' K3 MW mMKMflE&fifl mmvw kw"?
um we" mmwmmamtaum WEWW MW"
-- wwm war' Mmwmmmmm WWWW MW
am mwuai Ur Imnmmammwwn amwm L%.)i.3 W,l';_$J'I!" WMKNJMWKM WW-WW "iv
IN ?HE.HI3H COURT OF KARNATAKA AT BANGALOREW.
DATED 3313 THE 12"{L%2'0£*£EBRaARy'gaa§ *:7
BEFORE _V
may.H0N'3LE_MR.JUsTIcfiWN}R§MaR{
W.P.Nb.15l82/ZQQQ (éwggfig
BETWEEN Ha V
NShm@MmI
W/0 NARASIMHAPPA V ,
AGED ABOUT 20 YEARs--f . , ;a_v
R/O HARIHAR£PUAaVILEAGE"-Tawf
KOTTUR HOSTS _ . «_au »'
9mmmwAwmwK*~'
TUMKUR_b€5TRi9T: Afi 4 ... PETITIONER
Wwjvgy §ri}g'R:RAMEsH, ABVOCATE)
"1 "THEjCoMMIss:0NER & DIRECTOR
'."~EooB 5 CIVIL SUPPLIES
<jDE9%R$MEMT, No.8
"CUNNIMGQAM ROAD
WBA§GRLORE-560 052
V'»f~é;'$HE SEPUTY COMMISSIONER
TUMKUR DISTRICT
TUMKUR
3 THE TAHSILDAR
PAVAGADA TALUK ht///»
PAVAGADA
..
ah-
.-
“5. Conditions for e11gib111ty.5″;
To be eligible for grant Wlofflfiiu
MW” -.—wvw-1-m -mire
nu-ua\.uur1nr1In:”! at um.” I ‘hflf I\aP\%K’9!Wk§l!-|!\.l”‘~ WIKJW EKJUKI ‘J? !§.AN.N&EAKA
,7Efl;¢”
authorisation under Clause “*– an «”
5′!’
institution or person should satisfy=
the following conditions.¥’;”
(a) He should ‘ not A*have1l been’
convicted for ‘sol offence: unéer
the Essential Wégfigodities Hflot,
1955 not eshoulfl isiuwholesale
dealers ;”lioenee_’hos?l retail
dealers ii:eéhcé¥ issued to him
5unoei5 an39fotdel3 made under the
, …. -H§sse5tiaiuCo#modities Act, l955
_-oi Wan vsuthorisstion issued to
“_ hini to agufi *3′ fair’ price depot
lhaVe,beenVosneelled;
liege, should be in possession of
42 suitable business premises, and
.iih} the case of wholesale
hoealers, godowns with sufficient
space to store the essential
commodities;
(C) He should have sufficient funds
in a bank account to purchase
one month’s stock requirements.”
w -mun–wu-nu -urns
nuwnnnvrnurmlwn as M’?-£3′! afi KJFV %\J”&H§I’*IP\Ef’\l\§5@. ¥”$iK$?1
Rule 6 provides Order of prioritygi-
grant of authorisation as foilows:–
“6. fixer of priority for éeane-W
o£ authorisation.-ii) Subject to théjw ‘”
provisions of ?Clauee_”
authorised authoritfV shall °foirow
the following order of priority for
granting authorisatiéh.ii «
ta) Aethoriseo Weoleeeieigealerz
{i} Karfiakfita”Ebo5f%$Ki:Ciyil
SuppIies2Corporation.vf
(ii) Co~operetiVe *_”Societies
registered g *gfider the
Karnataka “A=Coroperative
.Societies Act which have
g been View existence for
‘at1eaet ofie year.
‘to?’flF&irJ?rioeeDepots.~
{:;o_°iKa:fi;téka. Food. and tfiivii
” Soppiies Corporation;
u”o{ii@,u Consumer Cowoperative
fSocieties;
i% {iii} Other Co~operative
Societies;
“(ivJ R society or Association,
not being a Youth Club or
Youth Association,
registered under the
Karnataka Societies
w’ mm um:-mznxwwawmwwaxmm amwéarbw mwwmy WT mmmwmzmimm F3353?’ LUMJN @433”
Registratien Act, l§6§tR
(Karnataka Act 27 ~effe”t
1968).
(V; If eligibie applican:e7fremn
the categoriee_(i)ftot€ivj_a
are not avaiiaple gta’ run, ,__
the fair priee1sh¢ps,”;n’at,,”
particular area;= thefifl the i
authorised”. autherfityi Kmay”
grant authefisatien to open
a fair _g;1ce, depot H/to
individuals ‘who aare above
eighteen*yearsH¢f age, and
who havea eaesedf seventh
‘standard; fnj the following
“gerder cf ptiofiity; namely.-
(a) 9er3bns”»be§eaging75°to
TSChed&fiee»Caeteegm_*
(b) fl –Eereefiat”_bei6nging to
W Schedyied Tgibes;
{¢}_ Ue~empZoyed Graduates;
t”» f£§1f.?hysiceiZfi handicapped
an zpejsens;
={e§ V’Bx4Servicemen;
{£;.3ae£fiers;
&*VP§ovieed that, out of the
‘””;.afitherieatien for fair price depot
.. wwwa»
fitfieeuedt to infiividuals during the
t<_éffieia1 year by" an authorised
authority, a adnimum of fifteen per
cent shail be reserved fer persons