Prztyduct Market C5o11n11ittee,
" B'zz1igaio1'e';Lj --
421 Tfié fiégrfiefiitumi Produce Market Conuniflee,
AA Sizidlmagi,
Bygjts SecretaryfChairman,
' "Sindhagi. Resp<:v11de:1:s.
V M. Kumar, AGA far R1
Sri S18" I~'§Lumzna11., Adv: for R2")
4. I have carefully at-ansidered the arguments of the learned
Counsei far the parties made at the Bar and perused thejir:c§.f'e;:i'rz£s
placed on recerd.
5. Materials on recoré dearly diécloétiiai {fie ._
and Secmetaxy cf the 2"' respo11de11:"i'm"<.*e: eéiafluteii tige éalé' éiéed as V
per Aunexure-A £n respercflof th'eV's'iie §'22 i§a§§£ion '£r:"fzw{§11r of the
petitioner' If £3 evident fiiai pfopefiy has been
transferred in fax.zéqr~.¢f {E39 petii§_{}né:f"ag§{jpger' Anfiexure-B. It is aise
evide11'Vr;.. fr-.::m . AV11<ia.7;i:r$§I'}T.TA.ii1at "the 2'" féfipélléiéllt-COi1H}1iftt3B
appears t~;;¥V"l1;:M1':':~:V pé.%séd.av1f§solution on 92.08.2008 reseiving to
forfeit sitesnfii-s3It§_§iA to the applicants in the aforesaid market
» A_c0p3:_6fihe resolution was forwarded to the 1*' respondent
H aséxpésr on 22.89.2008. After the resolution dated
G2.(§8.2G@8, ‘fili~e 2″ reap-:’;:1d<-3111; has Ilntimated filfi petitioner that the:-.
» $1133 qtzestion has been forfeited as gar z–'-.nne:~:£zre~{Z", In the notice
3: Arme:i:"ure~C, reference has been made £9 a sizzzw cause smtice
said to Exave beeri issued by the I" respsancienzt to the petitioner
callirzg ripen him is Shaw cause as ta 'J§€§"13»' the gite in qneatien
shsuld not be forfeiteé. Admittedlgg the site was allotieé is the
§
': 2
\}~;;