IN THE HIGH COURT OF KARNATAKA AT BANGALORE
axrao THIS THE 26*’ my OF AUGUST, 291:)
BEFORE
THE HOMBLE Mt2.Jus’n:cE ‘A.mf%3f;& s:1N;j A:i_* T
wan ag3f_n*IoN NO.25§__g§> 092010
BETWEEN :
M.0. Manjappa V
S/0 Omkarappag V _ ~
Occ : Owner,IFa’ i?~%Price’~Sh9′;j ”
R/a No.198; Faér ‘Pri1’«;e S§i–QD~ ‘ ‘ »
Manjappa, A..nab»3_ru vu:ag~e; «_ ‘ i
DavanvVg’éfe-‘Ta-IVuk”E4; ~Dist.ri’ct_ « ..Petitioner
(By sri’G§M. chafi%c:.ra}s%15#ea<§pg Ac1v.,)
_I..\_iJ.D!.;
V’ ., 1 .’ T:hg;. .Lgecretafify’ ———- H <
. De_Vpa;trfie_nt of Food and
_ "C.iv'Ev!,_Su'pp_|i'es, Vikas Soudha
._V'ed'i".«é5'_n§ \!:;ee'.='-Qdhi, Bangalore-01.
2'§.""The:Defi3uty Commissioner
Dayanagere District, Davanagere.
Tahsiidar
' 'Davanagere Taiuk
Indeed ail the 32 cardholders in unison have said that
the petitioner is not distributing kerosene as we»!i:"aVS
foodgrains properly. Since all the three
have recorded a finding that_….th_e pe't'i't*ifli§_n.e"i'=:
violated the conditions of the a'1:sith'oir~isation',E1
the view that the questiorfof inhterferin-g "the * L'
findings recorded by the fact' auithvoritvvies does
not arise.
No nf:er’i~i:,_ 5ll?:.e’tit~io:n_A_ stza n._dsf”disnii;ssed.
AGA is permitted to
fiied memo of” four weeks.
561/:
‘Judge