IN THE HIGH COURT op' KARNATr5~F~' 'i "
CIRCUIT BENCH AT DHARwA§' V' 3"
DATED THIS THE 3181' 1* V'
A' 'I V' A
THE HOIWBLF, MR.3'u§i'~;QE Gel?-§Ai§A"':c§{;wi§A
V . _ hg
THE HOEWBLE "L§.';'réfaRAYANA SWAMY
_ _j _Wl§'iTVA¥v3§?EALV:'N§.ésV71§?:§d08
1 . L Navbhatat' Vividha Uédeshagal
Sahakari s;.a1:gh..1s:iyamr:,
Gundawa._d,7.V ~'
' " T 31: 'Raibag, Dist: Belgaum.
R¢preSéntf:d.«by its Secxetazy
V' Sxi.Neminath, s/0 Adagouda Patil,
"A ge:: 5O years,
f..Rja§:~.Gundawad, Ta}: Raib
{IIist é Belgaam. APPELLANT
S11. Sachjn S. Magadum, Adv.)
3*
2
C3
1. Static of Karnataka,
By its Secretary,
Food and Civil Sugplies Department,
Bangalore.
KO
2. The Commissioner 8:. Director,
Food and Civil Supply,
Bangaiore.
3. The Deputy Commissioneié _
Belgaum District, Belgaump
4. The Tahsileiar, A
Raibag Taluka, Rajbag"; ._A »
Dist: Be1gaumA,_ '
5. The Secretary 'Gundawaidg AA
Gram Seva Sahakari S'3';n:gh_.~¥,_,t:1
{}13.nda'w.::;d, A _
Ta}: 3i~?::=;'¥l:ég, {}j.st:§ Bc§}ga1i1nj.~. A
5. we
____ _{}u»:nAd'aés*ad Gm. Sever;
Lftd', G11Af1daw9;d',""'
V' o1:AR--r-3-h_;ig, Dist:.V_Be]gau:m.. RESPONDENTS
T1135 = xvii: is filed under section 4 of the
Ka1″nataka’-High Court Act, praying to set aside the order
‘ééaateei 21.2.2&0(}_$__Apassed by the learned Single Judge, 31
” x”\3f.I3’.AI’30§’1’CAA)49I3/()5, and etc.
VV VV ‘ coming on for orders, this day, GOPALA GOWDA J.,
* A “–defivea*:§:§the following:
JUD(}ME1\ET
Though this aopeal is listed for orders for non-
‘eomgaliance of ofiiee objections, We have heard the learzued
Counsel appearing for the appellant on admission.
h’:;k_z’
2. The correctness of the impugned orgieepgassed
by the learned Single Judge in WP.104g3j’2GQ§$_V’7d:§*tgd
21.2.2008 is {raked in question in this “thee
learned Single Judge has declined .VeQxq(ier”~.._ K
of Appeilate Authority aI:1,£;§_”RCVi;£’$i(Z.i’fl’fi£13
respondent and the 1” res§C2:1;:d»ex;t, eppeal ef
the 531 respondent is eunender of
iicense is not precedeeig Society, which
fméing is afimged t1;e.:..35*’«zesidon<;1_eiit'. The learned Single
Judge has _ no'§V.V1W az1ci 2 have not
committeé in restorizzg the
authogdsafiog to 55" ~I't2S§)Q1){1Eii3,_f. V' "
jujgczing through the records and the
not find ::-my good gmlmd to admit
TV appeal. i is deveid (sf merits and the same i5
-‘ ‘, .\ Dd/M
E
Judge
Sd/-3
Iudcjé
Sug;