Karnataka High Court
Manjunath S Rangadhol vs Deputy Commissioner on 8 July, 2009
-1-
IDATED THIS THE em DAY OF Jlji...-Y;_A4_2f'Q{) 9;:: . _ %
BEFORE;
THE HONBLE MR.JUs'm:§: RAMJIvI0rLa:v' A
WRIT PETITION No.190f'§O.A._V"vOFu 2009
Is/IANJUNATHSRANG~ADH()L. _ %
S/0.RRSEETf'«~RA.M:%PPA 2:
AGE 40 YEARS-._ - _ A
HIG 17 KALr;AHA«LL1"'---. , V'
V}NOBHANAGAR.€;§HIMOGA". ~ _
HAWNGVWTHEL SHOP ;;:,e:a--" UMELBEAL"
sH;MoE§3L.iT%'%C<jTry1M1ss1oNER
" , SHIM-f}{}A'j;.E5I'SI', SHIMOGA
_ 2 "'BEPU'.I'Y"€3OMMISSIONER OF EXCISE
SHEMDGA BEST, SHIMGGA.
RESPGNDENTS
.;j«17Es3{ 355 R DEVADAS, AGA }
-2...
THIS PETITION COMING oN1_FoR~R§:L§HsAi%é'iNe;"*1fHis.
DAY, THE COURT MADE THE FOLLO_WII§fG:
onng,
On a mere app;%e.1.;ens,io:1'».i.h;autj" -the 2¥1??1V'"zwe§poz1de:1t
is likely to ciose down 'business, duly
ficenced in faV0i§:r:- of presented this
petition
3; maiideamus directing the
msVpend'ente'~éb-.. petitioner to carry on
the 1) usifiess"of retail liquor shop
at, maata "Ne".23'..7/09 Umblebaflur village,
2 terms of Iicense as per
A ;"AN'NvE?XURE'----D.
'% b). a writ of prohibition prohibiting the
.V reepeizgients from preventing the business
'A of petitiener in the matter ef LEARNEQE}
eeimsm FOR THE: licensed retail liquor
V fshep mfless by due proeess of law.
...3-
C) Issue any other appropriate writ,
direction as deemed fit to be gr*ante_(i:"-b_y'
Hoxfble Court including thev-direction' for
2. The grievance of his '' l
learned counsel is that 'v2"'d..,LAres';}ondent orally
instructed the petitiorieiftci 'dtfiyh his business,
Rules. .... _,
The petitioner being only a
mere apprehensielx the absence of allegations of
V xnalafigciese.agai1ist_.Vtt;e"Aofiicer of the State in person and
the officer as a party respondent in
ieeliefs sought for are impermissible.
l’F.hev*–.#;&%zi’t.V’petif:ion is accordingly rejected.
xii/g;