Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Secretary Agricultural Produce ... vs The Director Agricultural Produce ...
2024 Latest Caselaw 5067 Kant

Citation : 2024 Latest Caselaw 5067 Kant
Judgement Date : 20 February, 2024

Karnataka High Court

The Secretary Agricultural Produce ... vs The Director Agricultural Produce ... on 20 February, 2024

Author: B.M.Shyam Prasad

Bench: B.M.Shyam Prasad

                                             -1-
                                               NC: 2024:KHC-K:1644-DB
                                                       WA No.200190 of 2022
                                                   C/W WA No.200162 of 2022
                                                       WA No.200200 of 2022


                              IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                          DATED THIS THE 20TH DAY OF FEBRUARY, 2024

                                          PRESENT

                          THE HON'BLE MR. JUSTICE B.M.SHYAM PRASAD
                                            AND
                        THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA

                            WRIT APPEAL NO.200190 OF 2022 (APMC)
                                            C/W
                            WRIT APPEAL NO.200162 OF 2022 (APMC)
                            WRIT APPEAL NO.200200 OF 2022 (APMC)

                   IN WRIT APPEAL NO.200190/2022:

                   BETWEEN:

                   THE SECRETARY
                   AGRICULTURAL PRODUCE MARKETING COMMITTEE
                   BIDAR - 585 401.
                                                         ...APPELLANT
Digitally signed
by SWETA           (BY SRI KRUPA SAGAR PATIL, ADVOCATE)
KULKARNI
Location:
HIGH COURT         AND:
OF
KARNATAKA
                   1.   THE DIRECTOR
                        AGRICULTURAL PRODUCE MARKETING COMMITTEE
                        NO.16, 2ND RAJ BHAVAN ROAD
                        P.B. NO.5309, BANGALORE - 01.

                   2.   M/S SAI BABA & COMPANY
                        VEGETABLE COMMISSION AGENT
                        REPRESENTED BY ITS PROPRIETOR
                        ABDUL AZIA
                        S/O HANNU MINYA
                        AGE: 34 YEARS, OCC: BUSINESS
                             -2-
                              NC: 2024:KHC-K:1644-DB
                                      WA No.200190 of 2022
                                  C/W WA No.200162 of 2022
                                      WA No.200200 of 2022


      R/O SHOP NO.20 MAHEBOOB GUNJ
      APMC MARKET YARD, BIDAR - 585 401.
                                            ...RESPONDENTS

(BY SRI MALLIKARJUN C. BASAREDDY, GA FOR R1)

       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO SET-ASIDE
THE    ORDER   DATED   18.07.2022   IN   W.P.NO.201702/2022
(APMC) PASSED BY THE LEARNED SINGLE JUDGE AND ALLOW
THE WRIT APPEAL, IN THE INTEREST OF JUSTICE AND ETC.


IN WRIT APPEAL NO.200162/2022:

BETWEEN:

THE SECRETARY
AGRICULTURAL PRODUCE MARKETING COMMITTEE
BIDAR - 585 401.
                                      ...APPELLANT

(BY SRI KRUPA SAGAR PATIL, ADVOCATE)

AND:

1.    THE DIRECTOR
      AGRICULTURAL PRODUCE MARKETING COMMITTEE
      NO.16, 2ND RAJ BHAVAN ROAD
      P.B. NO.5309, BANGALORE - 01.

2.    M/S FIVE STAR VEGETABLE COMMISSION AGENT
      REPRESENTED BY ITS PROPRIETOR
      MD. LAIQ S/O ABDUL SALEEM
      AGE: 36 YEARS, OCC: BUSINESS
      R/O SHOP NO.10 MAHEBOOB GUNJ
      APMC MARKET YARD, BIDAR - 585 401.
                                         ...RESPONDENTS

(BY SRI MALLIKARJUN C. BASAREDDY, GA FOR R1)
                            -3-
                             NC: 2024:KHC-K:1644-DB
                                     WA No.200190 of 2022
                                 C/W WA No.200162 of 2022
                                     WA No.200200 of 2022


     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO SET-ASIDE
THE ORDER DATED 18.07.2022 IN W.P.NO.201722/2022
(APMC) PASSED BY THE LEARNED SINGLE JUDGE AND ALLOW
THE WRIT APPEAL, IN THE INTEREST OF JUSTICE AND ETC.

