IN THE HIGH counw or KARNATAKA AT BAuG@L¢fiE g
_A-ED
axs THE 2o”‘nmx or MARCH; zoéen
B E F 0 R é
_ _- — ….=.-,_..
THE HON’BLE M.Jusm1cE’H,i.mAuqum§mH ‘
WRIT PETITION uo.29?i or 2dcs(G–§ps§
BETWEEN : s in V’ H
1 MILLAEH coNsuuR.co]–bP+soc:E@Y Lmn
AZAD NAQAE D3NAfiAgERE},517,o01.
REPRESENEED Ex ITS Faasrnnnw,
ADBuL”sALAH’sA3′, 1:V§ .
c ; *» =s.’«s PETITIQNER
(Byf M/$’éA3géAJ sf§sso§iAmEs,Afi”s. 3
AND . % U . ,
1g»STATE,OF-KARNAEAKA
**1 BY ITs”sE¢§ETARx
_ — fioob AND CIVIL suppnxns DEPARTMENT,
*.V»u;s;sU1LnING BANGALORE.
‘ ‘2 THE nnéwr couuxsszouna
-. Envénaaaaa nxswnzcw,
..nAwmNAannE.
-” . RES?0NBEfiTS
“.f-{fly Sri: B.VEERAPEA, AHA )
THIS W.P. IS FILED UNDER ARTICLES 226 &
227 OF THE C5NSTiTUTIGN OF IEEIA, PRAHING T9
QUASH THE NOTIFICATIGN DT.24.1.2008 VIDE ANN*
B.
-rnxs WRIT PETITION comma _….o1a’f7?’a~6a
ianriimimnr Hr:.m–<.-me — .|.' mi, _
THE FOLLOWING:–
3933
D
The peti tioner-7ec3z~,.iet”1.? V. 2 wee ‘ it V «g1;a.:nted- . *
authorisation to run at
z i society ie
challenging’ ;».z,;n.~.=-.;;–.a’r¢–:-éfej. panned by
the Deputie if .i5ahfehagere inviting
appl 51.; V V authorisation for
two ‘en the ground that the
cardsle;e_eigne¢i”to–4ithexlipetitioner shop would be
M; a..ne eeeigni-
III,-Ir u -r-._ –
gthe
V to-the new fair price depot.
Aceording to the Government Advocate,
afi per p.n.s. Control order 1992, the
it * is entitled to open new fair price
for the benefit of card. holders and
” un-“1-=r elm’ ee 11 the reeponcient is also at
-I_._ __ 1.. ___ __ .-
iiberty to w’i’f:.n.::’u:'”w the ex “Isa:
an
-ares i ; excess
of 500 in the ‘city area and assigning such
65/
cards to any other shop for the benefii-tj
maintain this petitiegh s1hcg7– the _.::etpénc?:§,ehts”V _
have no intention H cards
assigned to the shop
as per rq.;l’.e-.5. to him, the
Therefaiah,-::__”:tAt -:I.uUv I.-H. Hui. ul.
cardth tchvthvtfair price depot.
” the Writ
1=et–1t_1oh’ ‘disttitétd granting liberty for the
V. – A tiofie: to approach the Deputy
Davangere, if the cards assigned
t—:; ti” fpétiticner at at” ti?” we-uld ‘ma le-5
AA 300 or number of cards which may be
“P1’-‘gascribed from time to time.
sd/-§__
3″‘ Judge