High Court Karnataka High Court

The Harapanahalli Taluk … vs The State Of Karnataka on 17 December, 2009

Karnataka High Court
The Harapanahalli Taluk … vs The State Of Karnataka on 17 December, 2009
Author: H N Das
IN 'I'HE HIGH COURT OF E{AR%\lATAK_A AT BANGALORE

I')A'I'EI') 'm1s'1'1T1L: 17'"-I DAY 01-«' DECEMBER 2009:' =

BEFO R E

'1';--11: HON'BLI€ Mr. JUSTECE H.N}NAGAMC§'I~1AVN"I§zfaSx  

WRIT PI+3TI'E'ION No.37874/2QO%§{A'r->MTC}_ '    

I-3 EITV-'V TEEN:

'my: HARAPANAHALLI 'rAL;1.gK_AQRIc1;L"1*u;2AL '
PRODUCE (:0-OP. MARKr;i1f:'j3JG ;so{:.1,I~:":~3H1.*'rI>.
HARAPANAH.ALLI--583 131      
DAVANAGERE DESTRECT'  V   
REPRESENTED BY «:13 s1«:._'c RE'EA_RY-..j* -- . ._

GOVINDARAO     4' 

   ' 4. ._      PE§'I'I'I'IONER

{By   
AND: '
E TI--'I 13; s'I_'z'x*1'I«:'01af 'V:«.<A1gNA'i'A:<A
1:gjr«:PA.I AGR1cU1:ruR1«: PRODUCIC
..§\/1'AI?.Ki£'I_'ING. "  ..... 

V A _ 1\}i:r_):i1'T:.A:\J1/x~s:;ouI)1--IA.
 T'£2AN.<;m;@R:£_--5600o.1

  2  2xC12ICL"j%j£;13i:;f{AL PRODUCE §VI.AR}{I*3T COMMITI'I£I'J

"i4=-.IAR._A¥',4\NAHALLI683 13 1
, D1'S'FRIC'I' DAVAE\1AGERE
 AA [BY {ifs SECRETARY
  R.}Z§SPONDEN'IS

" _ -«{zr3g}"sI§é;K.N.s1~T11'v/WOGISAMY. ¥---1c:cp FOR R1

  ___SRI.A.C.I-SALARAJ. ADV FOR R2)

f"'x

<7'\\/v'



THIS xvrm' PE'I'I'i'iON IS I-«'1LI';I_') UNDER AIa'1';c1.Iasjfi26

ANS 227 OF THIS CONSTi'I'UTiON OI' INDIA, 13R/\'.{IN'G_"TO-_
QUASH 'i'Hi-93 ORDER UT. 13. 10.09. VIDEFZ ANN--C, PA.S~Sl:i3i)__'B'f{ A' 

'i'I~iE R2.

Tms W'Ri'i' PE'l'I'i'ION COMING Q31 _I+'OR_-- 'PRi3i§;1i\.zii'NAm 
HEARING. THIS Deng. TI--£133 COURT ix/1A:)I«: '1"i~::'_«: i§o;;1.Q'v.r1VNVG::: 

0R::3r-:g_V
é  " 

S1'i.K.N .Shi\'21y0gi;sv.{§1my,="I-'ICGP  cii1'e(§iVt~L'i""t.() take

notice for 1'esp0ndeniNo. i.

2. S1'i.A.C_.i§°_iz1l2§re3.3'fV.  s1,§i.r1_d'i'n.g'Couiisei is ciirected

1.

0 take notice fog’ 1′?E:é;por1dCn_i.V?~§Vio.2′.”‘7

3. Iii this V\w:”‘i'{, ..)ci,ii’.ir__)h’. the ;)ei.il,i0nC:1′ inks waived for
_ ._ . . I I I –

21 writ in 1,I’1c5*i.1_e11.u:’L=t.0?’gréit’1:_i.i)i’£’1:’i to quassh the order daicd

as ;3é’1’*«_A:_mexi.:1’eA(f passed by the seconcl

‘lT§:3EipV,(V)V’l”i’.7}f3l}{ “(?a1′;1t§’L:1__i1’1g,§ the Iicrczise given To iihc peiil’.i01’1e1′.

Admi?Li.’er.1iy,v The impugned 01*(‘§e1′. t.h€1’e an appeai

zmdezr u_SC’zC?1V.’iVQI”1.V:7:41- {i)(a) of Ehe AI–“i\/{C Act. Reserving liberty to

V’ }:i)c:.ii,ic):fa.4c1′ {.0 work out his 1′(-zmcciy by fiiirig an app1*c);’)1’ia1′.c

V ‘

._.gi1j_§)}27A(§2ib1″Abef01*e a21§)p1’0p1’ia1i’,c /\.p§’)e33:.1i’e Ai.ith()1’iE.V {his writ

1§e’tji’t.i01’1 is Iiereby 1’e_}’e(:teCE. H()\k’L’\~’€’.I”. in \-‘iCW of L:1*get’1(‘ry

wix

i_,xJ

Em-‘c)1\-‘c-=cE in 11’1<:' mat.t'.c1'. the i1'111mg,{1A:cd order at. A:T::1exU_1'{::–«C

defied §3.10.2009 is stayed for 21 }')Cri0cl ol'Ibu1' \K'€€?1{§3'."– .0 0'

4. Sri.K.N”.Sllivayogiswamy. leanleci ‘7«]:’I2CGP_ 00’

p€!’IT1it{C’d to file rnemo of z1ppea1’a1:(‘£= M-i1nm.. t:1″1.1’ec_. x.\féC1_xs i’1’–(5m ”

today.

5. S1’i.A.C.I3a1aré1j. 1e211’r’:{é0dVV Coullséi. pFB1’fiG_iE1.ed to

file v::;11<a1z-uh within three §"-iA'[OI'1}'Af:d§Z}«E1y'..'

('.1 1'11 *