Karnataka High Court
Sri Gopal vs The Deputy Commissioner (Food & … on 17 June, 2008
IN THE HIGH COURT 0? KARHATAKA AT BARGALORE
Dated this the mh day
mm Horrnm mn§jJi§S<ncfiV'HL
Writ Petition N9. ;s);%% ii
BETWEEN:
S/0 Tavanappa:Ku«$1achi =i _
mm. Hasffhi {"%all_;i . 4
aastwad "<:;.. , -. "
B618a11IriV'FH11i3'@. ' . .
District 593 _ ' - ...Pc1:1tioner
' , Advocate)
\V -41-'~'-?~'».<.7
' net
2
% "€F'®;d' supplies)
" mzgmm +5590 004
Egzfgaum Taluk
n j Bclgéum -~ 590 004 ...Rc:9pondt:nts
(By Sri H T Nagendm Prasad, GP)
This Writ Petition is filfi under Articles 226 and 227 of
'4 Constitufion of India, paying to quash the order dated
' " 11-4-2008 passeci by respondent-2 Tahsildar, true copy of
which produced at Anmtxunz-A.
ft %%%%% – & Sdli
Commissioner is the authorized person
against any violation of the terms of the autho1iz£§if£ion;_[VV:
View of the matter, the impugned Q1iiér”ca;:1i1ot.;v«L’r§::
Hence, Ipass the foliowing ortiexf:- I 1 ‘A I
(:3 Wn’tPe£ition11v3 azzowéé; Q & J
(ii) The impugm jg; i_ hereby
(iii) Libgng;[¢ §.g Commissioner to
under the terms
—- he so dwoses, haarhim
Iuda;