IN WRIT APPEAL NO.200200/2022:

BETWEEN:

THE SECRETARY
AGRICULTURAL PRODUCE MARKETING COMMITTEE
BIDAR - 585 401.
                                      ...APPELLANT

(BY SRI KRUPA SAGAR PATIL, ADVOCATE)

AND:

1.   THE DIRECTOR
     AGRICULTURAL PRODUCE MARKETING COMMITTEE
     NO.16, 2ND RAJ BHAVAN ROAD
     P.B. NO.5309, BANGALORE - 01.

2.   M/S MOHAMMAD MUJUMUL AHMAD
     FRUITS COMMISSION AGENT
     REPRESENTED BY ITS PROPRIETOR
     MOHAMMAD MUZAMIL
     S/O PATTE AHEMAD
     AGE: 59 YEARS, OCC: BUSINESS
     R/O SHOP NO.37 MAHEBOOB GUNJ
     APMC MARKET YARD, BIDAR - 585 401.
                                          ...RESPONDENTS

(BY SRI MALLIKARJUN C. BASAREDDY, GA FOR R1)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO SET-ASIDE
THE ORDER DATED 18.07.2022 IN W.P.NO.201721/2022
(APMC) PASSED BY THE LEARNED SINGLE JUDGE AND ALLOW
THE WRIT APPEAL, IN THE INTEREST OF JUSTICE AND ETC.
                                  -4-
                                   NC: 2024:KHC-K:1644-DB
                                            WA No.200190 of 2022
                                        C/W WA No.200162 of 2022
                                            WA No.200200 of 2022


     THESE WRIT APPEALS COMING ON FOR ORDERS THIS
DAY B.M.SHYAM PRASAD J., DELIVERED THE FOLLOWING:


                             JUDGMENT

The private respondents in these writ appeals have

filed their respective writ petitions impugning the orders

issued by the appellant for cancellation of the allotment of

corresponding plots on the ground that the allotment price

is not paid within time. These writ petitions have been

disposed of by similar but separate orders which are

impugned in these corresponding writ appeals. The writ

Court has allowed these writ petitions quashing the

appellant's order with directions that read as under:

"i) Out of the balance amount, a sum of Rs.1,00,000/- shall be paid by the petitioner to respondent no.2 within a period of one month from the date of receipt of the certified copy of this order;

ii) The petitioner is granted six months time from today to pay the balance amount towards lease-cum-

sale of the shop in question to respondent no.2 and he shall also pay a sum of Rs.10,000/- as penalty to respondent no.2 along with the balance amount which is liable to be paid;

NC: 2024:KHC-K:1644-DB

iii) It is made clear that the petitioner shall not be entitled for any further extension of time to pay the amount, and in the event, the petitioner fails to pay the arrears as directed by this Court herein above, respondents are liberty to take action in accordance with law."

It is seen from the records that similar directions

issued by the writ Court in W.P.No.201784/2022 are

impugned in W.A.No.200171/2022, and this writ appeal is

disposed of on 08.12.2022 considering the circumstances in

which the directions are issued. This Court's observations

in this order dated 08.12.2022 reads as follows:

"4. We are unable to find any fault or error in the order passed by the learned Single Judge. The order is passed considering the balance of equities as well as considering the peculiar circumstances of the case. As such in our opinion, the appeal is devoid of merits and deserves to be dismissed and the same is accordingly dismissed."

The learned counsel for the appellant does not contend

that the concerned respondents are differently placed. This

Court is in respectful agreement with the conclusion as

aforesaid, and therefore, no interference is called for in any

NC: 2024:KHC-K:1644-DB

of these writ appeals. However, this Court must observe

that this disposal would not effect any course of action that

would be available to the appellant in terms of the directions

issued by the writ Court, if amount is not paid.

The appeals stand disposed of accordingly.

Sd/-

JUDGE

Sd/-

JUDGE

BL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter