IN T% HIGH COURT OF KARHATAIKA AT
DATED THIS TI-IE am DAY or %
Tm Hownm am. {
wnrr pwrrrxom
BETWEEN
SR1-MA1§3@OW?DP§§¥§;C«.,°7 .i.\..,O.. %
3/ Oksm 5QHIIG{Ak!QN}i'}?$(30WDA
Aqsmasowr 39;v1s:_ax2s,
R1 ATM
DUDEBA H()BL'I'=,'
imALUKT%ANO%D1s1'RIcr.
PETITIONER
(B'i'4._$RI T & P C VINPPHA, ADV.)
~vO_fI'}~I:1r';'DI3*l§)PlJ'I'Y COMMISSKJNER OF POLICE
" -..MA f%II..}YA DIS'I'RIC'I', MANDYA
STATE OF KARNATAKA
. OEPARFMENT OF FOODA NI) CIVIL SUPPLIES
"M.S.BUE.DII~¥G,
BANGALOER 1.
RERBY ITS SECRETARY. RESPONDENTS
(BY 3121 NJ-3. VISHWANATH, AGA FOR R1 & R2)
ms WRIT PETITION IS FILED 226
AND 227 OF THE CONSTITUTION 0P INDIA PRAYIRK} ‘I”O_
DIRECT THE 131’ RESPONDEHT To *0 “C£0’HSiDER
ANNEX-D DTI) 05.09.08 GIVEI\E”BY””1’HE PETITIONER ANY}
PASS APPROPRIATE ORCDER:;’_”0{€DER$_””W1’fi7fi?; A”. ‘J
SPECEFIED PERIOD. M X T X
THIS WRIT PETf1’1{§N c0AMmPsk*% 0<k0x FOR
PRELIMINARY HEARING THIS"vDPzY, THE. PASSED
THE FOLLOWING: A < 0
Thai. {or a direction to the 1»
responde35it'iA"fo' regiiféséifitation dated 5.9.2%8
vidc sought a d1recti0' n to the
respondent; " tion to» open two more Fair
fozfie h}I .}'-I0f1nenaha!}i village in favour of the
fi0'€i!f:ioPi¢1*~ the neighboring village as per the norms
of tiie. Govcmment vide Annexurc-B and pass
. .. , ., order within the specified period, by presenting
Writ Petition.
2. The petitioner claiming to be an unemployed
graduate and permanent refident of M.Honnenaha}1i
5
petitioner and the villagers of the village, they could
submit joint representation through the grama penchayath
to the jurisdictional competent authority in
consonance with the relevant provisions
Essential Commodities (PDS) ,
period of four weeks from the cf J
in the villagers submit
their panchayath. for
The jurisdictional
to pass appropriate order in
keeping in View the circular
. V. not issued bythe second rwpondent
same expcditiomly.
ii ..xlear1:ed AGA is permtted to file name of
A 51′ Withinfonr weeks.
Sd/-=
Iudge
PP’ *