:3 was 31-3 fi'fiRT '? Knflfiamaxa AE nnnafizdafizu
DAEED THIS was xofiinax ow Manes; zofiéfv * *
sarong M_' 1"
run HON'BLE Mr. Jusmfcu:3.i.fimfiJfifiA¢fiF,ft
warm pzrxrxon no;19o4éiafifi7V(a#§hs§HE
smmwzau: I ' % I
Grama Mandala Aifir,
By its Chairman,' T- ,_;5
Hanumantharaya Ad;' pa,;
Eiradar, £0'yeari,"*1 P z . »
R/o Alu:;'Tqi Mfiddfibihal,*f»-W;
Dist: 'B.1'jap'_t {Jf.f._§ ~ L PETITIONBR
(By idybfifige §#i£§§i§§ya¢imath Aaata.)
Annzi T A
1. aha Commiasionér £ Director of
Eecd_&.CivilflSu9§liaa,
-Cunningham Road, Bangalore.
'fit'?hB'DQP"£§"C6&nflsaioner,
V, jfipeji, Bijapur.
'"1DL§t:%§13apur.
§{ Tfie $afiai1dax,
Mhddebihal, Dist: B1japur.
T4.zThé Food Inspector,
"'=_4umdaah;ha;, D;;t: §;ja9Lr.
Gac: Easiness, R/6 Efinakunti,
Tq: Mmddabihal, Dist: Bijapur... RESPONDENTS
Deputy Comniausioner ,
4-
£.$ri=B..Vee;’=_tp_1:,>;a_,. Alia; £9; B-1 ta 4) ‘
(Advocate Sri.Mahesh wodeyar for E55) . V’
This Writ Petition is ¥£j.1éd~”::ndar~ jtrt:-;’a:§i’22’é.ja
2:72′? 0:’: fI.””ne fionatituticm of India “thlea;
R–2′, Food. ‘
order dated 19.’7.20i3’_7″‘–~._pas§vad . by
comniasionar Vida JLnna:c1i~.:,je”—.1-I and ._thaf.= orgler dated
3.2.2006 passed by R-3 vigi7e._JLn;:axure–_I;§.
This patiticsnff-2.; for order: this
day, the Court made the folloyfinfgf
-u-cuarg-an
, _hati Vgxianted authorization to
run a’ ‘ depot by the Deputy
CC:1lIl!Iil:SZi.’!Ol2!BI£’V,}” it The same was cancelled on
t141§”‘c9np1ain_t’V1o¢§:ged by some 6f the card holders
*r”e.«’er€tg’t’fi’~t’e Direeter 1′ Fan 5
Vi… – -.. ..i-i1 s__1:.>p._1_ieg.I
to diagpoq:-a as the atpeal. within …-+-an 3:-..’.~.:~.t…= fro.-:-.
12.7.20G:€/ ‘5.’h”.fi€aaftai:’-, an par An’:-x’aza–H uu.”””tuu”””
. ‘ ‘
1,4,5, @g–~q~r\rro’\e/L-4r\n/) ‘Q’
19} ‘ “0t’J”i confirmed the order passed by the
Bijapur in canceling the
authorization granted to the petitianar as per
the orders of the Deputy connulaaioner dated
R
u;.——-
.VyV’rhiuf2″i:’nz:Vi:::s;-7 hasvuut-éached this court in WP 9849/200′? (M449 M305
2. Heard the counsel for tli-3
3. in the earlier rour’1’ii\:’t:’E Enfisy
Comnisaioner by v?’t11f._s 10.2005
setting aside the the Deputy
Conndasioner , . i fiomniaaioner ,
Bijapur to” ~the{_ after holding a
datai.’La£1._ month. Deputy
dated e.2.a.2.2ooa has
cancelled! based. on the regort
of the arid which order has been further
. ” the méorrmisaioner =
to the counsel for the petitioner,
as directions issued. by the Conuulasioner
for Mad and Civil Supplies, Deputy Comnisaioner
‘w3.’thout conducting an enquiry as required under
…_;Lew,so1e1y relying on the report of the Tahsildar
has cancelled the authorization granted to it,
. /
(V
.4-
Petitioner further contends that
maharar fa ‘
Therefore, petitioner contends entire
procedure followed the” o.nthoriti’eg~.,,pelow are
illegal and void is further
contended by 4 ‘fréetitioner that
Corunissioneygv any one of the
grounda._.urg’e:d _ has confirmed the
oz-d.er7__’ of 3 Corrmissioner and has
disndsetedfii wherefore, requests the
court” to aqueeh”‘ the ‘order passed by the Deputy
..’eé§ioner and so also the Conmisaioner.
yjedyocate has produced the records. on
perusal of the records, it is clear that enquiry
3’.-_~.z:a; not been conduoted by the Deputy Conlnisaioner
per (31.12 of the Karnataka Essential
he .—¢onmodities (PBS) Control 0rder,1992. Even
Tahsildar has not conducted any enquiry.
n /
‘§”Y
ot , and
fifié ifififififitfii’. FISH” 1; LII-_E:_ ,V:I1llA!’:i
records, it is clear that thaiv otmier p.§La:;éci’ by the’
neputy Connissionex, Bi’j’a;§ur, as. _ Aignékuxe-D’
dated 8.2.2006 whigh 13:5′ arflfinaa by the
Conmtssioner as pézf V..vc”i’.a_.1:ed 19.7.2007
are raquirefldltebe:§téi$he§l}’~:/,t”‘*.._ V”
hetéfiy quashed. flatter in
rarnahE.’.e{1.tdthfifbepfitgflcmnussioner, Bijapur, for
fresh _.in Aacdzsurdance with law.
3,/170309