High Court Karnataka High Court

The Hulkoti Co-Op. Oil And Feeds … vs State Of Karnataka on 10 July, 2009

Karnataka High Court
The Hulkoti Co-Op. Oil And Feeds … vs State Of Karnataka on 10 July, 2009
Author: Mohan Shantanagoudar
W.P.No.6343f3 OF 2W9

IN THE HIGH COL¥%€'I' OF KARNATAXA
CIRCUIT BENCH AT BHARWAD
DATED THIS THE £013 BAY OF JULY, 2009

BEFORE

THE HONBLE MRJUSTICE MORAN sHANrANA;:§:Ou:35i2"  T»  H

WRIT ?E'1*moN No. 63430 " "  
Between: 2  I  A 'I u 

THE §-IULK€.)'FI 00-0? '

OIL 85 FEESS SOCIETY HULKOTI

R'/BY FPS CHAIRMAN

Sn. H.Y.DESA1GOUDAR GADAG, . _ --   

AGE:78 'ms, 000: £3USINI:1SS',~ R/C). C.,'sA[)A_,_G._   PETITIONER

(By suns;¥iA?.§:%1'IK;é§:ga.1§.3:t§i,ss2XI,V.:§mv3 V

And:

1. STATE 0:» KARNATAKA,
~ 'REP. 'BY ITS S--EQ_R_EZLARY,
--. "~--DE'P';:OF'.CO»--OPERA'I'I€)N M.S.BUILDING
. W .. YJRAMBEEEKAR VEEDE
 _ "aANr;;A:,cgE¢- 560 001.

2, 7 "fmg béizjaéma OF MA13eKE'I'mc3,
"'«._No.V__£6, :22!» I"-"RAJ BHAVAN ROAD,
BANGALORE - 550 001.

"  THE" SECRETARY,
. _ AGRICULTURE PRGDUCE MARKETING
' COMMITTEE, GADAG582 1:31. -...RESPONDEN'I'S

  {B3r}Sri.R.K.HA'I°I'I, HCGF, ADV.,F'OR RE 85 R2

8:1'. MAHANTESH KC¥'I"TUI? SHE'I"I'AR, adv. FOR' R3)



W.P.No.634-36 OF 2{}€)9

THIS PE'I'"i'I'§ON IS 'FILED UEIRER ARTICLES 226 AND 227 OR
Tm: CONS'£'I'I'U'1'ION OF INDIA PRAYING TO QUASH TH§}._REJ£.E
10mm) AND (IV) TO THE KARNATAKA AGRICULTURAL P¥€0DU'CE
MARKETING (REGULATOR OF ALLUFMEBFF 012* RReRRRf1-*{.;* in
MARKE1' YARIDSJ RULES 2004 AS IRRATIONAL }lS¥--':.APPLIC§A--§3I;E -
ARBITRARY AND OPPOSED TO KARNATAKA AGRIc:5LTuRAx,

?R'0DUCE MARKETING (REGULATION) ACT  'FASA AS "' 'V

RE'rmoNr:R CONCERNED ONLY vxmz: !§.N'NB3XU«RFA.--A.;
THIS PETITION comma on Rois. PR'ELiMrRA_VR¥.
'ms DAY, THE COURT MADE THE EOLLOWING: *  = 

ORDER:V
Ofiice objections'   Sri 'Mahantesh
Kottur Shetfar, warned    to take notice

on behaficif 3.  
 Court Government Pleader

is direfzted t:cfii"'t:1_}V{ev:a1'0ti(;t=:Viii$L1V' respondant Nos.1 and 2.

   petitioner is allotted certain site by

" i,"V"'.__i'€$pOndt?Iif-APMC, Gadag, for the purposes of

VA  Tikéfixistxfiigction of shep cum godown far its business purpose

 '11' -3:1  APMC yard on lease cum sale basis.



W.P.No.63~<130 OF 2309

3. The 1ease~cum~sa1e ayeement entered:

between the parties clearly reveal that the  

consfiuct the shop within one    (if V'

allotment. Hewever, if certain  

intervene, the APMC shall ext&1 d~.:he  '-{:dr§.st1**ué§tion  V

for a further period of gas  i..Sirit:a_"thsA'pstr1tio§ner who
is allottee of the site didixc}:  during the
stipslated    igsxfeitme is issued
against the!  ::".pr:c'ier of forfeiture is

questioxied   

 »  'sdvscafs appearing on behalf cf the

 Apetifiofimssga4bzpitted%%t:§at the inactisn on the part of the

peti£icne:f"és" si;eitfi1er intentions! nor mala tide, but is

Z  _bon;s1"ide  facts and circumstance of the case. If

_. , is granted sign; months' time to eonstmct the

  it wsuld be conswucting the builciing after

  'obtsjxuing sanctioned plan finm the respondent---AP'MC.

“r”*x

W.P.No.6343i} OF 2609

5. Writ petition is opposed by Sri _

Shettar, learned advocate appear§ng’__on _. tize ” =

?

APMC, and the learned £233′

contending that no IeI1ient€;s{“‘–~.,§;:an”A’?/we

petitioner, inasmuch gs it ‘vjoleteti. clause
contained in the _ between the
petitioner and” ‘ the order
relating to under the facts

and eircumste12.ee {cf theeczaset, ‘ ~. . V

6. .__iS that the petitioner has not

eonstgueted “sleep ttnzitvlairl the period of one year or at

in “years stipulated in the lease-cum- sale

Aat”g1’e’ into between the parties. Having

V V’ _ regafd eame, it is clear that the petitioner does not

W H K t11e”‘it1tentien to alienate the property aiietted to it to

3?? paifies. Under such circumstances, it cannot be said

T the intention of the petitioner in not cor1sfi*ueting the

‘ U building was not bona fide. The petitioner does not have

‘?'”‘\.

K

xx

‘W’.?.No.6343{} OF 2909

any intention to alienate the site allotted to it

parties in whatsoever manner. Having ”

totality and facts and ctircumstanoe of

is of the opinion that interest of

petitioner is granted eight mofiittis’ time the V

building as prayed for b3r thettronowing

order is made»

The fori’ei’t1fie- -‘:Vordeg:[1zotiee:«’which is i1np11g1ed in

this; abefeoee for a period of nine

months fro1it1_ “The petitioner shall make an

appfieettiogl Br the plan for the shop to be

the site allotted to it witghm a

from this date. The respondents-

_ APMKE shjali-eoflsider the appiication filed by the petitioner

W H ” for of the plan in accordance with law within

“weeks thereafter. The petitioner shall construct the

Vt eliop on the sites allotted to it, as expeditiously as

t ” possible, but not later than the outer limit of six months

we

W.P.No.63430 OF 2009

from the date of communication of the, _

plan. It is made clear th_at__ if

exercise is not ‘»con_j1pleted.. s§§’ra’j;?r1iif1

a period of nine file.

ixnpugzed in this writ revive
automatically and the he by the APMC.
It is made clear benefit of the

petitioner orglyf ‘V 1;

xconiingly.

e 5′

E

/’§§l SHANTA )

JUDGE